High Court Karnataka High Court

Smt Hazira vs Shri M Monappa Gowda on 26 September, 2008

Karnataka High Court
Smt Hazira vs Shri M Monappa Gowda on 26 September, 2008
Author: N.Ananda
IN THE HIGH COURT OF' KARNATAKA AT BAN_(?f}§Lfl¥§E_ :  _

DATED Tms THE 26TH DAY 0;2'%$§:?'rEM3-ER';jj2gLE MR..IUsfr:cE"m;;6;NAN:3}a    "

M.F.A.No.4452)42€)xC*6 gwciim  % 
BETWEEN:  AV K '  '
1.

Smt. Hazim

W/0. Ra2:aq:@._Abdj1i1l Rafigaq” Z

W/o. Lat:éjRaz3._g Abdul Razaq
Ag: 13 ye.a:rs ‘byjm,Gt1:5::4*–. ‘ ‘

3. Mahiiiaziiflv ‘ % ‘ » _
AW] 0. Lafg Razaq (gig Abdul Razaq

~~~~~

‘ 2 , 3/_ Hussain

a
‘ _ ‘W}Q,’Lé_=m.é Klbrahim

_Nc>tc: Siricgé cflajmants 4 85 5 are not in appeal
_h:aweverV,*by mistake they are made as appellants
‘~._iE(:n<i€:._, €m.=.y are deleted as appellants.

am 1'/a;Pi1igudu, Janatha Colczmy
' .J{3;:1:iyoor Village, Belthangady Taluk. …Appe1laz1ts

(By Sri P.Kamnakar, Advocate)

H2»
'2
1;

Sri M.Monappa Gowda

S/0. Late Kanthappa Gowda

Manjnshri Nilaya, Majikudilli, _ ;
Kamya Village, Belthangady T ._ ~:’

2. The United india Insurance A.

Puttur Branch, Puttur    V   
R613. by its; Manager.    ._ ;w...R}e5f$.9ndents

(By Sri M.S.Mandanna Ass.cciates’.cAda.%§cafes_ for R’ 1-‘Served!

This appeal is filed’$une1e17__ésectioi:x._’3O{‘1–} of Workmen’s
Compensation Act, against “tIr_1e._;’uc:1gnient”~~.;an1i award dated
24.1I.2005 passeciin WC..'(§R’.’:”3,f2’3O5§4′,._o1131:11::’file of the Labour
Officer and Comnfiesioneié fer -.Wo’r’kfi’1ef153_fiiiompensation, Sub-
Division-1, £)._IV(“.–., I’-g’iénga1o1°e,_a1lowif1g the claim petition for
compensation’ anc£’—seeking emiizaficefizefxt of compensation 85 etc.

This eppeai .::cVn?;=.2:j=;g_’¢n, Em-9;; hearing this day, the Court
delivered the fallcwinfgj ”

‘cgcpcheyr

a C33’ appeal for enhancement of

29-! Sri P.Ka.runaka3:, Iearned Counsel for

~ 1.81″}. M.S.Mandan:na, learned Counsel for the

ir;sura1nceA’Acompany.

” “3. Deceaseé was a Cleaner by occupation. The

deceased was aged about 30 years at the time of accident.

sum of Rs.3,000/- per month. would be V’
estimate of the eafixings of dcc£:asc§3.:.~’i’b.c’ u u
not disputed. Thus, claimants *:
compensation ofRs.3,I1,970/ ” 2 é %

7. In the result, E pags th§:Vf<3i}:.<'§f»%fi';§(g.:_f '

é3bE§[% %' %

The award is
modified. :'12.s,,%%2<;;_1é,s9;5H/W» awarded by the
Cégfiaénsafion is enhanced to
Rs.3,11,<V§'i'¥,):/"-*.'Ting. entitled to interest at 12%

per annum (i.e., after one month frem the

V' aéfiidfiiglfl {late of deposit] payment. /3 A

Sd/4
Judge