Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager vs Laxmi W/O Mahantesh Kammar
2024 Latest Caselaw 4034 Kant

Citation : 2024 Latest Caselaw 4034 Kant
Judgement Date : 9 February, 2024

Karnataka High Court

The Manager vs Laxmi W/O Mahantesh Kammar on 9 February, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                      -1-
                                                            NC: 2024:KHC-D:3132
                                                             MFA No. 24733 of 2012
                                                      C/W MFA.CROB No. 929 of 2013



                       IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                              DATED THIS THE 9TH DAY OF FEBRUARY, 2024

                                                 BEFORE
                               THE HON'BLE MR JUSTICE V.SRISHANANDA
                           MISCELLANEOUS FIRST APPEAL NO. 24733 OF 2012 (WC)
                                                      C/W
                                     MFA CROSS OBJ NO. 929 OF 2013
                      IN M.F.A. NO. 24733 OF 2012
                      BETWEEN:
                      THE MANAGER,
                      NATIONAL INSURANCE CO., LTD.,
                      HUBLI,
                      REP. THROUGH ITS REGIONAL OFFICE,
                      ARIHANT PLAZA, 2ND FLOOR,
                      KUSUGAL ROAD, KESHWAPUR, HUBLI.
                                                                        ...APPELLANT

                      (BY MISS. VINAYA KUPPELLUR, ADVOCATE FOR
                          SRI. N.R. KUPPELLUR, ADVOCATE)

                      AND:
                      1.      SMT. LAXMI
BHARATHI                      W/O. MAHANTESH KAMMAR,
HM                            AGE: 23 YEARS, OCC: HOUSEHOLD,
Digitally signed by           R/O: HUBLI.
BHARATHI H M
Date: 2024.02.21
11:58:58 +0530
                      2.      KUMARI. PRIYANKA
                              D/O. MAHANTESH KAMMAR,
                              AGE: 3 YEARS,
                              BEING MINOR REP.
                              BY 1ST RESPONDENT MOTHER.

                      3.      SMT. MANAVVA
                              W/O. DODDAMANAPPA KAMMAR,
                              AGE: 53 YEARS, OCC: HOUSEHOLD,
                              R/O: HUBLI.

                      4.      SRI. MAKBULSAB
                              S/O. KHATIBSAB MULLA,
                                 -2-
                                      NC: 2024:KHC-D:3132
                                       MFA No. 24733 of 2012
                                C/W MFA.CROB No. 929 of 2013



        (OWNER OF THE LORRY NO. KA-39/3822)
        SINCE DECEASED BY HIS L.R.S.,

4(a).   SMT. BIBIJEHAR
        W/O. MAKBULSAB MULLA,
        AGE: 45 YEARS, OCC: HOUSEHOLD,
4(b). SMT. KOUSARBANU
      W/O. KHAYUMKHAN JAHAGIRDAR,
      AGE: 27 YEARS, OCC: HOUSEHOLD,
4(c).   SRI. ASIFAHAMMAD
        S/O. MAKBULSAB MULLA,
        AGE: 25 YEARS,

4(d)    KUMAR NIYAZAHAMMAD
        S/O. MAKBULSAB MULLA,
        AGE: 23 YEARS,
4(e).   KUMAR LTAF AHAMAD
        S/O. MAKBULSAB MULLA,
        AGE: 20 YEARS,
4(f).   KUMAR IMBERNAWAZ
        S/O. MAKBULSAB MULLA,
        AGE: 18 YEARS,

4(g). KUMAR SHAHANAWAZ
      S/O. MAKBULSAB MULLA,
      AGE: 17 YEARS,
      BEING MINRO REP. BY RESP. NO.4(a)

4(h). KUMAR. SHABAZ
      S/O. MAKBULSAB MULLA,
      AGE: 12 YEARS,
      BEING MINRO REP. BY RESP.NO. 4(a)

        ALL ARE R/O: MEHABOOB SUBANI NAGAR,
        SAUNSHI VILLAGE, TQ: KUNDAGOL,
        DIST: DHARWAD.
                                               ...RESPONDENTS

(BY SMT. SHAILA BELLIKATTI, ADVOCATE FOR R1-R3;
    R2 IS MINOR REP. BY R1;
    SRI. J.S. SHETTY, ADVOCATE FOR R4 (C-F);
    R4 (A), (B) SERVED;
    R4G AND R4H MINORS REP. BY R(A))
                                  -3-
                                       NC: 2024:KHC-D:3132
                                        MFA No. 24733 of 2012
                                 C/W MFA.CROB No. 929 of 2013




      THIS M.F.A. IS FILED U/S.30(1) OF THE W.C.ACT 1923,
AGAINST THE JUDGEMENT AND AWARD DATED:31.08.2012, PASSED
IN WCA/F:NO.79/2009 ON THE FILE OF THE LABOUR OFFICER AND
COMMISSIONER FOR WORKMEN COMPENSATION, SUB-DIVISION-2,
HUBLI, AWARDING THE COMPENSATION OF RS.3,70,632/- WITH
INTEREST AT THE RATE OF 12% P.A. FROM THE DATE OF PETITION
TILL ITS DEPOSIT.

IN MFA CROSS OBJ NO. 929 OF 2013
BETWEEN:
1.      SMT. LAXMI
        W/O. MAHANTESH KAMMAR,
        AGE: 25 YEARS, OCC: HOUSE HOLD WORK,
        R/O: HUBLI.
2.      KUMARI. PRIYANKA
        D/O. MAHANTESH KAMMAR,
        AGE: 5 YEARS, OCC: STUDENT,
        BEING MINOR REP. BY CROSS OBJECTOR NO.1
3.      SMT. MANAVVA
        W/O. DODDAMANAPPA KAMMAR,
        AGE: 54 YEARS, OCC: HOUSE HOLD WORK,
        R/O: HUBLI.
                                            ...CROSS OBJECTORS

(BY SMT. SHAILA BELLIKATTI, ADVOCATE)

AND:
1.       SRI. MAKBULSAB
         S/O. KHATIBSAB MULLA,
         (OWNER OF THE LORRY NO. KA-39/3822)
         SINCE DECEASED BY HIS LRS.
1(a).    SMT. BIBIJEHAR
         W/O. MAKBULSAB MULLA,
         AGE: 46 YEARS, OCC: HOUSEHOLD,

1(b). SMT. KOUSARBANU
      W/O. KHAYUMKHAN JAHAGIRDAR,
      AGE: 28 YEARS, OCC: HOUSEHOLD,
1(c).    SRI. ASIFAHAMMAD
         S/O. MAKBULSAB MULLA,
         AGE: 26 YEARS,
                                 -4-
                                      NC: 2024:KHC-D:3132
                                       MFA No. 24733 of 2012
                                C/W MFA.CROB No. 929 of 2013




1(d)    KUMAR NIYAZAHAMMAD
        S/O. MAKBULSAB MULLA,
        AGE: 24 YEARS,
1(e).   KUMAR ALTAFAHAMAD
        S/O. MAKBULSAB MULLA,
        AGE: 22 YEARS,
1(f).   KUMAR IMBERNAWAZ
        S/O. MAKBULSAB MULLA,
        AGE: 20 YEARS,
1(g). SRI. SHAHANAWAZ
      S/O. MAKBULSAB MULLA,
      AGE: 19 YEARS,
      BEING MINRO REP. BY RESP. NO.4(a)

1(h). SRI. SHABAAZAMMAD
      S/O. MAKBULSAB MULLA,
      AGE: 14 YEARS,
      BEING MINOR REPRESENTED
      BY RESPONDENT NO. 1(a)
      NATURAL GUARDIAN MOTHER
        ALL ARE R/O: MEHABOOB SUBANI NAGAR,
        SAUNSHI VILLAGE, TQ: KUNDAGOL,
        DIST: DHARWAD.

2.      THE MANAGER,
        NATIONAL INSURANCE CO., LTD.,
        DIVISIONAL OFFICE, HUBLI,
                                               ...RESPONDENTS

(BY MISS. VINAYA KUPPELLUR, ADVOCATE FOR
    SRI. N.R. KUPPELLUR, ADVOCATE FOR R2;
    R1 (A) (B) (C) (D) (E) (F) (G) SERVED;
    R (H) IS MINOR REP. R1(A))

      THIS MFA CROB IN MFA No.24733/2012 IS FILED UNDER
ORDER XLI RULE 22 (1) OF CPC., AGAINST THE ORDER DTD:
31.08.2012 PASSED IN WCA/F.NO.79/2009 ON THE FILE OF THE
LABOUR    OFFICER   AND  COMMISSIONER    FOR   WORKMENS
COMPENSATION, SUB-DIVISION-2, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                                -5-
                                     NC: 2024:KHC-D:3132
                                      MFA No. 24733 of 2012
                               C/W MFA.CROB No. 929 of 2013



      THESE M.F.A. AND MFA CROB, COMING ON FOR ADMISSION,
THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                           JUDGMENT

Heard Miss. Vinaya Kuppelur representing

Sri.N.R.Kuppelur and Smt.Shaila Bellikatti, learned counsel

for the parties.

2. These two matters arise out of judgment and award

passed by the Commissioner for Workmen's Compensation

(hereinafter for short 'CWC') in WCA/F No.79/2009 dated

31.08.2012.

3. Facts in brief which are utmost necessary for disposal

of the appeal and cross objection are as under:

4. Mahantesh Kammar alleged to be the cleaner of lorry

bearing No. KA-29/3822 lost his life in road traffic accident

that occurred on 30.05.2009.

5. He lost his life on 01.06.2009 despite best treatment.

Claimants being dependants of said Mahantesh Kammar

laid a claim before CWC stating that Mahantesh lost his life

NC: 2024:KHC-D:3132

during the course of employment and therefore they are

entitled for compensation.

6. CWC on contest allowed the claim petition in part and

granted sum of Rs.3,70,632/- and fastened the liability on

the insurance company.

7. Being aggrieved by the same, insurance company is

in appeal and so also the claimants have filed cross

objection for enhancement of compensation.

8. Having heard the parties in detail, this court has

perused the material on record meticulously.

9. On such perusal of the material on record, death of

Mahantesh Kammar is not in dispute, who lost his life on

account of the accidental injuries sustained by him, being

the inmate of the lorry bearing No.KA-39/3822. Injured

was shifted to hospital, he lost his life on 01.06.2009.

10. Dependants claim that Mahantesh was working as

cleaner in the lorry belonging to first respondent who is

NC: 2024:KHC-D:3132

the owner of the lorry. He remained exparte and did not

contest the claim petition.

11. Insurance company contested the claim petition by

filing detailed written statement.

12. CWC recorded the evidence of the parties.

13. Clear suggestions were made in the cross

examination to the claimant witness that the lorry carrying

more than 20 to 30 persons for a marriage party and the

deceased is not a cleaner as is claimed by them.

14. Learned CWC has ignored the said aspect of the

evidence on record and has directed that insurance

company is liable to pay the compensation.

15. Being aggrieved by the same, Insurance company

filed appeal contending that insurance company was not

expected to place negative proof on record and therefore,

approach of the CWC is incorrect and sought for allowing

the appeal.

NC: 2024:KHC-D:3132

16. Per contra, Smt.Shaila Bellikatti contended that the

claimants being mother, wife and children of the deceased

not having necessary information regarding proof of

income of the deceased to place on record and therefore,

sought for allowing the appeal.

17. Per contra, Sri.J.S.Shetty, learned counsel for respondent

Nos.4(c) to 4(f) contended that in the event, this Court is

holding that there is no employer and employee relationship,

then the whole claim petition needs to be dismissed as CWC

has no jurisdiction to entertain the claim of the claimants.

18. At this stage, Smt.Shaila Bellikatti, learned counsel

contended that in such event, the claimants be reserved with

the liberty of filing a claim petition under Motor Vehicles Act.

19. Having heard the parties in detail, this Court perused the

material on record, meticulously.

20. On such perusal of the material on record, respondent

No.1, who is the owner of the lorry did not choose to contest

the claim petition before CWC and he was placed ex-parte, as

he did not appear before the Court despite service of notice.

NC: 2024:KHC-D:3132

21. Claimants have failed to place on record any material

evidence, so as to establish that deceased was a cleaner in the

lorry bearing No.KA.29/3822.

22. Insurance Company has cross - examined in detail PW1,

by suggesting that claimant was not a cleaner in the lorry.

Learned CWC in the impugned order has referred to said cross -

examination while deciding issue No.5. Specifically, he has also

dealt with regard to the fact that respondent No.1 is the

transport operator and no details are forthcoming as to how

many lorries does respondent No.1 is possessing. But as could

be seen from the police records, there were, 20 to 30

passengers in the lorry at the time of accident. Such a

suggestion has been made to PW1 but learned CWC has stated

that no records have been produced by the Insurance Company

and therefore, Insurance Company is liable to pay the

compensation.

23. How a negative proof can be produced by the Insurance

Company is not dealt by learned CWC in the impugned order.

All that the Insurance Company could do is to cross - examine

PW1, based on the material placed on record.

- 10 -

NC: 2024:KHC-D:3132

24. In the first place, to invest the jurisdiction in CWC, it is

the bounden duty of the claimants to establish that deceased

was an employee under respondent No.1. No material is

produced in this regard. Respondent No.1 conveniently,

remained absent before CWC.

25. Under such circumstances, claimant should have

examined the driver of the lorry or summoned respondent No.1

to establish that he was working under respondent No.1 as a

cleaner. Material evidence available on record especially, the

police records would go to show that in the very complaint

itself, it has been mentioned that lorry has been hired for

attending a marriage. It is also found from the very complaint

averments that after participating in the marriage, 20 to 30

passengers were returning in the lorry and at that juncture,

because of the rash and negligent driving of the driver, the

accident has occurred. Police after thorough investigation, has

filed charge sheet against the driver of the lorry as could be

seen from the material placed on the record.

26. Under such circumstances, it was incumbent on the part

of CWC to ascertain, whether the deceased was a cleaner in the

- 11 -

NC: 2024:KHC-D:3132

lorry or not. When there is no material placed on record to

establish that the deceased was a cleaner in the lorry, CWC did

not get jurisdiction to enquire into the claim made by the

claimants.

27. Further, as could be seen from Ex.P.5 which is the

inquest mahajar, the employment of the deceased has been

shown as blacksmith and said information is provided by the

claimants themselves.

28. Under such circumstances, in the absence of any proper

proof that deceased was working as the cleaner of the lorry of

respondent No.1, the claim petition before CWC needs to be

dismissed.

29. Having said thus, for the accidental death of Mahantesh

Kummar, the claimants would be entitled to receive the

compensation by filing a claim petition under the provisions of

Motor Vehicles Act.

30. Sri.N.R.Kuppellur, learned counsel and Sri.J.S.Shetty,

learned counsel, however, contends that such a course is not

open for the claimants as they have chosen to file a claim

petition before CWC.

- 12 -

NC: 2024:KHC-D:3132

31. If a claim petition under the provision of Indian Motor

Vehicles Act which filed seeking condonation of delay by the

claimants, Insurance Company and owner of the lorry are

entitled to put forth their respective defenses as is available to

them, including the question of limitation and liability of the

Insurance Company.

32. Reserving the liberty for the claimants to approach the

Motor Accident Claim Tribunal, following :

ORDER

i. Appeal is allowed.

ii. Claim Petition stands dismissed. In view of

the fact that claimants have failed to establish

that there existed an employer and employee

relationship between respondent No.1 and the

claimant.

iii. Amount in deposit is ordered to be returned to

the Insurance Company, under due

identification.

- 13 -

NC: 2024:KHC-D:3132

iv. In view of the dismissal of the claim petition,

MFA Crob.No.929/2013 is also dismissed.

v. No order as to costs.

Sd/-

JUDGE

HMB-Upto para 15 KAV-Para 16 to end.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter