High Court Karnataka High Court

Smt Ramzanbi vs Jothani Hiranand Lalachand on 17 June, 2009

Karnataka High Court
Smt Ramzanbi vs Jothani Hiranand Lalachand on 17 June, 2009
Author: B.S.Patil
{N 'F}ii%} HIGH QEQURT OF' KARNATAKA

{i:EF£C1E,J§"i' E3EENC§~§ AT GULBARGA  H

£'}A'i'EI} TH£S THE: 17% mm' or: J:3N2;',:----2Cr§f§§"'   ~

E3E3FC}R:.E§... 

'TH 5: HON'BLE MR.\}ti'3?1a;3k. i3.S,;.PA"{Q   T' " '

MiSC?EZL1,AN I:§{)i..ES 1>'IR$r';§P:-i~>EAL"'Nv::>'] 607$: '  vizijegi (WC). V: *

E3 BTW E5'. N :

E. Iéfamzxanhi Wig Mahvirfifrlbséb ;     
Chapparband, aged about    '
Occ: FIous€%1<}}1 y§:_a1*s, Nil _'

 Aghpélg 8,50  'C-happarhand,
Aged abolgtt 4 years,_ £33522": Ni}

4. viviphiiia S/c3V.M'ahif:)9c3Tb Sab Chapparband,

 'V }Eg€<i72  Occ: Ni}

   2 to 4 are minors

H - Tliey azfé,-_répfeseI1t6d by their I.}.8t1H'a}

A .:;::ot.h§:r A;;q}e}1a11t No. 1.

!§1l":3;;"éi- R] 0 Near Hamal Colony,

V' * :Yg:)ga'1E:11r, Bijapur District.

 Appellants

(By Sri. Shivashankazg' R. Manur, Adve:3wca£c)

AND;

1.

-Jothani fiiranand La}a(?ha:1d
Aged: M2301′, (393: Business,
Riv 307, MR} Cliambers,
WaTa<:d€:wa{ii} P1lI1f1~41'1 O08.

{{}w13.€r of the Taziker Reg. Na.

MH- 12–F’A–98T”O}

2. The Oxientai In$u3’anCe C10. LH§.,
Putze
Summons to be sezvsd through
The Branch Manager,
(}1’£t3n,t,a1 lnsuraxlce CEO. Ltzi,
Bijapur.

1 . V 3 A. §2e’spc§;fiiIeIVits
(By Sri. Sanjay M. Joshi, foi’ ~R-VVi2:,–V’:11:’1*:i(:e: to R4 is
dispensed With}

This M.F’.A. is fxlecffvmdctr S¢{?ii{5I1: 3*3′ {1} of WC. Act against
the judgment SIR} award d’ated’V”i?f}’.{}_2., fpasssd in WCA/ SR]
11/21306 on the f£}.f: “{)§ .3116: ._”~,C0m_mii¢;;s%’i0ne:’ of Workmens
C3ompensation,;Bijpés,ur.

” ‘for orders this day, tbs Court
aiehvered fQlI0’a2itx–g:’- _ V ”

VJBDGMENT

” V’ . A :a’p.{}€al i;s Bj§ tnhe c.1aim.a111:s aggrieveé by the quanmm of

fgwaxded by the Wc=rkmen’s Cnmpcnsafion

Caiigtilissiflziti-:’,’ :Bijapu1′.

hes clajmantsrappellants are the dependants 0:? decaased

Sab Chapparbarifi. Tfie de«;:eas;€:(i was working as a

VM dfivcir. in an actcificnt thai, amuse Out of during the course: of

€:mpIc>y’1:x1€:11t.0n 18.05.2805 116* s~3z,1<t:<:1m::he(i to the stations» i:13't1.ries

suffemcl wlfziie he was §;sr<:K:t:<:t:iiI1g from Mangalom to Bijapur on

National Highway»€s3. His Wife and flute minor childn:-:11 moved

in

the Clommissziontzr sacking compeusaticm Ccntending' :..1×1".};'§{f.i"i'iVé1i_{:I that

the deceased was earnizzg Rs' 5,900/– per mom}: 3

driver of the heavy gaods vehicle. EI1t_.'$1i§T)'%I'E'.

claimant. (first appeilant Smt. J

to 953 wen': prcrducfid anti _ '?11€'Ca"7V'I1~;"I' of thtrfigh
served with notice remained ab$_éi1-£:_a4*1§i Wéfi '–};:l};1ce(1 ?cxpa1*te, The
resp0nd:::1t~i:nS1u'az1Ce V<:<fiifi;pa1§;jy* __»::h0sc ta laad any

€\IiC1f:§3C€. _

3;’ “B’a:~’.r:§§; <3:i §1:t}2€""%:$}ide:1éé'""-ziin recoré, {hit Commissioner
having fectirglecl the accidcnt arouse out cf dmiing

the course £rLf..§:23::p1o}émc;i't'«1;ré1s taken the: monthly wages 63111661 by

"fight: v_»»&i:;ce§5i'sf:p1 a €' 'f=1's__. ____ 3,000/~ based on the notification dated

13\{$i";£.f§(iI1g the Ininixnnm wages of dI'§VE:I'S employed in

has awarded compensatfirm on that basis.

Q; L;3a;rI2€d Csunsel for the app:-3114311! contends that the

‘ Léi;}Ap;r”L5fi>”;’::«:_.<:rh adopted by the tribunal in ignefing the evicimxce an

rf:{:§OI'd anti in basizag its conchlsion on the mixzijnum Wages as

u §oi::£flc:mpaz1y co1:ti:ex;dS that the minimufla wages

sf Rs. 3,{)(}O[~ taken by the (30mmissie11€r mflects the mi11.i.mum

,£»:~>fi:”==

4
wages payzfialc for $11<;'.h Categoxy of t:'mpi0j;€:es d11ri:r1g thfi year 2€}0E$

as $1.18 m::m;f3'uiation is made by inezriudirxg the increase in variable
RA'

5. Having heard the Earned Counsel far on

careful perusal of the materials on record, the

of law that falls for c:o.nsid<:r$1ti9;1 in this case as 'y'shet]iz=:r'
"The Commigsioner of \'@fox;i~:m.i:11§s Coiapcnsatiqfi "

was rigizt and jus£§1"i.:3’1§?: f_’£1§)£1ii11}’ Wages paid to him. Totality of the cimuxustaxxces

the: naturfi of the’ jab and. the nature of the 0131

” éi%’i§3.et1<?{a ;:_3r(xiu¢::€:d and the fitand taken by the employer W3}! have

V to be lomked in, In thr: instam case, the empioyer has not dc-nieci

Chi: versiozl. of the <:13im3nt. Though {he version of the Ciaimant
at

5

cannot. be fully beijevfid as there is bound to ba an element.
exaggeration, them is no justification to distrard the game tota}13′

and take time Imnimum wages at Rs. 3,0001».

‘3’. in the facts and cimumstances of fhis_.§«é’sc»,§_’ flue

regard to the evidanca placed before: the Ait ”

and proper to take the monthly i:;:;c0zn.n1§T}::1’V~’tz:.r.1′:<:1s«h béisis,
the: same will Work Gut to Rs. /-. '-'I_'1"".i'e boiigmissioner has

awarded inmrest at «_ vszif;¥i""fe'viff§§§;tV'».'vf;":}m 2006 perhaps;

thilnkixig zéixtitled for interest with efiiact. from
{I516 cxpiij-..V_<:§f.M3{)".(ia"j;{S Jihe éate they plflsfifltfld the clairnx

Sincxzj {his is $1 ease: 'bf tizzaih, the claimants are entitled fer intemst

' 'wiijI',}i" f'rm_;1'; of 30 days from the date of accident,

on 18.05.2005. Accortiingly the claimants»

are held entitled for compensation in 3 sum of

*._Rs. 4,33,8-4»0/ – akmg with intetrest at 12% with effect from the date

" ' . x(}ftl'}€;:".«§§(:Ci(§(3I'£¥.'

Apjpeazl is partly aiiefawcd in 'terms stamd f~1bC3V€. N0 C()StS.

Sd/9
JUDGE

83%