Karnataka High Court
The New India Assurance Co Ltd vs Shri Arriswami S/O Venkatesh on 6 August, 2009
IN THE HIGH COURT OF
CIRCUIT BENCH AT -- _ '2 V.
DATED Tms TI-IE em DAY or AU(fi}S'If,V: &
3E1«*§2RE*« «
TI-IE ;_go1v'B;__.1: mas. _
mm No.2m§45;go09 pm M
THE NEW INDIA ASsz.:mgr«©13%k§§c,~J%%:;TD
THROUG~H__I'i'S;DI:VISIQi*l.£3.}{ MANAGER
BELLAf€'f~,}E}Y r*.I's =:REGIOVN'Ai;-C}FFICE
NO.2«-8,44 I§IJ]LDI=NG ANNEXE
MISSVIONLROAD, '=BfANGALoRE-560 027
Rgpmr i'F?;;:A_REG:iONAL--vMANAGER.
APPELLANT
(BY SRI.RaV§..(§;'Sg§£1_H.ALi~£i'P, ADVOCATE)
A % s.Hz2I;ARRJswAM1 s/0 VENKATESH
06¢: X-+f::LEANER, AGE: 28 YRS
R O[TE?KI{AI.KO'FE VILLAGE)
SW-I~IR4§;GUPPA TQ.
2. .'S$'RI.N.VENKATESH NAIK
A S/C} LAXHMAN NAIK,
V' AGE: MAJQR,
(OWNER OF VEHICLE NC).CAS- 1758)
N0.80, WARD N014
VENKATARAMAN NAGAR,
ROOFAN GU13} ROAD,
BELLARY.
_
(BY sRI.sUBRAMANYA J S, ADvOCATEI?OR~RIj{[ Ii"
THIS MFA Is FILED U/*3 30(1)
COMPENSATION ACT, AGAINST THE JU3)'GM.E.NT.3 Am 1 *
ORDER DATED 29/I2/éaés % PA SS Ef)': IN W(3A-
CR/s4/ 2008 ON TI~IE__ FILIE"'GnF'j' COIIIMISSIONER
FOR WORKMEN sf3C5_I*2i':5E'-_1\.§?:'$3A'I.":'I'IrL"§_Iv'-l'V:. AND LABOUR
OFFICER SUB DI':;1I'.a'I»*.QjI'§I--I1',A_"~R,_Ii§I§£.I§;AIR§', AWARDING
COMPENSA*I'I4C)}?.QFZRS ;_1"',"V(~3'_9 _;."£%.%IV°>vI"/-"*'i2'II'I'I'I-1 INTEREST AT
THE P.:f'1:;i','i,CI. " I %
?*;,'IIIs , C:{i). "1\+fi1\7C'} ON FOR ORDERS THIS
OAY, THIS c:OLIR'I9IL*E'§LI$.?%:§RI,a'O THE FGLLOWING:
flRmg8DGMENT
--» *-.'..3:§:>':II1'I::s e'3;l On both sides submit that the substantial
q:;ICs;tiOI1R"."L:--:of:=.uiaw raised in this appeal have been
iagainst the Insurance Company in Other
x V' ~ arising out of the same accident and in which
"I331: very same substantial questions of law raised
'4 "fiance, this appeai aiso Ought to be dismissed. EL
A'
2. I have perused the order dated
passed in MFA No.20642/2009 and %£;§}da:k%.L'L%d%e;::%g1
02.07.2009 passed in MFA;'m.%2oe46,¢'gm9ima
20644/2009. Following the sai§i'..c1\e{;isiozj1',«,,%% ;';he=
appeal is aiso dismissed.
3. At this . for the claimant
submits that f_1'1e__ be released in
favour of thé'
W to transmit the said
E:1B1{.¥E11'lA'£'_1Z€3 "*'i:he Commissioner, Workman
' The Commissioner, Workman.
. . " deposit 3. sum of Rs.75,000/-- in the
name ---- respondent No.1, initialiy for a
peféod gof years in 8313? nationalised bank and the
c1:1i_mai:;.£ -~ respondent No.1 shall be entifled ta draw
” “‘;§éri_édica1 interest on the said amount. The balance
%
amount shall be released to the claimazat —- resficfiidvént
No.1.
p8