IN THE HIGH COURT OF KARANTAKA
CIRCUIT BENCH AT GULBARGA I T *
DATED THIS THE 1st DAY OF FEBRU}fTRY~
BEEoRET~.
THE HONBLE MRJUSTICE H;N;N_AGAN;DITAN
M.F.A.NOs.2174, 2 1 76", 21.V'z'8Dy/f'£)5{"g'\'V7'VCi) V
BET'/VEEN:
M.F.A.N0.2174[O5 ' J
oR1ENTA3f,'TA}sr;J"1éA?~J PATTY' LIMITED
BIJAPVURV ., " " "
THROUGH A
OFFICE LEO SHOfFPI1\T._G COMPLEX
NO 4:4/4'5,_ RPJSIEDENQV.' ROAD
BANG.ALORE_--25».7' "
- _ 'TITS. «ADMINISTRATIVE
A QP'FVIC.E3R.:'K GOVINDA RAJAN. APPELLANT
" (Ey~sri} S;ANg;AY M JOSHI, ADV. }
AND .. V
V ~ ti. I «SMT. ABEDA
AGED ABOUT 36 YEARS
W/O KHASIM SAB YALAGAR
0*-""
hi)
R/O ATHARGA. INDI TALUK
BIJAPUR DIST
MIZMEHBOOB SAB
S/O KHASIM SAB YALAGAR
AGED ABOUT 17 YEARS
R/O ATHARGA, INDI TALUK'
BIJAPUR DIST
MR. HUSSAIN SAB
S /O KHASIM SAB YALAGAR A
AGED ABOUT 15
BIJAPUR DIST' _
R/O ATHARGA. r'I.NDI "
MRRAMJAN SAB '
S /O KHASIM SAD YA.LAOAI<f-- A A A
AGED_A_BG_IU'I' ISYEAES 1*
R/O §ATHLARGA,. INDI *I:AI;UI: A
BIJAPUR' V'
SR1 SULEMAN S,.»iO_ SHAIK
AGED ABOUT 45: YE;ARSé_ I
R/O ATHAR_GA_, INDl'.TAL;UK
BIJAPUR DIST, '-
AWARDING
d\\f'J\"
RESPONDENTS
fB_')F_VSf:1fVI"BAP;UGOij'DA SIDDAPPA FOR R-1 TO R-4, R-2
TO 4..AP_E MINORS REP. BY R 1. R5 SD.)
_ ,MFA ..F1L,ED U/S 30 (1) OF THE w.c. ACT
"ACIAINST THE ORDER DATED 30.12.2004 PASSED IN
I==!==i=
M.F.A.NO.2175/2005
BETWEEN
ORIENTAL INSURANCE COMPA§\T¥._ LIMIT=ED.;
BIJAPUR BRANCH, *
THROUGH ITS REOIONALN" * V
OFFICE LEO SHOPPIN'G'C_OI§/IPLEX I
NO 44/45, RESIEDENCIY ROAD "
BANGALORE2-5. 2, 1 .
REP. BY ITS
OFFICER.' K_::GQVI'NDA.'.RAJAN.Vi APPELLANT
%%%% " - ~ éA*7g.I'F'¥«'%_'fyl:\'V/VIVVIJEOSHI, ADV.)
1. SR1
~ AGED YEARS.
SDXOE' CIIANNAPFA GOPUDAGAVI,
I R_ESIDENT OF ATHARGA,
I j VVENZQI TA.I;UK, BIJAPUR DISTRICT
PINJ586 112.
2. D' ~.SiRIVSULEMAN, S/O HASAN SHAIK,
VAGED ABOUT 45 YEARS,
AD RESIDENT OF ATHARGA,
INDI TALUK, BIJAPUR DISTRICT
PIN--586 112. RESPGVDENTS
[R-1 81 R-2 ARE SERVED 8: UNREPRESENTED]
<7"\/"'"
AA RESIDENT OF ATHARGA.
MFA FILEO U/S 30 (1) OF THE w.c, ACT
AGAINST THE ORDER DATED 30.12.2004 PASSED IN
CASE NO.WC.A:SR--131,/2002 ON THE F11,E:--«ji';).!_§"'--«.T!tiEI
LABOUR OFFICER ANO COMMISSIQNE-R,' FOR
WORKMENS COMPENSATION, SUBmD:I:VISIC)N"I '. 4_
BIJAPUR, AWARDING cOMPEI\ISA_TfION.§ OF
RS.62,258/W WITH INTERES'i"1A'1A.T"12%_A1"P,A."-FIND
DIRECTING TIIE APPELiANT'».:4H£EI?%.E'IN.'TO' DEP_OE§I'
.-.:<"=I< =I-._=I_< =I<
1VI.F.A.NO.2176/2005
BETWEEN
ORIENTAL INSURANcE'1AO0ONIP;AN¥11
EIJARURERANOH, ' ' I
THROUOIIITS ii;
OFFICEVALIEQ OOMFILEX
NO 44/45, ARIESIEDENCY ROAD
BANGALQR'Es25L'~I.. "
REP. BYEIT"S}\LD'1\{[11\I,1sSTi11QATI\fE
OFFICER, KGQVINDA RAJAN. APPELLANT
1: "-{By Sri: SANJAYM JOSHI, ADV.)
SR1-SOMALINGAPPA
'~ AOEI3 ABOUT 43 YEARS,
/O BASAVATI-IRAYA BIRADARA.
INDI TALUK, BIJAPUR DISTRICT
PIN~586 112.
C/,/,;;l~.\\jI\__»..w.
2. SR} SULEMAN.
S / O HASAN SHAIK,
AGED ABOUT 45 YEARS.
RESIDENT OF ATHARGA,
INDI TALUK, BIJAPUR DISTRICT
PIN 586 112. I.
{R-1 & R-2 SERVED AND I:LJNR:.i"31?RF;SF,1\I5FE.D}E:_'_V D: A T'
MFA EILED W8 30 (I) TOT-"I__THEA'\I'\_/V_.D("3. ACTAOAENEITTNEIT
ORDER DATED 30.12.2004 PASSED INV._C'A.SEv:N'O.WCA:SR--'
I32/2002 ON THE EILE OF THE :.ABO'uEjOEEI<ié,EI2 AND
COMMISSIONER FORI~'WORKiV1ET!\_j'S C.OMPE'NS/WON, SUB-
DIVISION I, BiJAPUf?~--,.__V:/\W;§\R§)é.N'G_'».C'QMF'ENSATiON OE
I2s.8I,827/-- WITH INTEREST AT7'1'2%_DD'Pf'A.V'AND DTRECTING
THE APPELLANT.HERElNV--T--© DEPQSET THE'"S-AME.
'.
ORIENTA@~..I§fl;'S LIMITED
BIJAPUR 0 "
THROUGH ITS RF;GIONP.II_I.--'
OFFICE "LEO SEIOPPINO COMPLEX
NO 44 /45," "REE31EDENCY ROAD
BA.I$§GALORE'--2.5.v _
T REP. I3I*.IIT:STIIADMINIsTRATIVE
I O_EEIc_EE. KIT-QOVINDA RAJAN. APPELLANT
~ (By Sri: SANJAYM JOSHI, ADV.)
c:%'\/"'"
VIDYADHARA.
AGED ABOUT 31 YEARS,
S/O DEVENDRA JEVOORA,
RESIDENT OF ATHARGA.
INDI TALUK, BIJAPUR DIST.
PINw588 112.
2. SR1 SULEMAN,
S/O HASAN SHAIK,
AGED ABOUT 45 YEARS.
RESIDENT OF ATHARGA, I A
INDI TALUK, BIJAPUR DISTRICT. -I
PIN~586 112. ii RE'"'.P'ONDfEN?£S
[Rwl & R-2 SERVED AND IiNR'EPRES,El\T'I'ED}'1--.
ZMFA'-.F;'.I_LEf')" U'/S' 301 I1) OF THE W.C. ACT
AGAINST ATHEORDEIRTEDATED 30.12.2004 PASSED IN
CASE "NO--.WC__A.:'SR~_«132'/«2»{)O2 ON THE FILE OF THE
LABOURa .Q{I4'ICER _ IAND COMMISSIONER FOR
wORKMEN'.S I-COMPEZNSATION, SUBDIVISION 1,
BIJSAPUR, "AWARDING COIVIRENSATION OF
RS~.8I=,782'F/_- wITI¥I INTEREST AT 12% RA. AND
VDERECTIINCYITHE APPELLANT HEREIN TO DEPOSIT
Th€;AS1§ADN[iSC€1laIl€0US First Appeals are Coming on
for "1*1eé1r:_ing this day, the Court delivered the following:
C7'*\jV"
JUDGMENT
These appeals arises out of common
30/12/2004 in Nos.WCA:SR~130/2Q(i2;..
132/02 and 134/O2 passed
Workmen’s Compensationat Bijapiir’; it i V
2. Responde.n.ts~ciaimants*-. ‘ — 130/ O2
contended that deceased -as a cleaner in
the vehicle V’0fV’aeCident. So also
other that they worked
as V vehicle involved in the
accideritppii = in Ij<espor1dent–owner filed
Statementdofiv Obtjectt-ioins admitting the relationship of
empioy-6» and Aeirnpioyee, but the owner was not
Vito_'?eross–examination and the appeflant
insiiraifieeeompany is deprived of an opportunity. By
mVe_re1zy'~–* relying on statement of objections filed by
*rVes/pondent–owner the Commissioner held that there is
.5"'"\/UK"
10
an opportunity to both the parties and as expeditiously
as possible. The amount in deposit is transfer;’€éift_s”–the
Commissioner.
Lr