1
IN THE HIGH C()Ul?T OF KARNATAKA
DATED 'I'HiS THE am my (31? iotgs M' '
PRESEM' .. '
THE HON'BL£-3 MR.JUS_T;§:E
THE HONBLE c;1§%%%[;«:L;MARAswAMY
MISCELLANEOIJS. OF 2005
Mm" :~:«i>s.T% :5'f;;",.'V;83..14 3?_'284{'._éti{35, 728512005, 72361 2005
§e:§'A~- 'fee. :0 15?120o5
:;s{':~.«1I§'A NO, 7é82,i:300s;
" fgaiitha Ba;
~ /v<)'Cha1'1dI'a Naik
* Vvfiged about 3'? years
A "ii " Keemya S/0 Chandra Naik
Major, figfid about 22 years
.3 C':rc«WI'i Bai D/0 Chandra Naik
Major, Aged about 20 years
4 Madhu s/(5 Chandra Najk
Major, Aged abcut 18 years
I
an
Mangalammz-1
l'\ 1.. t"'t¥-......«.J...-. 'i\T..1'¥.--
1)] U \...=1li:Lil.LLi'E:1 1'§l'cLlIi _' ' '
Minor, Aged about 14 years . A
Dharani Kumar V
S/0 Chandra Najk
Minor, Aged about 11'-vyéars
(Since 3:116: Appe11ant.~N6s.L5 6
are minors, t11ey.%'a1fe-_r¢pre¥scf:t¢d-,,
by thcir mether natural
appcllamz Na. 1} = - . V
All 4R,5'.f§?.'AI1kaI1a;bavi iziilage
Mtiddahahafii 'ilhiklgjahayakana
" " v 7'; ' _ . APPELLANTS
(By sfi; i{.R';'.v:E§$.'aL'1:i<.§E§i1,'*'AdV.)
" -. _ Major
V 1U.1_i2s3ide13t;,_i..N .A.?.C. Company
'NC.480;A'[:AI1nasa1ayi
Nagzriafham, Chennai
The New India Assurance
'T Comyany Limited
' féih floor, Harshaciii Tata Road
Church Gate, MUMBAI
R£pI'€S€I}¥Z€€I by its Manager
RSSPONDENT8
(By Sri: H.S. Chandramouii, Advecate for R-'1
PB. Raju, Advocate far IQ-2)
against the Judgment and Award dateé--;€)6/ G--5}'Qf3*Q5~--
passeé in KA.A.'I'U: KA.PA.KAA: CR~58 théfiig
of the Labour Ofiicer and C0fl'fl11iSSiO21€I';fGI'f»V\7G1j'kI}'i*3fI}ug
Compensation, Tumkur Dismissirgg' the '::f1ai__n':_ Vgefifion '
3
This MFA is filed under Section Act
for compcnsatrion.
IN MFA NO. 7283/2005:
BETWEEN :
1
81m. Somali Ba: " '
W/(ts R. Sha111a_Nail«:V
Aged
Turnkjur
V
Majm", 'A331' ab'01;'{" 3(} years
Gbzyvfi £0" N aik
- .. Majdr,_Aged aboiit 29 years
ab/0 shama Naik
abeut 2'? years
%Mé;%ae§ha Naik S/0 shama Naik
Agcd about 24 years
n are R0 Ankanabavi village
Mudéanahalli Post
Chikkanayakanahalli Taluk
Tumkur Distrizzt
APPELLANTS
(By Sri: KR. Ramesh, Advocate)
1 Sr} Maniyan, Major 1 2 A
President, N.A.P.C. T _ 3
N0.480, Annasalayi V
Na:r1ciahan:1, Chennai _V
2 M/s. The New India A__S:_.1mnce '
Company Limiiasd * j
6&1 floor, Hars1'za.(ij_i'£'at:3 Road AA
Church Gate, MUMBAI' _
Represented b32"'i'£s .i%§-ailager 1 .V
(:33? 'Adv0cate for R- 1
R_.é:1jL_1 ,' Adxzqpsite for R-2)
This MESA I isV.VVfiv1:={d..--- Séction 30(1) of the
Wo1'I<1nen's Compensati0::~_Ac.t"'agai11st the Qfudgxent
and Award (med: V' 6/'5/2905 passed in case
No'KA.A.TU,KA.PA,KAA:VV CR#-59/2003 01?. the fiie of the
Labour Otliicer and " '*-vflqfixmissioner for Wo1'k1:ue;r:'s
Co:npensati<$I1*;'L'ATi;xnk11r District, 'I'u1:nkur, dismissing
the ' pptitjcin vrgpmpcnaation.
M' VV
I:N'T¢IFA N9, 72_s4 j.:2G05:
' " Bai
/3;) Shaina Naik
_ ' Agcid about 3'? years
- __ Tl.2I£13(I.1;{' fiismict
Ningaraju S/0 Shaina Naik
Aged about 24 years
%b
§
/
RESPONDENTS
5
3 Ethin Naik S/0 Shame: Naik
Aged about 26 years
4 Chandrashekhara Naik
S/0 Shauna Naik _
Aged about 22 years _ x
A1} are R/0 Ankanabavi “village
Muédanaha.1liP’~0..;st ‘A -:4 V
Cfukkanayakarieilalii Q ‘ _
A. APPELLANTS
“”” ., . ,. ;
1 % Prcsideilt, RA. Company NCS.4:}8C?,
— .. 1’x~Ia1″1dz3-.h’am’, Chennai
V. – *!’vI,! The India Assurance
–» Limited
‘ % k v.f3¢§ViI<1§;r,v~'I£arshadji Tata Road
AA (By Sri: HS. Charxdramouli, Advocate for Rul
Ci'1'; 1;'C§i Gate, MUMBAI
Represented by its Manager
RESPONDENTS
RB. Raju, Advocate for R-2)
This MFA is ffled under Section 30(1) of the:
Worlimenfs Compensation Act against the Judwent
and Award éated: 6/5/2005 passed in case
N0.KA.A.'i'U.KA.PA.KAA:CiR~6~/2003 on the file 0? the
6
Labour Ofiicer and Commissioner for Wo;rl{fi:.en’s
Compensatimrl. Tumlmr {District
‘the Claim Petitian far coznpeiisaticn. ” ff. .
IN MFA NO. 7285/2005:
; ‘
1 Sim. Sowbhagyam:na”L».:VV:.'”%*
W/0 Kumaxa Naik
Aged about V.
Tumktgr Dist,1’iC1′.’ *
2 Taiavana’ Naik: ‘ A
Major; ”
.3
4 ‘ about 4 years
* are Rjomoddabzdm village
I~:Iuiij,n,_1r Hobii, Chikkanayakana
k’ ” . “;H a1v1i’Ta}.uk, Tumkur District
” “Appe}1antNc:.})
(f..;”3i;:1§é:}::~*;.T::ti1e Apgellant N033 and 4
.__ am”Mi31ors, they are I’8pZ’€S€IIt(‘:d
” V by their Mother, Natural Guaréian
APPELLANTS
(By Sri: KR. Ramesh, Advocate)
AND:
1 Sri Maniyan, Major
President, N.A.P.Ci. Company
7′
N0.-480, Axmasalayi
Narzdaham, Chennai
2 M] S. The New India Ass1.11_*a;1t;eA E ‘
Company Limited ‘
631 floor, Harshadji Tam Road ”
Church Gate, MUMBAI “~ 9
Represented by its Maziagezrw jg
, — …”RI3SPONDENTS
(By Sri: HS. Lkfiiarficate for B-1
.9. B. ‘u, §’L<.ii:":}::_*3,tt: "1"?'_mmissioner for Workmerfs
Chmpezasatiolz, ‘I’:1:a1k:1r’ Distxict, ‘Tumkur, dismissing
the_c1ai1Ii’pe’fi,”iti(>?1 fo_rVcémpensatioI1.
ié ~ N%o$72a6/2005;
3&2, Shéiikara Naik
S/0″Ra}.na Naik
‘ V. ” Sxg,e(i ébout 4’? years
_ =Sa.i;a:na1{atte Tandya
° M:idc1anahaIli 130st
= V fchikkaxxayakanahaili Taiuk
‘ Tumkur Qistrictt
… A§’PELLAN’T
(By Sri: KR. Ramesh, Advocate)
U
1 Sri Maniyan, Major
Wesident, N.A.I3>.C. Compan
NQASO, Almasalayi A
Nandaham, Chennai ‘
:2 M] S. The New IndiaVA$surafl~:;e”
Company Limited V
6th floor, Ha1’shadjiTata”Ro£–;d
Church (}ato,,E¢§E_}MH1§I’ – a
Represented by .its. M-.811agé1’~ f ‘ ” % _
RESPONDENTS
{By Szjir Adjirocate for R— I
. 44 Ra§j1_._1,1~ ffLd\§fot;}.3.te; foi’ R~2) ‘
T§1iS’,M}?A ‘vijs _’f’fl.o’d” under Section 30(1) of tho
Woriunoxfls ‘COh*1p(:I}S£-Aiioll Act against the Judmont
” _Awa1’dA “date’d: 6/5/2005 passed in case:
1~:j¢’;:KA,,A.TU.KA;RA…§;<AA: CR-95/2003 on the filo of the
'V «.Lé;bo£1if Oiffice:r and Commissioner for Wo;rkmon's
~Co::1ps':jr;sa¥;io1f"1, 'I'u1nkur Bistrict, Tumktu, dismissing
" ._ tho. ?o*.:ition for compensation.
IN MFA NO.1015'7/Q0052
__ 3 Muniyappa
S/o Late Chikkanna
Aged about 51 years
2 Smt. Rangamma W/o Muniyappa
Aged about 41 years
3
A4 E
1
2 i
Shylaga D/0 Muniyapjpa
Aged abeut 22 years
All are residing at
Devarahafli village
1-Iandanakere Hobli
Clfikkanayakanahafli’ T
Tumkur District . ‘ fg
~. . ‘A}3’PELLANTS
(By Sri: v.8. s;damngim,%Aam:e;
The %
_N9-430′; P’»«”-?1_I}k35.’4513i’ ”
Nanmham, chexmai -+ 600 035
ARepre$aé;Vi€ed% ii;S~ .i{‘residem:
%
.– .. Thf; 1%-iv’ Ifidié Aésurance
Clolnpafxy. Limited
«V V. E»’A6*-Eflpor, Harshadji Tata Road
~v._§£huir€:h_ Gate, MUMBAI
~..Rej3r<§::s¢Vnted by its
f}§a"zj;si'ena1 Manager
V' ' RESPONDENTS
.A z Sri: CH. Jadhav, Advocate for R~ 1)
This MFA is filed under Scctien 38(1) of WC. Act
against thc Judgment and Award dated: 6/5/2005
passaad ix} WCA.CR.N0.4/2004 on the file {}f the Labour
Officer and Commissioner for War}-zlnen Compensation,
Tumkur, dismissing the
Claim §'et;ition for
compensation.
ii?!
Thase Miscellaneous First Appeals
Admissicn this day, SREEDHAR RAG ‘J..,.,V_{i:€}.i’»*.(:j:1’fiCi rm;
foilawing: — V .
J awn G
Al} the appeals ilivcalsiizfii-iflliiaif
facts, hence, heard f.;:fc;g§–:tf1§:i*”f§3§§.: ‘fiivispbfiai. R1 is
the Consrtruction COiifi;t;)£iif}:$; cexlstructien of
the road R1 had taken
pcalicy uixder the Wcrlmlan
Comgjensafiézjxz thsfiiixsurex”.
“T216 fécfgfi .::’:’:£_’jiL3h}.0se mat. one Nagabhushan is
tLvh€::.d;ve_Lia:}eVr wzplgsives with whom R1 had tilt: »::{n:11:ra{:’t:
‘ 0’f..s12ppi3a.:V””‘v€)I2 18.04.2002, Nagabhushan brought the
“1E3£:€£ df’ ;;é§§–§1€:V$’§iVes in a jeep far unloading at £116 godowfl.
Bécaiigehvbf jerks whiié driving, the expiusivfi material
” E>Ia;$ted Cazisézlg severe dalnaga in the vicizflty rasuiting
firguries to sfiwszrai persons. The axpiasive fiealer
Nagabhuahan ciiegi in the said accident. Ciaimanis are
deper1da.m{,s Qf {he deaeased ‘Wo:’1m1;a,1:1.
ck
:2
3. It was the centention of
deceased worlmxan are empigycgs .
seriously disputed the 1iabi1ity:”stati:g§
persons in questisn are L’
produced wage mgister f)ro2{¢ t I1e~ [. ‘fact: that the
deceased persons aféglpt
4. discleses the
folIow1’11g,~ of R 1:
nA’r1é2NAz.. A$ I’i§ -an ‘AP. To’ Ann consmucrxow compfl
Annexure té Poiic’-V F3c >. 4 1 I O I { 00 161 Expiring on 21/ 2! 2003
SI. Estimated Rate Premium
.’ V. “Na. ” i,,,”i’;)&§c;*i;3tic31″jxVéfwork Wages ($23.) @ Rs, (Rs)
2002-2003
‘ ‘ uI&s§v:ii:§:a:.1t~v4:%;a:<i'.work invoiving 805,000.00 30.15%O 2-4,2?1.00
",-.6xCavé_£31ors~u'p to 1 mix'.
Drain. exm:-ivation up to 3 115,060.00 30.15960 3,467.00
,_03 R'-0ck«.exVc:avation by biasting, 230,006.00 73.00'?/o0 16,790.00
x j using' light fuses, gun
' "powdsr, ammeraium nitrite,
geilatine, cordex fuse and
detonator, in warking sites
only
"04 Concemte, masonry work, 115,000.00 30.153/ao 3,46'?.E}0
inciuding éismantling of
wails.
O5 Sttcma crushing work with a 115,000.00 30.15%O 3,467.00
stone crusher machine
operated.
32
30;;”::3%V0._’__’
.__ r,.719.00
{)6 Loading from quarry sites 5′?,O00.00
anti £1′<:un:5upp1ic1*s. AT .. 0 -0 ;
O'? Quarrying of earth and 4é0.00G.OQ….30–..15%l3' I3-.;8V6§,_OO
0:-mavaticn 0f tarih * A.
{)8 Open cast mining and 032,C)(“)C,.O{3. ‘5?-.3(3%.0_ 6i«,49=}_.OC«
axcavatiorl Cinciudifig ” V’ -‘
mmu neration /’ earning» of ”
Workshop Staff, $100
Engineers. Su.pe1’visors.’–..
Machinary Operators , _ _
Drivers, Helpars and Sub»~_.——–
00:1tra_0t.0r=3′,f._ . ,
Coniractor3’w0rkmeri}-. * – ‘ .0
()9 Machinery Operators, V 63:C!a,_O’CG.0O’_. 30.}5%() 19,055.00
Drivers and Helpers ¢:=”Igager’:i ‘
in Works r0.!a§”.f;_d”‘t0 mad _.
CO1′}S'{I’|..lC’§Zia’.:’-_*3.’£81:”‘I§'(;”.1_. ” 1
earthmcxfiirzg.
10 Workshop Sit_aff,Siiie 530,000.00 27.25000 15,669.00
Enginaers;.0nd”1T:§yup0rvi00rs ‘–
engagedA£:3.§#0rk04re1a€0<;{ to §.
road 0000!;ru'<:';:i"0n .. ' "
eartl-amovirxga ” ‘ WQF
11 Offieefitaff V ” 28′?,C’O0.00 02.45960 703.00
12 010-, Aoc’0un’:auts;.. $32,000.00 18.25960 3339.00
” 4,035,000.00 1e3?,;10.00
…… ~ + 5% sir. 3,350.00
H” 1′?E§,*i6€-.()O
-3′ ciaimarits have produced ths certified
0003′ t’.h0 chargesheet in the related <:1'i1I;ina.1 02150.
V' '(f 'fi'It10 material in the chargesheet would prima facie
§di0t:Ios0 that the deceased werkman are the empioyees
E}
9i' :1:*:<:@ase<ii Nagabixzzsizaxa angi £.i"1t::j;:' 1a=:::':*:-3 :7-uxié" §}v"1€j:v"*§–§'(§TT§_§ffi"£'§
at ihasi f.§1"£1€:"i of magi'
65, It 1113;' be I;%}::a§, mi: <:ié§§:1é'g::nt.s E?;:33g€:"s;:z:E.%3€i"€;7:j:'§:«;t;.u
t.i1si§; am :=:mp1EV.}.€;E ;>l’;’.i_3:1:;1 i’=ae:’:”1i-ii é?.;’i<'i€§':{tt:?
avaéiaisle ii": €.h<:=: <':i%V:':1;:r:_*géés_~f;'§;::<;*:t"='::.L–,~ :4 vérgiciz ii? 1i'§"':€ fiag:§§.€:t~;t:
2;€:':;i»:"n';, iiisctizésa tiiaié. _ a3¥,r::iééasg—a;~:<;i" V . ;fz:.:'f€:.. §;:i§3V%.<31.:s§§.:'
$z1p;3ij_';ii:i:'1;g_é:i:j:<g:i§5§a;%*=z<:§;..t;:§ "'f::::'v"%}'2£e '§'}?a11"gf}z:}S€-3 Q? %;:»:_:si::<=:§;$.
'F315 '§3::'i..§3.:z1~f::{:§i;~ .,_::;::a115f?é:.zLjiég§ ':1.;%"1{::v;-V 3313:'. NagaE3%:T:z.a:a;ha:: 2-¥a.s
222$ i:zi:?.;::{'$ia{f:z:_ 4'::::3__:";::;§1«:¢:§;z*,:* a1":*v:’§}
:%::_§:§:>§z:sj§;:2:’ §’:;§: ~.2%§VE’*§{>s§:. %_’:1._z:;%§”::*:ss; i;’£’é;€–: $’i.§§}§}§§£ <::a'§" g<–:§:22:;t,i;; stiactk
A '.§g?é9;:s; E;e%':;i:3gfa_;:m.z.i::: "E'E16: 'fa<7::s;: <1_i$<:%:3::::: i?;.E':a€: Se:-*:a:'g:ie:'::;':: 1'2 sf
'E3' §:€}E'E1§'}fii1$é§{i{,}1} ?§<:§': '§iE€I}§.l}{'i §iEf3§i2§:%'H hz§{i':°:3§§
Lis,::{:a"::4i=;:':: "§:_.é.?;€:;.'€: ES %i":<":9r*§':%::E: a::'3.<i ia":§3§*{:;3€:' ggkiéiaikzgs am":
€E;':::3~~§;xa:{'°?_T (2.? {':iE:i"§.E'il§~1§":'€$_g it mgzz i'}{}'£i. §::§=: :;§1:i: gg;-:*:::<:T2.:':::.§ 34:} i:k::';§
iE'_:e:i: {:<:§'.2:e§3E:ig:': $16} §§'}{Tf <i&:;_:3<"::'::'§;::"g2:§ (FEE %;§»2<tE'":.i':§€a'§
fg:*m::T1<i;
if;
{§:>§::pfi:’33ai.i{.}§12. {E::3:’;1:21i$Si{311rs:}’ $3133} :ii$g:Q$ti_ €;:§ éfijgté §:f:E23:’§1′:”.
£3″; 3z:c:0:’da1’§{:€: aazith law §’€iil§”E£}1§_1:.%§€§§,E’3′;§ i:{“:fi;1<~::':'<*«;-gsti ::s"::._§;
0? Bass: s::3:”*vai:i<3§': jtirzadfr ';¥éE}'2 1'€:ga§'?d €10 §§¢3';:i5:_§;aE :§'.%aE.3;.:3:':3
:*e§@2:a*v:2s:§ ':19 aE::<3:rr5:,
A{:Cm*<§é§";gE§.s, 8fE;f{;.}€'3filSj= V:::§.§§'§;*,:f9a?* if: 3352313.
§,{L'iE%E agzd; 211:1:-.;%:T€z' §'€.§f§ hééi :§'€;i:';?;i,.'i£=tEij';:.t.$0 ihfi %'e:}3'}:ma11
{'Er;=/I1$aI;i’:3:i~3~;.€;f:m:misg::;is£:’1er §2;—f’§L.%{;:_a:%Z€§’:.
._ ‘
T*,5§f§E.”§{E§’£%2:§”§” ‘~€i:s§::_:§;a;::5a{é<"s:2 ifigzsiizissiozlei' 31185:}
{i§$§,;«;:z$é: <'§éI:" .§§i'I':é:':,§;..'%';.fi':I"'§v'§'§'.}"EiE'E €:= :11::}::':s.ths fffifil 11:6 céaté sf
. , %":;:{.i%:i::§g;€;";, G? §'3'::'%:' :"%,é€i¥:j':'{is:§
m 35/!
Iudgi
Sd/-.
Judge
§u.}&1:…ar’~.a-«mg.
*§}§;:’:f A