High Court Karnataka High Court

Divisional Manager vs Riyaz @ Riyazuddin on 10 March, 2008

Karnataka High Court
Divisional Manager vs Riyaz @ Riyazuddin on 10 March, 2008
Author: K.Ramanna


in-I

IN THE HIGH CDURT OF KRRNATRKK, BANG&bORE

npmsn -rams THE; 10″ um: or MARCH_4.2CI0$V.V_

BETWEEN:~

1’I.!’15_!«’£f_3|!-Mb Mmasza
:a:r’rm:I INDIA xraastmnmrzn r:c.=;._4L’1’I:;.-..«
I”‘.%”ISI{%’J!”1’.P.{.a eaymza.
r<:=.IcHr.m, Haw nsrnnsnrmkni 3?.-5
.I.'1':- r:.n,n:.Lu£w-mu I-1:-mh.u»:sujL' '_ 'V
U:-JITEII :£.m3.1,*-3.. I!-3SUl¥?J'sI'!3E'«.V£i'fJ.j'~!,uTD." –
Risisatrzmg «:::F:«::ss';.

BUI LEI’!-JG;—. 1%-“.”:’.?’..25,’–.;M. ‘tz…_R:)AIJ_ ‘

a;~.:~:r.«’..r:.:.¢%s:_’;-r«a:_a.~;j;§g%s:: ::’m”AVV&A .. APPELLANT

t3 31:3

-113:’: @9211′ ‘Jim §H:’1fi;§.emu§, mm

. Rxvfigs . .’:-.L1ias in fiizunnxu

£a.n=– -:1-u.1rn’m~rr’s-rr.1 rannr m-:1:-n
I (‘Hill-iJ.I’

. an’ I-{.I’*.-.=.I.’.rr..rI..r\I\.u~.!.4..r.I.|.1:,. Vuu

€fifiElU’1’~– A25 ansxnmsrr cur

BEWRfififi,fifi$ fifiLfifi?, fifiFPHh

4. . e1m_§3}: “;:r-.T_ n:;s’rR.1c’r, KOPPM:

2…__”fiF5:-QTAGIR, 3fO.FA}CRUDDI!-EISAE I

mzmwn, MJGR, REEIIJEHT OF
mural-I STREET, KCIPPAL TALUIC

AA ‘ 4.,:1.1 STE; cm: 1»:::;n:-m;.. . . nnisponnme-rs

-IIEPLI !I.T!.’-§.1l..*!fl 7 ‘”‘=…E._.F: PiP.T’=TI£: 31

a use

SPLTISH R.I’.5IR-J1, MW. FOR R2}

.=.=’r;-:2. 22.1; 23.:

Tfiifi “HER I3 FILEE fif3.3fii1i fiF WfiRKfiEN75
GUMPENEAWIDN ACT AEAINST THE ORDER nnmxn
ET.1.EGUd PASSED IN W.C.HU.3?fEOD3 ON THE FILE OF
THE IJKJBDUFL 0F£*’Il12.’ER E COMHISSIGNER FOR lf¢.’JRl0vlEN_”S

W, ,,
%{ –

fl

CDHPEt*1EPJ’IL’JN, KOPPAL, AWARDING CDMPENSHTION OF

Rs.1,9a,523I– WITH INTEREST AT 12% .F;A. AND
EIREQTIHQ THE APPELhAMT HEREIH T0 vs 95:? .u.

8.F’sME.

E FaLLaw:wG:- ,w~-

J umn sfu E HJT ‘–

The @953-e.wllant;–iri§§;;T;.r”err fia§«. _¢¢$e tghia
appeal challanfiipg fEfie §Ed§r ‘fl$fed 2Tw01~2D04
passage! .in wt: .’:;h§”»__r:ommissionar far
warkmanjal;gCa@fi%fi§#ti@£; u E§fipal (herainaftar
r-:aJ’f»e:4v::’::*”¢.~.§ti:_«i._t:i:.s v’ :”:,t;§3’7j;§’~.C.f”lf;¢_4*’!.lI[:IQ;:L;33,3:L¢3I!fi.L” for short).

‘-fir fat sfifinf point invelved in this apgeal

is wnathaf.Ehé=i§aS af earning capacity as taken

u1._-Jm-yAn_L-. ‘tin. -I-A +- .5. ‘I95 r-.:z.:n:-\z\1\ar5l.:Lr|.’|’….-*’-1 5-} an!” ‘5 an “in
G-I-P ’93.’: i i’=f{J%Iv|’IoI|’§lIfiIr VulIIfi1TIfiI~I-‘Ir;IIJ5- if ill

,2-9,_.;…-u.. _ .1 _.__1
.LJ.5IEJ.J..H U11 I.’E’L3U.L’U 1311!)

E. Admittedly the 1″” respundent being a

‘ claanar in lorry’ bearing Na. KA«3df2709 under

MFR an ING an FUR HEARING ‘éfi13»;b§Y;f Tug

is!

the injuriwa, he cannot continue he grofessian as
a claanar, tha dactar who examined the raspgndant
2:: arginad that he -f;’:«;:a¢~–.f:’1i%.s’;:2>sar;r1=
cmmmifiaioner haa t’

cagacity nf the claimant at 60%.

.3. “I’M cc.1f:::,g.nt;:;’;s’is_”.§$if’VVV”tAh_a .afi;~.’a’11§nt is that
the loss uf a#fnin§ j¢ég$@fity $5 taken by the
cammi$3;afl§#.i5 55 %h§ $i£h§r gins. The claimant-
respQnfi§&i@fi@yi fifimgfihigxaminwd a dcctor before
tha~fifimfii§E§anaff] he hag nut praducad any other
,;g:’,=,’,,-,,»;,,1–;u,.-;,~.-;,,§;’; disability, the doctor who

iasua¢”_t%ax wufipd certificate has nut been

*_lq$5,fif aarning capacity, cansiflaring the natuxa

fif injuries suffarad by the claimant the loss af

gaarning capacity af the claimantwinjured as taken

by’ the Cmmmissioner at 69% ta quantify the
cumgensatinn payable ta him, appaars to be on the
highnr aide, the commiasianer uught ta hava taken

the same at 35%. Accordingly, the claimant-

W,/*
2″/. *

rwapandent Hn.1 is entitled to campensation at

Rs. 1 14,s97;- [i.a., 1500 x EDEIDO x 2:§;471 as

5.. 1:1; is n::hsarvaa}:’iL: :’V:t:’3:-.at Vhtirmi Vha.-3
u*r-:sIag’l§r ;a1.u*’.=..~ra:.in.’~.s.’:.’::.’~..V_A’ int}é’réQ1}; Récampansation
am-:3us’st fmam cmaa’fr1s;ih§’#t}– ‘é;ft:f#f: :–};.§1§a’_V__data of accident
i.e. £rpm i3+12}§§d$:fi@ii5g§p§fiit. In View or the
ream:-ti ‘a;_:n’1:wle Apex Cvurt, the
c:.§Laa12!!-.?=§\§i~y’t¥;*L;§34’35E3cu1a5§E’#Vt ” N’«.*-:….1xéi.5 entitled to interest
41:2; tlrna “amaunt a.fta.1:- one: month from

the =gatg ‘gff afiéxéw i.a., fram 27–n2~2au4 till

*:Vi?5V,::”.:zr:u:uurr:t.inglj,r, thizs appeal is allcnmd. The

“”V’ju:ig.&s§-gen.’%;; and award passed. by the Commissioner,

zjéitaéié’ E:’)’–*:?!1.~2i3I12I4 5:-aased in “LC. Ho. 3’3′.-‘Z003 is

x héfetsgr ma:-riifieaai. The compensation awarded by the

C:»a:nmi.~=_nsicm»ar at ms. 1_.96,623.f~– is hereby reduced

‘EL.’

3664 till the data of deposit made by the
aggallant. V

w The excesa amuunt, if any, ‘da$&$itéd by

G I

the apgellant shall he rafiundad §$ £hé $§p§11nfi£; ,

3. Tha amnunt in flegoéit ii afiyf Ehéll be
tranaferrafi tn the C§mmis$iunér-€cdncarnad far
paymant.