High Court Karnataka High Court

The Manager, Oriental Insurance … vs Sri Varada @ Varadaraju on 9 June, 2009

Karnataka High Court
The Manager, Oriental Insurance … vs Sri Varada @ Varadaraju on 9 June, 2009
Author: C.R.Kumaraswamy
I1'V.V::VL ,g=:\?;"l§.:;"r3?_;;.§

  '   A@WVaradaraju

IN THE MIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9"' DAY OF JUNE 2009

BEFORE

THE HON'BLE MR. JUSTICE C.R. KuMARAs wAM'y       

M.F.A. NO.2474/2008 (\NCr'l-..__ A
BETWEEN:  A

The Manager,

Oriental Insurance Co. Ltd., -. 
No.48, 2"" Floor     A 3
Jyothi Mahai, St. Marks Road   2; 
Bangalore -- 560 001 '   'V '

Represented by  ....   ll'

The Regional Manager.
The Oriental Insurance 4' _
Co. Ltd., Regional Office 
Leo Shopping Complex » .__
44/45, Res_lden_cy   "  ««««« 
Bangalore --*.S6UQ2:'3  
Byits Manager  _  '
 '~ R'  Appellant

_Sri 2 V A. Ra"vésléa.n'ka r, Advocate)

  0 "Late ..Periya Swa my
 Ag4ed__2'S. years

fig/X,



(4) The first respondent -- Insurance Company has

filed the objections statement in the Court of Commissioner

for Workmen’s Compensation denying the averme:;’i’ts«’..’rn..a:d’e.v”

in the ciaim petition except admitting the–~Vi~ssL}~a:n’ee«.Ao’_:”

insurance policy to the vehicle in ques:t’»i_Von:._fi..:’ 4′

(5) The sum and substanVce’:o’f» the the
Court below are as under: * V’ ‘C it it

The {earned Workmen’s
Compensation ciaimant at
Rs.4,000/- age i.e. 22 years,
adopted 22iH.’37 and assessing the
loss of earniingé * 65% has awarded a
comp’ensa..t£pni’~ofVRsV;.3;fiSy:337/~ (Rs.2,4o0 x 222.37 x

(QAx”§’:eei’ing.{:..a’g.grieved by the same, the appellant —

_ wingsgurance Compariy has preferred this appeal.

(/

(7) Learned counsel for the appellant submits that”‘t.he

evidence of the doctor discloses that the

suffered disability of 63% to both the lower iirnbs_j~–aVnd..:2l:1_°/5

to the whole body. Therefore the Qfuearnifaég’

assessed by the Commissioner at=’65°/o is.or. thei.»h’%igheVr

and prays for reducing the same.

(8) I have ca refully PW-2 is the
doctor who examin_ed:’iA;th’e stated in his
evidence that on Varadaraju and
found that viz., fracture shaft
(R) femur knee. He has also stated
in his ey’it§le’r;ce ‘disabiiity of the claimant as

under{‘.y

1. of pain in both knee joints,
‘ V-..___._|im;3swhile .wa.i’j_’r_<ing and difficulty in squating : 20%

.j%_2«..,,F44|'exion ®~ ltnee last 30 degree reduced

sf (aux 0,3) : 9%

hip last 40 degree reduced

'{4QV_x5O.3) : 12%

10

3) The claimant is entitied for interest at 12% per annam

from one month from the date of adjudication.

4) The excess amount, if any shalt be

Insurance Company.

‘ saB a t

W% ]uDQ£,t_: