High Court Karnataka High Court

The Branch Manager New India … vs Sri Kempe Gowda on 8 December, 2010

Karnataka High Court
The Branch Manager New India … vs Sri Kempe Gowda on 8 December, 2010
Author: H.G.Ramesh
M.F.A.NO.44~8 4 2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE gm DAY OF DECEMBER 2010 
BEFORE 2 'V 2

THE HON'BLE MR.JUSTICE  V 2'

Misggllaneous First Apgeai NO'.'44§3_[   

BETWEEN:

THE BRANCH MANAGER

NEW INDIAASSURANCE CO. LTD.  _ V.
NO.224O/4, 1 FLOOR, GiRlAMM_A SHAMBU'
GOWDA COMPLEX, CHURCH.  A . "
CHANNAPA'I'NA-- 571 501   
NOW REPRESENTEDVBYITS H '

SR. DIVISIONAL MANAGER 

DMSIONAL OFFECE NO.f_1 

No.40, LAKSHM;_.C..OM';3LEx~. « _V   V
1{.R.ROAD FORT.       ..APPELLANT

[BY SMT. 'EH1ifA?;vANDA;«.AEVO~cATE}
AND :

1. SR1 KEMPE GOWDA  V 
S/o LATE SR1. KARGE GOWBA
56 \.fEAR.S .  '
UYY'AMBALi,I GRAMAAND I-IOBLI

2 - 'KANAKAPURA TALUK

» BA RURAL DISTRICT

2." ._SM_"_1'.« M=uNi5_,iNGA'MMA
W/O LATE 'CAHIKKA 'i'Hi1\/IMAIAH
UYYAMBAI; GRAMA AND HOBL1
KAN;J{APURA TALUK

 ABANGALORE RURAL DISTRICT ..RESPONDENTS

u[};>’_Yw.SRi2″M.E.MOHAN KUMAR. ADVOCATE FOR R~1:

N{)”1;ECE3 TO R-2 IS DISPENSED Wi’FI~i.)

M.F.A. ES FiLED UNDER SECTEON 30(2) OF THE W.C. ACT

OKVAOAINST THE JUDGMENT DATED 2.12.2008 PASSED iN
«~ W.C.NO.27/2007 ON THE FILE OF THE LABOUR OFFKIER AND

M.F.A.No.448g2009

COMMISSIONER FOR VVORKMENS COIVIPENSATION. SUB
DIVISION4. BANGALORE. AWARDING A COMPENSATION
Rs. ] 42,338/W WI’I’I-I INTEREST @ 12% RA.

M.F.A. COMING ON FOR ORDERS nus DAY, we

DELIVERED THE F’OIiI.OWING:
J U D G M E N T 2

Notice to respondent: No.2 is ”

2. By consent of the learned counselI’appeaifing”foI’ I

parties, the appeal is heard
disposed of by this judgtnent.

3. This appeal by the Co. Ltd. is

direeted:V’Eagainst}VtheI:’jIIudg1n’ent’, 02.12.2008 passed

by the Courts’ 0fE’tI1.eI’«.@b»m1*nissione1* for Workmen’s

Compensation’. [)Eivis’ion-4, Bangalore, in WCA/B«

‘:i,»m4¢y eR–2’*z/2oo7″_’ “”” ” ‘V

eontention urged by the learned counsel

appeafing_fol4i.V_the appellanteinsuranee Company is that

the doc:t<)r":.who was examined in the case has not stated

as to the percentage of loss of earning capacity

.,._flsufIi"ered by respondent: No.1~workman as contemplated

W WWW",

_ $7
is E
/:53 2 ,4.'
3, 4}v''/

-& ,a, I,

(3 3 9
E .

if

M.F.A.No.448 [2009

under Section 4{1)[C}[1i] read with Explanation II thereof of

the Employee’s Compensation Act. I923. Learned cotinselp

appearing for respondent No.l~workman

dispute this submission. In View of this, the_yviin.piigf11ed it

judgment is liable to be set aside and

to be remitted to the Commissionerhe-£01′

Compensation for reconsideration’ in aeeortiance, with

law.

5. In View of the above; order:

[i) the in1’p’ipig’:1ed::order: is

H set” * ‘ né;attef_”’ié remitted to the
l*–._C’o:t1rt Commissioner for
WoprkrvneilfsllCornpensation, Sub DiVision~
‘Bangalore, “for reconsideration in

C ?i.A’-elaceordaneeiifith law;
,{ii}.__ “a:io’th”the parties are at liberty to adduce

evidence, if any, but strictly
the time to be granted by the

*~ l’;Commissioner;

.es__[.A1iilNthe Commissioner shall dispose of the
A matter expeditiously and in any event

within four months from the date of

M
ii
iii,

Q” 4/.

_ K,

/,

M. F.A.No.448 @009

receipt/production of a copy of this

ord er .

‘ihe appeal stands disposed of in the above

The appellant is permitted to withdraw the an1Qu–nf,.: .

in deposit with this Court.

Appeal disposed V

Sh} / ~a1;a