Karnataka High Court
K Srinivasa vs G Revanna on 9 April, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE»
DATED THIS THE 9''" DAY or: APRIL 2oo9H_7'if-7Lj'j'*..
BEFORE
THE HON'BLE MR. JUSTICE c.R.:-t(*U':v:A'R'AsLnJ:A9rasY:
MISQELLANEOUS FIRST APPEAL No.°522:e:§{'oF'2_{io3
BETWEEN:
Shri. K. Srinivasa, ,
S/o. T.S. Krishanamurthy,
Aged about 27 years; _ .
Residing at: Near _\!eg_e1:abile Sh_pp,_ '
Ramamandira Rgad, _. . " _ '
Hiriyur Town -£572!"--1.2"/'3'--.__ > A _ _
Chitradurga District .. APPELLANT
(By Sri. S.(!_. V__ij;tyt:t:'i«i<.:'l.;_r_V1:"i:9t1r',.«..Ai:!,\{ocate )
AND:
1v;"'G,,_Re'ja'inna S,/o. G'eja--,-apa,
()wne'r'~qf'the,V'Axut~o Bearing
Nd'. M'H1«o2--fx:.52'13',
, Residirig at:"C€_o.;3atpura Road,
.;-- V V HiriytE'r.- 577 «-127
C!1itradu.rga District
"i'.'Vlt_'1'e::L}f1ited Insurance Company Limited,
____"A'kka3mahadevi Road,
, V ,_4'P.-J.---tExtension,
'Davanagere --- 577 002
K,
2. Though this matter is listed for admission, with
the consent of the learned counsel for the appe|§'a:r:t"L:'as.'4
well as the learned counsel for the respondent!'"thlis'_'"* V'
matter is heard on merits. The material it
this Court is sufficient to dispose the irnaitter
3. The parties will be referred \":vi--.th 'srefeVren'c'eJ' to
the status in the Court of.C'om'm'i'ssion'er' for 'W0r'l<men's
Compensation.
4. The in the Court
below is as
He in Auto bearing Reg.
No.Mi-i-02-')('-6l3V.Vi~«3. * ployed under respondent
np;1..,'AHe'it_i:1e:t,: with A'anvv..a..«:a':ident on 30.08.2006. He was
eariningiiRs,4v,§)G:G[} ---per month as salary and Rs.100/f per
_V 5. The. first respondent was placed ex parte in the
4:*be_lo\}ii. The second respondent -- Insurance
V
Company has denied all the averments made in the <;5'a_im
petition.
6. The sum and substance ofmthe f_i~i1'dvin:g:of then'
learned Commissioner for Workmen's Com§)ensa.tion"'isasvdit
unden
The learned for" ..V/:_\vIviI0l;:,i1<r':1en's
Compensation taking claimant at
Rs.3,500/- per month i.e., 26
years, adopted and assessing
the toss has awarded a
compensation (Rs.2100 x 215.28 x
35/100).
»'~:§':.y.Fe.eling axggr-ie«ved by this, the claimant has
pre"r'e_'rrVed"vssth:is:,"a:p--peaI seeking for enhancement of
' *-.._c0Vmpei':sation.'
The learned counsel for the appellant submits
'th:e"w'éages assessed by the learned Commissioner for
We
Workmen's compensation is on lower side and seeks to
refix the wages.
9. The learned counsel for the""r--e'spo'nd«entg:"
supports the impugned judgement o:f.__the£';oi.ii*t1i:ié'l-ow'.f.,__. it
10. I have perused the re.;:;o~r,ds. 0' the 0'
accident is 30.08.2006. The_'cIa~iliiia.nt a driver in an
auto rickshaw. Consideri'nVg."Vthi'ese the wages
assessed by . V' Workmen's
Compensation is on lower side
and therefo'r'é}of the claimant at
Rs.3,soo/-.i"*xffined: claimant is refixed at
Rs.3,80o/Ve,_v60'%.of is Rs.2,280. Loss of earning
c.;gi'p'a.city..':g_i'in casAe"is---35°/o. The age of the claimant is
26V*yie'aérsv_an;dsthlerefore relevant factor applicable is
.«.1'i5i'&;-griefore, the claimant is entitled for a
..Vd_igi'_cognipensat~ion;_ of Rs.1,71,793/---- (Rs.2280 x 215.28 x
'i..gl35/iii:
0)};
V :2/'
V: (3 :-
11. In view of the above discussion, I pass-'*tI1e
following:
ORDER
I) This Miscellaneous First A'[5Vp’eai_ is _ai:iV¢-u.~§a.1’anit;
part.
II) The compensation oi” as
awarded by the.§om~niiss:io’n”erA for”Wori<men's
Compensation t:oi'VRfs,vi;_71,793/-.
III) Rest and Order is
accepitetf.—.:i"'''''3V' . A I it
IV) wilt bear interest
a't'_1"2,'_°/as from one month from the
V cia to:-9
i c Séys
iU§@E