High Court Karnataka High Court

National Insurance Co Ltd vs Smt Manjappa on 24 November, 2009

Karnataka High Court
National Insurance Co Ltd vs Smt Manjappa on 24 November, 2009
Author: V.Jagannathan
IN THE HIGH CGURT QF' KARNATAKA AT BANGALQRE
Dated the 24* day of Novenlber 2009 
:BEFORE:

THE HONBLE MRJUSTICE ; v.JAGAN1~r:i§r:+Lé:§*%§%%  = 

MISCELLANEQUS FIRST APPEA1,L_Ig._ ;22--3"7% *;*--1:>;g3é7' 4{_W£;1'»]_ ' '

BETWEEN :

National Insurance Co. Ltd,  
Divi$i<::na} Gfiice, T. Nagar, CheI1m_ai,_
Thmugh Divisienal Ma11ager,.<"'" =  
Mandipctc, Davanagcm_  _   " = _
By Regional Office, Subhazfafil' --£%:11;)}§:§s€_;~.  
144, M.G.Rc2ad, ifiangalzrrs-t360~-0:5} 1;   
By 1t's Managc=,;~..~.'é  1 V     

A    %<3'.«}$§'aL1f:'essi*;., Advocate. )

A N 1.3 : 'A V 
L gfirxst.  V'
 39 j;s*ca"x's;----'--.«"e'"'/C; Late: R:-mgappa.

  f wxéaxisasajjaian,

"'.__;f%Lg"<:::¥"_~L7Z:_ '3§€*.£ars, S/0 Late Rangappa.

V _V 3' '"'*Ra;:§,gTap}3a,

zkgcti 19 _'Y<3aI'S, S/0 Late Rangappa.

   V.  'fiamesh,

' Agczti 1'? ycam, S/0 Late Rangappa.

T   Sujatha,

Aged 16 years, D/3 Late Rangappa,
minor rep. by her mother 85
natural guardian Rm 1-hcrrzin.



Ali are R/0 Bilichod Village,
Jagaiur Taluk, fiavangcm District.

E3. S.Na.wa2,

S/0 Syed Gafoor Sab, Major,
R/0 Labcaur C1<:)lo11y. 3rd Cross,
Davangere.

   A 

( By 31:: Mahesh.R.Upp:i.n_, Ac1vecatekfo:~T"RJ- 1  ams¢;:;i,J% .

Sri V.P.Ku1kaz'ni, Acivoziaige f01*R_--E. fi aT=,:ef.'S¢=i1jit..v 

Misceilancous Firgst  'fLL1=_:d tflmiitzr- §Sect:ior;
80(1) of W.C.Act  3}.7.:2007
passad in KAD/KNP/  the file of the
Labour <:3fi3<;e:v'«~jALT i%:3a for Workmc~:11'$

 a compensation of
Rs.2,7.a-;,255; at 12% 13.3..
ThiS"'-a;_pp¢ai'  511 for hearing this day, the

ceurtgvciezlglveréd-» the  f<;slI{)wi11g :

JUDGMENT

” is by {ha Natienai Inaumzxfce Co. Ltd.

‘quesfidififxg the liability put on it by that

A §:;Dfl}fl1iSSiOii€? While a.iir;>w”iI1g tile: Ciaim apylication

. by R-«I £0 R95, whe am ms wifa and cililémn af

deceaset:i Rangappa.

:2; The Iaamed ccunsal fer the apgmliatlli-Irlsurantze

Cempany submits that there was 13.0 evidence §51é;C€d

befera the Cnmmissiorzer ta SIIGW that

Rangappa was an emaployce imder R–6 »

when the accident occurred on the

was under the employmcngt pf Théfitffaré, L.

fmding of the Ciommigsioner ‘§:9f:3::’a:’}* to
the very stand taken “the -§én3§;3A1′{>j,:;;1ji}s:ims.3Gye€:”‘ “L3£1_”idt31’ ‘R- L-3 ahd, as such, the Commissionez’

V’ have a fmciing convex? ta the stand

§:§%I§:;a1:;jg*er himsalf. The impugnczd order,

tizemfarey aside.

V’ AA ‘ tirms heard the appe11aI1t’$ couflsel and

fepresegzfing the respondants, the 013.1}; substantial

*,qi1es1:ion 01?’ law that requims consideratien is Wheihar

the flnciing 0;? the Cbmmissioner as regards the

smpioyer-em;:;s}oyee miationship can be sustainabie in

£391.

4. It was the case of the claimants ~

Clommissianer that deceased Rangappa tfiégs’ “i;i.i..»dér,4_”the._V V’

empioyment of R6 S.Nawa2:, ov§.=1c1”:’_’_’0fTV

bearing regimaaen No. GA~’£§{I”w95O4″a;_1gE A T’

cnntendetgi by the claimants ti1c§”é’c,v3.ea:§ed was
traveliing along with i.:§;’r1,2005 to lead
the mini 1o1’1y .fwi:h the accident
occurred 02j1″£*»§ tfeiéjcie’ dashed to a Wall.
Rangapipa -.dieé i1:’1.. and several persons

sustained “it_;x}1:.}:’i¢V§s3_, E3.z3;$ed on these pleaéings, this

_ claimé3 r:t$’ approecfigd the W13. Commissioner for

“:_Vc:~::-Vi;é1;:19.=;I1$a’x::ics3f;¢. in turn, the Commissioner afiowcd

-3 Vjafiplicaijon by awarding a sum ef

‘.Rs.2,;?’é;,i}L;Afi5§f~e

liiaving thus ht3a.I’€i the appeliant’s csaunsel and an

{gaging through the artier of the Cammissioner. it is

” Vsbserved that R-6 owner viz, , Sfiawaz, had also filed his

statfiment before the (ifommissicyner by talsing up the

Ch

insurance Company is aiso at liberty to {:onfmI1t,__the

sbjections filed by Rwé Nawaz eariier as

r::mp10yer~employ’ee reiaticmship is

6. For the above reasens, the:;»;appr.§.éJjv f

the order of the WC. Commisgioner..putfing»~;”Vi§;€;’.?§iIit§«fT§ of: L.

the appellant 1:0′ pay ~_ to is
set aside and the to 131$
Commissioner for — ‘Both parties
shall he give}; Esafiiifincta in regard to
the is CO;{1C€I’£1f3(i anti
mcreafifi’, shal} dispose. of the

matter from the, date cxf receipt <3-f

this ;O .f{E";Ci€iX Thé-4 in deposit; be Uansferred ti) the

C:Oi11B1iSV$i{)1?.:§f"'~.VfOr W<}rk:me11's Compensation for being

._dt"§fi=i§sit subject w the msult of the case»

Sd/–=
JUDGE