High Court Karnataka High Court

Sri Chandrakanth vs The Proprietor Supreme … on 19 August, 2008

Karnataka High Court
Sri Chandrakanth vs The Proprietor Supreme … on 19 August, 2008
Author: B.V.Nagarathna
 

mrx

 

-1-

IN THE HIGH comm' OF' KARNATAKA CIRCUi'? 

AT BHARWAD 

QATED THIS THE 19TH DAY CJF AU_Cr.USF,x 3   b 

BEFORE

THE Howam MRS. .}z:s'r1CE Ai:3;V.NACiAR)£THN'AA.'''~ ''

M.1r.A.N{;L;§35/209'-:*._'_ T 
nmwmn: V' V'

Sri.C}:1an€i:raka11th, 3/0  ' :
Baji Rag Patil, Aged 31Vv--"§::*.  ; ,V = A 
R/0 Maxaturga; aKhanz[1p"l1I'   
Belgaum Diéfgn-i<;7t;' _ . " I

'   '......APPELLANT
(By   Adv...95r K.Govi.13.da1aj, Adv.)

3.. The l31wg_p1i.efi5£,  ° 
Suptzcme I3i1d._11S1I'i£'S, "Datta
 ~ Building, V
MaJf'ad'01a"~Post,

1" ._    Supzeme

i1,_1¢iust.1icS,-- _€i/9, 85 C[10,
£1ifius"m'a1'Estatc, Bachc-Ii,
Khaxxapur Tq. ,

 .. Bglgaiim District.

.... .. RESPONDENTS

.–f§(By Sri.Sachi11 S.Magdu1’n for V.S.Shasu’i, Adv.)

-2-

This MFA is fiied “under Section 173(1) of ti-16:’
against the Judgment and Awantl dated 24. I.20Gt§.;;3s._sssd in

i{aPaKa:SR/46/ 2004 on the 131: of the (3oz:411hissionere:fi3rt’v.
Workman Compensation, Sub–Division-II,.V’Be1ga’u1’n _psr’t1j,«:fu
allowing the ciaim petition for compensation” ‘sf11d”‘seekL*;g ‘

further enhancement of CO131})CBS£ti2i0I1. ‘ ‘

This MFA coming on for ADMISSICN “tt1e’

court delivered the fo11c;>wi.ngV.”_ _V

Junsssag

Though this matter actmission, with the
consent of learned it is heand and

dispflsed

2. Th.is é1p’_ties§:,_is claimant seeking
enhalisementtv by chailenghg the order
passed W6r}ei;’§es,s”‘_.{“,empcnsation Commissioner Sub-

I)ivj.sic>11+II, sesgam : in case No. KaPaI{a;SR/46/2004

‘I’1v1Ae’.V’v’e:i_;«s.sttisp’£1ted facts of the case are that the

who was worlcing as a machine operator

x V’ .. the Iespontient establishment on 29.8.2003 suffered

injuries to his arms during the course of employment.

“”Ctont<:J:zding that there was loss of earning capacity as a

/'X'_
Z /'

-4-

4. I have heard Sri.Sanjay Katageri for
?.

and Sr§.Sachin S. Magdum for Sxi.Vigne:%hWaifj <53:

behalf of the appellant and resp£mdent;sfivrE$p{c§¢fi~;fé}3?.:'-% :

5. It is submitted on of V’ti_1’e’
medical evidence onf givfin and
despite strong in favour of the
claimant/appfiflatnt, in taking the
percentage: of only 40% which is
to the appeflant was
such; disability in as much as the
appe1IAéu1_t”is hands for doing any kind of

Wqrk a.nd Vt1=.::Arefo1re, W. C. Commissioner ought tr; have

Aass”essed”*’t1;e earning capacity at IGCPA: instead of

Vihiéitfom, Iequests this court to enhance the

by taking the percentage of loss of earning

capagcigg at 109%.

Per contm, it is submitted on behalf of the

~ responde1::t/ employer that the two doctors who were

examined in the case were at consensus with regard to the

-5,

percentage of permancnt disability to “both the’:

tak:m’ g that into considerafion, the Comm :”‘sv$i{§I’§.?:i* Wa§»

jusfifiw in assessing the percentage .:§qf’ .g_}.:;A.m_ j

capacity at 40% and that the : ‘£”_:i;1c

Commissioner is just and which for

interference in this aypeal. ‘

‘7. Based on the élricfité only point that
has to be Q v as to whether the
percentage” ifiapacity arrived at by the
or it requims to be

modified?’

8. V’ _v I héifira evidence of Dr.Satish II}.Pat:il who

” A czjzzémixled of the appellant who is Working as

V Vfisgmgcon in K.L.E.Hospita1, Bcigaum. While

of the disability caused to the appellant, he

hag stétgd ‘that there is disability of 35% to the right hand

L iai1d._3(V§’% to the left hand. Dr.Di.I3esiJ, R.KaI:: who was

Z g-:;»’:§a’1An;i2:md on behalf of the mspondentf employer and who is

u “working as Oxthopacdic Surgeon at Bclgaum Orthopaedic

/9

,9

..7_

10. But in the instant case neither of the

deposed on thus quesfion of loss of earning’

further them is no evidenm as to;vet11cther’£Ifié ir¢_i;ii » _

a position to do any other WGf}§ org” iiitff

disabled. This aspect has -got ‘beef: *

W.C. Commissioner who on .a:2;$¢:s;se£ififl1e loss of
earning capacity to é1b$fenceAA<)VAf categoricai
medical evidenge on jfséipacity as Wei} as
the finding as' in a posititon to do
any otlxef fbf this court to make a
guesjsi iaifirk '1V(fl)ss of earning capacity and
in the absence of evidence with
mgaxjd t{V3'L'i}:1ev_V'a1fc:;i@s;.éi:§f'lV'2£Qpccts, I deem it proper to remand

n;att:::_r to thev='9J;C'Commissioner for flesh consideration

' fi1g 'a_sia§s3me3:1t loss of eaming capacity and as to

"=.x.*.1iéths§i" is capable of doing any other work to

hlivefihocxd by giving another opportunity to both

.. AASi{}.f;S lead additional evidence.

" __51}. Keeping in mind the above obsmcvations, I dinzct the

W.C.Commissi0ner to quanfiiy the compensation after the