High Court Karnataka High Court

The National Insurance Co Ltd vs Sri Abdul Lathief S/O Saheb Byari on 21 October, 2008

Karnataka High Court
The National Insurance Co Ltd vs Sri Abdul Lathief S/O Saheb Byari on 21 October, 2008
Author: N.Ananda
19%' THE HIGH CCNLERT 012* K.ARi'€ATAKA AT BANGg31g<ii:?<-§€j'~.j.'%'~~.'V

DATED THIS THE 21%'? DAY OF 0Crozz313:~2":5:_§30:3.:: "  %

BEFORE 

THE HONBLE3 MR.JUs*rI<:§:: r~fQé:§%éANTt:.é§'    

M.F.A,.No.93<3s/20o§ fw::i».\
BETWEEN:  é 

The National I11su1"a11ceV_Cc:z":;p.ém§r Ltd; --.  V
Repmsenteci by the £}§.v.{si0na1§:Mané§rger  ' "
BantwalBra1:1<:h  _ _   ' "
Ganesh Bufldi:1g,;'B.€';:.R{;s1£iV_  
Bantwal. .   "

(By Sri Venk:::ates1§_I?li;v5s11ag%;f,,' Azfi§1'é'<_;at¢}.-- 
AND; A . a T' 

1. Sfi Abdul Latlzfief V. 
 S] (14..{:Saheb Bya:€i.,
 --.Ag€d 3E$";«'ea1:s V
'_ »C}cr:_:1}rive:;'  
 ,.__ R 3;' Qt  Sajepa
M1Li:t_1_noVc5r  85 Post
Bé=.1}tWa1_Ta111i:V, D. K. District.

'  Sri Mehammad Sharief
.   $319. Saheb Byari
 Majtvr
""§f'G;"Th§ifl.I13C1li1, Sajepa
Munnoor Village 55 Post

  -~.Ba;m;wa1 Taluk, D.K.Distri0ssit"'t}:1e 
S3111-:-:&W'it1g:_ I '   

ix-"S.:'%M\VE'j#T..'..v   %
Though_Vt:%§e is€i1iV.a§1:fnivsS i6r1"'iist, it is taken up
for final  ' learned Counsel for

both pafiies.  1 A' 

2. Inxihis  ixlsurance company, foiiowing

' 'gfiiunds? : 'I: 

 .. Cgnciiisfiien that the injuries sustained by the 15*
V' ; course cf employment?

income csf the 15' resp0nde;1t without there being any

evidence? pf  .m. -



'ta Vtvh;-:*. C%5fl11i;i,ssio116r for Workm¢I1's Compensation, D.K.,

'  §i.§:h«'IaI1g310rC.

 §mfi*

Thar: is no dispute regaxding other aspects. Thus,
c}.ajma11t is entitled to c0mpe11sati{::11 of Rs.96,'796 ,/ ~.
10. in the result, I pa$s the following-
ORDER

T116: apyeal is accepted in VV

Rs.1,2(),996/ –, awardeé by the Cc>mb£1′;is:§§’;itSi§T:.erTTiss’f§

Rs.96,796j– W”ifh’- .8lI1I1u}11 from
80.07.2006 of award) till the
date of iffisifirance company has
depositéjgl cf ;¥r}1at has been awarded
hemilfz, ” Jsrefulicied 1:0 tht: insurance

compa113′.LAThn§-;.V1″$Vs.t 1:;-i’ flit’. egvard amount shall be tra11sferrc=;{1

Sdfi.

Judge