High Court Karnataka High Court

M/S New India Assurance Co Ltd vs Smt Muniratna D/O Venkatappa on 8 January, 2010

Karnataka High Court
M/S New India Assurance Co Ltd vs Smt Muniratna D/O Venkatappa on 8 January, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE "»I.

DATED THIS THE ST" DAY OF JANUARY, 2o1:e...%'i f 

BEFORE

THE HON'BLE MR. JUSTICE 

MISCELLANEOUS FIRST APPEAL NDL'6A§3'2«9[2O():_E:;f;WC)  

MISCELLANEOUS FIRST APPEALI.ANo.6828,<2cD~s (WC)

In MFA 6§29[2006:
BETWEEN:    *

M/s. New India Assi3._iraAI/§iI6"3:iC¥3';iLid};   
Bagalur Mansion; 2""_44FIGor,_     '
Doddapete, KOIar.I)iS.tr;§Ct. '  

RepreSented:by_the'-"_-«._   

Sr. Divisionaflwianager,'«.'"g'*__ '--  

New India Assurance Ca. "i*_.t'd,,  '

Divisional OffiCe--XI, * . 1 ' 

Tower B|0c;ik;' 4?" Floor.,_ 

Livnity'Buz.ig1'ing;.,VI.C. Road,~ ---------- 

B'a.ngaE0re-02'; : _   APPELLANT

(ByA Srii\}'a:EaS/'a iiaifipa, Advocate)



   iVI.'un§Vi"atna

_D/--o"\!.erikatappa,
 «Age; 23 years,
 Narasapura,

 '  "«}V(0|ar Taluk & District.



2. Sri. Fazal Rehrnan Khan,
S/o Hayath Khan,
Majeed Road, Narasapura, I 
Ko|arTaluk. .. RESPONDENTSLEV.

(By Sri K.S. Ramesh, Adv. for R-1;

R-2 served)

This Miscellaneous First Appeal is filed u’nd.er._Sect.i__on_V3O”(1)7
of Worl<rnen's Compensation Act agaiinsti,"'tl~i'e 3iJdg_n:ent"i"–~~a'n1di
Order dated 27.2.2006 passed in WCA:N'EC':'58:200.2,o'ii the f'i~!,e
of the Labour Officer and Cornrijissioiier .fo'r._ Wo:rl<,.rnen's v '

Compensation, Kolar, awarding compensation._of'~P;s.1i,,21,619/–
with interest at 12% per annum ,_a._n:d.__dir_ecting"«.t,he_appel|ant
herein to deposit the same. 2 '

In MFA 6828[2006: '~ ,
8ETwEgm;- a '

M/s. New India Assuragge Co, Ltd};

Bagalur Mansion, .2’~’9AFi’oor, =
Doddapete, Koiai’_Di.strict. . ‘

Represented bythe ‘ _ ,

Sr. Divisional Masnaiger,’ . ,
New India Assurance Co; Ltd., ‘
Diyisionalaoffice-XI, ”

Tower ,Bl’o-ck,5»-74″‘ Fl.oor,
Unity’ B(.i’i!dVin.g,’*},.’C,, ‘Road,
Bangsai’o.r_e~o2’;w_ ” APPELLANT

Sri, l\iai*ayanappa, Advocate)

A ,xS;n1t.–..]fa’lalamma

JW/’Q Venkatappa,
1″ -Age-‘:54 years,
‘.i\iarasapura,

~ « Kolar Taluk & District.

éf’:/”

2. Sri. Fazal Rehman Khan,
S/o Hayath Khan,
Majeed Road, Narasapura,

Kolar Taluk. i C’ C

(By Sri. K.S. Ramesh, Advocate for R1
R2 ~ served)

This Miscellaneous First Appeal ‘i~s’,’.i’i»l,ed uhnder-.Se_ctVi’o:n'”30′ (1) it

of Workmen’s Compensation Act algaginst the Judgment and
Order dated 27.2.2006 passed in WCAi:i_NFC’~:.57:2002i on the file
of the Labour Officer and Cc-_mmissi–o’ri.,e’r~i_for Workmen’s
Compensation, Kolar, awarding,’co-m5p;ensa’tion”of Rs.82,669/–
with interest at 12%,_per’ a,n–nu_n'”a. a–nd_ cii’r:ectii’,ig'” the appellant
herein to deposit the same. – ‘

These Miscell§a’ne,o-us””Fi_rst”-.App’e.ai’s ‘coming on for admission
this day, the Court.,d’eli::{,ered t–he’vfo–ll,o’wing:

i :7»u N “r
Misce|la’n’e_opus Fi is filed under section
30(1) of t4h,fe~Wori;meVn”s’Compensation Act against the Judgment
and dated f;27v,.2.2oosCpassed in WCA:NFC:58:2002 on the

file of. the”La:’bo”urf~Qfficer and Commissioner for Workmen’s

A’;rC’ompensation,’Klo~lar, awarding compensation of Rs.1,21,619/–

Ait”‘iéfith:”in,terest’iVat 12% per annum, seeking for reduction of the

«.V.”co’mpe§is»ati’on amount.

as/*

2. Méscellaneous First Appeal No.6828/2006 is filed under

section 30(1) of the Workmen’s Compensation Act again.s’t—..the

Judgment and Order dated 27.2.2006

WCA:NFC:57:2002 on the file of the

Commissioner for Workmen’s Comper;isati’o’n,s.V”Kolar.__”awarding”1

compensation of Rs.82,669/- with>g.interestA:a–t 12°/gi§,.”.r;1ger’

seeking for bringing down the compe”nsation amou’nt’;

3. with the consentfv:«,lear’n’ed::counsel for the
appellant as well asgthe respondents,
these matters materials placed
before the Court of these matters at this
stage. A C V 3 V.

yviiiV.’b’er:.r.e.ferred with reference to the status in
thle-.C’ot1Vrt of *C4omvnaissioner for Workmen’s Compensation.

of the claimants is as under:

The”fi.rs’t.:_respondent is’the RC owner of the Goods tempo

fbearfing Vitegistration No.KA~08/1332. The Respondent No.1 has

engaging the claimants and others for loading and

fly,

7.1 The iearned Commissioner for Workmen’s

Compensation assessing the wages of the claimant – Jaialamma

at Rs.3,000/- per month and adopting the reievanVt..__i’jact«04r~V;.tofu

153.09 since the age of the claimant was 50 years’_a’n.d

the loss of earning capacity at 30% has:vairiia’rd’ed”‘.a

of Rs.82,669/– (1,800 x 153.09 x 30/100′)….ifl_ii

7.2 The learned Commissionerassessingthe the
ciaimant -~ Muniratna at andvvadopting the
relevant factor of 225.22 0f:.:t’nA-isiiclaimant was 19

years and assessing”t«hge’ loss 0i’«V.v’ea’i*n:i’ri«t_j’catiacity at 30% has

awarded a cornpenwsatidini’Cf>’Rs;1′-,_2’12619/–~ (Rs.1,80O x 225.22 x
30/100). « ‘V i it
7.3..«}The’~Eearne*d..V:t;0rnmissi0ner has awarded interest at

12’?/9 pier. _Vai1num–.fr0rn one month from the date of accident in

both

Féeijng aggrieved by the same, the appeiiant —-

X41″-V.in*s;IrVar1~ceE-‘C0mpany has preferred these appeals seeking for

“5redt1cti_0n of the compensation amount in both the cases.

ix’

9. Learned counsel for the appellant — Insurance Company

submits that the loss of earning capacity assessed by iVear’ne’du

Commissioner for Workmen’s Compensation at K V’

cases is on the higher side and seeksfto reeaslsess –the_.|.oss’ of

earning capacity.

10. Learned counsel for the respondents/claiinianltsllliln both
the appeals supports the He further
submits that the compensation_VayyalrdVe:ci liyVv.t’hTei.Commissioner is

reasonable. é ‘V

11. E records. In so far as
Jalalamma has clear|Y stated in his
evidence thfit fracture of left clavicle and
fracture II; _III ribs. Doctor has also stated in his

evid’e_n’ce. suffered by the claimant to the limb

30°/oaind whole body is 15%. Jalalamma was

_,..l’.j’w’ork-i.ng as”afiioacier/unloader. Therefore she has to lift the

‘o.bj:e-cts and has to do other incidental works. Normally

“of? earning capacity has to be assessed in relation to the

‘inju’ries suffered by the claimant. In the instant case, as stated

Q,/’

earlier claimant — Jalalamma has suffered fracture of left clavicle

and fracture of left II, III and IV ribs. Therefore taking”-,into

account of nature of injuries suffered and also the….n4ature;

occupation, she is performing, in my opinionu V’

disability of the claimant can be assessedfAat_25P/5._y

functional disability, then the loss of earning caoaci’ty

250/o. Therefore the claimant -“V”3al’alamma.V_is*feintintléedw for a

compensation of Rs.68,89O/4: L’-..1.’_,8(.’_.l)N>’V<_ 25'/V100").

12. In so far as claimant’~-“iMfui%iiratfn_a.uMisconcerned, the

doctor has that”s:he has suffered fracture
of the tenderness over the right
wrist and Am_ove’m”en_t of painful. Doctor has also stated
his. ev-fiiirljfenicfe that thelCi’isability suffered by the claimant to the

the whole body is 10%. Claimant –

f””‘~”MuniratAli.aV king as a loader/unloader. Therefore she has

the heavy objects and has to do other incidental works.

‘N’or’rn.al»iy loss of earning capacity has to be assessed in relation

Vto.the__.injuries suffered by the claimant. In the instant case, as

Vfiimfs-tafted earlier claimant – i\/iuniratna has suffered fracture of the

ex

right radius and tenderness over the right wrist and movement

of wrist painful. Therefore taking into account of nature of

injuries suffered and also the nature of occupatio_n”,s’i*.s.e;. is

performing, in my opinion the functional disabil.ityiV’_*ofl’

claimant can be assessed at 20%. fIf”2’0′-3’t~._ is thely:_”fu_nct’io’na”l’.

disability, then the loss of earning capacity w_ii_lly’A”be

Therefore the claimant — Munis«ratna is”._V_e’nti.tle’d4V’VVVVfor a
compensation of Rs.81,079/4′ (.;i,8otJ’S;y5.f22Ax 2o/fiiooj.

13. The next question that:_ar,i’s:es f-or”njy»__t.;0l\sideration in

these appeals is wtiether the Enterest”‘la.irv.ardfed by the learned

Comrnissionler for W’oi”E§rnen”sv__Co.n’ipensation is proper or not ?
In this case,”–__tlie V”‘lea’r’nec,i”‘_.»s. Commissioner for Workmen’s
Compensa}tion’.has a”wa.rded interest at 12% per annum from one

n?iant.hjir.dn~. of the accident. Normally in cases of this

nature, “principles laid down by the E-lon’ble

i’:__supremeitdulrt in the case of ORIENTAL INSURANCE COMPANY

4. .:l;.”fi\?l:i’TE$s.§/SDMOHD. NASIR AND ANOTHER reported in 2009 AIR

the interest has to be awarded at the rate of 7 1/2 %

date of filing the claim petition till date of award and

_Muniratnej are entitled for interest at 7 1/2 % from the date

10

thereafter at 12% per annum from the date of award tiil the

date of deposit. Therefore the ciaimants in both the cases are

entitied for interest at 7 1/2 % from the date of fiiingwth:e’-rfiaim

petition tiil date of award and thereafter at 12%

the date of award tiil the date of depos’:t.”i”

1)

2)

14. In view of the above discL_1ssion’,’._I pass th.e_-v_tfo’iiVotNi”rtg’

0 R

MFA 6829/2006 is aiiowed tent”pearttifrhe”compensation
amount of Rs.1,21,619/-ta’ “asawa:rded”tb_y.xthe Commissioner
for Workmen’s Compensiationjtoithe_C!aEnjén’t’- Muniratna is

reduced it

MFA 682320409 is;aiViow’e’d_::iin».part. The compensation amount

of Rs.82,6VV6’9_(;.,ag-__awa’rded by the Commissioner for

4__.V.Wori<,nft&:en's Coniipensatiéon to the ciaimant —- Lialaiamma is
reduced to? Rs.t~6_8,890/-.

T’heV”i..:irain’1e’nits’flzinvii both the appeals viz., Jaialamma and

fiiing the ciaim petition tili the date of award and
~therea–fter at 12% per annum from the date of award tiil the

…ie’déte”of:deposit.

egg

11

4) The excess amount, if any shaft be refunded to the Insurance
Company in both the appeals.

5) Claimants in both cases are entitied to

compensation amount in terms of thisjudgment..-j7

gss/- –