High Court Karnataka High Court

The New India Assurance Co Ltd vs Shri Bashasab on 11 December, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Shri Bashasab on 11 December, 2008
Author: B.V.Nagarathna
we '1m:; HIGH <3.()LJ§<I'i' or l<.A£~<INA'£'A.§{A (,:ii<<:.Ui'i" Br;j§€i::H
air GULBARGEX   

DATES' THIS 'mg 21%? DAY CF u§',cEMBE::?é.. i2;{§}':é~é§si'-   ~

gEFoRE;M_

'1':~us E-10.9; mgxx; MRS, ..1u::;*1':<:[1::4B.:'g.J:s:;:xGa§<'a:i'H;$:;i;"~~,%,..A :3

2;1..1:,;::1:<:"r2 V

jl;5JfJ:§'_'v;'*é1f2if35'¢ 5

The New india Ass11ra:1c:é V{_Zt)'.L;'i;:if,' 
Brarmih at Bijapux,   '

Rep. 8}; its Manager, _' '  _   
Ratgiienal oases;    "   
Unity Bt1ii£i;i1:ig"'AJ:is::é:3_L;a;      ' »
Missiczn Roézd, j   '
Ba:nga1Qre:;ES6'QA_€)2"?':,:_ 

 PsPi~'£:2LLAN'£'
(BY SKI. v:*c::::e.::;s£----: .;§. ;}na;;?i';-.,, ADV.)

:§i§;§;.;_§  'V

  :«. ,$':~:;5;;;e§,1zgsan, Sic
 HV11$saj1:..4${:a?)"T§:izt1vi, Ageci 32 yeams,
"'§.{Ia?1_a1 I11£§:§)1§_£1',~ .B%_'iapur Tq. ,

Bijapur E!i$f::j_i<:.€.'.

 2.  Mfs imlharath
_ 2 Vfifjzxm Insiiisfiées, Near Raflwaj; Siafisn,
A v?5g;apre.;r.

 E<fE£§5E'iZ}N1}£*3i'-ETS

 {BY 3:-an Aifiiiflii .m:<AL,mN3H5*:*:'v§ EXUV. ;~m43/~ with iniarest at 12'!/o p.a from 28.912683
ta 12.10.2006 and ciircctijlg U716 appellant hcrééxi to
deposit the same.  

This MFA <:o1"ni11g an for BEARING  

1::-ssurt delivared the foilowingz

J is D §_u;W1m-x%« & 

Tizis appeal is   tfiex""Lnsu:fai;1§;::+ '_vV' L.

chafiezlgilig the award passet:i'VL'Li3sf ti1e §';T,o15n1fii§sionc£ at
Bijapur in No.WGA+5§£*,.  his "afde1* dateti
22.10.2086. __ % '

1%, ;"£.'_t1e*   case an: that an 18.8.2003
white tiflf;  was woirking in the factory umier

tE7;€,~§l§evg:{)11d :'€xé»';::o;;§§ :eHt:t and a¥:ten€f.:i11g to a inachiim, he flail

» §;i<3x§r;"1..VAa1a.d«11,

A' V3,».  Afler sewicc af ;10i:ice, tile apgmfiant irxsurance

VA  ..  eéampanjg appeared and fficd 111:3 W"£"ifi.€I1 statement denying

the avermants made in the ciaim §€:ti'i:it:)§:} and contenciizig

that the saws bfi dismissefi. Thfi secoixé rezsjpergdeni .E'1€I'6.iI1
'§

/'



- 3 -
also appeamci mad citinied the avfixmenm $21 the Ciaim petition
and aitematively submitted that in Vitw of the iI1S111'a;;:_Ce, the
first respencient is Iiaiaie to satisfy tbs award a1:,.:i.V_Vf:§3%$§.=;'£.vvno

i;iabi§ity can befaii it.

4. 011 the basis of the rival  

W.(3.{lommissi0ner flamed isstgcg _é:;€£ 3;ftt:::".__ 

ctviciencc has graxzted (P»bV

1033 of earnixzg Capacity'   fifst féspandcnt.

izicing" éigigziréifed ' tiie . 'Véxceééive' V eempensation. granted by
the C,(MToH1ii13:;S':3i0x1§r;.." ghe ixasurance company has
1Z}I'€f!3I'£'fidV' this -ap'pé:a§I.  \. ,,

 'viufiave  $:$x'i.V:zeresi'1 $;$.Pati£, iearrmé mmxsei for

,A   and Srfufishak imagyan Shetty, Leaxned;

1" 'f_'fZ?.I"_ I'a'.%S}5§I1C§Cflt No. 1 ,

  is ::éé1z.i§:amitt£ci on behalf of the apmfiant that the first

 resgaéngiééflt Suifttifid fzacturc of the iefi: foot and it was an

  pcnnantrsnt disability. But the CGIflIfiiSSi.01'i€I' hag

'  iakén thus: less of earning capacity ta be €;:U'*/y and has

awardeci cxaessive tamgsczxsatimx: hie thersfars, mqumts



4»/'



this court to: reassess the evidence on record and 1:\$_:_du<:.t3 thfi

awani mach: by the W.{:.(§om:m:issioner.

'7. Pm" (zcmtra, it is submitted by the :[ca1f::1'éci«--£:}g;:=1Vj;:;i$f:A'l"t?;3r

tha first respondent in support (sf tiiw. df 

W.C..{_1on:imissioner that in view: of ‘tp to’, “V

the ieft. lower lixub, 60% lgss of éaxfiing c;i;§ac:§i:yA’ cétniiof be
held to be on the higher 336;}? memjére, . suE3a;x1if$ that the

appeal be ciismissécif &_

8. éfiééfit comtifcxztions the oniy” paint
t£1a.tV a1″:’i3_t:s: foffzfgf é€t§{iésé;ic.ratiG1z is as to whether the award

passed by the: W._.C’.~iA3rr.:£i11iss§o11eI reqjziires any modificatioxz?

.53; ‘~§~<'mm V1133 vfividfillfifi an rmord, it is not in dispute that

–.tj1{: _fu*31@j”és1;0ndent had suficred accidental injuritas afisitig

V” éV1,:tVVi;*;f”_a-:.1:;::i,~T.:;§.i;}:x”i1:1g the course of cmpioyment on 18.8.2993

ffilfiv tha crush fzngurics on the Raf: daxsum {pf fast with

AA ,§,f3;$ s’Q:.£fi bone and tendon itnsing exposed and them befmg

VV “§’éCiC’i1I’6 of meta tarsal cubic: ha-neg and fmctum €)fI1a’i7iC1f£.ia,I’

bone, he had Izrsécrgonc surgery’ and thereafter had taken
f0i£oW»u§§ tmatment. A€?€’fOIdil’}g to me: Qkzmopaedic ¢:£0C:tt3r

{mm {ha X» Ray of the left {twat he ebsazved that them was

$5”

– 5 ..

absence of meta tarsal and cormspondiag _ph.aia,I3.gn3s anci

ma} union of iefi media} cubic form bong’: and that the said
injuries are causefi if a person is invoivezfi in ru;n11ing__ biades

of maahinexy. Accoxfiing ta him, tilts: perma11c11?:.V~.

disabiiity is abant 40% to 459/0 to thc lef’: iii:-:_Ti§;

Lionsidenng the fact that there sz4ra$H$§1ceri:c::”iir1g– <:§u';'T iéff foot = ,

2 to 4<:m$ and mavement of the 'a=;,;:£i

there was absencc of .lef1:7gxjeai: ti1eT.'éi*a;§;:fs,sm.é1nt

pemxanant disabiiity to an CXiff£I}_Vf 'Uffv"r{)'.'s;"d"§f§?VV:9'5§7$"'/'oVVi:?€5 just and
pmper oo11sidez:i;n.g ihé fésgqcsyficignt wafi; finxpioyad in

a faCt0:'§,¥;' – _ 7;.

H). 7v.j:~i()%K7r:'<i¢?,IV*,"*Lff1»§ V&E*J».(3–v.C(;s-'mémissiener has met assignéd an}!
}f€aS€}I1SVVé':}$.f in ti€..~Wa thazjéjwas ioss sf earning cagzacity "EC: an

E:iv:;¢'f4_§'3"IiV1:L'~!"l-f3 111: fact having regard ta 1113 scheduie

.' W.(3.Ac.-.1 in rtzsptxzt of scheduied izzjuries, the

._ afearxiing capacity" Wouid bf: 6(Pfo them is

ldss csfai £15116 or thumh and faur fingers ef a hand.

EL " .£f_J%;weVfir, iii the instant casts: fax' the injuriefi and

_ «:i ef£:r":3:1it:i€3 neiied above, in my ccasrzsidezfifi view, tim was sf

iéaming <:a;3acit.j; cazmot be béf-fa. instead Gf mmaxidiixg tbs

matttzr far the pmrposs 0fcieteztmi:1i:n:1g the percsntage £033 cf

$9"

1,.

-5-

earnmg capacity, i am of the View that the percentagr: less of

earning capacity can be held to be 4~{.}”x’o in the”: i.x1s¥:a11_t. case

and accordiixgiy campensatiofl Wsuki be Rs1,?v9V,V_£*;¥;}§4..72

munded (:1-ftc Rs. 1,7939%/– {awe of i<s.3,6Q<;l'_};"éés?-Qgia-.__:§'

4u;'1ou; insiflad of r*§.€:..i330i:iii’i<:_a4:i;;f1i

the 0t§:1r;t1' findings of the -.W.C3.C;:):£imis$idfi¢:f _ .lV€f!:_ ;

undisturiaed. _V i

12. Accordmgly, this~.;_ippti:a’I” ‘$ ‘aHt3;§;red in the

a:foresa:is:i tczmzfi. A of lamportionate

interezst fitzm thzj a’«:2n0:’1-.z;V1t’..ig1?z cirtpfes-‘.:it bafom this court 13

orciered ta Iff1¥i’1d%;5d’ ..i:L:) t}i1éNappeiiant. “the baiamse

aB&%§£i1′:t. fiSV’v~€.i1I’f:WCTftCi~A.tG be V”1’f3′.’é{f1Sf€1°1’€td t0 the office of the

W ”

Sdfé
Judgé

41§v§:*. *% ”