High Court Karnataka High Court

Branch Manager United India … vs Chinnavva W/O Bheemappa … on 25 August, 2010

Karnataka High Court
Branch Manager United India … vs Chinnavva W/O Bheemappa … on 25 August, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 25TH DAY OF AUGUST, 2010    _

BEFORE

THE HONBLE MR. JUSTICE 3X.S«:_'A'3Q'P}%I\INA'- 4' 

MISCELLANEOUS FIRST APPEAL NOI."65'§§gV[2£)V:C)'4,'.(I\/IE) :3

BETWEEN:

BRANCH MANAGER  _ .
UNITED INDIA INSURANCE  
COMPANY LIMITED,     
BAGALKOT, NOW,' I  
REPRESENTED   
REGIONAL =MA_N'AGE~R,  ' 
UNITED _1NDIA'I'NS,URA_NQE 'T  
CO., LTD, OREGION'IAL OFFICE,
SHANKARANA,RAYANA4'v__""-.   A
BUILDING, # 25,  ROAD;
BANGALORE~:56O"0oI.. I 

 APPELLANT

 " "(BY S31. :,.R,AV'INDR}IIK, I IMANE, ADV.)

. ANDL     II

SMT;1-.,CHINNIéI\2vA
'W/O.BHEL§3MAPPA GULAGANJI

 AGED ABOUT 58 YEARS,
 _ OCCIIAIOUSEHOLD WORK.

, _7SID;DAPPA
,  BHEEMAPPA GULAGANJI

T
3;



2. Heard the learned counsel for the part1'es_.-hand

perused the appeal papers.

3. The main contention putforth by  

Company in this appeal is that the f3i'IYp:lO}f€I"..4'ElI)>,(L1:A'(tf1l1:§1OjI'€é"j

relationship between the 1st respondent i.fe_rei'o.re it

Commissioner and deceased mbeen
established. It is contended’tha锑t’h.e;claimantsiare none
other than the wife and son Hence, the
deceased in any the ..c_l_aimants and also
that of the 18* situation when it is
contended Cone under the Is:

respondent same cannot be accepted
without proper air-ailiahle on record. The learned

coi:1’n’Se.l pfoir.’:re»:spoh.dent dhiioiyever sought to justify the award

. passed. thyitVtheflCornrnissioner. It is contended that the

i’Covrnmissio-nerv_’vhas.3’rendered a finding of fact with regard to

‘ ‘tlie’.’Aii.at’L1Arep of the employer and employee relationship and the

.s.am”e,doe’s~not call for interference.

.; Rtfifflww’

4. Having considered the submission, the fact whi.c__h is

not in dispute is that the deceased Shivappa is the

1″ Claimant and of the list respondent. The

have occurred when the deceased Shivappa. was wo_rl<:ing ah

Coolie in the tractor trailor belonginglto 15i'_-re's»pondentC"

before the Commissioner on that
context contended that thevdeceasedl coolie
Working under the 1st respondent death has
occurred during the eognfr-se of claimants are
entitled to the thilelllnsnrance Company is
liable to the Commissioner
nodoubt hast'icorisideredil' of the matter while
answering issue a perusal of the finding of

thé.lCommivi.s:sio'ner'* iwouldllindicate that the Commissioner has

. based' on the contention putforth by the

l',claivmantsandvthe}=evidence of the driver of the tractor, who

' examined as P.W.2 before the Commissioner.

E,
swgf

5. In a fact of this nature where there is no other

evidence to satisfactorily establish that there was

and employee relationship between the 1st respondent, he

son, more particularly in a circumstanc’e”Whe*’n i_t ‘cla1’1n.ed”;

that the deceased was working as a coolie,”-the Comm.issio.n’e.r’*

could not have relied only on to
such a conclusion. The records jqdii’sc.’loselthat”ithere is
any other evidence, which had Vbeenf*teiide.re’djVto”establish that
the claimants were I also that the
deceased was lii?=’tiilr;.espondent. Therefore
the finding on is erroneous on the
very face of note of the fact that
the claimants had appr.-oac’hedii the Commissioner and had
boniafide their oral testimony was sufficient

should hes. more opportunity to establish their

ivciasve before the ‘Commissioner. Therefore, the award dated

‘ 20p{)4 isset aside.

e

6

6. The matter starlds remitted to the Commissioner for

Workmens’ Compensation, Bagalkot, to restore the

WCA /SR–28 /2001 on me and reconsider the rnatte’iff”af1feVSi”if’t to

in terms of the above, the appegll

No order as to costs. V V ..

£3: V I,
e * ‘

hnrn/–