Karnataka High Court
Sri Rama Poojary vs Shekara Poojary on 24 November, 2008
M.F.A.NO.8694 [2008
- 1 -
128 THE HIGH COURT OF KARNATAKA AT BANGALORE
I)A.'i'fi'J) THIS THE 24*" DAY OF KOVEEIBER
BEFORE
THE nmrnnn MKJUSTICE H.a.RAMmé{i "
M.F.A.No.8694/.2008 &
BETWEEN: Z ' J
SR1 RAMA POOJARY
S/ O BACHA POO-JARY
AGED ABQUT 32 YEARS
R/O I-{OSAVAKLU maze, A VVVV _
MALLANBE'PI'U,PQ'S'Ef_KONI, _ _
xuNDAPURATA;;u1€;wT.L.4-' : _ .. ...APPEL§_.AI~F1'
(BY SR1 Paizgm
ARE:
1 SHEKAEQA P'cs.oJA'm"~
S/O BACEIA PQOJARY.
AGED AEQUT38 YEARS
', {R/<3» HOSAV.$KLU MANE,
V. ifiALLANBE'TPU',*-POST KONI,
'' " « _ 3 ' :A_Pu.RA TALUK.
:€;a¥€*1'<:::~"a%u-i§rsU:2ANcE co LTD
. '=REPB";1j BRANCH MANAGER
BRA~i'{§CH.-- OFFICE, 131* FLOOR
"C.A?~§Es'a MAHAL,
MUNECIPAL MAEN ROAD,
n .T ,_KUVNI1)APURA RESPGNDENTS
-A'I"'I'*1§S MFA FKLED U/'S 30(1) OF W.C. ACT AGAINST THE
"*JUj{)GMENT DATED 2337,2008 PASSEE} IN WCA/'CfiR~
2;8.]NF'/2007, ON THE FILE OF' THE LABOUR OFFICER AND
COMMISSIONER FUR WOR'KME'.N'S COMPENSATION, UDUPI
.~ V DIS'I'RICT, UDUFI, ¥'z°xR"I'LY ALLOWiNC': THE CLMM PE'I'I'I'1OI*-I
FOR COMPENSATION AND SEEEQNG ENHANCEMENT OF
COMPENS&'FiON.
M.F'.A.NO.8694/2098
-33..
THES APPEAL COMING ON FOR ADMISSION THIS i3}':.Y,
'THE COURT DELIVERED THE FOLLOWING:
JUDGIEENT
This appeal by the claimanpis dir::Cie§f_Vs§¢gz§iI'1st.L 4 A x
the order dateé 23.'7.20(}8:'-__ pas§3e &.
Commissioner for Workrm-:"::.. _V Compén ' V I It}: {pi
I)is1':z'ict, Udupi in cage
By the impugxed Vdr¥{ér., "'¥:,5£j}fL.i;LV§x3.i$sioner has
awarded a co'1'_=.::.tpV(_3I1sz~i:'Lt'i(")'1h:{:'::<:1v1.':' to the
appellant/' by him
in a motor %%%% on 4.1.2200?
involving No.KA-20~15.-2221
belongng to It has also awarded
i_;1-'£+z:1_festV_*"€3ii1e:'t{_f*;(33'1v%_@ '1'2%___p.a. from 22.8.2088 an the
d.2{t--c-2 "file award amount by respondent
‘ V ‘ ‘ .. ___Ne. 2-Ii1sii1:;an(&:e~V’ Qoiizpany.
,have”}1ea1*c} Sri H.Pavana Chandra Shetty,
“ct{)unse1 appfiaring for the appeliant anti.
VT . V __ the iznpugxeri order.
Bk
M.F’.A.NO.8694f20()8
_ 3 _
3. The sole contention urged by
appellant] ciaimant is that the Commissioner}mael.A’~’
in law in assessing the percentage of >
capacity of the claimant at ‘or
impugleci order would show.4_j:ha4f:”‘
the Commissioner is in flfiledical
evidence adduced by ground
to admit the appeal. ‘V
d