High Court Karnataka High Court

Sri M S Abdul Hammed S/O Sopi vs K Santhushan S/O Kunhiraman on 24 May, 2011

Karnataka High Court
Sri M S Abdul Hammed S/O Sopi vs K Santhushan S/O Kunhiraman on 24 May, 2011
Author: S.N.Satyanarayana
This MFA is filed tinder Section 3C}[i§*.f:ofV

Qoingensation Act. against the Jodgriient' dsted

25.95.2098 passed in WcA,rce--it:5/i§cgfL:oo5..asooze file of'-»_ f

the Labour Officer and V{Z'o'rnn1i'ssi'oner :.'f--rii>1": Wo}%1{:'neii's
Compensation, Udupi Distric'tv,.:.:"Udu;")i'----   the
Claim Petition for compensation "seeking'enhdncement of
compensation. V V. '4 V 

This Appeal comin_g:i'_on   this day, the

Court delivered. vthefl ;f«o1iowing--:..~'
    file of Commissioner for
Wor1qnen"s dupi, has come up in this appeal

seeking enhéuiicementi~.of"~compensation awarded in the said

~"'.proce'e5€1ings for 't'i1e......injuries suffered in 3. motor accident

V"-w1iici:.. place on 05.11.2004 while discharging his

  Jiorry bearing No.KL-- 14/A2002 belonging to

-first 'i*'espond'ent and insured with the second respondent

it V’ 4 ‘b,ei7o:’e the Commissioner.

iwgggaw/»:i

54.)

12¢ in the said preceedings, based 0:: thel_:eé2iderieeft.ei’,the

claimant arid as well as that of ddf:tes~::,l “i3.W;-2″”tr1e_:1eft.._patela’ and awarded

compensation in a sum eili.,ta-hing his income at
Rs.3,500/~ per’ .m’onthv’ relevant factor of
203.85. 1 . ~.

3. The” “hei-rig-l aggi”ie’x7ied by the quantum of
in this appeal challenging the

same on thegrsiuridélthatriiis income at the time of accident

_._Was thari ~ per month, against which the

taken the same at Rs.3,500/~ which is on

the further according to disability certificate,

which is prddfuiced and marked by him and also the evidence

_._l./’.fi,”v”ggiven hyV__d*P.W.2 in support thereof, the finding of the

fiCll’_).I1″lI”I1:.A1;’.iSSlOI1€3:’ that the loss of earning’ capacity suffered by

kflétiffléiflt at 50% is on lower side, considering the fact that

%°éVfi””§%

he was working as Coolie at the relevant point e~f~.ti:j1?.ee’aZf1_€i..the

injuries which is suffered would renéer hirnhfreenj

the Wi:>rl~: and the same is requiretig :9 he «efzharieeti.utal:ii:ig:’the~

higher wages and also thepp.p}ereei1ta’g:e ef_i:\s’s ‘0f’1-‘earning

capacity.

4. Heard the counsel’–..i”i)r, respondent N02.
Perused the impugned the same, it
is seen that :vt:ernI1’Iissi0ner so far as in
accepting the at Rs.3,500/« for the
the year 2004 is infact on
higher side’, ‘so of earning capacity which is

assessed byt’he”C0i’51Inissi€iner. Considering the fact that the

“V’*injuiVies siifferedu claimant has completely healed and

Tthe”saiti”injtiry has not Caused any permanent disability

to the”leXteriV-tfvfliere it is impossible for the claimant to do any

jetherull raetivitgz as a Coolie is not properly pleaded and

it it V’ lllvpestablipshlecl by the claimant

5. Under ‘£116 facts anfi Circumstances, ‘ChiS1 €:€3},iI’Tt

tbs cempenaatian awarded by the.(3z)::1rn_i’§§$iéf§..x:%r £:£1§§I1§._

loss of earning capacity cf the c1aifn’a1:: f 509/6″ }?iis.Vi%rages ‘A

at Rs.3,500/~ per month is on ‘high_€f ..There:f01*’e
the appeal does not merit adxxfizsasiery “Hence Vffhe same is
dismissed, Without any oriler as 2i_:(:g

; A ‘A dig”