Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager, National ... vs Shivakumar S/O Tipperudrappa
2021 Latest Caselaw 2351 Kant

Citation : 2021 Latest Caselaw 2351 Kant
Judgement Date : 23 June, 2021

Karnataka High Court
The Divisional Manager, National ... vs Shivakumar S/O Tipperudrappa on 23 June, 2021
Author: P.Krishna Bhat
                                                         R
                   IN THE HIGH COURT OF KARNATAKA
                            DHARWAD BENCH

                DATED THIS THE 23RD DAY OF JUNE 2021

                                  BEFORE

              THE HON'BLE MR. JUSTICE P. KRISHNA BHAT


                      MFA NO.22162 OF 2011 (WC)
                                 c.w.
                      MFA NO.22159 OF 2011 (WC),
                      MFA NO.22160 OF 2011 (WC),
                      MFA NO.22161 OF 2011 (WC),
                      MFA NO.22163 OF 2011 (WC),
                      MFA NO.22164 OF 2011 (WC),


MFA NO.22162 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                                 ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Basavaraj S/o. Basanna
      Age : 29 years, Occ : Ex-loader
      R/o. Koralagundi village, Bellary taluk
      Now at Huligi village
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
                                       2


       R/o. No.2/158, Chilamkur
       Yarraguntla, Kadapa District
       Andhra Pradesh.                        ...RESPONDENTS

(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)

     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
KOPPPAL, IN W.C.A.NO.36/2008.


MFA NO.22159 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                          ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Sri. Thirupati Reddy M
       S/o. M. Pedda Subba Reddy
      Age : 35 years, Occ : Ex-lorry driver
      R/o. Khaza Nagar, Anantpur
      Now at Munirabad village,
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
      R/o. No.2/158, Chilamkur
      Yarraguntla, Kadapa District
      Andhra Pradesh.                         ...RESPONDENTS
                                      3



(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)

     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
KOPPPAL, IN W.C.A.NO.33/2008.


MFA NO.22160 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                         ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Nagaraj S/o. Tippanna
      Age : 32 years, Occ : Ex-cleaner
      R/o. Toranagallu, Sandur taluk
      Now at Huligi village
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
      R/o. No.2/158, Chilamkur
      Yarraguntla, Kadapa District
      Andhra Pradesh.                        ...RESPONDENTS

(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)
                                      4


     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
KOPPPAL, IN W.C.A.NO.34/2008.


MFA NO.22161 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                         ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Nagaraj S/o. Siddanna
      Age : 28 years, Occ : Ex-loader
      R/o. Handihal village, Bellary taluk
      Now at Huligi village
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
      R/o. No.2/158, Chilamkur
      Yarraguntla, Kadapa District
      Andhra Pradesh.                        ...RESPONDENTS

(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)

     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
                                      5


OFFICER AND COMMISSIONER             FOR     WORKMEN'S   COMPENSATION,
KOPPPAL, IN W.C.A.NO.35/2008.


MFA NO.22163 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                                    ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Shivakumar S/o. Tipperudrappa
      Age : 24 years, Occ : Ex-loader
      R/o. Chanahal village, Bellary taluk
      Now at Huligi village
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
      R/o. No.2/158, Chilamkur
      Yarraguntla, Kadapa District
      Andhra Pradesh.                                ...RESPONDENTS

(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)

     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
KOPPPAL, IN W.C.A.NO.37/2008.
                                      6


MFA NO.22164 OF 2011 (WC) :

BETWEEN:

The Divisional Manager
National Insurance Co. Ltd.
Bellary, represented by Divisional Office
Sujata Complex, Near Bus Stand
P.B. Road, Hubli
By its Deputy Manager.                         ...APPELLANT

(BY SRI. S.K. Kayakmath, ADVOCATE)

AND:

   1. Suresh S/o. Mallanna
      Age : 23 years, Occ : Ex-loader
      R/o. Handihal village, Bellary taluk
      Now at Huligi village
      Tq. And Dist. Koppal.

   2. Sri. A. Muniratnam S/o. Shivanarayan
      Owner of Lorry bearing
      Registration No. APPELLANT.27/V-7121
      R/o. No.2/158, Chilamkur
      Yarraguntla, Kadapa District
      Andhra Pradesh.                        ...RESPONDENTS

(BY SRI. B.S. SANGATI, ADVOCATE FOR R.1.
R.2 - NOTICE DISPENSED WITH.)

     THIS APPEAL IS FILED UNDER SECTION 30(1) OF WORKMEN'S
COMPENSATION ACT, 1923, PRAYING THAT THIS HON'BLE COURT MAY
BE PLEASED TO CALL FOR THE RECORDS AND TO SET ASIDE THE
JUDGMENT AND ORDER DATED 30.07.2010 PASSED BY THE LABOUR
OFFICER AND COMMISSIONER FOR WORKMEN'S COMPENSATION,
KOPPPAL, IN W.C.A.NO.38/2008.

       THESE APPEALS COMING ON FOR ADMISSION THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
                                     7


                              JUDGMENT

These appeals are at the instance of the insurer

calling in question the legality of the award dated

30.07.2010 in WCA No.36/2008, 33/2008, 34/2008,

35/2008, 37/2008 and 38/2008 passed by the learned

Commissioner for Workmen's Compensation, Koppal.

2. Brief facts are that, claimant Tirupati Reddy was

the driver, claimant Nagaraj son of Thippanna was the

cleaner, claimant Nagaraj son of Siddanna, claimant

Basavaraj son of Basanna, claimant Shivakumar son of

Thipperudrappa and claimant Suresh son of Mallanna were

all working as 'hamalis' in lorry bearing registration

No.AP-27/V-7121 owned by respondent No.1 -

Munirathnam (before the learned Commissioner) and

insured with the appellant herein. It is stated that on

02.10.2007 as per the directions of respondent No.1 -

Munirathnam, they had unloaded maize in Challakere and

while they were returning to Bellary at about 2.00 a.m.,

on account of rash and negligent driving of the driver, the

lorry in question dashed to another lorry bearing No. TN-

28/L-9856 near Tammenahalli on S.H.19 resulting in

injuries to all the claimants. It is stated that initially they

had taken treatment in Toranagallu and also at Korlagundi

Primary Health Centre.

3. In the claim proceedings before the learned

Commissioner, respondent No.1 - Munirathanam appeared

and filed a written statement admitting employer-

employee relationship between him and the claimants

herein and their wages as well as the factum that the

accident resulting in injuries took place during the course

of and arising out of the employment.

4. During the enquiry claimants examined themselves

and also one qualified medical practitioner - Dr.

Lakshminarayana as a witness. Ex.P.1 to P.21 were also

marked. Ex.P.4, Ex.P.7, Ex.P.9, Ex.P.11, Ex.P.13 and

Ex.P.15 are the wound certificates issued by the

Government Hospitals in respect of the claimants herein

where they were initially taken for treatment.

5. The appellant did not examine any witnesses and

no documents were marked for them. Ex.P.2 was the

charge sheet and Ex.P.5 was the driving licence held by

the claimant Tirupati Reddy.

6. Upon consideration of the materials produced and

the evidence let in, learned Commissioner answered the

points arising for consideration in the proceedings in

favour of the claimants and against the appellant and

awarded compensation of Rs.1,32,602/- to claimant

Tirupati Reddy, Rs.1,07,021/- to Nagaraj son of Tippanna,

Rs.1,38,765/- to Nagaraj son of Siddanna, Rs.1,17,891/-

to Basavaraj, Rs.1,02,243/- to Shivakumar and

Rs.1,18,941/- to Suresh respectively, with interest

thereon at 12% p.a.

7. Learned counsel for the appellant vehemently

contended that the finding of the learned Commissioner

that employer-employee relationship between respondent

- Munirathnam and the claimants herein had been

established is not supported by the evidence placed before

the learned Commissioner. He further contended that the

assessment of the loss in earning capacity made by the

learned Commissioner is also based on no evidence. In

support of the above two submissions, learned counsel

contended that no documents were produced to show that

the claimants were working in the lorry which was insured

with the appellant and further that the qualified medical

practitioner - Dr. Lakshminarayana, examined as witness

was not an Orthopedic Surgeon and further that his

licence had been suspended.

8. I have heard Sri. B.S.Sangati, the learned

counsel for the claimants - respondents in detail.

9. I have given my anxious consideration to the

submissions made on either side and also I have perused

the records of the case.

10. There is no dispute about the legal position that

in exercise of the power under Section 30(1) of the

Workmen's Compensation Act, 1923, this Court should not

examine the records as if it is a Court of first appeal.

Similarly, merely because another view can be taken on

the same evidence, interference with the finding of the

learned Commissioner is not called for if the view taken

on the evidence by the Commissioner is reasonable and it

is not a finding based on no evidence. Hon'ble Supreme

Court has made the said position of law amply clear in a

decision reported in (2017) 1 SCC 45 - Golla Rajanna

and others vs. Divisional Manager and another.

After extracting Section 30 of the Employees

Compensation Act, the Hon'ble Supreme Court has

observed as follows:

"9. The Workmen's Compensation Commissioner, having regard to the evidence, had returned a finding on the nature of injury and the percentage of disability. It is purely a question of fact. There is no case for the insurance company that the finding is based on no evidence at all or that it is perverse. Under Section 4(1)(c)(ii) of the Act, the percentage

of permanent disability needs to be assessed only by a qualified medical practitioner. There is no case for the respondents that the doctor who issued the disability certificate is not a qualified medical practitioner, as defined under the Act. Thus, the Workmen's Compensation Commissioner has passed the order based on the certificate of disability issued by the doctor and which has been duly proved before the Workmen's Compensation Commissioner.

10. Under the scheme of the Act, the Workmen's Compensation Commissioner is the last authority on facts. Parliament has thought it fit to restrict the scope of the appeal only to substantial questions of law, being a welfare legislation. Unfortunately, the High Court has missed this crucial question of limited jurisdiction and has ventured to reappreciate the evidence and recorded its own findings on percentage of disability for which also there is no basis. The whole exercise made by the High Court is not within the competence of the High Court under Section 30 of the Act."

11. There is no dispute about the fact that

respondent No.1 is the R.C. owner and insured in respect

of the lorry bearing registration No. AP.27/V-7121 which

has met with an accident resulting in injuries to the

claimants. He has filed written statement before the

learned Commissioner clearly admitting employer-

employee relationship between him and the claimants.

The claimants have given evidence to the said effect. On

consideration of the same, learned Commissioner has

recorded a finding that the employer-employee

relationship as between the respondent No.1 - insured

and the claimants has been established. Ex.P.2 is the

charge sheet filed by the Police in this case. The charge

sheet also shows claimant No.1 - Tirupati Reddy as the

accused and the rest of the claimants as C.W. 8 to

C.W.12. In that view of the matter, the finding given by

the learned Commissioner on the aspect of employer-

employee relationship being fully supported by evidence

produced before the learned Commissioner, no substantial

question of law arises for consideration in regard to the

same and accordingly, I reject the contentions of the

learned counsel for the appellant on this score.

12. The next contention advanced by the learned

counsel for the appellant is that, the assessment of loss in

the earning capacity made by the learned Commissioner is

upon the appraisal made by one Dr. Lakshminarayana

whose integrity as a qualified medical practitioner is

highly suspect, and in this behalf he submits that his

licence to practice has been suspended and he is facing

enquiry. However, perusal of the wound certificates

issued by independent medical officers of Government

Hospital which are at Exs.P.4, P.7, P.9, P.11, P.13 and

P.15 clearly show that, claimants had all suffered

fractures of the radius, ulna and tibia and fibula. These

claimants require deft manoeuvrability of their upper and

lower limbs for discharging their work as driver, cleaner

and 'hamalis'. Perusal of the award also shows that

learned Commissioner has not blindly accepted the

assessment made by Dr.Lakshminarayana and he has

come to his own conclusion on appraisal of the wound

certificates and the evidence and has fixed the loss of

earning capacity of claimant No.1 - Tirupati Reddy, the

driver at 30%, claimant No.2 Nagaraj the cleaner at 25%,

claimants No.3 Nagaraj, Basavaraj, Shivakumar and

Suresh who are all 'hamalis' at 35%, 30%, 25% and 30%

respectively. It cannot be said that such assessment

made by the learned Commissioner of the loss of the

earning capacity is based on no evidence and it is

perverse. Needless to say, this Court gets jurisdiction to

interfere with the findings of the learned Commissioner

only if it comes to the conclusion that the finding of the

learned Commissioner is based on no evidence or it is

perverse. On the materials that are available on record,

it cannot be said that finding of the learned Commissioner

on this aspect is based on no evidence and such being the

case, no substantial question of law arises in this case

and accordingly, I reject the contentions of the learned

counsel for the appellant.

13. Consequently, there is no merit in these appeals

and they are liable to be dismissed. Hence, the following:

14. The above appeals are dismissed.

The amounts in deposit before this Registry shall be

transmitted to the Court of learned jurisdictional Senior

Civil Judge forthwith along with the records.

In view of disposal of the appeals, all pending

interlocutory applications do not survive for consideration

and they are accordingly dismissed.

Sd/-

JUDGE

Mgn/-

 
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