Karnataka High Court
New India Assurance Co Ltd vs Akram S/O Budan Sab on 6 November, 2008
are THE HIGH comm' OF KARNATAKA AT _
DATED THIS THE oém DAY 03 fiovamamé ~ _ _: "
BEFORE; 1 é
THE F£ON'BLE MR..JU3rf1cfii'
M.F.A.No.23g@ "
New India Assuragairc
Divisionai Omm' =: ~
Chamaxajaypct. 'Dat*a;1gcre' _
Rep. by Regi£1nai"O_fidc'e-- . .'
Unity P-'Ii ' ""'-a..Ra,I'5 Road
Banga1e<be~5%6{3.V{7}27 "ff "
Byits . . Appellant
(By Sri O.'Mai:ucs}:'n as O.Mahesh, Advocates)
ANDQ' "
_ -.SIo}'1-3i2d'an_ Sab
g "R/a:' Ham C
Behind 'Mme Yard
'i}'ai:'g1ngcz*e.
v file. BhashaSa-h
Major
R/a; 4111 Cross, Bcthoor Road
Near Anjaneya Temple
Davangcre. Respondents
" (By Sxi Mahesh R.Uppin, Advocate for R1; R2-Scxvice of
notice dispensed with}
This appeal is filed under section 30(1) of the .%"s'--':.*.»1_fi-:11_1L('~",«.=:fu'9,
Compensation Act, against the judgment and uiwdexf °d. ate<'3.T *-
29.10.2(}O5, passed in KAD/KN?/CR~323/2604, on the: fii¢'Vof the ..
Labour Officer and Ckzmmissioner for Workmcnfi"Cez1jpen'3ation,_
Davangere, awarding compensation vziifi "inter3.§:at _.
annum after one month from the datefof ancid'r:n'£_ tii1 the"date cf .
order and directing appeliant harem to the 32-.r_n.'c,8.s etc '
This appeai coming on forlinai this T<f".:a'.'Asv'A;«:.ti<*.:-=
delivered the foilowéng: z .
This appeal is by 'y for reduction
of oonmcnsatiozgg, acmxmmafion of
earnings as djsabiiity vis--é--vis loss
of _l1ig'her side.
2.' I G~-fillahcsh. learned Counsel for the
." ', v.. _ . . . . .. 'V
V' was working as a Cleaner. The
accfidcnt on 13.10.2004. Though the ciaimant has
sfgmd he was earning salary of Rs.4,00{)/--- per month,
,l_1é;'s not produced any documcnmry evidence. The
K was aged about 40 ycaxs at the time of accidemt. In
."the absence of satisfictozy evfience. the Commissioner
should not have determined wages of ckaimant at a sum of
Rs.4,000]- per month. Therefore, consiieIing:.~«~~2iig_e':
avocation of claimant, it Wouid be _A
earnings of claimant at Rs.3,000/ - per nio£:ih\_ -1' -- V' " '
4. As per medical mounts gvidem
sufiered fracture of prozcimal of finger
and fight index finger procese of right
radius. Even afl:e:r_oompIete_ suffers from
residual efl'ects:_'of' ma} united.
residual efiects
and avoeaifion of assessment of permanent
physical '\zis--Aa-v--';'is'--"bLV1c)ss of earning capacity at 35%
V. held $5 «excessive. Thertefone, i do not find any
V"._VAg£t§i1':tds--v ,1}6~ei:§1vt;e"1'!'ere with this finding. The injuries suflered
fly" injuries. The Commissioner
-V has 'interest at 12% per annum after one month
..date of accident Therefore, date of accrual of
requires modification. £ I /W,
W /v9'o4
6. In the result, I pass the following-
ORDER
The appeal is accepted in jisv C
modified. Compensation of Rvs;14_,54L,’?A’E).2″[=« By C
Commissioner is reduced to ixitgregst at
12% per annum from the
date of award) till the daté The amount
in deposit shag} ‘.jth:§___:§”3ifi1I1ié;s’mncr for Worlcmexfs Compensation
1″ “at. T}1§HHff:st of the award amount shall be
1di’.éV%b.uVf$::.?i’ Akggimant in accordance with law. omcc is
records along with a copy of this order.
Sd/.4.
Iudgi
C’ sum