High Court Karnataka High Court

Saradar S/O Iyath Khan vs Saradar Khan on 4 November, 2008

Karnataka High Court
Saradar S/O Iyath Khan vs Saradar Khan on 4 November, 2008
Author: N.Ananda
. gs)"

EN THE HIGH COURT OF KARNATAKA AT BANG§§L0'RE:: f  _

DATED THIS THE 04TH DAY OF 1~;§3vEMBE~:e Q0031: - _ ,4 "

BEFORE Q
THE HONBLE MR.JIJ$}'ICEVN.._ANAND£{.  1  "
M.F.A.No.6 1451mm {wci    "

BEIWEEN:

Saradar

S/o. Iyath Khan   .  = _  v_ A "~
Age: 45 years, R..,l¢.a¢«_V£}odd§'    '
Bangalore. 1  . .   _  '

(By S1-i Mahegh gtjjgppiiz,   

1. samdar  '  *
R / o. NvQ.7€'>,/ A, .Sto1;é.e:__ (treat

§ia12;sipaij,ram;BaIigaloI'e-Sfit) 002.

A V-The"'Br'anch Maiiéger
 _United'_I;1'diaInsuranoe Co. Ltd.
 Efiraiwh 033993
'  "  Respondents

  . (R1 gR2+.s¢1{-M

2   n  This appeal is filed under section 30(1) of Workmezfs
" _ '*,Cc:mpensation Act against the order dated 06.05.2006 passed in
' . LOD:-'.'3CA:CR N-0.103/2001, on the file of the Labour Officer and
 _ '*Commissioner for Workmen's Cornpensation at Davanagere,
  aliciwing the claim petition for compensation and seeking

"  cnhancmncnt of compensation & etc.

This appeal coming an far final hearing this day, the Court
delivered the fuklowing:



 V'  . « . E13.  of fI1e"é1§ove, I pass the following-

 ":q1odified,' Coxnpensation of Rs.49,'725/- awanied by the
  '~®§fifi:ssioner is enhanced to Rs.66,3OI/~. The enhanced
"'T'."anV1ount of R's.16,576/~ shall cany interest at 12% per

.4 fiom the date of this order till the date of realisation.

6. From the evidence on record, ii is   
claimant was working as a driver of Zlzeavgr  Tiis   \,
accident <I1t(12C'£1I'I'€d on 28/ 29.O4.2O0I:§'1«fI'11}e   
about 40 years at the time of   Hs:_'\ri:r1_g'
these facts and also besring   
prevalent at the time of :.'\.:i%oiije§:'»«i:e_appmpfiate to
determine earnings of   per month.
The other       would be
entitied   1/ ». The injuries
st1fi'ered:_: by 'V  . orej Vfio;1-selsedule injuries. Thexefore,
claimant  after one month fiom

the date..of  ' V. 

ORDER

‘ ,e_’4T1aaVs;p’;§g~.ai is accepted in part. The impugned award is

The rest of the award is confirmed. Gfice is di1*cJc:tt;fg1__’fcV:)§V”s;.§5+§r;.<.fi'~.4V
back records aiong with a oopy of this orcierr. A V' ' H