High Court Karnataka High Court

Smt Hanumakka vs Smt Venkamma on 17 July, 2009

Karnataka High Court
Smt Hanumakka vs Smt Venkamma on 17 July, 2009
Author: H.N.Nagamohan Das


HI THE HIGH mum or ; -f H’ _

cmcurr amen AT

DATED mm mm 1713 i§A1{ o¢§? ‘k 3

mm» .\
Ems H€)K”BI.E mm rem. Fnmméoiim mus

BETWEEN:

Sm’. HANU;;~aA1§:m _ “” ”

W/0 SIB§JAI§%>H”‘-“‘?’«V_§
AGED AB()VU’}T_£:i_3 YEARS; ‘. 3
HAIMGI v1’LLAQ~E,, _ _
BELLARY -~533″1.i.;..:c; _ ” _ APPELLANT

(BY sm.”*{.’4.LAKSi;1§#;§;{;u}§?r mum’, ADV.)

V

LA ‘:,,]’sa»§1*§..vE}2~:–s;AMMA
_ \’¥_iC).AVNAN.AR.E!3DY

..TRfs£?}*f}R~,GWNER

, rm. _:e;A»:?s~:s;; ‘I’~1683

‘cmiwra-§AL VILLAGE,
3;3L:;;ARY —- 533101.

V% A2§ ‘E¥iVISI0NAL MANAGER’,

V Ev!/S ORIENTAL INSURANCE

COMPANY marmn,
BELLARY –» 583 10 1. .RESPONQENTS

(BY SR1. G.P~f. RAICHUR, A£)V. FOR R2
R1 _- SERVED)

THIS MFA KS FILED UNIJER SECTEON 39(1) 014* THE
WORKMI-3N’S COMPENSATIOR AC1′ AGAINSF THE
JUDGMENT DATES 13.3.2003 PASSED IN W.C.NO.26/ 2000
on ma FILE 0? THE LABOUR OFFICuER ._AND
CQMMISSHJNER FOR WORKMEIWS COMF*¥:N’S}¥§’1ON,
BELLARY SUB-DIV”§SE€}N~1, BELLARY, :>ART:_;*i”A1.’._u:)_ws__ra<;

THE CLAM PETITION ma' COMPENSATIOR'VAjNi)V'jSEEKENG"

ENHANCEMENT OF COMPENSATEAQH.

THIS APPEAL COMING ON a'FQi+z.VI§*:rszAi; !iE;%RII§'~:{§'7I;PiIS

DAY, THE COURT BELIVER}:1E)a THE'-FOLLO'%KfI'N,{':;..
J U 13 N T"

counsel undertakes to fiic
powef {oi and he is pczmittml to fiie his

vagkalath ‘f0vo ivc:£§ks.

Tliit’ gicvance of appellant in this case is

‘ the impugnezti order, the Commifisioner far

. Compensafion, Be:-Ba’ 13*, ha taken hiss daily

ificpfig Rs.-49.510 instead <3f Rs.2,{}w[- gar month. The

.. AA 'Tagcidént in queshlon was in the ycar 1999. This Court: and

'bSi1:preme Court ccsnsistcnfly held that in the matter of

-‘~,-‘;’-””

‘°HH,V”” i;1{€}’ ; a

consideration the income of the ,1.

month. in that cvc}:1t,” _fr.:t:;V ap ps=:}la:1_t v.is”;._é’11*.aLt1éd rm?

compensation of Rs.33,258.§{}.;l’

” ly aliawcd.

– me gnapugjigd order dated 18.03.2003 passed in
ZGGG by the Labem Officcr and
w. ,._{}0mmissioncr for War}-::a:acn’s Compensafion is

awarding total compvensation of

3 ‘R333, 258.60 in place of Rs.2-4,564/-.

iv)

Remaining 33} other aspects,

award remains imactgm unaismi}bea~;.: 4- _ ”

Oxflemd accord:Vi1:1g,1y. A. ‘T