High Court Karnataka High Court

The Divisional Controller vs Ruksana Begum W/O Late Shah Khadir on 10 February, 2010

Karnataka High Court
The Divisional Controller vs Ruksana Begum W/O Late Shah Khadir on 10 February, 2010
Author: H.N.Nagamohan Das


ix;

compensation and awarding” Rs.3,56,980/~ along with
interest at 12% RA. within 30 days from the date of
award.

This Miscellaneous First Appeal coming for

further orders this day, the Court deliVe’red”–«.V’the
following: C’ »

Jopomswi”

This appeal is directedldlpaggainyst and
Award dated 26/2/ /0′} passed by
the Commissioner at
Raichur. C

the appellant mainly
contends’. Shah Khadir died due to

heart attacks the course of employment.

Z contended that the Commissioner

‘eo’1n.mi.tted’ an error in awarding compensation. I

declined accept this Contention of the learned counsel

for ltiiehappellant. Both oral and documentary evidence

ondlflrecord establishes that during the Course of

employment the employee complained about chest pain

dvv

Accordingly, the appeai Is dismissed. The amount
In deposit be Transferred. to the Commissioner for

disbursement according to the impugned award.

Lr