.Majr, R'/0 Hippaxagi, " _
1J.:3mkhandi:'1'--~;, '   V
A  Adv.)
  Judgment and Award dated 13.06.2006 passed
L._.T>i;i*W{3A.NF:6/2005 on the file of the Labeur Oficer 8:.
"a_Ct2mmissioner for Workman flompensation, Bagaijkot,
-3,
IN THE HIGH COURT OF KARNATAKA cmcurr 
AT DHARWAB  f . ~  , "
DATED THIS THE 19TH my 0:9 Aueijsfif',-~.20:§$  1% J 1"
BEFORE-,  % J % V
THE HON'BLE MRS. Jus_'1*1cE"3.:v1NAG2§RATHN.A,_«"2,,%V'"
M.F.A.No.i'e;§5s/2006_'_L":   3
BETWEEN:
 
Divisionalmanager, -  1   »_
M] 3 United indima. Asau:¢'a11c£:*Co Ltd},   1. " "
Btflgaum.    .  ~  ' 
}".'.";'.'.APPELLAN'l'
(By  ..  
AM):
....u.--.....-........
1. Ravindm Ba$a1a'ago1;d'Pa_fi1,"--   
Major, R/0 Hippa:ragi;.._ . 7  Q
JamkhandiTq;.,', » _ ' ..
Bagaiiwjz. 
2.   Palabhovi.
mgaucot.
.... .. RESPONDENTS
MFA is filed under Section 30(1) of the W.C.Act
-2-
awarding commnsation of Rs.39,324/ ~ with
p.a from 12.7.2004 till deposit. __ §_
This MFA coming on for ORDERS -«,
court delivered the following:
JunGxEKfV
Though this matficr _for ‘(i1’T&:1L§Ars, §wit}:1 the
consent of lcaxncd coiixigftl is heard and
disposed offi1:}aJ1Y+.. ” A A 1% V’ A ”
2. insurance company
cha]1é;A1gi11gA f of the order of the
W.C.in1:erest is awardesti with effect
dépofit i.e., om: month after the date of
‘V fSi1fl1c:e tlléissue raised in this appeal pertains only
A : awaxtiing interest, it is not necessary to into
the facts Aether aspects of the case as the same are not
AA:1isp¥;xt:3§:i in this appea}.
” It is submitted by Sri.Srishai1a, learned txouzlsel for the
insurance company that the W.C.Commissiofier has
jy
., for the respondent fairly concedes that
therefore submits that the order of the
 In View of the decision of tlgm Horfble Supreme Court
W.C.Commissioner ought to have awarded interest with
V’ effect from 13.7.2006 til} the date of deposit and not fiom
– 3.. ‘
awazded a sum of Rs.39,324]– in resyect of
sustained by the firrst respondent in the V.
occurred on 12.6.2004. However, _ ‘
interest at the rate of 12°/:3 p.a,
awanieci the same with efi’ect’ i’1i*.r.}§11 1V§3.~7′.2{}Q4e» >
whereas in accordance with Hoxfble
Supreme Court in the ‘of? Campany
Limited Vs. Mubggser AIR sow 1255,
interest oughi” aivaxiiitfl from one month
afi,-3; ggwe, :’ «.ac§j’i;¢:iVi.¢éJ:io:;V- ‘ef the matter by the
W.C.C6mmissié:mf;~ “seeks for mociiiicratjon of the
order of only to that extent.
W.C}’;~Cozi§mi3§éioner may be modified to that extent.
3/
– 4-
12.7.2004 one month fmm the date of accident weaned.
Except this modification the order of W.C.CommissioL1mj is
3613: undisturbw in an other respects, . » L_ _ .
6. The appeal is allowed by directing the ~
deposit tine interest at 12% pa on .t1..1.c__aWa:jt{ ‘
effect fnom 13.7.2006 till the date of5;icpg:s§_£’. 
deposit may be ttansfcrned hi the flomfiiisgsigpgfi aii
KVN*