High Court Karnataka High Court

Branch Manager M/S United India … vs Smt Shivamma @ Shivabai on 10 February, 2010

Karnataka High Court
Branch Manager M/S United India … vs Smt Shivamma @ Shivabai on 10 February, 2010
Author: H.N.Nagamohan Das
IN THE HIGH COURT OF KARANTAKA

CIRCUIT BENCH AT GULBARGA g  Q

DATED THIS THE 10TH DAY OF FEBRU.AiW  I-

BEFORE  

THE HON'BLE MRJUSTICE  

MISC. FIRST APPEIVXLIVO.13.015/2A():Q7{WC} 
C/w ' & S
M.F.A.NV0;'I3'Q'1V:?¥/2.{I{)"?'€e7?C}

BRANCH   

M /S UNITED' II%E:;UIA--».{NSURA.NCE CO LTD

REPBY ITSVC.IDIVI:SI0.NAL MANAGER

DIVISIONAI. 0F;TfICAE;"ABI;;IAPUR  APPELLANT
 "    COMMON

If ~ [By  Sri.SHIvANAND PATIL, ADVOCATE)

 _ V15'._S«I\&"I4':"&"}.IP_1ii'/x'I"sII\/{MA @ SHIVABAI

   / O BASANAGOUAD KAMATAG1
R)' ATV BOMMANAI-IALLI, SURAPURA TQ.

 GULDARGA DISTRICT

'  v 2._SIDDANNA <3: SIDDANAGOWDA
 Age: 43 YEARS
__ SE S / O ERASANGAPPAGOWDA KAMATAGI
R/AT M BOMMANAHALLI SURAPURA

W



TALUK, GULBARGA

W/O SIDDANNA @ SIDDANAGOWDA   A  ,   
40 YEARS, R/AT M DOMMANAHALL1 SURAPURA' -  
TALUK, GULBARGA   

4.SRI SHANKARAGOWDA   j;

S/O NINGANAGOWDA HOSMANI A M I

35 YEARS, OCC AORICUI..TU_RIST"  "

R/O BOMMANAHALLI, SUR-APURA  I

GULBARGA  I

5.PRAEHUOOwDA-C? _ '  
S/O BASAvAvANA'rHRAY.IISIcI  
40 YEARS, R/O VAN13AGI~i0O_R_

SURPURA, G'U1,BARGAg   *  RESPONDENTS

I IN MI«’A.I3015/2007
[By ADVOCATE FOR R1– R3)

1ITHIS~NI1§AI”IFI’L§’ID U/S 30(1) OF W.C. ACT
AGAINST’TI-IE~.J’LI,13’G1′.!{_E§\IT DATED 08.08.2007 PASSED
IN WCAI«–..SR[F) ._1\?O.”6.?,..;’2007 ON THE FILE OF THE
LABOUR OAFRCER AND COMMISSIONER FOR
WORKMEN V”‘CQM’PENSATION, SUB D1VIS1ON–1,

«I3I’;IA1i=If;RDISTRICT, BIJAPUR, AWARDING A
v’vCOM’PIEi\ISATION OF RS.3,27,705/– WITH INTEREST @

1 .SH£ARANAGOWDA

I ~ 45 YEARS, S /OCHANDRAPPAGOWDA

E_ xBII?.ADARA, OCC; AGRICULTURIST
{R/AT BOMMANAHALLI, SURAPURA TQ.
GULBARGA DISTRICT

,»«;~=a;’R*””

Q

A

62/07 passed by the Commissioner for Workn1en’s

Compensation at Bijapur.

2. Sri Shivanand Patil, learned counsuelld

appellants firstly contend thatw» the dnrerellll

working as cooiies in the Tractoretrailer in’-qdu-e.stion”«and.

according to the terms of theivpjlpmicydthey “‘entitledl” C

for compensation. isllno rrlore res–
integra in View of the Court in the
case of LTD., VS. SR1
RAJKLnvIAIé féggo:-ted in {:2oo9 KART.
M.A.c.’ls6 C

counsel for the appellants

contend that…lwi1e’n appellants were taking mud the

tractof’l’C:dash_ed against them, resulting in injuries and

do not amount to injuries sustained

dui*ing»__’the’lcourse of employment.

4’: decline to accept this contention of the learned

l”c:ou’nsel for the appellants. The Commissioner on

it ‘””careful- assessment and appreciation of the evidence

we

:5

rightly concluded that the appellants sustained injuries
during the course of employment. I have no reasons to

difier with the conclusion arrived by the Commi;ssioi<1er_.A4

Accordingly, both the appeals are hereby'

The amount in deposit be returned to the
for disbursement in accordance ai?»fard.. ~. *

Lr