High Court Karnataka High Court

New India Assurance Co Ltd vs Vasudeva on 21 August, 2009

Karnataka High Court
New India Assurance Co Ltd vs Vasudeva on 21 August, 2009
Author: V.Jagannathan


IN THE 1~:§m~I COURT OF KARNATAKA AT BANGAL0gS;.% “”T._

Datefi: This the 21st day Of August f20£)’§?”” «’ A4

BEFORE

mt: I-ION’BLE M12.JUST1c:E V.;m<':ANr§A'1f'§i;§§a4

M.F.A.No.12144.I:2(i06"'£W'C3 A * V'
3ET"WEEN: A ' V "

NEW INDIA A3st:R.a;NcE’ C.0…1j:m,,,_
No.339, 1 §’LO€)R,’*–N.ILfiA§:_ ‘c:1′<::_)':3s',~% _
SAM?AC.}i ROAD, MALLESI-i'£¥AR{§.M_',.. '
BANGALORE.

BY NEw,.1;~:.1_3’i’A As;suRA=N{;:E’~C9V. L’i’=D.,
nzxr:s1Q?s:A1;r)F1«’;£;E30.8,, ”
GGPAL c.@Mw:3Lgx;-._BAzgs2 _E§’I’ R’E§ET,
YESHK’£A;N’F’HPUf€,«,BAI’~l’GALGF§E–22.

I3? ITSJ’ :§?i;é;NAi:§Es2:;’*A..:’_’ .

. ‘ …APPELLAN’I’

{By Sri ?ALARAJu
. AGE'{}’j_AE’3{)U’I’ 29 YEARS,
rsz§:.’2., arm Mam R0-AD,
GAM§?ATHI NAGAR, _
‘ x T PEENYA INSUSTRIAKL AREA,
‘ BMEGALGRE.

“2 M E} PRABHU DEVARAJU

MAJOR’, FA’I’HER’S NAME NOT
BISCLGSES, 131′ MAIN RGAD,
S’RiKANTESHWARA NAGARA,

BANGALGRE.

RESF”f3flDENTS

(By gm H N NANJUNDMAH, ADV. FOR R1.
Sri C B PRAKASH, ADV. FOR R2.)

‘I’HiS MFA FILED ms 30(1) 09′ w.::. ACT A{3;’SV§’f{.S§f’§f:’V’v.,’
THE QRDER DATED 29/6/06 pAss»_§:L:«..,.’_~–.1_:~:«
\%ICA.CR.NO.13[(}4 on ma FILE OF THE-‘..LABf)U§’i.?. ‘

OFFICER AND COMMISSIONER FOR

{3OMPENSATiON, SUB DiVISION«1:,””E£P§RMEKAV4B§,§§£\VE’xI?§Ig.
BANNERGHATTA ROAD, BANGALCb}REb-_2T9;. P1W’AR’DIl5§.G:_LLA.V:AT_TA’
COMPENSATIGN OF’ RS.2,56,284]¥<AW¥_TH IN'FERP}$'T

12% FROM 1? / 10/03 'TILL THE'; DATE '(}.F'DEP€).S?fl',v' '
THIS APPEAL CQMING HEAf§i_N<.3_{% THIS

BAY, THE comm' 9EL:§%E._m::;j 'r;§:::149f_<:{LLQw:NG: "

the appeliant in
1:'t:;-",~,pf challengng the erder

of the ‘Cc:11zi1i$sidi1erw None appears for the

‘~ . re.-€r§¥;xz1fi’§I:tS. ….. .. e

% 2’; i’_., _Siigbfiission cf the learrled counsei for the

apfizflafit i5:’V’that tha imgugned erder sufiers firm: t’W€}

V. ,u:def§:ct$;”‘ .Th@ first one is that the ciaimaxzt was not 331

_ E:.;.fxé;*p1£3§:”:-:6 Lmcier the insurad and in a private Vehicle

“”theI’e 13 no coverage of a driver and secondly the

medicai evidence daas not indicate the loss of earning

capacity and therefore the finding of the

it

3

Commissioner that then: is 50% less (ff

Capacity is not basmi on evidence. In rtzgard ti}.

above gI’011I1C3$ put forward, ieaarned 00113136}; ~

thmugh the evicience 07.1 mcord __and 48131:)” ‘féfeifgééd

Sectitm. 4 of L116 W0rk1nen’s A

3. Having thu$ ii»ez;-:j_’1j’:§L_>le£§i’I1;:(i ‘”f{3;x1’
tha appellant, in pm:

ibrward is c9I1c:e1’I1ee:l, I with the
contenijun 6X8_ZIT1iI”i€:d
the ézmployer has
stated hi3 driver and he was

3.139 éf lVE §..V4,€3€}O/~ per msnth. Thus,

V’ ..i;§1(~*;’:%.é}:*;rie;i:c?-t1*:¢:::.:,« of 1′}ié”CIéaj;13a:1t gets ample supmrt fiom

L.’.t1’1§ himself and it is I103: possible ta

accgfii th’t’_:” :’..–C$I1tention put forward as regards the

“*»¢:}ai111é£tté:’i3ei11g not an mnpieyae under the irlsured.

However, as regards the seczonci gmund is

.»+;n§:sz}<:e1*';1ed_, the Conxmissianer has opined that the

V 1055 G1' earning capacity is 50% and arriving at this

(,3-«

4
figurci: the C§()}CI1I?£1iSSi(}I}.€I’ has taken note of the

evidcznce <31' tha Doctor who was examined as PWSZ.

5. Havirlg gone through the ,,

evidelzce, I {moi that except stating the M

at $594, and Whoie body disabi1it;fét.”25?/§, thé :[}(s}:::t0i9′

has not stated about the percentégé zlosspt ”

capacity. In Section 4 of t11e”§’i;’3.Acf ‘II
provides that in asses.$i;;’1g 111’ ‘g’Ca}”pacity
for the purpcses of qualified

medical” due regard to ‘the:

percenégés éi’ capacity in relation to
diifelffigxt in Schedule-1.

_ 6,.’ .t__h<:~: instant case no such assessment

by the Doctor and the D0Ctar's

'V r:tvi(ié::j1(:%3_d§§§es not even indicattz What was the 10553 Qf

' kea:=g;1T:g%%%capae§:y having regard to the iimb disability

é§;;j1t;'i x.x?i10i€ body disabiiity. As such, oréer of this

hbanmmissioner suffers fram the saié écfeci: and the

matter requires remand S0 that assassment of 1053 cf

Eaflflflg capacity is made in aocerdance with

5
afereznentioned prevision contajfied in Explaxmtion H

to Secfien 4 9f the W.(3. Act.

’17. In the result, the appea} is
far as the £053 of earning capacity assessédi’ ” ”
Commissioner is concemed me,%« 1:1:ia§t:=:1_’ _

renfitted to the Ciemmissicntzer Vfbr:”the V’

mcording a finding as rega1’€Ié3. _{?;i1€ perceniage loss
ef eaznmg capacity ‘_ tI1§=§1*eai’te1_’ ,§§0..Adispo*$e of the
cast: ix} accordance with law of thrtie

1″non%:hs. Anaoufit’ -é1j’j;.dej5{:;Sit”‘-§)e- t1′:«}1’1sféfred to the

W.C. Cammissiénéi a::dVViVi’ gfltfiait with subject

to the rc:sL1ifI:_ _ of 1f;i’:€: ‘ passed by the

I A ~ ….. .. \\

Sd/J
JUDGE