Karnataka High Court
The Divisional Manager The New … vs Sri Nagendra Naik on 5 January, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALVKJRE
DATED THIS THE 5"' DAY or 3ANUAR\jV.,2.')(J_A$t9__'__*:'f
BEFORE
THE HON'BLE MR. JUSTICE . : :.R,KoMARA'ssM.nMfl?...._7
MISC. FIRST APPEAL.»i\:.Q,22A3A1V_"OF l
BETWEEN
The Divisional Manager; _ > V AA
The New India AssuranceCo.,' Ltd«._,V'<[f~.
JLB Road, Charr2undlou'r'arf'l, " 1 f
Mysore. 2; " "
By its Reg__ional f),f.fic'e,_' .. V .
I\lo.2--E3, Un_itYjBuilding's»'.'An'rveAxe';'».
P. Kaii_n.ga__R'a_o 'R<:')_.ao,~»._' l
(Missiaon Roao_),_A E
Ba ngalé-ore¥550"O:'2A.7A _ " __
R€[3|"€S€fl.t€d by'-it"s" .. '
Regional |Vranagel:. Appellant
* _ ('By B Rajo ,"a"dv.)
1. Naik,
S/o Srlshivanak,
* "Aged about 33 years,
' ..jn'V»Res":«.:;ling at Sindhuvalli village,
" " _ ' =!\£a~n;'anagudu Taluk,
' Mysore District.
5/
2. Sri Krishna,
S/0 Sri Naganaiak,
Residing at
Sindhuvaiii viiiage,
Nanjanagudu Taiuk,
Mysore District,
(owner of the iorry bearing
Registration. No.Ji<A-30/22). iéespowoerurys = in
(By Sri Nagaiah for R~1, .
This Misceiianveous _'Fir_s:t*~..._Ap'p.eaI fiied under
Sec.30(1) of WC. Act ,ag'a_ir}:si; fhfenwjudgment dated
26/12/2007 passed in"WCA/i\[FC/'-CR5No.17/2007 on
the fiie of La'bourfOff'icer.,"and -Commissioner for
Workmen C2oni';iie'ns.a'tioin," |V_I'yso*rei*----~~f;)istrict, Mysore,
awarding 5'3 «.com':peri-s£I,_ti'on"7_of .Rs.1,63,3-44/-- with
interest at 1.2"'?/.o;r',p.a; '
T.his_ J\x4xis'ce.¥.5_an,eo.4,js~.._First Appeal Coming on for
admission' this_day:,.Vtihe_:i'C,o;.:rt delivered the foiiowing:
gmji o G M E N T
'iMiis§_eilaneous First Appeai is fiied under
SeAct_i_Vonv_.~3C_)!'('.V'1Ai) of the Workmen's Compensation Act
R"'"us:"agains.tr.-the Judgment dated 26/12/2007 passed in
4'_',._'W:CrA.,i'NFC/CR No.17/2007 on the me of the
A -Commissioner for Workmen's Compensation, Mysore
2/
awarding compensation "of Rs.1,63,344/-- with interest
at12% per annum.
(2) With the consent of learned
appellant as well as learned counsel fci'rV''res;jfondents,.t 2'
this matter was heard on fie'
placed before the Court are--s't}~ff»icie'ntV..to--dlispVos4e' 'of': the 2'
matter at this stage,
(3) Parties wéfl referred ttQ_it--h_'.:Vrle'ference to the
status.~i'ri'i'*tliAé; Clio"-§t;::e*--t'. "off-Comrnésvsioner for Worl<men's
C0mpeVn.satiori.. V
VTAheA'"c'a~sel of the ciaimant before the
Workmen's Compensation is as
under:,.'2
22 '"a__Claémant was working as a Hamafi under the
' elmpioyment of Respondent No.1. On 27.12.2006 near
Eiigigere on Nanjangucl-Ooty-Mysore Road, the lorry
(7./
bearing l\EO.§<A--18--9999 met with an acciden.t'.',:.'_"_V1n
the lorry the claimant was discharging
Harnali under the employment of Res--ponfjent:::No.1:l
Due to the accident, the c!a_im:a'n..t' hasjwstlizi-.i.n't2:4:i;
injuries. Claimant was aj_e*:l_about' 33 &,?.eaVr_s«---and her."
was drawing salary of Rs.4,A(_3..€)uVCAi;'.: per mor'.--th.
(5) Respondent vehicle in
question, fi:EedX_a"ny.j_4'e:t§jxe'c'tions to the claim
petition for Worl<men's
_(v6) i"'TheV.V",secvoridiV respondent -- Insurance
'has i'ile'd'"the objections statement in the
t...Cc\urtc' oi?-«._cCoVrarnissioner for Worl<men's Compensation
deri-ying'the?'averments made in the claim petition.
it Vh"~«_i(7) The sum and substance of the findings of
the learned Commissioner for Wor¥<men's
Compensation are as under:
6/!
The Commissioner for Workmen's Compensation
taking the wages of the claimant at Rs.3,0Q0}f=..i_:'_p.er
month and considering his age as
adopting the relevant Factor of__i2..O.1,66:'a"nV'd*:'asses'sing_V
the loss of earning capacity at-i4Ef_%"
compensation of Rs.1,63,VLl'%:4E¥/4:» x l' V
45/100). _
(8) Feeling aggrillei/_ed"i3.y;"the appellant
, Insurance :(Zohjp.an3i?_A thils appeal.
learned counsel for the
appeliant ?9=IIf_iVsLI.iT.'c*inC'vE' 'Company as well as the learned
"'«..,cQLgitplses/i..oifor_Res'po'ii'd'ent No.1 i.e. claimant, Though
ll'-_n"ot.ic'e on the Respondent No.2, he
rem..aine~d absent.
it x_;l"'*~«_i(10) Learned counsel for the appellant submits
that it is in the evidence of the doctor that the
claimant has suffered disability of 32.5% to the whole
2/
(1
body. Whereas the Commissioner for Workmen's
Compensation has assessed the loss
capacity at 45% instead of 32.5%.
(11) Learned counsel for'-.V_A.theC.'v_--v_.Aresp'.ontfi'ent'~,
supports the impugned V.
(12) I have V the records
including the ej\:iid_enc;:e1i;;'e'arned counsel
for the the evidence of
the doctor.'V.tt:;Vat;é:'the suffered disability of
32.50/iitof the Whereas the Commissioner
for Workm'"'enV_"s Comperisation has assessed the loss of
c'a.oacity"""'a'tV 45% eventhough the disability
doctor is 32.5% to the whole body.
There i__s'for*ce in the submission of the learned counsel
the-Cagapeliant. It is not in dispute that the
rc_:ia'imant has suffered disability of 32.5% tothe whole
"body. Therefore since the disabiiity suffered by the
5/
V. _yfoIioCrvi:j-g: A.
claimant is 32.5% to the whole body, in my
ioss of earning capacity wiii be equal to
age of the ciaimant is 33 years and there»fojf'~e:'iieieyanitv
factor appiicabie is 201.66. Th_erefofe'tith'.e..'¢ii3'i"rnja.nt~is
entitieci for a compan_sa_tion"'-i.'ofV
(Rs.1,800 x 201.66 x 32.5/iota).i.ct_niis*«campensation
amount bears interesbat from one
month fromynthe by the
Commission§efi_Viior:7__\i\i:oit.i{r*nen'yfsi«'c_;C%comVpensation tiil the
date 53.; '
_(13i''I-nV'vieVw o'f:ti3"e above discussion, I pass the
ORDER
1. uThisa.M.iVs.ceiianeous First Appeal is aiiowed in part.
“‘T.he” compensation amount of Rs.1,63,344/– as
iiiaiyvarded by the Commissioner for Workmen’s
Compensation is reduced to Rs.1,17,971/–.
e,/
Lr
” .
The claimant is entitled for interest at :;.>°,?:.§f~.§;5’e.r
annum from one month from” the
adjudication till the date of pa”y>ment«.”‘”= –:.1f_~,
The excess amount, if,any,’t*sAn’a._!.!
the Insurance CompanqY*….4,:”‘~..e»