High Court Karnataka High Court

S S Gajendra Babu vs S Prakash on 12 August, 2009

Karnataka High Court
S S Gajendra Babu vs S Prakash on 12 August, 2009
Author: B.Sreenivase Gowda


(B3; S1″:

i’51’i

inn

IN THE HIGH (3{3UR’i’ C31? 1i’~ZARNAT.AKA AT BANGAIJORE

DA’i’E:D THIS THE 12% um’ 01:’ ;f9;I_I{‘:'{._.§x;§3;f’_’£”:,V:’:31-%’§§Z1§§-.,

THE HOWBLE MR, §_1I,§STICE{3J “&’%B}.:s;:;2;§3§:,1~4;m§;#sa::,§VG§i3W:f:nA j

Misceiianaoxzs F’ir::st A’;

BETWEEN:

$1: SEE aagsncara 3~3é:’;::1,%’%% ;
Aged about 34 yt:::ar’.5¢ V ”

Cz:>t1t1’a6U-I .%f_}i.}4 -.._ ‘ ‘

‘ Rs, wzangmiatnijaggfia”C
. H.C. 3myammVu,% -,:is:ii.ia_._}

gr; ‘:3; Pr§a1{a$3Ci:§’ ~

MFA filéxi Ufiiifii’
“~.aTga,i11st the Ju::1g111eni: date
“N{3A/NF{1,!CE«19/2884 an the

2 Aged $E}t§’i;t. 4’1 .

‘$,’.c)’ Samnamadaiahl,
g; 2-1, No.6 “‘~B1c.«.»;::k -:~€*e.11,
‘ < ; -Mill <3:::10:f1y ,
c *M Y$33¥"'3'-

Nafaraju Asseciates, Advta)

9%”

Sectian 38(1) cf WQCL ACT
(1 28.12.2065 pasmd in
file: sf that La.E3@ur Ofiicm”

3136311 fig,’ 15.3.5, 219$

APPELEANT

E%ES?€I¥i’3DEN’i.’

2.

%«.3

and Gommimgiener fer w<:.~rk}:::1an €3C3I}1p€I1$a.tiC3E_, Mysore
District, 1*-riysam, awarding a {:on1p§n3a}fi_<)z1 of
Rs: 337,065/-« with i;1t€rcst=@.12"/a RA. ' " V'

This appea} mming on for 2 uthus
Court, delivered the fellawixigg 9' « w

J U D G M}..E'N

..__……………. V.-….__……_..

This appeal is by ttgntractéétn' challengng 1:11:22
compensatien aw§§_%'d§ci._ ;_'s.:*.js}"' _ Coxmnissierxar for
Wc:rkmt:I1's. .£71€}mpen3ati:3n,A«vIy1j,r$§s:1fi*1,fi.ist:'ict, Mysore (for

short 'tl1ti:'~C;G3}1 1I;iSSi*3fi€',T}:. – if . '

As: in filing the appeal EA

M2 /<:s3Vi:~; filed at the said delay,

3. _res.ipm.j.:V<ii'r;=:%1t. 3"z::§i.ste(i thcic dtilay application by

'3j:af:s:i::I31e.ni:= af {)b_j€C{i{}I1S,

4, " the ieazncd. Cmgmsel appearmg for the

é Tp3;1*ti€:s… V

The appeliaxit has sworn in an afiidavii: filed in

ujstzppgrt «af 1313 dfilajy' appiication stating that ha Canze :0

fig";

do 3.113′ job and he is finding dflfictzit.-‘$0 3f:i_s

iivaliheed. ‘ «

10, First I hav& tc: see xafhctliérzj apfjvc-i1Aa,nt«. ..§1/Kiwi} A

suffictient. txausae fer aanfiifififiiig dayéf £11
fiiifig the appfial L5;Z”)€1.*}v;§1; and ‘(ht Qrdezr
2311631; of the: ariscts about the

pmper “;10fiéif;L €1i3r1V<'-,é*:é'v.3a*;3'pe3la_111.:. But at the same

timé;__ it, _» __ that 211%; appellant has came 1:0
1§1<:)W cif 4_1:;£1r:: ai*;£§.i=§3 Wham hf: receivzzd netice fI'GII1 I316

T-rfiifiiidar, fzertajn Ecxtnefits have been accrued in

.A _faye1.{§r«of rtuspandent by srirtue of an award and while

" = :ée3n€§€§::§3:;g'A't}:fe daiay and mttjrxg aside {ha award, in order

ta; Qppmxtuxijty to tha appe1ian1:.t<:; contest: tha claim

2 V. x pstitifirz anti have decision can merits 111$ deiay has 13:) 136

§{::c;§dQfi€(_i by ccmpémsatiizg thfi Qgypositc party by way sf

(zest, it is a fit C336 {.0 imposzf: 5ubsta11t,i.a1 Cast sf
Rs§.2:3,0£3€3/- in Qrdrzr ta: condom-3 an iilariiinaiztt {inlay of

?'C3'9 days in filing: {he appfialg

11. Acmréirlgly 13%. If (38 is aliawed. Delagjégxtéif g::i”a3*s in

filing the appaal is ctjhdomzd $1J}Zlj€(3f’€ » Ca3s1»:.”C:f

Rs;.’25,000 ,1 –» to the respondeigt. fiziéwi thasg

delay, -:;npp<:2m_1nit.y is recgtxégfsd givstjri fg0 §,.?r1€

':0 contest the claim petiti-1311 _ a:1ci have? decision on nmritzs

of the Cast: and thfi ;jfi3.é(i:1:.§::r "114:;eds ta bf: remanéed.

Accordingly 1.33.333 v?;ha..f§3ilG*.Vi1}g'9; ' v_ V " "

. is sfiiuxaééé;

“f§f1″J::E:j;ic:%@c11t and award passed by the

€’go3:@1~nissii}ne;1′ is set aside subject tn; the

” _a§5mi1.an:””_;-paying cast ef R:3..25,0£3{}/~ by thc

” _ a§:1pg:I1éx1:it” ta tin: 1’€Sp0I1(itEZI}}1 within E5 days

fir-‘s3;r:1 iigciay;

‘vThe flgmmissiensr is dimcttitd to éispom cf the:
‘*~.§:.§ajn1 petifien afrcitsh and in a(:(:+:};rda11<::e: with

law within five montha {mm the data 0f receipt.

z – iv}

Q? a copy of this. order

Partifia are <:1irt:ct.ed to appcar bfifore the
Cemmissimaer on O'?.{39,:2GO9 can wI'1i<;:h date
1:116 cast shall be paid :0 the respentient or
depesit the same in tbs 03':-:35 Qf tbs
tffxgmmissisfler and 011 the same date the
appeiiani: shaii fflé': statfiment cf Qbjectiérms,
zilacumcznts, and furnish the E3: af wimesses.

*4')

vi)

Thci: a.wa1’d arnozlnt. drzpesgitcd by jafgjpcilant
is G1’dt:’:red to be h’a11sf§:=;I*2–‘:u:i’. i:’0._ ‘ the

Elemmissioner and the Comm-i$siQ::é::fdi1*€c§ed
ta i::1v&st the same in FD _.f3:i. __:’a, (if ..QIisE§

3:631’ and it shall L;-::’AAéii-.11::11ifse§:1 ;)er._f£;hé».VfH’1a1″‘
dezcisimn of thf: Cxammiasiigfifir’ i,I1*fl1v$’_§ ‘-111a;1§tt:’:lr £113., j

I;71€.1″‘itS.

All the c0ntctiti}3n$ §:i”~.t11;:::T _”;_3$i*–fiéS ‘ a:r{: ‘kept
open. ” .

Offim: Vis di:¢§fi:s:§_d L.C:.R., to thfii

(‘,0m1niss.i1is3§1£=;;r. ‘{‘<1i'th*;az;1-$1 "'V:§Io§1g.___V§i7ifh the amendment

app}it:*at.i§n.

a

Sd/–

JUDGE