was EIOWBLE mas. ausfrzw _§'_,_*:f§r%m4;s;z2% _ ;g ?m1~;*§k 7 n
IN THE HIGH COURT OF KARRATAKA
CIRCUIT BENCH AT BEARWAD V.
xtmcrmzz THIS Tim 7111 ms: or AUGU$"i'§"2j{3}{('5'9
BEFORE
m-'A 1'i'().21}.58.":1«,{__2 --§ Oi:8 1 "
BETWEEH:
SRI.HEMANAC§Q§IDz'&?f3i AND.TRAIi,§3R vkgggmziqé
2§_x*'§? 3.935,
VRESI1?)EN?£?,_QF»_"f§;Afi'APiIR;
:vVTAL{}i{1§.: _Is§IJ1*€._,DfP..EA 3:).
am: %<::zs:}m}}V ~ _
'~ * H.<;-%=%~* &PPELLfiRT
(B35 ';."}»R_§.I-£;.3.')i<,«?§VgA%i~;?}hZ'3* Q;-ciéiammmagaagm, ABV.)
'Oi
' Siziggaiéafiageigm rvzgawavaym PATEL,
AGE'; #38 YEARS, Qcxc; 9091,32,
.E§i»f}«--Hfi§'I'AP{§R,
1' . yaw Kym' TIRENAGAR?
€31,-Q §*}f{}BL-E, EESBLE,
1 mm': miafiwgg.
Sm'. &.I{£{z*§MMA
W,i{"} BAsA:*4AGc:mA PATEL,
AGE: 49 YEARS,
ta.)
GCC: HOUSEHOLD WORK,
R/AT TIPIINAGAR,
OLD HUBL1, HUBLI,
DIST: DHARWAD.
'THIS MFA IS FILED L173 11231 (1} )__&ADI"}L. MACT,
I-IUBLI, AWARDIESIG A »v.._CQMPENS}}.TI€§N 01:'
RS.1,50,000/- wrm IN'I'E§'RE_8'T.. 6% RA. mom THE
DATE 01? ?E'I'ITION ':'*::..,., {)E1?C:S1T,'j " M
. THIS APPEAL c:;4:me:s'%%<3:~é:% ; ORDERS THIS
mug', THE :;:%::;:.;§;?*";* DEL.{\fE:REIfi -'FHE} §'OLLOWING:
f7¥JH§GMhHT
"t§:1ere' is a delay of 65 days; in filing
the 3.i3'IjC'¢'f;_1' {V I*£2_v§*E:V the: Iearzled Counsel for the
appeal is fiied by the awner of Eha
H the judgment and award }Z)£:'£$S6d ii":
Mire {@590/2004 0:1 77.03 by MAST, Hubii.
The rsievant: facts of the case are that ans
"~,_Sh:'*'ikantg0u§a wag pmeeeding in 9. 21'actQr-trai1er
%
beamg E'~E@.E{A 26;'T~198§, 1986 b£:13nging;E'a9 {ha
I'€Sp{}}f}d€§£T£¥, on 18.8.:2,GQ:3 at 3.13011:
Geiagerimath on Eioriikappattagudda r§)g;ii;..::.
vahicie Was; 1168!' QQnikappat £agz:fid a;._ the» .__"s;€a;.aj313e"'$,1?éLs
drivan 1:1 rash and me ii 613%: I:";a§.*;23:1:éj:I mad é:é§.§é;'1'é$V::.1ét"€i§é::~V
3 3 , . . T. . L
vehicle teppiad mad Shrikéiziggouda Viciisfii T #911 Egcdfiunz sf
grievczus irgiuries. C:f3riten<'i£z1;gVAt1'3g.i: f;h€y 30$'; fzhsia" 3911 in
the said acciéfizm, 12i;§_ }3s;I'éjf1t:s3 3!;E_13§' ~T._'i1;Li*1»:: claim pstifian
seeking confipéfiiizsatiég. '"' "
4. 'A *Ej.)*:f; s5una§ framed the f0}}owi:1g three issues fm' $13
" c:o3:1$:id6:*at;':31'x. Tha Same read at; fafiaws:
51
M _
/,4' /
a. Whathar the petitmxafirs prove:
18.8.2383 at about 19 am.
Q0121-Kappatgufi mad naarf V' ' '=~
vane}: tha de$€:as1"1'_ z2t;ic¥
26/ 198§«86 as:'c::g;11e%&:ve:::; pargi; ?.r;21;§Vt<i3 rsgszgf =
and negligant '§'%E3€€d, the
driver 1cs:§t..V_Acon§.i1*€)iA the Aééhiéie am} it
toppleq 51j,f;':*;=s_.:'i},_3 iv "due to this
Shzikantagouria 3:ii.§d_ "Sinai?
b. entitisd far the
s }:'},: what ameunt arid frem
""" _
s11a33'{ herein iiifi mat Eét-in mg? evifiences
éf maiafiai an raeerd, {he tribama}. avsarzfiaé
c$m}:»¢ f:;Sa:tien sf Rfie 1,.§$,GGG/u with inierfigiz (.3 6% part
A ' . ' frem {he date of claim petitiern {iii éepogii.
%»
Chaflengng the judwxent afid award, this apjfieal is
filed.
7'. The learned C0L't.1"1se} far
submits that in the instant case tlxfit' {Jf izlfié'.
deceased at fhfi f}}'St instance-«, hati A. 'preferzfii
before the Workman C3?n:i1pe13sa{iQ1:. _
therefore this c};aim__ peti'{i<}_£1VVV:i5;;__ 1101 He
also submits that this, an account of
Izegligent of the deceased:iézzjfii-.i§l1§:réfG:fé; the appellant is
not 1'33:_spQ11$i'ZE;;i:e«~3;t5'sa£i._%§:(§,z_ 1116 award and that this is a fit
saga f0f"é3;n;€:'fe'r€fi§;e iffis appeal.
Eifieard the ieazned Caunsel far the
.A ppa§9fi.r}'£.é;€1d on perrusai cf tha materiai on record, it is
H 'fiiif i'i1' &.ii--is';:'i:st;e that tha acaiéant had {3ccurrad on
a§< :0;J1'§§;.'§f the dsceased fafiing from the traiier,
.. x1:f3;<~:.&;*efGi:'e the 1136 of 1:315 Vehicle is not in dispute. As far
a@s 1:he other cozztention cf tbs appellant is czmcerrzeé,
V V aithmzgh writt€:1 statement had bvefin filed no evicfience
was let: in to substantiate the fact that $116 £i,ecc:ase<:i
dieti on acceurzt of his ow}: 111is1:ake. N0 matezjiai is
placed on record to Show that the paréiiirs _
deceased had aiso filed ihfi clagm pet;%aie§i:j~.}§éfV{0reV tjiea
Labour Ceurt, Hubli and ease Zigefcréz
In the absence of any exdémagze the *
sigrlificaxatly, in the abs¢;ic§:_ -.;}f them béing any
insurance poiicy in msgpeizt Qi'; in question, the
trihunai had no 0pf_i'013- W mL¢;: iiabmty on the
appe§;1fifit"*e3.%V5.;;)1é;§i%1g;:':'*:§}ia.ndf E3,1é1<?e__b€%gi:1
contra evidence placed on' rgcoxfi' the " L.
sigxiificaxatiy in the absentgé' ' iéxalid and
effmtive ixxsurance is"s;21<:1y liable
to satisfy the aware}. to observe
that si:1c:§3:_ the I'f3S§)0I}d€I1t
bafoxiéf the' : b§ :.a::~c%::I1c1uded and compexlsaticzn
of Rs. awarded with interést @ 6%
peg"; 5512311111, V"i;1_ a¥11y islaim peiitian that may have 13%;":
.§y..V:11€: respondents. bfifflffi the Labour Officar
lggi.-.i£1ii:s»i’§i’_’v_a_1’1€§”ii: {:16 event {if any award bemg mafia an
tiié’ Cléina petition, ‘WGUIC1 1201: have to be satssfiaé. by
V. “§h<.=:_.afi§:&l§an!:.y
IL Learned Coungei far the appefiant iastiy
'V —$u.bmi£ted that no apportunity was given for ietting in
934
any evidemce of the appeilant in the instant casé ‘–3.§:I721’}e
he has brought to my notice the order ‘_ Zthtfi
proceeding before the tribunal. On
sheet, it is found that an
examined but the appe1}a;n%;’s4W.$Cu11se1:,.”.;v’;isA’ aE3$e:ii;
Despite: giving sufiiciezait op§<'3;*i*;11z'1ity;"'Créséz-examixxatien
of PW~1 was taken of Vfihexciaimants
was conciuded. On ivifaurt posted the
Case to fjor' "i'e€;i3t§11c?e;fi1t's evidence" i.e.,
, appaliant or his
counéégléu afid therefore, the evidfince was
takfzrit as Tléfi was {I161} posted to 08.01.2008
" V. an that day also, the z:l;aima11t's
Vés::1i:1.'~:€{éf:».A. ":€:as_1~~ heard and naatter was pasted to
}@234.,_€32,_'.ZC*'£§§3TiG hear the respondent i.e., the appeflant:
A§:[eLr&.i.:z1..– 1 G11 18.92.2068, appe11ant's 4301111333 was absent.
«' irébunai has recorded that despitfi sufficient
% = – riéppartunity beixxg gvezz 110 steps has been taken by the
appailanfls counsel and arguments on his side was
9%
taken as 313,}. Thereafter, the matter was pasied on
17xa2o0s andiimxeafifiritis posux1on_?;a2§§§{:§x;
pamsal of the above dates it is clear that
did not cr<:.:ss–exan1i.x1e the c}a;imaI_§t's;, '§1€iV§ I'1€1'4'€&52%§.§iI1:y'
evidence let in from the siVde_4of _3:LppeBzguitAahd 1i¥;2i£Ir1ef" ,
was any argumeyat addresséLd.,_V ' It is that the
matter was posted -£_,2§I')f3.'%? an fiafious dates
up ta 7.7.2008' izhat is jvvzfionths £11116 was
' given ta not utilized. It
is Whoily u;1jiiS"L — ééppeiiarat to now
<::Qr:te11d thaf'-rfé given by the trilbtxnal.
Hence, §:§1e_$_aid £§é3r; t<::ntiof£'visV'iiajected.
_ §«'_:§1§th;c5"'a¥_:)ove reasans, the appeal is rejected.
Sd/-
JUDGE