High Court Karnataka High Court

M/S United India Insurance Co Ltd vs Mallari on 31 May, 2011

Karnataka High Court
M/S United India Insurance Co Ltd vs Mallari on 31 May, 2011
Author: A.N.Venugopala Gowda
 A' 'V V'  1 . ['\'5;--&i3'::l'!€:i..r"*iV.. '  
 SZo..E§as.a{3=pa4_@.fiasavarajappa,
 .é'i~G j;,4e'a rVs",'».AVRajen_cI_';a Coffee Ltd .§

- V»

IN THE HIGH COURT OF KARNATAKA AT EA;§;'EA'L:c:~':éij*E-.T' ~

DATED THIS THE 313* DA\{.QE_MA'r;'   

BEFORE  _ V
THE HON'BLE MR. JUSTICE 5
MISCELLANEOUS FIRST APPf;iA1%.L:'i:\!»£i};"..9{22.i' 'EE.'.E2,Q_f§7(wc}
BETWEEN: V  «  V 

M/S Unéted India_E£'n§ura;ii.'Cé'   '
Branch office, ;.'><;'M1..V_P;'c:a<:i=-._ 2:  
Chikkamaga!.wV,44  "    .
Now Rep. byD53/':'sion'a.'i»M'a.f;--agea:;  
Divisi0n_a.l,__B.'H.,_R0a;1_,__   ' "  
Shimoga. " E  ». '  Appeiiant
(By Sri : _V v'er:k_3 ,' ' 

A N _ z A V

G~hAa'mE:an'a'i1<;Est;a'te,
Bal'E_hc«nr7.u r," '

   Kappa. .T'a.{u kg'

"  Ra_jendra Coffee i_td.,
- "Gha_n{:.anaika Estate;
  Beiehonnur,
    Respondents

(By Sr; K Gavindaraj, ‘Adv. for R1

Sri Pradéepz fxéaik K; Adv. for R2)

r

E

This MFA is filed under Section 3€3(i.}__,§:i§..W.jC’.A«.:t’~
against the judgment dated 2.4-;E.r_20{3f? ‘;jeéV;~.-teéji in V
WCA.NF,No.25/2005 on the file of the _t__ai3o’t;r’1{3’Fti_Ceg~~.r§3’n{§T_ A’
Commissioner for Workmen’s Compensé:w_tEo’n, Sub .D§~.(i:;§Ci~n~°”–l.

I, Chikmagatur, awarding a Ccirnpensatien of?-;%.,.<I;'3;,'2Ci'z3/?'i
with interest @ 12% p.a. '

This Appeai Coming on fer._fExna.i_' hearinig"rttiiismtiiey, the

Court delivered the foiiomng: _ ,

The 1" respendent-.r~f%i:ett» before the
Commissioner! 4' V' Cornpensatien,
Chikkkamageigrtéjé;fiegei'i*istT'.:t.t.eh"resnoindent/empioyer and
the apieeltent/'ijrtsveureir that he was an
agricuiturei..V_eooiie-in of the 2"" respondent and

while gvdvistchairigi-rig"'the' virork, met with an accident,

'V:._.éusté"E'neéi"fernpieynrienti injuries and thereby iost the

The 2"" resgsondent/empioyer appeared

i 'befcinnew the €:e_:t:efiAhwissioner and fifed statement admitting the
'A~.__Vfetettheitgwezaimant was ernpfoyed in the estate and that he
wages of '<'*14§O.62r He aise admitted that;
the ceurse ef emptoyment, the accééent having

feccurred, injury was sustained, which redueee the earning

2;.

—– -.

counsel submits that the evidence of ~
indlcate that, there is tptal permahe_f:pt,pd_lsab:«l’s’t$i ‘”

the Commissioner is justified En p.as:»3’i”hgh’ the””a§éé1a:9e:l.f~.,,l’¢’}%;:

€’3,41g,2G8/-.

4. Sr: Pradeep fialp’p’ééVl:lng for
the 2″ respondent conteéhdesppl paid to the
claimant was the number
of days of rance cover issued
by the on the appellant by

the Comrhlséloher ls.’just§fié’d,,”f.:l

“Cl£.3nsi<Vie'r.ilAl.qTlQ"'the§ rival contehtipns and the record,

.q_iiest'l:.in _fé:._determination Es:

Commissioner 23 justified in taking the
4§’\;§g*e«s”‘pf the claimant at 2’3;OQO/’- pm. and %n

»Vp___holdlhg that there 13 permanent disability?

6. In the objections atatemeht filed by the employer

30.9.2005, he has admitted that the Claimant was an

employeé and sh 3G.3,2OG5 while wagkmg M1 the efiiateg

met with an accident, sustained injuries and.
the medieai expenses. He has

daimam’. was 38 years ef e,g»_e and “was ;:{ri%2x;%ki’rw<:; i:.h'e«H

monthiy saiary. He has mentiofi'e§"the
In View of the said statement efid efxje' e:(§dee'ee"er1"'eecord,
the reiationship of emp1'ey?ee the
respondents is _we:E:I:' rolf and pay
Hst of the . Véeerusal of the said
document of days worked by
the {fay being $57.50. per day.

Since the e’Ea_§manxt” fer 22 days in February,

,_2eosss,eég&rages érsseeegges/~ was paid. In the cross–

it has been suggested that the

wegeee_«pe’i5″_~eg_ae:;’$351/– per day. In the circumstances, the

__wage’s. »ca-;e’be:””teken at €2,130/– pm. There is no dispute
i_f.i”a—3t__t_he age of the cieimam’. was 38 years and the reievant

sfe’.ete–r…eppE§ceb§e being 189.56.

7, The evieence of Dr.¥vLG.Sridhar weuid indicate

that the eieimerzt was treatee’ by?’ him ‘fer the injuries

M”

246.200? téii the date 01′ ciepesit

excesg amount be refundabfe to the

in the registry’.’*{;:h’:§ j–,? “v»..

appeitant. S

No Costs.

Ksj/~