High Court Karnataka High Court

National Insurance Co Ltd vs Smt P K Janu on 11 August, 2009

Karnataka High Court
National Insurance Co Ltd vs Smt P K Janu on 11 August, 2009
Author: C.R.Kumaraswamy
 %v%AL&§é_'-%;;;'.*E.Q.:.

IN THE HIGH COURT OF KARNATAKA AT BANGALC}§i*§f--V:"'v._

amen THIS THE 1 1*" DAY OF AUGUST 2£if§\§% f j    

BE FORE

THE HUMBLE MR. JL3STICE_C_.R. ;<z2%r¢ag§.Asi%*#«?¥*4:\1xr"'i;_.ate Babu, Age: Majur

  Siéeeba D/0 Late Kg. Eabu

1' Lg. 

» " '3'-'age: Majsr

U Master Suresh
S/G Late K. Balm, Age: Minar

Q/'



JUIDGMENT

This Misceiianeous First Appeal is filed under 

30(1) of the Warkmews Ccmpensatian Act 

Judgment and Order dated 

WCAf?;'3/2002 on the fiie of th. é«.__:t:_;§r§1m'i$_§;c3§1er' --: ?::.§} ._

Workmen's Compensation, Sub4'£)i'i;%é,s¥on-2,_' '€Zi';:ik'f'r;ég'a5£ur, V

aiiowing the ciaim petition ffor.'_cen*§;5ei2§é;at'E'on.

(2) Pafties _:%efer§f5ed__ with reference to the status

in the cam: :61' 'Cemvmi'ss'i";inef"§?c'r Werkmerfs Cemperxsaticsna

 {3}--»ThaavA_Vs!3:2z;?c"*:;_u€:stier3 that arises far my censideraticm

 thg'¥\;i.§'s:éV§§a§9:'e§:;§§ First Appeal is whether the Insurance

__j:"1T'{;gré:pany"ir~ 'E§A.;ab:'i:e :9 pay the irztarest ag weii as the bagic

 '._§:a.§f2*:~;5)*ensé't_§en ?

ff,



PREAMBLE:

"wcsrkmen's Compensetéen Aetun »1923""'ve%§~;i: «
subsequent Amendments ef the
to the date cf issue at' the pcgiicya'prexgA§ded 'tvhAet * n K
the insurance granted V¥';--e;r'eL;ncieerV...'§s;uAV 
extended te include (.1) Af}yvvV:A'§'vfitE;'Ffi3St.'3i'1d[(}{i§

penaity imposed on "C!A'}.9;.V:i i'}--$l.£:"!V7_é€.;j oen%a;¢cagm: ef
his/their fa:ei:;aie;1'e re 2: een~.§igke'eev.e_i_y§f:'th the
requiremeets' :V§eiiti"'%:i_ewej..§.;'nde_r""\3V;VC. Act: 1923
and (2).--An3{"cerfieenee.tée'rzeayaeie on account
ef eccispatieffl'.:ii.eeasee"'§:s$:ed in part 'C' ef the
Schedule m cf :rieee1z*ss.c*)e:t 1923".

'"*«._(6){§3n;»_'--;§!eVie re'?aidvi~e~g' cf this Endereemeet, it is clear

the{:"At§1eV"ie'ee:reeeeAV.:C'empeey is net iiable te pay the interest

 the »I44esu:ae§§e'::Cemeeey £3 enly léabie te pay the bees

'"«'§:*:::'r:f:Vpe§3sat%evr}_A'3' and the intereet awarded by the

...,,,f?-»_"€fe'ni2i*n§s;e%cir:er fer Werkmervs Cempensetéon has to be paid

 1i§*:gf'_4th.e..%owner. Therefere the Judgment and Award passed

 the Commissioner fer Werkmerfe Compensation that the

.2;/'



compensatéen atongwith interest has ta be 
severaliy Iiabte ta pay by Respanaent... f_e'3.n:é.: 
Respondent Nc.2 -- Insurance Company i{ér{10fi'éfi_e<:'I.» 

compensation amcunt shaii be by the Re£sp§3,{i{;%*e,ét2’tV!J}3.2 ” L’

— Insurance Company and frhe inséfgsf-~-iqarf ‘:3i”-.t!15’-i award

shaf! be paid by the Respoadépt :; with this

observatian, this is dispased of.

(‘2) amaA§1’Lfi£’V-‘%.;§’wdbe’p§s§t -shah be transferred tn the
cqncerned Cc:fn’;mis;si’aV§1e:.:fvFc’s*._}fiin~rkmen’s Ctsmgsensatéan and
the claimangs afé’ g;»’err¥f:it{edV”‘Ee withdraw the ameunt after
ag3pe_a! pe::*’§;0d__ i5 §;;xaes*.”” …..

Sd/ –

JUDGE