$1 3 ,
. /_,
R\_"__,/
IN 'l'IiE HIGH COURT ()1? KARKATAKA AT
DATED ms Tim 1:": my OF OCTOBER, 2'B:,Q." '-
PRESENT
THE HDFBLE B.mJUSflGE.K,L.§fiAR§§U1§ATfl A
AND
um HOHBLE MR. msncs; _
BETWEEN: &
1 BRAHCHMANAGER
UNITED EEDIA mgmmca L'Il'B'., BRAKCH
OFFICE; -#2}; 12,1 FI@f0R."§}iv..sV.B'§3II.DBlG
12.s.Rc3An;nHnRMAvARAn&,AHm-ma mnnnsa.
m::w% BY %rz%.s.1'~:r:.c3zAE.«T%%
B'Lo:RE
n - ...APPEz'..mN'r
" - A*i!{ KRI§B'3§A swamr, ADV. )
1 AEJHEAPPA @ ANJANEYA
sit: HANUMAKTHAPPA
x T NQW AGED ABOUT 56 YEARS
~ A A EH10 1cYA'rHAxAGAcmRLU
* YAGABULLI mar, HAGALAMADHWZ I-{DELI
PAVAGADA TALUK
WMKIJR DIST
2 B S SKID}-IARA
810 LATE SRIKANTAIAH
MAJOR
3/
i
R! 0 , AHAHTTIAPUR
DIST,ANDI-RA PRADESH STATE
RE.a9oNDEnfrs;
(By Sri : VB Sm ma cm: T
'nus MFA FILED U15 30(1) OF we
TI-E JUDGMENT AND ORDER ,..DATED':"'".1(5{1'2!20x)6"'»
PASSED at WCAIFCJCR-3712006-O'? GK THE' 41«_'!I_;E"0I~*
THE ASST. LABGUR '-:C(3%&L%éfiS3I<3HEI"€
comrnssrcmnx FOR WQRKI¢E1'§'S.. commxmitcxgkk
SUB-DN.1, BANGALORE, Awganms £'..OB@E_'2E3a&.'~"fi0N %
OF Rs.3,39,+2o/-WITH IN'TERES'r or Rs.§7,3s31-
'IU'I'AL.fliG1URS.4,07,4~53I;~.-.=..
ms APPEAL rmmme THIS
DAY, mnatmam J, AZ3EL1§'ER1£D~*ITm_FOLL0WRUG:
an
of the order and
awardz' ' "fiammjssianer far Wur1%'s
in case Nu.WCA[FC[CR«-
is eallecl in quamtion En this
~/ 1_ V Q.
fncm laadingto this cm are as :
Tm Rapondentt-1 lodged a Clam: pefition befom
Comm sianar for Wormsmfi Comma13on' ,
Batgalem, on the groum that his sun by name
Hanzumantharayappa @ pm was working
5/
3
as a ahaaw undar the 2531 Respondent in a paasmw
bus hearing Ha.AB-021V-0639, which vehicla
fin-om Pawm tn Vmh
Fabmmry 90%, in the night tw bus Wm
Govt. Sahara! at V’ ‘
was war&@ as a. china
bus. At about 3.30 pm. 5:”
the Govt. School there.
On amuutrt of 1’.h:e Emma there
was mg bullets pamaa
that: body akecping in the
bus nfwhicii he died. 0:: the
A ‘V canine of cztnpleymnt, the fitkm
‘ £3?” pm, lodged an shim
.. ..3~. :.’I’i’me appellant Im$ w&dad the was
«’ at the Poflaoy does not mm the rhk at’ a
‘ “‘–}§e:’snnwhr1n’1Iadi1:1ahuIlst’mjuryina.Haxa3i’bas aflfick
whanflnbimwasmtonémemwuneplazimfivm
&ydn m Vmh 61’ fram
{W
Vmm to Pavagada. Aeoordm 1x: the
appellant, the bus used in halt at
stationed in fiunt of 1213 Govt.
Vwm
cannot be held that
emlofit while uaim not dig:
in a motor which without oumiderixg " petition awaniing immm ancruad J _ _" and c-~01-rectum ofthe
4. the cznly qumfion. to he
this appuu is whsather the claim
% by the 1» Respondent was xnaintainable
<31' I-Ianumanthappa was on amount of
If '..f_' battalinn of Rwmrve Police and the group of
9/
s
5. Admttodly, that: bus in quwtion for which policy
was issued by the agpeilant was nut plying 9.1; the
emnuhe bewmn. Pavagada to .4
Aftm the sc.hed11lae trip tafthe bus, the hue
Vmm and the ‘V ‘
baa and if the claanm wgn ‘T .h:..z:§ J
completion of his duty. kitfif mg i: the”
deceased was on duty, trxgaacgma did
mt die on amount cf it was
only on by him in
a clash you? and the Pofioe
act, a mm of 123.1 lakh has
been by the Gorveri on
of of Hanumanthappa due ea bullet
*A attack. Thmfim, this czmnt is of
the Commissioner did mt oomédm the:
£ad£f1fi;1£adeceanedwnsn3tondut3’atthehme’ –
arm awn and that he am an: ant die an aoeount of
occurred to a mtor vehicb and that he
‘died on aweunt of the bullet injux-in which aannat be
atiributafi as a cause ofacfinn to claim compansafian
6%
5
under the Worlmnh Ccmpmation Act, bases’! on the
policy hailed by the appefiant since such mt
(roamed under the pt:-licy. Sine: the deceasgcfif “i;1.;:t
an duty as itwaa beyond the duty bur,
was aleepm in the bus ‘V ‘ T
the appeilant — Ixnuranm
‘W39
compenaafipnpizwe the {vim mg
the ccuraa of hi ~~.x;_u’ was fir
the 1st a.ga’mm: the
Smtae an sccorunt of
the received in an
‘Between the Haxalims group
and
:3. In’ um appeal is anowed.
award passed by the Can1nm¥sionm” for
T 35 ‘:’.;;.”‘Compenaafion, Bamalom in cam
x§.=aarc§;1éc/on-37;2one»o? at. 15.12.2005 is hereby
The claim’ lodged by the 1″ Raapoment is
mjema. It is ap-an for tin 1» Respondent tn file
V Wa suit for (mu smut the t on amount
afthe dmth afhis sun.
6/
‘1’hcamoum:mdeposit’mordez-edtobercnzrnadto
the appellant — Imuraxme Company.
1;
%I11ri1ge§ %
j7+?-<'3'§e; : %