R.¢§i0I1a1VMvfl's~"%€T;
IN THE Him; COURT OF KARNATAKA CIRCUIT BENCH"-----_
HFGULBARGA
DATED THIS THE 19TH DAY 01+' AUGUST 2063 V " M
PRESENT
THE 1-ioN'BLE MR. JUSTICE K. $i?Ef:1I§I;IA}§.i2_@k0. «. "
ANDV % .
THE HONBLE MR. JUSTICE B,-~3.'éj.§«;Efi:~1vAsE 'eowviia
M.F.A.NO.2412/ 2004 '1§:o.f1é6:é]'2o0mwC)
BETWEEN:
In M.F.A. No.2z;;?;»g * %.;_
Branch Mei:a.age'r,V 1 . '
Unzited India«£nsma'ug-c Lt.r.1.';«.
s.s. 12mntRoac1," _ % '
Bijapur,,, "
'Now mpifjesemed by fig'
'United.,India'lns}1rs::1nce Co. Ltd. ,
R'€$'%'7511a1'€',f3<?¢,~ " " ..
25, 1*.-«,I_.G. Rga;<i?,--__ *
Bangaloirc -=..'56er'oo1. APPELLAHT
" +. (B3? SR1. RSV. NADAGOUDA, ADVOCATE)
~B-iiccmappa H. Madar,
New aged about 53 years.
9%..
2. Nmgawa
W] o Bheemappa Madar,
New aged about 51 years,
Occ: Household.
Both 1*] 0 ingaleshwar,
Basavanabagewadi Taluk,
District : Bijapur.
3. Kashjnath I. Ukkah,
Age: Major,
Occ: Business as
Agriculture,
R/0 Ingaleshwara, " ._ C
Basavanabagewad:Ta1uk;""'-.."« 1
Dist. Bijapur. _. "
(BY SR1 S.K. '§2Ej3'DIf'-{,A"?iE§V<5C¢A'1"E FOR R- 1 & R-2)
THIS M.Fj';A§'V_..1sV 30(1) OF WGRKMEIWS
C0MPENSVA'FiC).N' AC:{.';%%.VPR4v1§q. .Of?§)ER "{):}?iTED 20.1.2004 PASSED BY
THE CQ;u¢i»1:ss1ONE§§"FoR W01-"eKMEN's COMPENSATION,
SUB-ADzvvisa.eN+'~3.,, BIJAPUR IN wcA/ SR-433/2001.
'In M.F'.A.. N(;;1'.?t§2A[2004:
' ' 1 :1 ._ Vflhimagipat'
QLSIOT Hanamavva Madar,
A _ about 53 years.
r-.5
fiiitgawa
" W/0 Bhimappa. Madar,
.. Aged about 51 years.
Both are residents of
%/
These M.F.A.s coming on for Orders this day
SREEDHAR RAD. J, delivered the following:-
JUDGMENT
Sn. R.V. Nada Gouda, Iearned Counsel takes ::o’:ec,¢%ef¢i T L
appellant/respondent Insuxance A’ .y »«
Both these appeals @’eWa1’ise’o1;t ofihe’
One Basappa Bheemappa Madar Txector
bearing Regn. No. KA-28/*:4g1j9.48._;f No. KA-
28/’1′-1249 which tnrtled gr Basappa
Bheemappgf ” hefoie the W.C.
Commissione:; ea:-we Vthe It is the contention that
the waé ~!v_( 11’l~:i1i’:g es bkeaner in the Tractor Trailer
rat” the the aeeicient. The W.C. Commissioner has
” of Rs.2,24,00{)/– with statutoxy
The insurer of the Tractor is in appeal
The claimants are in appeal for
‘i.”‘«en1égancefi1ent of the compensation.
.._..’}%’he FIR lodged 1131′ mediately after the accident by M.
~..’v’A Shi?appa, inmate of the tractor at the time of the accident
discloses that, himself, one Hanamantha Mallappa ”
Basappa Mallappa Managuli and the deceased
tractor traflor azong with the load o£:’1ém’on “am.; its?
transport to Basavana Bagewadi A.
Village. In the course of the thliex.
turtles} resulting in death of and
injuries to other inmates. Trailer
however in the ‘v:;’t’,o1tan1issioner,
admitted that the Cleaner in the
vehicle. The, to be a ooiiusive
a»dmission.:V’v..The’cootetjts’of is lodged immediately
after the accidsentvv = assumed as authenticated
.\_?:(‘,*I’Si0I1..,t3£:’II].1:”!.032 be considered as a cleaner in
V. the at the time of accident, but he was
goods. The petitioners chosen to
mfipeaisafion may be a mistake under W.C:. Act but
isiiesfertbelesse-* the criminal case records pmduced by the
-before the W.C. Commissioner clearly shows that the
was travelling with the goods. The insurance
9′ is a comprehensive insurance policy it is not an
E
5%/,
agriculturai policy. The policy which covers the risk of
passenger travelling along with goods 11/ s. 14? of the
Act. The accident has occurred in the year 200 1, it
after 7′ yeasts, it would be harsh and inequitable fee. A’
claxman’ ts to another round of litigation V
Bijapur. The liability of the
evident from the Police reco_r_ds. The have be
awarded compensation as oer toxts and
not in terms of the W.t’3–., Act. – if V
3. The to be assessed at
R’s.2, 1001- p. i12, The the pamnts and 50% of
the i11co1;r;’1e*v is’: itowwds personal expenses.
~Afihe benefit of dependents. The
loss V would be Rs.1,63,800/~–. The
to Rs.2o,ooo/- towards bss of
Re.10,000/~ towards funeral expenses. In all
axe entitled to total compensation of
h as against Rs.2,24,()OO/~ awarded by the W.C.
ilommissioner. The claimants are entitleci to the interest at
6% p.a. on the compensation amount from the datcj”of_’
petition till payment.
4. in View of the masons and discutssioxgs abovuefi ” ‘ j_
the appeal of the claimants is the “of ‘
the Insurance Company is partly
% A %
MM VfTudQ3I
Rbv*