High Court Karnataka High Court

Kum Ambika vs E Krishnappa on 8 December, 2010

Karnataka High Court
Kum Ambika vs E Krishnappa on 8 December, 2010
Author: Ajit J B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE Sm DAY OF' DECEMBEIAV.?M._$IZjfV§'V§Té'Ix:~ K
PRESENT Si  SS C
THE HON'BLE MR. JUSTICEAJIT     

AND

THE HONBLE MR .JUSTI--éF.B.v:NAGAIé;ATHI§A
' F" Fug' ; Vflnu .  ",.v" VS
/(¢Rf:P:7K.)DJ'0,'10908 0.}? 2008 H " (warm.??2'5'e_xA«(' Vrbé

  -.   I    . C114 xvvfrs 'ar'" €75» -V

BETWEEN  V  :   __  0,,//.{7 ~ Lg» I- Ila/§

KUM.AMI3IKA    I    
AGE 17YEARSi_ _ _    
REPTD. BY HER'EATIIER'--.;;--.._ 'j.   8 """7
AND GUARDIAN... ;j_ ' 4.  I.  
SRI.HUL,I'{I»'--'xPPAj. ',,. 
R/AT MUDDI "'-LI.IwO-2ItAII/I  _ '
HIRIYUR-TAwI~: "   " _
CHITRADURGA D.ISTR._ICTf  "

 S . .  '  ...APPELLANT

 _ (BY. SI5;I.'IéREETIV'D:--ANAIK; ADV.)

E.KI2ISI~INA.PPA 

 .PROPRFE'I--'--OR' "
..   M/S E.K; TECHNOLOGIES
D' " 2 "PVT. LTD. 
  H.O_,S, MAKALL 20TH KMS.
_ TUTA/IKUR ROAD

  VSBANEGALORE A 562 123.

...RESPONDENT

*=i¢**=i<

THIS M.F.A ES FILED UNDER SECTION 30(1) OF' WC
ACT AGAINST THE JUDGMENT Bi TED 28.8.2008 PASSED
IN WCA/NFC/CR.NO.86/2OG7r ON THE FILE OF THE

0

PW2, the Doctor who has categorically stated that there

is no chance of revival of eye sight. 100% loss of earning

capacity has been rightly assessed

Commissioner. However, the fact

was entitled to have breakfast and

premises in addition to the _salaIly_lof

received by her and keepinVg’v.._li11_’mind financial
circumstances of Commissioner

ought to have taken into.:’consid:erati.ori5the perks given

by the responde1i’it_. and Vlthe””same financially.

Therefcvilrelvve View that the salary
of the ‘assessed at ?.3,000/– p.m.

Sincethe loss. oflvislion is a permanent disablement,

.llV6O’?/5″ amount is to be taken into

corisider.atiVo11.T’while computing the compensation and

l _ the “same to be calculated by applying appropriate

factor of” 228.54 having regard to the age. of the

_la”ppeiiant. In the circumstances, the compensation is

T ‘now assessed at ?.4,il,372/– instead of ?.2,3Q,967’/–

it (60/100x3000x228.54}. The said amount shall carry

interest @ i”‘% p.21. 30 days from the date of isjsuance of

notice by the Commissioner for Workm.e_n’s

Compensation. Accordingly, substantial questioI1s”j:’~.oi,

law are answered in the aforesaid terms. M

allowed in part.

t37fUDGE

SS