IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA.
DATED THIS THE 28"' DAY OF SEP'1'EMBER,
BEFORE
THE HONBLE MR. JUSTICE_Ad.171'LJ._'C'{:}'I\E;IM':"
MISCELLANEOUS FIRST APPEAL No.T1:5OJ53- ()”F’ ‘:2fJQ7L
(WC) L .
A/W I.A.11/2007′.s:<—-x:A.1IIv/2097*
BETWEEN:
‘I’11s3 Brar1cl”1 Mmlager, . , _ .A
The Oriental Insurance CompainyLi111£t’e(;1, _
Bijapur. ” ” ‘
Duly representéd1’by: ” ‘_ . — _
The Ori§:’fii;”e1I- Ip}.:sL1rafE~: ice ‘ * .Cg0.Ltr:1 ‘
Regional O_ff:Tce; ” — ‘
Leo Sh0}5pi1.1g Cc)1r1«f)’I<ex',v._. _ ' V.
44/45, ResiLdency"-R(3.21L1.. '
Bangal_ore-5€~€) 025,-. A _ V'
V By it;s§Me1L11a1g<::r';' A. V
———- …App€;=112.1m
Nafiagouda, Advocate)
AND;
-. G11rt:ré1ja1 S/0 Siddappa Kambar
” “Aged 2ib0u’t, 23 years.
mtmm,
“~.__ ‘<:;)ndc)11€§'iA.'[. I.A.1i/200'? allowecl. %
ix.)
Bijapur Taluk, Bijapui' Dist.
2. Bhimashi Giiriipaclzxppa Hoimalli
Aged about 46 years
R/0 Homialli.
Tq. 8: Dist. Bijapur.
[By Sri. Babu H. Me-tagudda, Advocéte ‘IR-11}.
This Miscellaiieous First”~..Appé2:i_ isj i’:1′.’I(‘VV(‘.]£”‘”ifi.1’lIC’fiC?l’
S(1′.(TtiOl1 30 (1) of WC Act. 21g21i1’1:5f_i ‘i:k:1_(? –j ;iici{<_§.1'1'1&'—1%.:-T_1'viv'_ a1ii{%.i ()1'('1Cl'
dated 31.08.2007 in 011 the
file of the Labour _.~,:_iC$iiV11'br__1fiissioi1c3r for
Workmen Com ' Vij'c1['_)Ul'Ll'c"1
awarding a co-i9i1pc:5ii_s;1i.'irjn__0fzRs_;–8lf3,013/» with i1ii:ei'esE: @
This 'MFAi(':.()i12.iI2g'"0_ii'*fE)r acjlinission this day. the
Court (1_e:Iivc:1'*'c*,«:iV't',lJ (3 ff0li{)w'iiig:
u"JUDGMENT
V "!':Ii'e1fi€%i ::'é;i'–.(ic%1ay of 18 days in i"i1ing the appeal.
Ca'1.1S€'§'S1'lOVK?"I']:._iiVS:3 acrepted. Delay in i'i1i11g the appeal is
/
2. ‘I’hc:: f011owi11g sL.1bst2111ti211 qucstitm of law au’is<;;*s
for C0nside1'ati011 in this appeal:
“”\Vhe£:her t”hc: C()1’I11″1’1iSSi()1′]CI’ was _}’liSI”ifi(‘«~€’}~-..l’l;’. ‘
takirig the ioss of e2’1r11ir1g_’_{ (‘%;:1pz1(‘it’y
h.:«1ving 1’egz1rc.% to the i1’1j1.1ry’?” – ‘V ‘
3. This appeal by . the _”_’;§f}:’}’cr ‘
c()1’1t:c11ti()1’1 of the l<-3a1'11e.d (:'<'_i'1;'=.I:;:'.1";'/;'-('.1 1'1 0
insurer is that the vkss not
travelling in the}/eh1'c1§V:_ or an
employee of ilsié 'Q;wt*1eé1-"._b1;.t"éi pt-:1fs'ové";._:1.é(::f–_ {her f{)ilv.-‘1′ 1’1g :11a:’1m’-11′:
.’€i’}:_e.A c:.Eair11a1r1’t; “”” “C}ai1ns c:0mper1sa.t:i01’1 com.e11cl1’z1g
1_4:’?1Vt\\\£/t. T2:->.L”w3.s ‘wOIjki11g as 21 Coolie in the pickup vc-:hi<:1<:
" "~._ nccidefltV__r3cCL1r1'ed on 03.07.2006 wE'1cI'} he was t.1'a\='clIi11g
I'_)<:}o1)ging.t.'(3:–.V.t}'1e sec:01'1d 1'<-:.sp0ndem:. It is his cz1sVfig”iilltiiI§’1As;1;i_.ii€?I’f’1£ir1:t’ti_
the injury is not very sei”i0t1s;ii’_i 11&.1i’t1}_’t;.”-1.-1l’1d i.’1’9i-:’=VV\’;.rv’:z1i*:’ i’;i(.)”1′.i
iiable to satisfy the eiaim. oi: the
eiai.ma:nt that he is ’53-fniiivgt sum of
?3.OO0/W per n}0ni11’_….’7i}if’h “Flue
COI11I11}’SSiOI1(3f3._.fOi§f”‘\7VQl”}{IIiQfi C_'()iI1’péI;–:-321tic)I1 has taken
the incgivréiev Giiiihe Eji’;c:ii1f1*i:;w,.r’ii’ a1t._H?iZ.’5OO/– and the loss of
eelrliing (i£1p(<,1Ci{.yvh'Ei\2'i_iig__i*C._ffL11'd to the injtiries at 25%
and Plffiviilg r"egj:{_2i.rci.'1:;<:) t1'k1c%"7a_;f§eé of the c:121ima11it'. the ihcrtor
'"ad0pi'e'di.,is 2"21.37.V%"i"hL1s the crciinpeiisaticuii awarded is
"?78f£.,_OV1 ~
5. E,hé.i\{.eperuseci the .iII1pEl}._§l”1C(‘,1 a\>va1′(‘.i })’..1sse(.1 by
it -w__V’£=.»he COIii.fi_fiSSi.()I’1C1′ for Workmen C0mpei’1s211’ion.
aw} ”
6. In S0 for as the (‘t()11t:e11ti(‘)I’1 :’t>ga;11′(ii1’1g liability is
c()1’1(:emeci it broug_;l’1t to my notice that the ;o)j($’i’*i;j_v
itself discloses that an employee or driver of i.1’:1e._veli’ie<?'j*:j"V
in quesstior1 is c()ver<:*d and p1"c1';1im'1'1 Inks t)_e_c-=_=;'1"~-:"fc")'i§e'c'*te:3I
The policy would ciisclosee t.112=1t '}i2e1b_i1i–tV.y..V_L'of:
empI0yee/ driver would be ?50-. Indeed i11oV.t*fi*3,e. :(:2ise,'}o;"e1r
hand the Claimant claims to \vo1'}{i'r3g.§ha's eta Coolie
under the owner of the -vehicl-he in eqL1.est§i()t11. Apparently I
am of the View t.}.1z1t, _1"eq1.1_irec1" to Tje~oor1s;ic1e1'od as
an ernpioyee, 'I'}"l't1§5 _t:he:V,1ega1V AE.ia"bVi1'i':y of t:h¢.'-'r i1'1:_-zurcr
wouid to'Sai{is£y'7§fieeigiim ofuthvo trlaimzmt.
7. I’r1Vs’o% t’a;1′.__é1sl’t,.he*-.q’t2:;zhtum is; co1’1cerne.d, I am of
the vtewLtha1t, t,11e”Con91missione1* was clearly in error in
“t’a.ki’;””ig t:’h’o of ealning eap£1Cit.y at 25% when the
i:’1jtz.tI’y “‘by4:”;i.t£sL?§’f-was not 530 se1’ious, so to <:icp1"ive tho
(:1ai:ia.21xe1tfb_gI .-'~rech,2ci11g 1115; earning ('12-1p£1(.'.ity. Imieed the
_Ei(:,w('§t;or }'1'a.é; S}')()1<.C1"1 to the fa-1(:rt. that the c1a1'n1z.1:1t:'..c; i(1I)E:s:~; of
/
(1
ea1'1"2ix1g ('£1pd(.'.i1}/' to the extcm of .3()% and oc'1C1_.._bu1
h()\VCV{?l'tl1'c1'l 112115 1101 been £1(T(",€p1€d. But 1m\vevos.'.. V1'?}»=;'€-'1<g:
is 110 I'c21s0I'1 for nw to 2u:(?o}_)1. thc c:211'1}i11gg' <.*'.1.p;=..<''.ji?.._\fL'iii! ''
25% as s:’:1(.r.iI Cal] };)’éf’wé’i5(?.c1
£3′?
down to 20%. If the loss of ea1r1’1i1i-g c:;’1};a’L:i’ty_i’e3 iZO% “t–.h€si1.T_’
compensaltion axvardable would bc”?2;5OO’.(»+”A*;–fl-1. >VI;3(?i1i’!.5_3\l1′.i(1)I’}A’ ‘ ‘ in thv
circumst.aI1Ces. 1;1(icre(*E :’;}1e’._ a1:;;;c>tl’r*e’r» f2.1£;1’z:):’. \Vl’1i(‘,}1 is
req1.1irecfi to” b”c?Viv5t;11<{¥:f1'£' :1{)'£»'g.-ff' of iS i"i:1€ gram of i11te1'<:st at
the rate or 12%; V 'F ?. 1e_ C-Q§in7n'issi01'1e1' has awarded 12%
int.eresf,f1'0m" days frofli the date of award whereas it
'ua.1gi'"'r=: beeri""3O days from the date of a1c:(.:ic'fc.::1t".
"He'm:¢' ti1 (=;»– ;_ib"I1ow1_):1 g 0 rcle 1':
~~A ;i3}j[c:z:13 is e1(_.rc.:<:pE_c(1 in pz11"t'_. 'i"}':c=–
c.ornpc1'1s2.1Ei0n award21bI<- would be
366,411/~.
{ii} The (.’}a.imaI’H’vrc:s}’)(:)1′}(:1e1’11. is (*1’Hl1′.ie(“i for
£I'”i'(C’1″(?Sf 211. {he rant of 1i2% I30 c_’iays {rr..>11’1~”–..
the date of the a(‘.(?ide1’1I.
Substz-mt:ia1 question of law is -; 51z1ssw<ér¢é§z.i H
accordingly.
Appeal stands disp0s£:d_~0_f. Siiicé-tThL% n17£a_i11 21})}ji§21’1~
i$ disposed of, I.A.III/ 2007 i’i1ecuH7g)_V’l’ S_t’a_\/ V'(‘]”{.3.(.’?:$A’:’ ‘s’Vi(I)1″ :f3{.1l’ViV(”
for considerzfliora. HeI1cte:_ §3fz11’3.ds :di S’}i)_(j}SC’d of.
SW}: