High Court Karnataka High Court

The New India Assurance Co Ltd vs Ammaiah W/O Late Ramaiah on 24 June, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Ammaiah W/O Late Ramaiah on 24 June, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
V (By $23 :" K, sU1é'm1§{ARA$%ANA RAO, ADV., )

 1 4}&MiV'..A!hAx.H

1

IN THE HIGH COURT 0):' KARNATAKA, aANGALo'E-mi--.2/_:"~~.Mi
DATED THIS ON THE 2413 DAY OF JUNE ; :f if  
PRESENT V »  _ V V V
THE HONBLE MR. JUSFICE := y.c§.Sg\}3ie§;§H,fi': 4'  f; « = T 1'
THE HUMBLE MR. JUSTICE' sAT§ANg§R}.Y}g;~xA
M.I-'r:~w.C."AcT, AGAINST THE
JUDGMvEV}§I&'V  Qié.;§E:R:'b1AT_m§""14. 10.2003 PASSED IN
WC-8/F'/ C:V(--3R: FILE 01:' THE LABOUR

OFFXCER, 'V COMMISSIMER FOR WORKMANS

 ~c01»£§En:_s:A'?.lQN V E")i*v'iSI0N-III, BANGALORE, PARTLY

 PETITION FOR COMPENSATION.

'A   coming on for final hearing this day,

  Sabhahitv dciivemd the fol1oWing:--

JIIDGEHEHT

 §'his appeal is filad by the New India Assurance

" Limitsd under Section 30(1) of the Worir.:mcn"s

A. Compensation Act, before the Commissioner for Workmexfs

WE



Compensation, Bangalore, in case No.."C--

3/F/C:CR:13/2003, dated 14.10.2003, 

Workmen's Compensation Commissioner,    _

applicafion filed by the respondcnts;'IWé1icI« 2   

compensation towards the   $xi::ivTaa',f.;-.','  %

working as Cleaner in tho   the
course of employment fizgt occurred on
22.03.2003. The Awormgnfig éommissioner
by order clateo:   "  Srinivas, who
was a   éiisiag out." of and in
the A   third zespondent and
since   with the appellant --

Insurance  was passed by the Workmerfs

' V' '~Qompénsafioz; Commissioner awaniing compensation of

 interest at 12% per annum on the same

  the appeIIa11t~ Insurance Company to

  "d'€p0Sit sojd amount. Being owed by the said order,

  j;hisVTéppca1 is pm-fenved by the Insurance Company.

' '2. Learned counsel appeanng for the appellant

VT  " inoiixancc Company and the learned counsei apywring for

" respondent Nos.1 and 2 - claimants before the Workmexfs

\§<,,a

4

Compensation commissioner, submitted that the elaimugfits

have agreed to receive a sum of Rs.3,80,318/~

final settlement of their chin: made before the ‘ —

Compensation Conczmissioner and; ”

Rs.3,80,3 18/ ~ is inclusive of in,tVe1’est.A ‘.__ A.

3. In View of __by the Iearned
counsel appearingfor memo tiled
in that behalf, modificafioneof
the award Compfinsafison
Comnds?eioeer;’ 14.10.2003, the
compcneeefioia claimants – respondents 1

and hefeiqiv as iaciiiéed fiom Rs.4,52,760/- to

“Rs:.3;éK),3′-}.8ie-5.'(R1ii:$ee§’At111ee iakhs eighty thousand three

only) inclusive of interest and the

be in full and final settlement of the

of fiespondent Nos. 1 and 2 – claimants before the

“:”r§1;1£I£’lCfl~$ Compensation Comma?’ sioaer. I}raW the award

The amount deposited by the appellant-

.’ feeuranoe Oompany shall be transmitted to the Wormexfs

Compensation Commissioner so as to enabk the

W’ork;tnen’s Compensation Commissioner, to make payment

5

of Rs.3,80,318/– to the claimants and refund the cxééas

amount to the Insurance Company.