IN 'ma HIGH COURT QF' KARNATAKA, BANV(}1'{L:0RV'E: "' M 
DATED THIS THE 26%? my  EQEGUST, 2<) c -;T__ 1  
PRESENT
THE HC¥N'BLE MR. JUSYICETKQsRfiE:DH;2R';RAé'" 
,.  AND..___ % Q
THE HOEWBLE MiaJ,.T_;_Iu :s*19iCE §j1L;VV§3*:1gLAPPA
   ;2(}O4*. 
BE'I'WEEN:--   " 'T  V'
1.
 NEW ‘1i’r~::>f1é; A§;:«3:u.RAi$;€§E }f3(‘}v.v..I;’i;i3’,
UN’iTY_BUiL}£)}3§I£3e, —
MISSION R(§_)A~_D,_ ‘
BA!’é{iAL()RE3=.–:- :27′, _’
BY {TS MAl*~¥AVG_ER’.._v’ 
– ,2. ‘:19. iéA£)Mgg\zAm1,
“<83 sR":«;i: MAHESH; ADVOCATE}
_ '"AG'1:i:' MR-JQR,
 -Wifi.’~S;.,RA,DHAKRISHN£&,
M;v.$;-..MA{:>H_’iu DRIWNG SCHOOL,
3 “~§{E:ELU:<C)é'i'E, '
'–~.._KOL.AR 5.– 552 101.
' APPELLANTS
{ ' :'.:§.D..;_§;–'
 35 man Bmgxagg
S/O. BETFAIAH,
' AGE: 23 YE:XRS,
R/C}. SRAHMANEHJR,
'¥"ALGQ'§' P031',
CEHANNAPATNA TALUK,
BANQKLORE RURAL DISTRECII
ii) Whether the W.C. Commissioner is jnstificd» in
holding that the monthly Wages at
§:}.n1. disregarding the minimum i.-
The orderef the WAS. Commissiéfier. itSeIf_dié.e1e3es–.ihe’
nature of fracture injuries the
workman. The medical ” V
body disability is amgxné WC.
Commissiozzez’ is bound There is no
other material.» fine ” come to the
cenciusion 100%. In that
View the a3S¢SgIiR.’.v of earning capacity at 100%
is bad in iéaj, ‘thexs.:1fi:1e isisjgei aside.
.. ‘film. tota:'”mg1§r dieability in View of £113 medical opinion
is ‘:3-zssesesegi –aii’–Z26°/’6. In respect of the Wages of Worlwan, it is
€3t’C?:%;i_t%%(§§(1g§:.’?§§lat he was getting salary ef RS.4Q{)(}l~ pm.
a.nei”‘bati£§ 0f: Rs.SQ/ – gm. Them is :10 contra material placed
V. .e E2y;1;he igieurer ‘£0 dispmve the eviéence of the W<}I'kI}'S.i3fl. In
" 'ffiaieeeiew, i$ is impermissibie to contend that the wages of
woriman under the Minimum Wages Act he applied.
A ‘ ~. rcfuitgieci icA¢ih¢9’i:1surer.
The assessment of wages at Rs .4000/~ pm. is souI1d__and
proper.
The W.C. Commissions: has awaxvVfi:1~11dT’ {£3 V 1-
26%. 01′ the compensation ‘1.:$£:«.VV:1R:§’;.1,é7,2O2/~
payablr: with mtsmst at the date
0:” $113 award made by ‘£3231 paymcmt.
Accerdingly, ill the {arms
indicated.;;bnv:;V 4fi1a§”-%i1:9i1z£i;’in’riéposit is to be transfcnzzd
to the Tfibéifiai 133;} Jthe excess amount found in
depos.§t_§ é1;ti;tr diSbAnV§sVé:mc’::1t 0f the comyensation shall be
A
Sd/-~
Judge
3&5 1*
Ez&§é’