High Court Karnataka High Court

New India Assurance Co Ltd vs Siddappa on 18 January, 2010

Karnataka High Court
New India Assurance Co Ltd vs Siddappa on 18 January, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCUILLBENCH AT DHARWAD H  ,
DATED THIS THE 18th DAY OF JANUARY, 2gI'0,'V"- -  A.

BEFORE

THE HONBLE MR. JUSTICE V. JAGANNAA'I"HA1\I.:' . V
MISCELLANEOUS FIRST APPEAI;'N'O.A1;3;L3/_2oO5'{MV)-I 

BETWEEN:

NEW INDIA ASSURANCE CO. LTD.,  
No.57, VINAY COMPLEX, V.V.ROAD, 
BANGALORE 560 044, BY ITS 
MANAGER. A ._

(BY SR1. SSHRISHAILA, ADV.)   "

AND:

I. SIDDAPPA, ACé'ED"23~.YEARS.,A " A
S /O HUCI-I.APPP,:jMENFsIG<I 'I
DRIVER, R /'O. SHIIEER,  
EAc;ALKO'I*,~ TO. AND DI,ST.._

2. M / S VI NAY TRACTORS, V « .. _I A . I 
AT K.H.ROAD, BANGALOR'E?_56O 02?,
BY ITS PRO_PRIETO_R.  = ~~

(BYSRII K;.ANANDKUMAR, ADV. FOR R1

" "  _ SR} _BAB§_ ADV, FOR R':2)"' '

"= ff: .. S '  ._ APPELLANT

...RESPONDENTS

 APPEAL IS FILED UNDER SECTION 30(1) OF THE w.C.

IA.C"T--..,.AOAINS«T"THE ORDER DATED 20/1/05 PASSED IN CASE

NC,WCA/SR-312003 ON THE FILE OF THE COMMISSIONER FOR
WORKMEN COMPENSATION, BAGALKOT, AWARDING COMPENSATION
OF RS.2,49,8'77/-- WITH INTEREST AT 12% AFTER 30 DAYS FROM THE

S   DATE OPACCIDENT TILL THE DATE OF ORDER.

THIS APPEAL COMING ON FOR HEARING THIS DAY, THE

COURT DELIVERED THE FOLLOWING:



JUDGMENT

This appeal is by the insurance company “cia’lli’ng’.jn

question the order of the Commissioner .ayva:rding

compensation to the respondenbelraimantiiHaindf’the.i_i_main it

rievance of the insurance icomhiian .. thatiikthe

Commissioner for Workmen’iCompensation_ erre’cl:”in..taking

disability percentage at_65%.

2. Learned flappellant Sri.
S.Shrishaila, of accident and
the emplo3:”er–e,.tnp’io$*Ce aspect, argued that the
only Commissioner is that disability
percentage though Doctor had put it at

50% and from this,..i~’the claimant had obtained driving

p_ 1ice’ri’ce:’for heayy”tra_n.sport vehicle on 23/ 08/2003 and this

‘itself showfs_d”th_at the claimant had no such disability.

‘l’he’refore,i–u.”gjthAevicommissioner could not have taken the

‘V disability 65% andmawarded a sum of Rs.2,49,8’77/–.

i:=.,Ti1erefore, the quantum of compensation is on the higher

and hence the appeal be allowed.

%

3. On the other hand, learned counsel for the

respondent–claimant submitted that no such contentionliwas

put forward by the appellant–insurance company

Commissioner and it is not now open to theiiappeilant putt’ it

forward such a contention in ‘-this”‘naippeal;’~

submission made is that the-diaimanti put his!’

income at Rs.4,000/~ per month-with Rsi[50.]fv-V. asvfbata as a
driver, yet the Comn:.i.s:s,ionier ;_hadV._’,’tval{en the income at

Rs.3,000/– per month. ‘V

4. “the”ii,_abov.e’ submission so far as
the “conicerned, no doubt, the
Comrriissioner same at 65% and in the
process has_gobsie1’V.ed,_v the claimant has got very deep

concealed fracture__in,the pelvic region, number of pieces

«mere the pelvic region and the claimant suffered

ii’fro1r1,*comip”1″esai’ire myloneuropathy of the lumber spinal cord

ancl’ therefore, the Commissioner took the percentage of

at 65%. No doubt the learned counsel for the

i appellant submitted that the claimant obtained licence to

“drive HTC on 23/08/2003, but on going through the order of

>3

the Commissioner as well as the order sheet maintained by

the Commissioner, it becomes clear that no such

as is now canvassed before this Court was put

the insurance company before _the_ Coimmissioneril it

therefore, see no case being made, o1;jt”bflr the “arppellaiatl’for

this Court to interfere with ethe.._Vorder=.of the l’Com1nissiioner.’t. ‘

Moreover, no substantial question law also appears to
arise in this case.

5. For-the abfiovej reasonsfihe appeal is dismissed.
However, onlyl” rate”of.i;1terest is concerned, it
is to be y’1’1″lOC_lifl’L:”?Cl =.7%%=. frorriwthle date of the claim

application till theijdaiteof order of the Commissioner and

thereafterwardsiiat il*2F’_/ciittilillpiélyment is made. Except to the

above «aspect of irriodvification of the rate of interest, the

l’eappe’al in other respects. Amount in deposit be

transferred to’_’*t.he; W. C. Commissioner.

Sd/C

judge