Karnataka High Court
The Oriental Insurance Co Ltd … vs Prasanna on 15 July, 2009
IN THE HIGH COURT Q33' KARNATAKA
DATED 'THIS THE 15m 'gm; QF V'
BEFokgf
THE H{)N'BLE MR. JUs'r1<3§';'%~~ ..B.S§LTENI§fASE§"G0§V'DA"' A
Miscellaneous Apnea} I§i£;»."'1'£)f?62«' 5:" M15? {WC}
BETWEEN:
T111: O1'ient.a13--II1s,;i1r;::11c§: L1_;d.=,. V '
Having itsi'I*egL3té1'6c3 »Ofifir;é'--at" _ '
Asamii :zo.aci;«N::w DcRhi',*T «--
And itS"BV&flgé1}OI'(é;'If{'fi§iOaf13} Ciffiite
At 1;c:iSh(}p}jiI1g--«V(_3Gm'p3c:'x,.__ -- '
Resideizcy Read £"j51"'roSs,_.
BaI1ga1(3r(:+560 {:0 1* ;v:i1}dE11ily
Rcpresentéd by .ii:$. Rcgiohal Manager
T116. _§Hir1dup1:1i*' Qflfice Qf the appellant
V' _CGmpa:;.y is now represented by its
at Bangalom.
APPELLAN?'
Raju, Atziw
N 1331"
"ii Hilién,
_ Majici, I}(".3W' aged about 23 yczars
R?/9 D. Hosur, Mad<:h1r Taluk,
T "fiiiandya District.
RESPONDENT
(By Sri K.L. Srirfivas, Adv.)
%;"'
Thifi MFA fiied under Section 30(1) of the W9ri§z:1en's
Compensation Act against the orcier dated 3J, f~..,Q:OO7
passed in case N0.WCA/NFC/CR«484/2002 Qn__i.h¢'fi}e:"::;f
the Labour Ofiicer and Commissioner for Wéiiméiafs
Compexzsation, Sub Division»-II, Manéya, "'~awaf_1ding'
compensation ofRs.1,41,261/~ i'If1tf:1'f:§$f';'(@2 V'
This appea} coming on fevi-'._
Court, delivered the following: _ A
JUnGMfiHr*
Though the maf:tt:1;'&' mféers, with the
consent of 3eam4¢ci,__Co1;fiS€i::'ap'~ ':3 the parties it is
taksn fer " '
2. 3*}-15$ by the Insura11ce Company
~__the VV'W§«ompen$ati9n awalfied by the
{?;»<2n"1:r1issii:;1jt:rA'.T'fs3r Workmerfs Compensation, Mandya (for
V V' Sh{)I' £~.. élininmissioncr').
§I"(:s:r the gurposc ef converfiencc the parties are
to as they are: referred to in the ciajm petition.
4. Brief facts 9:' the case are as under:
£43
The claimant whfsir: he was Working as.
with his C0-warker in the 1011'? E10. .
20 20/33?!) bciengng to the 18* i7¢$p0Ii§itéi1§,'flfiE' "
with an accident and both them :31:s*t}afi:¢d.,.Vinjuries,L'
Thay have filed two J$fC13aI'%.tfiVVV:A.C1_3§131k p€fiti(:)}'A1SAEb€fOI'€ the
Commissioner s<:~':1§1'ng"'<,*t:)§r1;';§3¢3fit$e1i:.ii:st1f...p 'M _
5. The 1 {if his claim axamimzd
himstiif a_.$.A who treated him as P"? 2.
He has.' which are markacl as
E1~;._;P" Ito 4-,
_I1'~§$zirance Company after cntermg appearance
ffléd "'$£at&1:neI1t sf objcctians resisting the claim but
'x':1wi€}_11<§t.ie;-.1d any CVi(iflITiC-S,
'?, Tha Chmmissioner upan appmciatian of the oral and
dacumentary evidence: an regard has held that the
%,..
ciaimant. has establishefi that he has
~4-
the: accident occurred in the course . , j;3;:1d'-Lfnmgz '
employment and he is entitieci for:=,co3::1§§€tX1'5atii%;:1;: 4' AV
.1" ,
8. Learned Counsel for thef;__ Ii-:a§i.1ratit3€= *
submits aithtmgh the cloctof h#§s~.5ta{¢d. '
has sustained 45% di*3a.i.Jiiit§V'iO'A but ha
has not stated the dis.ab:ii=:y 'whoic body and
the lcfsa 'fcif Nevertheless the
Cnmmisfiigfiar haé' ifié: loss of earning capacity at
40% gsontragffgr "t:'is1§'~.F<.;&i"¢;,l<::11<(:<-': of the doctor and to the
V A' (§f~t§1e W§;fia'nen'$ Cgempensafion Act.
'V v"SV§fi31ivas, Ieamad Ceunscal appearillg for flu:
that the accident is emf the ymr 2002 and
i;h}:cIa{i;aa:z:'aI1t was working as a loads: in a Remy and his
taaktgn as Rs.2,£t3{)£)/- by the Commissioner is
w% ccfitraxy t9 the pfmvision of the Minimum Wages Act.
&'
According to him this: czlaimanfs salary ts}
Rs.3,000/- pm.
10. Aftsr hearing the leaxiued <:',<)L1;'1:i«c5i ::fi1e '
4
parties p€I'L1Si.'{}g the
COIi1IIIiSSiOI1<:I' the only uqL1€:$.t1€}Ii Df Lixw which I
have found in this is i§};S_Cnmmissioncr is
justificd in aSS_€;':3§i11g,'[3;i€: at 40%
in the --._%;I3§3gt' cfféfit and assessing the
claiméiz:t's ' :+2t "*R:s';;2;6i)O/- 13.111. cnntraty to the
proxrisionsggsf Wages Act.
for the claimants submits that the
evi-fiance has stated that he was aarning
V .V ' p.m. Whik': working as leader in the lorry
K ta tin: 1%' mspuzmdartit; and the Commissioner is
-- £1-pi jfisfificd in taking his saiary at R3.'2,60{}/- p.111.
12. Leamcd Cfiliflfifil for the parties stibrxsiifiihétt?
of remanding the matter 1:6 the C;c»rfli1fissA_ic»:1er
gmund this Court couki assazfss thc§'péif<§enta gg: gjf
and less of earning capacity v'f'i13_;:'VV15+21'Vsis of V
the matrzrials aVajia3:)k:':o1_':1 11$: year of
accident andxhe his salary is
assessed at / mrning capacity
at 30%. If be Eflfiflfid to a
compcr;:§aL{i(§§1:.:sé}f 3000 2; 60% = 1300 X
226.38 '
= tgsgafti' to...i.r1tcrest. the matter is cmrtitred by the
---of the Apaax Court in thy": ease of Griental
Ltd. as Mahd. Nasir and Another
'~;jf;:p0rt€--:~riV"i§1 2009 AIR SSW 371?, according to which rate
A .i$ii:€.~:;_r&si:, is 7¥»€z% fmm £113 date cf application till the date;
<)f§award and 12% from the date 9:" award til} tha date of
'4 payment. fiance I pass the: following:
%(,.
iii)
ORDER
‘T116 appeal is allowed.
in $1,1bs1:itution {sf awa:9;tiA .. (if
Commissioner 1 awatd Rs. Vl.,22,i?A¥5′;2G as”
compem:-xation with iiaiércst 211- “% from the
date sf petition t:i11 !:1″~–.v:-;”»:ia”s’:<::A of awardand 12%
from the data «'11:? avgraljri, date of paytxnsnt.
The a111ount_} Idrdcred to be
tranfsfrérrrzd {to f.11§.:'TITi¥31}¥f1a}'fCsI"diSbl.1I'SCI}1!3I1t.
T' A'