IN THE HIGH COURT OF KARNATAKA AT A'
DATED THIS THE 19TH DAY 01:' SEP'I'EMB.E_R "'fiOG8"~ 2 MA " "
BEFORE
THE HOIWBLE MR.w_sfr1cm;.}xhiAND A'_%A f ' V' "
M.?.A.No.27341:»3§G5 {WC}---._' V'
BETWEEN: V
Divisional Manager _ ._
United India insurance Co. Ltd.
Divisional Office _ '
M.M.K.Comp1ex , Akkamahadeizé E29-ad'_--.._ '
P.J.Exte:1sion, V "
New rep. by its R'-,:«gi{;:::.':;.:¥'1_'_._ _ '
United ¥ndiaI13:fe1t£xe;'g:ce (",4o._ I;t(_:i.A_
Regionaiiyififfice, Builciing
# 25, M.G»;-Road V '
Banga1ore--5'E3Q O()1.' H .- V Appcliant
(By Sxjiyfxjftxa Sézamy 85 S.R.Murthy, Advocates}
?95'hé'fl.'£'~¢ig-
*-[S/(2-.v Eeig
. New about 25 years
Road, Macianapalli Town
C§:1iit":_)or District, A.P.
* S-'Q/0. Abdui Khader
No.14--483, Upstairs, Ganéhi Read
Madanapalli Town
Chittsor District, A11'. Respondents
‘ (33; Sri V.?.I{u1kan1i, Advcxzate :2): R1; R’2–Servic6 of notice
dispensed with.)
{ii} against the death of or bodily inju1*3=~~-t:d_A’VV:.__’__i’ ”
any passenger of a public sezvice vehicie CE11iiS’:C€3i=.V: “‘
by or arising out cf the use of .t}:1.x:_4vt:1:.i£:iei’ 4′
pubfic place:
Provided that a policy’ shaii not . 2 i K
(i) to cover 1iés;pec”:t_
death, axésing 0111: of and i_<i;v~f his
employment, of . eni:})19#i«féé._V_ .i3:if~._a gtzisiin
insured by the po1iicy{o1%'. bodily
Si1St3jh,1f;fi by"'s'uéii axising
out of {Sf h_is._eiLj:ii0yment other
ti1a1:1"'a–. " ziiidszi the W0rk3:11e11's~
(8 of 1923), in respect
of tlimg <':1r:Vai1r;.V.V_<i;i1',:.'A'::~:f'"};z§ii1i;Iy injury to, any such
emgoloyéc -f"
V ga) e£1gag;cj§i__irx driving the vehicle, 03:
it is a public service Vehicle engaged
” as »–.;;:o£ic§u£:.t0r of the vehicle or in axamining
‘ii:ii::kt:1i;s;.i:11e Vehicie, or
(cyiif it is a goods carriage, being carried in
T th¢=:’vréL11i<;:1i:, or
in V. _ i(i_F.) to cover any contractual liability."
4. According to proviso to section 147 of’A« 3;:l:’1e. M
Véthicles Act, 1988, the ins11ra:1ce:”é6I11P3.fi3;f
indemnify the insured in respect of
W0rk1ncn’s Compensation Act, sjor
bodily ézmjuxy to any such’ 4:*§p10},{;e:£’:*; .’ V4
a) engaged in (iriviliig the u
b) if it is a public_ scgikiéé’ as a
conducter cf tickets on the
vehicle, or
C) if it isfva c_:arrie£i in the vehicle,
(ii) to §§<;s(éfi1v.a1iy._(,;G:1ii%aii:'u1a1 liabifity."
«V }9§é-.niiff§ad1y,vV"ifi the case on hané, claimant was
ivofk_iJ1€g The ciaimaxzt was being calfied in the
vehiélg in .1'-b.e'_ "{::i2T12~se of his employment. Therefore, in View of
"-'~__ pmviso ."L«:,)[i~3€(:1";*:.()13; 14'? of the Motor Vehicles Act, 1988 the
V'1'1':i7u,s'.:1_1§§v;ce company cannot be pt:1mitte€i to contend that it is
K liable to pay c0mpe11sat:i0n. fig
4;? ,4;
z ..
g’\L M9’/'” ‘
9, in my considcmd opinion, having regard to the
nature :25’ §I1_iurics, rézsiclual effects and avocation of
it would be appropriate to d€ts::nI1:i11e ”
disability vis-érvis loss cf staining capacity V–
<:laima11t is entitled to compensation cif»§$'.'1«,-€_¥6«,8 1; _
19. I1: is seen from the i1<npugnéd_"awa1*d;,..;11:¥;érc§st':';iN
granted after 30 days fmm the of aét:idéi3;i; xfifiqich is
conumy to {I16 law laid d€)%'i?i§1A_iI1 .rep019iék1"z;n 2007'
AIR SCWvV1'265[.V.ft?1 tFAz§?:c§3s'é.QfViVaif§§fi£if' Insurance Co. Ltd. Vs.
Mubasir the Supreme Ccnirt has
h€1d:- V' % V% L
&_ __°''{ 13) W6IkmE11'S Compensafiona Act (8 of
' V. (3) (as amended by Amending Act 14»
' .1i'9S}'5§?Vf;';§j2npensafion–Intcrcst-By Amending
amended fixing minimum rate of
V iiitsfésth' 12% – Acmident took piace after
.A am.cmr§111ent ~– Rate of inteztst of 12% as fixed by
u Court is proper — Hewever, starting point
for award of interest is on completion of 0211::
T manth from date on which compensation
becomes due 331:1 not finm date of accident «- No
imiicatiola of date as to when it becomes du _«-~ It
g i
-av-«-
N v_ M
has to be taken to be (late of acijudicati3on.«..cfV:VV’V’:”:’~c.. “-<
ciaim."
1 1. In View of the above, I passirhue ‘fe11;_)V2;;?jiI1g«:
ORDER V ‘TT T
T he appeal is accepted iii is
modified. Comperxsafion I'<'s.&:§3;'".'c.'().;2,-1"".«7'-,,e*'cc_– awfl3rc1ec1.v~V§1)y' the
Commissioner for Worlfiaeeiifs' is reduced to
R's.1,46,81}/– w:vithV'i1;tereei:"$a1':V}2§/6«.V:per on the :said
sum fmm (a{i_r_;' -Que." the date of
awand), the -~ If insurance company has
deposited cf what has been awarded by
this the slinall be refunded to the insurance
the nest of the amount in deposit shafl
¥3e._V'1M1_';:.a;I1"s":£'"e*£'1we_ti'~:;"'iio the Commissioner for Workmetfs
V _ Com}e)"en.sa:ti031"Ve1t Chitradurga. Ofiee is directed to send back
" tixe reeexeieaioxzg with a copy <1-{this order.
saI-
jufikle
SNN