Gujarat High Court High Court

Ramanlal vs Manjulaben on 28 July, 2008

Gujarat High Court
Ramanlal vs Manjulaben on 28 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1494/1991	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1494 of 1991
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

RAMANLAL
PRAGJIBHAI SAVALIA - Appellant(s)
 

Versus
 

MANJULABEN
KANJI & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 - 4. 
MR PJ
KANABAR for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 28/07/2008 

 

 
ORAL
JUDGMENT

1. This
appeal is directed against the judgment and award dated 3rd
October, 1983 passed by the learned Civil Judge (SD) and Commissioner
of Workmen’s Compensation in Workmen’s Compensation Case No. 13 of
1983 whereby, the application of the respondents-original claimants
was allowed and the appellant-original opponent no. 2 was directed to
pay a sum of Rs.21,000/- towards compensation and Rs.5250/- with
running interest @ 6% from the date of accident.

2.0. The
short facts of the case are :-

2.1. Respondents
nos. 1 to 4 are the legal heirs and representatives of deceased
Kanjibhai Punjabhai. Deceased Kanjibhai Punjabhai was doing masonry
work. The appellant – original opponent is the contractor.

2.2. The
proceedings before the learned Civil Judge (SD) and
Commissioner, Workmen’s Compensation, Amreli,
arose because of the accident which occurred on 20.04.1983 around
10:30 a.m., wherein while doing construction work, Kanjibhai
Punjabhai received serious injuries and ultimately succumbed to it.
The learned Judge after hearing the parties and considering the
evidence on record, allowed the compensation application with the
aforesaid direction. Hence, this appeal.

3.0. Heard
learned counsel for the parties. It is a matter of record that the
deceased expired during the course of employment. The said fact is
also evident from the evidence of Dr. Savalia ? respondent no. 5
herein at Exh. 34. Moreover, the documentary evidence at Exh. 30 and
32, also establish the said fact.

4.0.

In view of the above, in my opinion,
the impugned award passed by the learned trial Judge is just and
proper and no interference is required by this Court. Hence, the
appeal is dismissed with no order as to costs.

[K.S. JHAVERI, J.]

/phalguni/

   

Top