High Court Karnataka High Court

The Icici Lombard General … vs Smt Mehaboobi W/O Bashasab … on 18 February, 2010

Karnataka High Court
The Icici Lombard General … vs Smt Mehaboobi W/O Bashasab … on 18 February, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT DHARWAD

 

DATED THIS THE 18TH DAY OF FEBRUA§I§'Y','

BEFORE

THE HONBLE MR. JUSTICE A...'SA,f1 é~Q{P.ANN'Aj'll.._.' 

M.F.A.NO. 2_g3__3179[2pc9   
BETWEEN:  ll 2

The ICICI Lombard Mold': .
Insurance Company Ltcfl'.',  "
Bellad Building, "  V
2nd Floor, Gokul _Ro__ad,/ 
  '   ':1 1:  .... ..

(By Sri. S . K.  h  . 

AND:

1. Sm t . llelqlaboowlillw/'o..':B'a'Shasab Lavangi

Age: 23ay'e*a.VrsV;_ '

2. S1fi_§.l4latelsanIi)"S:/v_o.&l:narnsab Lavangi
   yfiars' .... ..

  W/ollatelsab Lavangi
" .Ag.¢%: 5'2"_y.(__~:9 ays,

All""--areV:l?';"E).Garag, Dist: Dharwad.

 Sri, R.'"Somanath S/o.RamasWami.
Age"f"«l\/lajor,
'R/'of "Mata Pita",
 Siharada Galli, Yallapur,
 -'-Tq: Yallapur, Dist: Karwar.

 Appellant.

     Respondents.

“>.(_S”r:1t. Shaila Bellikatti, Advocate, for R.1 to 3.)

J;

fl

K)

This MFA is filed U/S. 30(1) of WC Act, against
the Judgment and Order dated 31/10/200$…p’as~sed
in WCA/F-152/200′? on the file of the Labo.1,_1_r.O’ffieVer

and Commissioner for Workmen Com:pensa*t«i.dr-2.,
Hubli, awarding compensation of Rs;4V,l5*,~O’93/”~._V

along with interest of 12% 13.51.

This appeal coming on for

the Court delivered. the followingfl
JUDGM1§m:

The appellalritg”ilr;.sidran’cvev”‘»._company has

called in quest_i0r_1_ thew”aizvajr’d’f:,dated’V 31/10/2008

passed in wee/1£62152,zj;2rgQe7 ‘—“bj;%_’ the Labour Officer

and Com_n1gis’swiVoii:e:r__,_ i’orV.._’Wor.k.r1ien Compensation,

Hubli.

2) ‘f’he””-n_t;ia.nt–un’: of compensation as awarded

.b”‘~the..”Ciom1*ni..ssione’r””i’s called in uestion mainl on
3 A A. (1 Y

the wages as reckoned by the

C”»__V,Comrnislsione’r;'[for compensation is on the higher

‘f»,.,,5.itlwe_g. Duri~nlg’;. the pendency of this appeal the parties

rifhave centered into a compromise whereunder the

A”lV_’j~re’s;.pon:cdent .,..c1aimants have agreed that the

it'”~.cno’rnpensaI:.ion payable by reckoning the monthly

Eéxage at Rs.3.000/~ would be the just compensation

t

7f

a clm.i’s sio n th is

payable to the claimants. Since the said compromise

entered into is riot contrary to law, the te1fm.s’««.la~rVe

accepted and as per the compromise the-‘:..awlar:d—-r *

Commissioner which is questioned in it

modified holding that the claimant;Woiuild._lb~e::l’erit:it—l.e’d«:t

to the total ctompensatic-ii’-.._pof lRsl.3.,5’i7.:,lCl*Q’0v/.:as “it

against the sum awarded by CpomII.ii”SS.ei0rA1_er. The

appeal is accordingly disi};os’ed {of onifspiilcgh terms.

3) Since” is deposited
before this amount shall be

disbursedgtoavthe.e1la§i;maript’–.hy ‘registry after proper

identificat7i,or’i.l

4) __in disposal of the appeai,
:li$)i’isc.’c’=ix}§1as-viNai,1oo7’2’4’/2009 does not arise for

coriisi’ldAerlat_i’o.ri”zirid_}~the same is also disposed of.

Sdffi

E1553