IN THE HEGH ceum" or 1 A
BIVISIQEEAL .OFfFECE;:_.HU3gi.§.__ «
REP BY {TS m::sIQ:%aAL%'MANA%G&R
N C Maaxafsg-m_aEmA?H'% ~C{}*§v1PLEX
HUBQ *u"%', .>'x »*
RE? av ITS'z:2.§G1aNAL:«w;AGER
RE§I{?$sEA£.. GF'i>~'1;<.'.E'2'-B uwm auxmzms
. g§*s:~§,_E:%:E A 39?'; :<;AL1N<5ARAQ mm,
V BANGALQREL :APPEL£.Ai\iT
(»3i~;~ 53: an ~ RAICHUR, Ami.)
LA :. '.iSH¥1;i.K3'{§L.;€\i9f9A S/C Fv'ifi*«i.§.AP?A YERGLWPE
V AGE'; 143 vmzs,
* racc: aeusewom,
- Riga §<AMADO§...LI
TQ KUNDGOL ':i_7\'W\
2, SMT KAMALAWA w/9 :§§2§:v:%s:%;§:2§§$§. §§§ wmxmfiwa €Q?viP*E§'£§&T}2®¥\§, sag
'k%:3z¥;;z$:A{;%:€:[«krs:%:3k.k'k%Lk%::; zwm, AWARQING £$Mt'3Ei\§SA"'{'§§N as as'
2 _ 3,a§;?43;;'L«' éégééés %.é¢z"r%«: IE'si"§"ERE§T as 12% PA.
». %f_~m:s" AFPEAL tfifviiiiié cm ma Amzsszaw "ms DAY; T'?-£5
"%JA"%\;€:€é:é:2;*:* §E§..§vE9.Ea mg mazaaxvzress:
\.. '
3i3m?4ENT
Appeiiant Erwurance camgzany is before this CcuVr€:___cai¥ing in
question the order dated 29.11.88 in WZC. NF 08,?-,G'}8-~:';t§§:é's_e§ by
Ccmmissioner for Workmer:'s Campensatien,
as the same is on higher side.
2. The main tententigrz ofa t.ijaé*.§.ppei>§§_-;§t"§.s'~t?é:§'t'~i¥'éc.ug?3 A
the saiary certificate issued c§wn_ér=.a7$ VVa::.§f"E¥<.P3,'Vthe
incema ef respcradent -~; ¥'c!.aEma.Aeéf"v'-33$ §i1.Ey Rs'.«2V,V'£':s%i;7V,}- per menth.
But: tééa: taégaftfl the income 0? respondent --~
C§8if’¥13f’i*£ 7é’:3.’_ ‘Rs.3,S.0:’§.}} j;::”e::” ‘1s*;#”o:zt%1. It Eg $ettEad gesétiore af fiaw
tizatt the §*21i:’:§}1″:.:.sA§*%’*:*s?»:a§’es.§s: is hee taken Esta C@¥”§$§€§&?ai§{}f’£ and
V§’E:§$V”L”€’ifa»i;§’%f’t $zé§%;én’:& Cami téme aaé again had takers
Risfv.3-?’§AE§$:?}..%.Vv”;§é;.v i”‘:’*:a¥:t§*: in ¥”‘$$£3&Cf 9? a daiiy vvage earner.
“%’§3am;fsrje:’,’ §b¥ ‘ti’:a €%:”cun’3$tam:es; ma Erémme cf respcnderxt –
“‘”-._ €!aE:§2a:;§tv._.«£5 ‘£6 be taken at Rs.3,QQG[a 3%? month and met
A ré??.sf;.:’3;§§§;’~, T’he:”efere, the daémant is entétéeé for compaasatian
a£:.§Rsk3,33,35Gfw in giace 9? Rs.3,89;?é~3/~. Ts this extsfiig the
A ‘ arder requéres modificaiion.
4
3. Further, in View ef the Eaw deciared by the Apax
Court in GRIENTAL INSURANCE C0. LTD. Vs. M089. h_3_A5IR AND
ANOTHER reported in 2089 AIR SCW 3?17 ciaiman3:g3″wa}f§ @::3titEed
fer interest at 726% from the data 91” petitioifs’
award. Further at 12¢:/9 intarast frtxm the t§£Vi”t’r2..e2 “~
payment of comfierzsation. To t%2i§’ex§;_’e1n’i:, iiia.e “%rhp«£jg£t:~9.E§:v?<§réef"A "
§"eQ€.i§t'eS mcdificatien. Hence,"th'e…feiiow§ng2_
mi3%;m;rg M
{ii} s;:3#p%V;gi;g5:ezé..§r§'er dated 29.11.08 in WC NF G8/'Q8
$4é:~*$gV£§ 7' Comrnisséener fer wor$<men'$
§:e;§fipQé§éfi§n, Hubii, is modified awarding
.,.,,…j §.§g';§;§:er3saticn to the respomient ~=~ ciaimants at
« .§zs;3,33.35e;» in péaca cf Rs.3,89,'743/–~.
AA _ (§§'é}t' The appeiiants are Eiabie te pay interest at "??;'2% per
anrzaam er: Rs.3,33,.3SGf–~ fmm the date sf peéétien tiéé
tha date Qf awe? and fasrtizes" at 12% interest fmm
the date of Award tifi the date sf ciepasét.
(Ev) Remaining afl ether aspects the §.s2<%;§§§ g5__f;: aéis:€i::V"<;:*c¥er
remains intact anfi undisturbed.___ "-.,
{V} The ammmt in dep;_[res’A *I§fiis ,_;Cé}.;ffs Liég
transferrefi 12% the Comm’£’ss¥b._ner fTo:E’.;d’isEai:rs:3é?2r-z£1 ‘:2,
A i Sd/___
JUDGE