High Court Karnataka High Court

Vikram S/O Prahladrao Deshpande vs Ratnavva W/O Fakirappa Nidugundi on 23 January, 2009

Karnataka High Court
Vikram S/O Prahladrao Deshpande vs Ratnavva W/O Fakirappa Nidugundi on 23 January, 2009
Author: Subhash B.Adi
'  _ Qaitsawa

:5»: THE: ;~:£G«:«: CLCSURT 0:3' I{ARNA'}'AKA AT BAi'§f;2-;#§LrL;ii§.§l'vv..
13A'r:%::: '¥'H§S m1«.«: 231% {pm <1? JAN1;AI<'f§'"--,    "
BEFQRE  b'    .
THE H0N~'8LE MR.JU§"Fii5'E:;§§Afi:i.§§§z;A.  

fifl3C;3L.m.ArEo:;s FIRs3*.a'P§EAL';vQa. 5;;::..~s«;-*:5%',k; ;2z9s3.45
ctgw 4349,/, ( fJ~.C}) * . -- 

MFA No'4.:3-am; 

     %  
Vikmxrz    --. 2
S /' O f':'aE:§£'«';{§«r§«1{:s; E3¢:5§:;;3ar1{:§§ 
4:3  rjc)    

$'*«='§§{'7:e.i_, }E £'L0§C:}}:'.,L4 é .  '
ifiadag-'58i2' ii.-JET'       Appfiilant

V 'gays'-$:§' 9 Eiuikarzxi, Adan}

V = :3 F é$:1:f&g.;3pa. §~Iic>:?k:i«:11t~5%I.?.

{By Sn" K Shantharaj, Adv far 24, Sn' 3- sfizmzi,  as'; 
Srikanth,Advfo:*R--3} X   V   

MFA N0.43*$9 ' 004

8§T'WEE!'i,'

S / £3 Praf1iaiiraQ_"Dés'hpand§.'/ ,, _ "v

43 yrs, #0 N0.*29f4., ' «  '

;x2;:r:,.;,_.Hut;i(;¢'~:fig:a':s;3: _   

Gadag »-- 582' W- '{  _  .  Appellant

-- V '~v"{g;g?'s;{;:~:hxuzkarni, Am;

AND:

 {f§a.digew*§§%a'«.V_ _____ 
 WA/c3'3.hivappa Basaiapur

'  « :VShVi.vai_§V;:ta"i??:€~:rap;3a Basaiagrur

' -« '  rig Bhiahrnakrxi,
 '::;e-sir Eiambai Naka, Sadag ---- 5813 if}:

Civii Engiiimr
Manjmaatha Ci0mg:;}.t::v:
Muigunci Raari
Cxaéagw 582 16?

Majsr, N0.iZ'§4

   



I Cczmpezzsatian Act against I-h§: jtL;1cigi*}1e3?1::TVi.*ivAéi.fi:::<;i'_Zi2O--4--i2{)04 passed

V    --   has came: up with b:::sir}1 thfifiifi appeais
  30(1) of W0::km511's Cempensafion Act
  chafitfigifig the gudme-at and awazti éatrzd 2942954
A   in 1{a$3\¥a.Pa» Cass Nas,43;2:3m £2; -'~3»4ii2{}{§

Vjfisspccfivgly on the fiie 9f the Labour Commzisgianer ané.

MEG No.1, Eiudce Colony  '   M . _ 1
Gadag -« 582 101  _§~.: "
{By Sri Pianiamantha Raddy  bA<:i::       V?{  L
Shantharaj, Adv for R-4 Sri s s Pau1,"23n:}._Ka1e &§ 'S;fikan:h; .;§;dy+"i-«.:»;~
R-3 R-2 rrifzad and R1 is treated aa§.L.E' v5§V_R'~23  A ' M V}

Tilrzse appeaks  t'_¥VI1€i;j§IvI'."S't.:'*'.{_2':;"§'{'I«'Ef7'.t'3(.'2' of the Wo1*km5;- 85 Rs.1,?f',44i3/--

mspC(3§fiV¢i}'  i%;;;¢:¢s.:j'at__Vi '2%,-.  V  

E1633  heard and msezved, earning am
far ;}1'€)I1'1<'.33,,}I4"I'.<3'f3'1'11'€i'I.¥1V€)'.§.i this day, the ifczurt dfiiiveréd the
feEi9".'3}'1g: L' V' '  

' L 'JUDGMENT

Commissioner fer W0rkmcn's Cemptnsation, Céadag.



exaxninafion his {':Vidt'3I3C(': has bmtn discarded  i.{._'hxt2'_

evidence of P.Ws,1 and 2 no other i:1depeI:d--::n_f"1§?i7t:1e3s  

236611 examincd befbm mufi.    

rd cjkiétriy éisi;:1es:ts"' ,

that rcspandeni no.3 hen:-:i;1 V'::ngagé"fi~.1:3§3*:3i:  deceaseei

parsens {:0 Work in   tflat he was

paying wages t§3 £h_;3m.   ' 

8.  315  piacsd on
r€<:«:3rd    and zfindappa died
dzxrirzg thy. b't1;£i@i;:10}*31écnt under respondent no.3,

m:::rr::I.§; «Ev-::§::r::m5£:"-- "'1f}::iA'£ff.«:-'i'f1*f';'#Z"tfV3£:l$€{i wcm found in Shari:

 'V 0531,  Vlbody, Whfifi their cticad buciics Wen:

 " takén   the Wfifl cannot be a groufid :0 straight away

   ftigé «:§§is.r:}'::iusi0n that hath the damaged had want is

gfivi-.m i2jvv'£E3,$ }:£%ei1 and émwnsgi. '}"§3.9ugh, the peiice Ezave filed

 chargiéaéitgset :9 this sfiizct, the same cannat he a suhstantivsi

~~A_' ¢».;x§g1§éié1C€w '}"'_he apgfifiafit haé no': placed any matmials IE9

  simw befare W.C.C»ammis$io:1er that hath Nagesh fine}

Arxdapgaa Went near tilt: Wei} ix) swim and, that thty were :19:
/""2

/£2' _
. _'

 



deing any fX3IlS'fI'L£{2tiOI} vmrk in his land. CPI;  

that cir<:'um3tant;ial evidence, thai so1;;1g: "~.V,;l:(3,:§;f,§~'Tt;rf¥,1<:¥Tiit:3r;. 

¢qu:ipm::'m;'s wtzrt: found near t§1c: W€:}1 ::¢.11§1p0r£3.__"Vtia:-fiiasc Véf

{:1ai1na:1ts that éecteassd Wcra §3i1il(i;i;?1gD£*§'ai€r  f.V}1'€ i'aI'1V{I}.

of appsliant. Ht:n<;::: i <x::3::<:13r 31%: fi1_ic§'a;i;:1_$;:;s 

the W.C.Commissionér..u1§1at  Andappa éicci
during the courscv of  3.

9, ;g;,f    awarded by {he
eom_missi;s:_d pfirésfifiis Ware worléng undsr mspondent no.3

   E-§;'s}~;w)%%11d€11t«3 had taken War}: fmm appcilant to

éczfismieti tank an his 33116 and had Siiifll the': fieccaszd

 gfiffiéflé-':'and fiilfiihfii" ti} cgasirruct 3,, avatar tank on the 3311:} (if

 '3j§J§C§81}i; 'E'hz.1$ it is dear that {here caxist no emplgycr azczé

'  _ §::mpIc::sy¢€ relafiuzxship hetwécn app-3113111: and the deceased

wrsazzs and that damaged persens were Wcsridng only zmdtr

 . . ..7/'V',
'r:'--''/-'./ %

[J,_,;:-r

 



El

rr::s;3o:1dez1i~3 as per his insizuctions anti  

no contml ever the dtccased ;x:rs_m1s__i1:1 r::*é;'3éCf.f<:~fAwor1{ 

carried on his land. As sue}: it is  r€:»s,pofiti1§i3f--'3« 

can be termed as ~3mp}oycrt}f "1116 (?1"¢'iC(3;§Stf:{i  Mha L'

aione is iiablc £29 1333? compflnszéfirafi. p§i§.:'a1) I6 nthcvffiiahnants.
In this regard, in :he.. %*ase'__ of V:31-;.._'RRADHAKRISHNA vs

GGURAMMA (M22 iZ{}OQA..Intra::tor,, Que.

of 'tim;I2<.:i;£11i:;pe:'{L:5sé:£i;:a:1, [Hie Cammissicmer held
£_1af_ the <:»*,4:§7ne"1'.._éi'--. V. t'i;:e Hmzse who had giver}
Cbsztfast was _1i'abie tn pay (:om1m11s;a1:i<::-:1.
HELE3 W»-'C¥wncr._is'::-.6t iiahic as oniy the Principai

. ' ~Empi0y=&:"is"}ia§3}e ta pay camgensatic-n in such
 cases." A' V

   jueimfint and awazti passed by the Vliffii.

.  5Q% 1i3hfl.ii:§F an the appeilant :9 pay ths

 ammmi: is iiabic to bf: 56;? aaizcie.

V n   Accetdingly, the appfials am allowexi in part. The

"'V;;fV{§{:¥§11:za:1t and award passed by the W.,{3.Cmmmissinn¢r are

' VV '"'I:1t::H-zhjg modified. T116 amouni of Gflmpfififiafififl awardvci to

 



. 

‘the: claimants at R:-;.i,68,10ES 8:; l,’?5,445/-» is
hereby Confirznad. However, claimants
ifltfiffifit at 122%» “pa. on the e::<:)mpe:n§a:t1'a§1 " .
2§~5–2004 til} the date of aep«§A§:it.:_-..§* ;:;»
fastczaed an the appailar-at tsfzr' gjagr tic:-;:v' j,

amount is hereby set aside. alfipe shouid

safisfy" the entire compgfisaiiogiVVéiii1t:§§1z;§i.*«.V:'I?.¢s;dg3«;}§::§nt N::a3 is
an-cam: it) dapos;f.t.~z£:;;gi;é .g:£ ::: ;;.;§gmp.e:£i1s,a:ig;:§'Vyamaunt with
accrued ixzfsaifcsiv ;::__s:_ix today, ammmt
alrfiady dcpoéiitfid 4Vif»é1*z$' 'vsI12el'1 stand adjusted. The
amgmxt dfipflsitfid 'by ai;}pé}1a11Vi"'*.¥3cf0r€ shaii be

\f[x:Jf'_

Sd/__ 03?-t=ii,a::&

rcfgizzfied to; , ' csmaw

H

331%.! :

24$ 2 3.2339 mm 3%. 4343/2cx§é%;C§’;l§;f§L%k’

mas. 4«34;9g2es;4;%_%%%LM._ ~

$3.333 §§€ mac.

‘_§’§§__§%§ ag3;>l%€:ai:éo:”: 33 {<3
::::rc::<::./ IE}€3€§§§'§; "'i.§'E€ sgyszmiiws <¢:<:gz;5:i.':::::::"':
s:::rd::r {ia_*a€:{% ;23.{}1.i2{§{"3%"%' i_§;,_.:;a': .":.§a:é:_VA a§::§3%:€:_ ::,»a::3'g3:§a§3§ '-$:Ea::;:2*€i1':W
'ii ia §if;f§29€i€:"§ a8 'fhe amaaaé-T.§é;§$:é;€€"eg:?i 2E§;§;{V~,53:5 appéicafzf

Eaefare 252:3 éezgzé $5; "

‘:i,ea:°:’3=s:s:’é €§§;f%;fi£§.§:§:€3},”*§=”Z);§;”i§’};§.’ gap-g:=€E}&1’1§ pz”ajg’s tha: {his
ii-§fi3′.}'{“€3E€€ .~i:’§a*:«i _ Af§:;g:: <fi{£.;f'z'é~;<E'::$;€'i-g' ::z':{%{i§§Eé<.§ as 'EEK: E}i'§1{?E.éE}§L
:§€:;:39si§.e{i*.._'b::fé.&:*§»: =':.;?§e:"4ie'%5.4<3…,_ ;?:::§;E'1:3:"i':§, iéaiiaag, ;"§§'£§E§. §}€

:*:3:§1.2§1cE§{§ '§.{;»._E:é1i::aZ '?:.¥;':€i'3féf'€§§'é:3 §VfiS€{":3..{§ '<;3€ 'E328 =&£0z'{'§3 "%.'.7§";§$

"';<';1's.:*"5",_%:§1€ a¥ri”§:y-‘, iéaaéag ” :”::a}–=-‘ Egg:

_____

_?€V<§=%;§:;j;§i::E"§e::::":$. 81%: .§EE<»:a:§ is :%:§:%: apgfiécaiéfizzk

'¥%.:?31$;~,::;é§ E".§:<;% £;.'§;%£3'§'€:, in 33:13 ::3_§;;:':§'2::.§*§:% §:2{:§'?,:1{::':: 2:}?

" i;f~'%i._j?§*:: ;3:'7E” $235 ‘~::GiE§”€’. iéaiéiié 23.{}E,2{}~:’T§@, {ha :%:”<';::*§§s

._"§;§'.'i§:§ {5€:.21%E", £3 :}§<E§~'.:_"§*€:r..f§ 31$ héi <:§€:E€i.s;%€i am? if: gsiaitf: ask?'

I '%"f?-129$; iziizfi w€3:*§§s "£126 '%7J.,¥C:= £a:;f£f%'::::*i%ff;_§ iiaziezg " is %)3"€§i«7::"*€:<%

~ .i§G"E'3I7€:* i::S€:"'§é':ai§.

9/,

A:t£{;2*&i:’:gE}g ,?§’§iS€§z. Civéi 2t:}9′?€},’€;§’3 is §iis;p=:,>sc3::% ggil

Tim €}§’§.{‘3{E is €ii:’e€€;€:;i is Z§.SS¥.}€ C<:s1":'::€:'€€.§-'-3d «::Gp};'_ 7::§3i;i}:4f:i<:: ..

i':z'<i<:';f' data? 23 .1 {E 3 . 2i.}(}?}..

§<I.G?€:.