Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bajaj Allianz General Insurance ... vs Patla Moula Sab S/O Hussain Sab
2021 Latest Caselaw 2183 Kant

Citation : 2021 Latest Caselaw 2183 Kant
Judgement Date : 10 June, 2021

Karnataka High Court
Bajaj Allianz General Insurance ... vs Patla Moula Sab S/O Hussain Sab on 10 June, 2021
Author: P.Krishna Bhat
                IN THE HIGH COURT OF KARNATAKA
                        DHARWAD BENCH

              DATED THIS THE 10TH DAY OF JUNE 2021

                            BEFORE

            THE HON'BLE MR. JUSTICE P. KRISHNA BHAT


                     MFA NO.20133 OF 2013
                             C/W
                     MFA NO.20132 OF 2013
                     MFA No.20134 OF 2013

IN MFA NO.20133/2013

BETWEEN:

BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
BY ITS BRANCH MANAGER, BANGALORE,
REP. BY BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
4TH FLOOR, V.A. KALBURGAI MANSION,
OPPOSITE MUNICIPAL CORPORATION,
LAMINGTON ROAD, HUBLI, REP. BY ITS
AUTHORISED SIGNATORY .
                                                     ...APPELLANT
(BY SRI.R.R.MANE, ADVOCATE)

AND:

1.     SHRI. BUDUBANDI VALI SAB S/O KHASIM SAB
       AGE ABOUT 43 YEARS, OCC:LOADER,
       R/O MINCHERI VILLAGE, TALUK & DIST:
       BELLARY.

2.     SHRI. H. SAIDA BEE WO H. SARVAR SAB
       OWNER OF THE LORRY BEARING NO.
       KA-35/C-4239, R/O H.NO.162,
       MINCHERI VILLAGE, TALUK & DIST:BELLARY.
                                                 ...RESPONDENTS
(R1 & R2-SERVED)
                                2


      THIS APPEAL IS FILED UNDER SECTION 30 (1)(a)(aa) OF THE
EMPLOYEE'S COMPENSATION ACCUSED, PRAYING THIS HON'BLE
COURT TO ALLOW THIS APPEAL AND SET-ASIDE THE JUDGMENT AND
ORDER DATED 14.9.2012 PASSED BY THE COURT OF THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
SUB-DIVISION NO.1, BELLARY IN WCA/CR NO.98/2009 AND TO PASS
SUCH OTHER ORDER OR ORDERS, AS THIS HON'BLE COURT DEEMS
FIT UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.

IN MFA NO.20132/2013

BETWEEN:

BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
BY ITS BRANCH MANAGER, BANGALORE,
REP. BY BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
4TH FLOOR, V.A. KALBURGAI MANSION,
OPPOSITE MUNICIPAL CORPORATION,
LAMINGTON ROAD, HUBLI, REP. BY ITS
AUTHORISED SIGNATORY .
                                                    ...APPELLANT
(BY SRI.R.R.MANE, ADVOCATE)

AND:

1.     SHRI. PATLA MOULA SAB S/O HUSSAIN SAB
       AGE ABOUT 33 YEARS, OCC:LOADER,
       R/O MINCHERI VILLAGE, TALUK & DIST:
       BELLARY.

2.     SHRI. H. SAIDA BEE WO H. SARVAR SAB
       OWNER OF THE LORRY BEARING NO.
       KA-35/C-4239, R/O H.NO.162,
       MINCHERI VILLAGE, TALUK & DIST:BELLARY.
                                                 ...RESPONDENTS
(R1 & R2-SERVED)

     THIS APPEAL IS FILED UNDER SECTION 30 (1)(a)(aa) OF THE
EMPLOYEE'S COMPENSATION ACCUSED, PRAYING THIS HON'BLE
COURT TO ALLOW THIS APPEAL AND SET-ASIDE THE JUDGMENT AND
ORDER DATED 14.9.2012 PASSED BY THE COURT OF THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
SUB-DIVISION NO.1, BELLARY IN WCA/CR NO.97/2009 AND TO PASS
                                3


SUCH OTHER ORDER OR ORDERS, AS THIS HON'BLE COURT DEEMS
FIT UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.

IN MFA NO.20134/2013

BETWEEN:

BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
BY ITS BRANCH MANAGER, BANGALORE,
REP. BY BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD.,
4TH FLOOR, V.A. KALBURGAI MANSION,
OPPOSITE MUNICIPAL CORPORATION,
LAMINGTON ROAD, HUBLI, REP. BY ITS
AUTHORISED SIGNATORY .
                                             ...APPELLANT
(BY SRI.R.R.MANE, ADVOCATE)

AND:

1.     SHRI. KODGAL MABU S/O KODGAL CHAMAN SAB
       AGE ABOUT 38 YEARS, OCC:LOADER,
       R/O MINCHERI VILLAGE, TALUK & DIST:
       BELLARY.

2.     SHRI. H. SAIDA BEE WO H. SARVAR SAB
       OWNER OF THE LORRY BEARING NO.
       KA-35/C-4239, R/O H.NO.162,
       MINCHERI VILLAGE, TALUK & DIST:BELLARY.
                                                 ...RESPONDENTS
(R1 & R2-SERVED)

      THIS APPEAL IS FILED UNDER SECTION 30 (1)(a)(aa) OF THE
EMPLOYEE'S COMPENSATION ACCUSED, PRAYING THIS HON'BLE
COURT TO ALLOW THIS APPEAL AND SET-ASIDE THE JUDGMENT AND
ORDER DATED 14.9.2012 PASSED BY THE COURT OF THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
SUB-DIVISION NO.1, BELLARY IN WCA/CR NO.99/2009 AND TO PASS
SUCH OTHER ORDER OR ORDERS, AS THIS HON'BLE COURT DEEMS
FIT UNDER THE FACTS AND CIRCUMSTANCES OF THE CASE.

     THESE APPEALS COMING ON FOR ADMISSION THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
                                    4


                      COMMON JUDGMENT

     These three appeals are by the insurer-Bajaj Allianz,

General Insurance Company Limited calling in question the

legality and validity of the award dated 14.09.2012 in W.C.No.

97/2009, W.C.No98/2009 and W.C.No.99/2009 passed by the

learned Labour Officer and Commissioner for Workmen's

Compensation, Sub-Division-I, Ballari awarding compensation

of Rs. 25,000/-, Rs.30,000/- and Rs.25,000/- respectively

with interest thereon at 12% per annum.


     2. Brief facts are that respondent No.1 in each of these

appeals were working as Hamalies in lorry bearing registration

No.KA-35/C-4329     owned    by        respondent   No.2   in   these

appeals. It is stated that on 29.07.2008 at about 3.30 a.m.,

they were returning from Banaskere to Ballari after loading

mines in the lorry and at that time, on account of the rash and

negligent driving of the lorry by its driver it capsized causing

injuries to the three claimants.
                                5


     3. During the enquiry before the learned Commissioner,

the claimants examined themselves as P.W.1 to P.W.3 and

Ex.P.1 to Ex.P.7 were marked. For the respondents before the

learned Commissioner, insurance policy was marked and no

witness was examined.


     4. The respondents in these appeals, even though they

are served, have remained unrepresented.


     5. Learned counsel for the appellant, Sri. R. R. Mane

submits that the arbitrariness is writ large in the award of the

learned Commissioner in as much as claimants did not

examine medical expert and the wound certificates namely

Ex.P4, P6 and P7 produced in support of the injuries suffered

by the claimants in the accident show only simple injuries of

superficial nature and therefore, it was perverse on the part of

the learned Commissioner to have awarded any compensation

as such injuries are not meant to be covered for grant of

compensation under the Employees' Compensation Act, 1923.

He further submitted that even though in his finding on point
                                 6


No.2 he has recorded that claimants were earning monthly

wage of Rs.3,900/-, while computing the compensation under

findings on point No.4, he has taken the same at Rs.5,000/-

per month which is inconsistent with his own finding and

therefore also the award is liable to be set aside.


     6. I have given my anxious consideration to the

submissions made by the learned counsel for the appellant-

insurance company and I have perused the records carefully.


     7. I find considerable force in the submissions made by

the learned counsel for the appellant-insurance company . For

immediate reference and to understand contentions of the

learned counsel for the appellant it is necessary to make

reference to the wound certificates Ex.P4, Ex.P6 and Ex.P7.

Ex.P.4 pertains to one Moulasab, who is the claimant in

W.C.No.97/2009. Ex.P.6 is the wound certificate pertaining to

one Valisab, who is claimant in W.C.No.98/2009 and Ex.P7 is

the wound certificate pertaining to one Kodagal Mabusab, who
                                  7


is claimant in W.C.No.99/2009. Ex.P.4 shows the injuries

suffered by Moulasab, which is as follows:

        • Tenderness present over pelvis,
        • Tenderness present over spine,
        • Tenderness present over right sole,
        • Tenderness present over right leg,
        • Report: No fracture seen.

     Ex.P.6 shows the injuries suffered by Valisab, which is

as follows:

        • Tenderness and pain present over right lower side
              of the chest,
        • Tenderness present over left knee,
        • Cut       lacerated   wound   over   right   leg   (shin)
              measuring 0.5 cm x 0.5 cm 'bleeding present',
        • Tenderness and swelling present over left forearm.
        • Tenderness present over right thigh,
        • Report: No fracture seen.

     Ex.P.7 shows the injuries suffered by Mabusab, which is

as follows:

        • Tenderness over pelvis,
        • Tenderness over both hips, swelling present,
        • Tenderness over both lower limbs,
                                8


        • Tenderness over both legs,
        • Report: No fracture seen.

     8. The injuries mentioned in Ex.P.4, Ex.P6 and Ex.P7

were all simple injuries and superficial in nature. It is

therefore, evident that the finding recorded by the learned

Commissioner is not based on evidence and therefore, it is

perverse. The injuries suffered by the three claimants clearly

show that they would have hardly required two or three days

rest to recuperate from the injuries and become fit again to

continue to work as Hamalies. In that view of the matter and

in view of my finding that the finding of the learned

Commissioner is totally perverse, a substantial question of law

arises for consideration and in view of the total absence of any

injury warranting grant of compensation, I allow the appeals

and dismiss the claim petitions. Hence, the following:

                            ORDER

The appeals are allowed.

Claim petitions are dismissed.

The amount in deposit, if any, before the

registry shall be refunded to the appellant-

insurance company, forthwith.

In view of disposal of the appeals, pending

interlocutory applications, if any, do not survive for

consideration and are dismissed accordingly.

Sd/-

JUDGE

yan

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter