Karnataka High Court
Saradar S/O Iyath Khan vs Saradar Khan on 4 November, 2008
. gs)"
EN THE HIGH COURT OF KARNATAKA AT BANG§§L0'RE:: f _
DATED THIS THE 04TH DAY OF 1~;§3vEMBE~:e Q0031: - _ ,4 "
BEFORE Q
THE HONBLE MR.JIJ$}'ICEVN.._ANAND£{. 1 "
M.F.A.No.6 1451mm {wci "
BEIWEEN:
Saradar
S/o. Iyath Khan . = _ v_ A "~
Age: 45 years, R..,l¢.a¢«_V£}odd§' '
Bangalore. 1 . . _ '
(By S1-i Mahegh gtjjgppiiz,
1. samdar ' *
R / o. NvQ.7€'>,/ A, .Sto1;é.e:__ (treat
§ia12;sipaij,ram;BaIigaloI'e-Sfit) 002.
A V-The"'Br'anch Maiiéger
_United'_I;1'diaInsuranoe Co. Ltd.
Efiraiwh 033993
' " Respondents
. (R1 gR2+.s¢1{-M
2 n This appeal is filed under section 30(1) of Workmezfs
" _ '*,Cc:mpensation Act against the order dated 06.05.2006 passed in
' . LOD:-'.'3CA:CR N-0.103/2001, on the file of the Labour Officer and
_ '*Commissioner for Workmen's Cornpensation at Davanagere,
aliciwing the claim petition for compensation and seeking
" cnhancmncnt of compensation & etc.
This appeal coming an far final hearing this day, the Court
delivered the fuklowing:
V' . « . E13. of fI1e"é1§ove, I pass the following-
":q1odified,' Coxnpensation of Rs.49,'725/- awanied by the
'~®§fifi:ssioner is enhanced to Rs.66,3OI/~. The enhanced
"'T'."anV1ount of R's.16,576/~ shall cany interest at 12% per
.4 fiom the date of this order till the date of realisation.
6. From the evidence on record, ii is
claimant was working as a driver of Zlzeavgr Tiis \,
accident <I1t(12C'£1I'I'€d on 28/ 29.O4.2O0I:§'1«fI'11}e
about 40 years at the time of Hs:_'\ri:r1_g'
these facts and also besring
prevalent at the time of :.'\.:i%oiije§:'»«i:e_appmpfiate to
determine earnings of per month.
The other would be
entitied 1/ ». The injuries
st1fi'ered:_: by 'V . orej Vfio;1-selsedule injuries. Thexefore,
claimant after one month fiom
the date..of ' V.
ORDER
‘ ,e_’4T1aaVs;p’;§g~.ai is accepted in part. The impugned award is
The rest of the award is confirmed. Gfice is di1*cJc:tt;fg1__’fcV:)§V”s;.§5+§r;.<.fi'~.4V
back records aiong with a oopy of this orcierr. A V' ' H