High Court Karnataka High Court

Havalavva vs Vasappa on 11 January, 2010

Karnataka High Court
Havalavva vs Vasappa on 11 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 11th DAY OF JANUARY,

BEFORE

THE HON'}3LE MR. JUSTICE V.  C %% "    
M.EA.No.2387/2D04 (TwC) :    A   'D 

BETWEEN:

1. SMT.I-IAVALAVVA    
W /0 KARABASAPPA I-IULLER HAR1JAN.,,,_ 
AGED ABOUT 39 $;'EARs,.'*' " jé  " "
OCC:HOUSEHOLD"Wi)RK,   "

R/O CI-IALAGERI, A  
TQ:RANEBENNUR,p--  . 
DT:I-IAVE_RI.j.,_  '

D O  'XPPAAV PILH./LER @ I-IARIJAN.

D/ O «HULLER @ HARIJAN.

 , 4. .» A.NNAPPA," " 

 - _ C"T'~S/'AKARABASCVA'PT'A I-IULLER @ I-IARIJAN.

"/0 E'ARA};EAsAPPA HULLER @ I-IARIJAN.

.45. "'~:~UMA," 

 KARABASAPPA I-IULLER @ I-IARIJAN.

 . __ALL ARE R / 0 CI-IALAGERI
TQRANEBENNUR, D1ST:I-IAVERI.

APPELLANTS 2 T0 6
ARE MINORS AND THEY ARE



BEING REPRESENTED BY THEIR

MINOR GUARDIAN MOTHER

SMT. I-IAVALAVVA

W / O KARABASAPPA I-IULLER @ I-IARIJAN

i.e., APPELLANT NO.1   _

(By Sri.Madan Mohan M.Khannur,A¢1v.)  ~ 

AND

SRLVASAPPA  
s/0 RAEVEAREDDY GIRIRADDERVL "

AGE:MAJOR, OCC:AGRICULTURIjV,.l_ ' _

R/O YENNIHOSALLI, .  _ 

TQ:RANEBENNUR, V   5     

DT:I-IAVERI. ' 'T _a ' A '     RESPONDENT

(By Sri.V.M.Sheel.air'a-nt, zldvg)' 

This appe-algis  undersection 30 (1) of the
Workmei1'é"'Cosnpefisation'Act""against the order dated
28.02.2003 paSs"od.._ in WCA;NF.i57:l998 on the file of the
Labour V'_O'flf_lcer_ 'and'.._.V(}o:mmissioner for Workmen's
Compensati_on.Act;. I-Iavc,ri"Dist., I-Iaveri, dismissing the claim
petition for cornpvensation. ' '  "

._"'This_:'a};;peal 'Coming on for admission, this day, the court

 ._ ilcVIelive"1~.=:d""tl'1e _ following:

JUDGMENT

Heard the learned counsel for the parties finally in

I of the appeal filed by the claimants before the

‘”2___”.”Commissioner for Workmen’s Compensation following the

“”,dismissal of their claim application.

%

J

2. Sri.Madanmohan M.Khannur, learned counsel for the

appellants submits that the Commissioner has a

finding that the deceased was not an employee

respondent and based on the _said__ findi’hg,–f;r.1~i’e V’

application came to be rejected. Thegfurther subm.issiont’*mVad:e

is that the deceased Karabasappa__Huller ‘\~’hile”§i?orking in the!’

land of the respondent came in c_olr’;tac–t _vwith’t«heve1ectrical wire

and died. Therefore, the irnpugneci ‘ordeir-betset aside.

3. On the learned counsel
for the respofi the Commissioner has
considered**th,e.A: before him carefully and
has arrived’ at V the deceased was not an

employee under the relspondent herein and the very respondent

~,Was also iexamine’d,as_pRW–1 before the Commissioner apart

exa.minin:g’vtwo witnesses RW»2 and RW–3 and therefore

the finding o’f–th’e”Commissioner cannot be termed as erroneous

— or perverse. . if

a ‘pi’-‘piaving thus heard both sides and on going through the

–flordfer of the Commissioner and the record of this case, I find

}

I5

that the Commissioner has considered the evidence of RW–1
who happen to be the respondent herein and as also RWg2 and

RW–3 and has observed that the respondent has cleajr’l_v’jsta–ted

that the deceased was not an employee under

moreover when large number of co_,ol.i.e,s are””avail’able’ in the’

village of the respondent, there was no njeedivfoi».the:’reslpo’ndent

to go in search of Coolie to some other vi~l.1ag.=: namely«-Chalageri. V L’

village. Therefore, the Commis_sioner.._pafter’ «appreciating the
entire evidence has that the claimants
had failed to establish the employee
under the _:’l’he being a finding on
fact, I seeuno of law for consideration and
therefore Atheapppeal be dismissed. However, the

claimants area at liberty to proceed against the Karnataka

.Electr’icitj?’iBoV}ard if thevso desire in accordance with law.

5. * “Apple.-algstainlds dismissed for the above reasons.

Sd/9
Judge