JUDGMENT Heard both sides finally in respect preferred by the insurance company 3 quantum of compensation lllawarde-d « the '' W.C.Comrnissioner. 2. The main learned counsel for the appell*an'L is'l.fithat.ithveL'vvtiornrnissioner erred in taking the lossof earning when the injury sustained avsxcheduled injury falling in item .,ist Vtjyslehedule of Workrnen's Compensat:€on~"-therefore the percentage could not haye-hpeen 30%. Consequently, the rate of 'interest awarded also has to be modified in View of the 'V " «recent''5;ud_"5gin:ent of the Apex Court. -_"'Learned counsel for the second respondent
Ayclpairnavnt, on the other hand, submitted that the
–..VC~orr£missioner took the wages lesser than Rs.100/~ per day
l .. _._even though during the relevant period the wages was
37
It
Commissioner gets modified and the claimant will be.__entit1ed
to Rs.1,20,263.4O paise as against Rs.1,37,412«/Kavsiaroed
by the Commissioner. it C it 3
5. So far as the interest, is ilcoriiceinediiit iisii’ipajfabIe
at 7’/2% from the date of api_piieaticinv.tii1 order –of’
the Commissioner and thereaftei::at..\12″/o…’ ~ C C
In the result, appenaiis-partIjf”aiioi;veo1 to the extent of
the compensati:oni_Vbei:ng The excess amount
in deposit bei;»’ref1indeE1′.:vVi_’toV: the insurance company. The
amount in depositxbe’._transferred,to the W.C. Commissioner.
Wage
ikirnvi