High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Thimmareddy on 16 July, 2008

Karnataka High Court
The Oriental Insurance Co Ltd vs Thimmareddy on 16 July, 2008
Author: Ashok B.Hinchigeri
1

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

EATED THIS THE 16th DAY 01:' JULY, 2003 

BEFORE

THE H0N'ELE MR JUSTICE ASHOK B.HI§_IC!:§IGE§§I'  "  '

MISCELLANEOUS FIRST APP:EAL"NO_.5$449j§o'g54V-[L  A
C/W MISCELLANEOUS FIRST APPEAmt0S.5446/ 2005,'

8285/ 2005, 5443/ 2005 AND' 534::-.7/200s;{w'0) =

IN MFA NO.S449.!.'20G5   jj '

BETWEEN:  

THE ORIENTAL'»-lHSRUANCE' 0.0;' L'1f::3.,
BELLAm';:3¥AITS REGIONAL 0 "TEE

No.44-=95, LE0'SHV0'EPmca.QeM'PLEx,

RESIDENCY RQAD",AA0..BAN(':EAI;{)RE

REP. BY lTS'DEPU_T'f. MAEAGEE ..APPELLANT

(BY Sm A_.G.#§AIV)aHA'iI, Aux}. )

 '1~.-- '§}1R.'i*1%£h£M;§I§EDBY,

SJO SEDDARAMAPPA,
AG-ED .32 YEARS
R /0 PAPINAYAKANAHALLI,

A * HQSPET TALUK, BELLARY DIS'I'RIC'I'.

   V Sui GRAMAKIRSHNA,

 SIO ANJINAPPA,AGED MAJOR,
" R] O MA}-IAKALIYAMMA TEMPLE
TORANAGALLU RS. SANDUR TALUK,

BELLARY DISTRICI".
.. RESPONDENTS

{BY SM’? KEERPHI FOR ‘I. LAKSHMiKANT REDDY FOR R1,
ADV” R2 SER”v’ICE HELL’ SUFFICIENT )

THIS MISCELLANEOUS FIRST APPEAL IS FILED
UNDER SECTION 30(1) OF THE WORKN_IEN’S
COMPENSATION ACT AGAINST THE JUDGMENT: ‘AND
ORDER DATED 28.4.2005 PASSED IN .. ‘ {EASE

NO.WCA/123/03/NF on THE FILE op’ ‘rm;:…_;,.q.1:sa*,uie.((
OFFICER AND COMMISSIONER FOR _’_Ie’:’ORI€M[:EN*S_(
COMPENSATION, BELLARY SUB-Division-2;.-._ BELLARY-,-. _

AWARDING COMPENSATION OF RS. 1,24’9′,7as~;-

INTEREST AT 12% RA. AND D1RECrIN:H?HE<A?PELLANT".

HEREIN TO DEPOSIT THE SAME.

IN MFA NO.544~6[2005

BETWEEN:

THE ORIENTAL i–NSRUAfJiCE_fGO-,.VLTE_.u, ‘

BELLARY, BY j;;R’EG1ON£2L OFFICE,

No.44-45, r,Eo’E_s;ms%?m<;:…cm;1EP1;:9;x,( I

RESIDENCY ._RO1'J3, B?§HGALOi?E

REP. BY'-ITS' D'EPtJ'I*'¥.MANAGER"'VwVV- ..APPELLAN'I'

(BY SRI'vA.G§JADPi;§V;IAI§'V,::)" I

AND: A. — ..

” (1. ni§IN;AKuMARA$WAm,

. fsgo _H;M..N)%GAPPA

. R-1′ <3 H:.i_mB.AsAPPA CAMP

'SANDER "EKLUK,
BELLARY 'DISTRICT.

1′ , 4′ I —- SR! GRAMAKIRSHNA,

I ,S[O ANJINAPPAAGED MAJOR,

I i-“q’~0 MAHAKALIYAMMA TEMPLE

%TORANAGM.LU R.S. SANBUR TALUK,

BELLARY DISTRICT.

.. RESPONDENTS

(BY SMT KEERTHI FOR Y. LAKSHMIKANI’ REDDY FOR RI,
ADV.. R2 SERVED )

THIS MISCELLANEOUS FIRSF AP¥’EAL IS FILED
UNDER SECTION 30(1) OF THE WORKMENS

(‘J

THESE MISCELLANEOUS FIRST APf’EAI;So..V”‘ARE
comma. on FOR HEARING THIS DAY,_
DELIVERED THE FOLLOWING: *

These appeals are

disposed of by this common ordcxfas this

H H ” the Commissioner for Workmcn’s

V 1. N.Kumarswamy Ra 4o,32o/- IN MFA NO.5446/2005

2. Kumaxswamy Rs.39,591/-IN MFA N0.5447/2005

3. Thippeswamy Rs.20,439/-IN MFA rIo.5443/2005

FISH.

injured persons have indeed received fiacture of tibia,e€r;_. As

the amounts awarded by the Commisskmer is en

conezete matenlal, she submits that

dismissed. e

6. The Clause of

third parties attached the

‘death of or caused
by or out of_;VVttie loading
and] or damage to

thefieleiele, the appellant
the insured in the event
of or arising out of the

_ -use of vehicle aéeinst all sums including the

” expenses which the insured

‘A ‘ = beeo;ne legally liable to pay in respect of.”

” 1?. V. clause is comprehensive enough to satisfy

‘\_the of the fizst respondents-claimants, as out of the 5

“ii 4 are loaders and one is a driver.

8. So far as the second submission urged on behaif

T ” the appellant that the cla1man’ ts have not sustained

permanent physical disability, it is a question of fact, which

cannot be considered under Secfion 30 of the Worlcmexfs

HE)-L

v. Qlflcrhhfifls

V’ ‘

Compensation Act. The Commissioner has his
conclusion based on the doctors’ evidence.
cross-examination also, what the_c£ors’- is ‘A u
not diluted Further, there is no .’
behalf of the appellant Insurahce. ‘ 2
the first respondent the
appellant’s doctor. K

9. Wo1k:uaen’s
Compensa:tie1j1!V restricted to the
cases of Law. In the instant
case, I as “not fiegiif of law, much less any

substamrial hijueefionh 62′ I therefore dismiss these

Sd/~
Judge