Citation : 2024 Latest Caselaw 5230 Kant
Judgement Date : 21 February, 2024
-1-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
DATED THIS THE 21ST DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE V.SRISHANANDA
MISCELLANEOUS FIRST APPEAL NO. 21384 OF 2012 (WC-)
C/W
MISCELLANEOUS FIRST APPEAL NO. 21385 OF 2012
MISCELLANEOUS FIRST APPEAL NO. 21386 OF 2012
MISCELLANEOUS FIRST APPEAL NO. 21649 OF 2012
MISCELLANEOUS FIRST APPEAL NO. 21651 OF 2012
MISCELLANEOUS FIRST APPEAL NO. 21652 OF 2012
MISCELLANEOUS FIRST APPEAL NO. 21653 OF 2012
IN MFA NO. 21384/2012
BETWEEN:
THE EXECUTIVE ENGINEER
Digitally PUBLIC WORKS PORT AND INLAND WATER TRANSPORT
signed by
SAMREEN DEPARTMENT,
SAMREEN AYUB
AYUB DESHNUR KOPPAL, DIST: KOPPAL.
DESHNUR Date:
2024.02.23
...APPELLANT
16:29:57
+0530
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. MALLAMMA W/O. SOMAPPA
AGE: 47 EYARS, OCC: HOUSEKEEPING,
R/O: VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
2. B. VENKATA REDDY S/O. RAVI REDDY
AGE: 44 YEARS, OCC: CLASS-I, CONTRACTOR,
R/O: H.NO. 8/2/293/2/A:71,
-2-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
9TH MAIN ROAD, JUBLI HILLS ROAD, HYDRABAD.
...RESPONDENTS
(BY SRI. ARUN L. NEELOPANT, ADVOCATE FOR R1;
NOTICE TO SERVED TO R2)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 68/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21385/2012
BETWEEN:
THE EXECUTIVE ENGINEER PUBLIC WORKS PORT
AND INLAND WATER TRANSPORTDEPARTMENT,
KOPPAL, DIST: KOPPAL.
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. PARVATHAMMA @ PARVATHI W/O. DURGAPPA
AGE: 40 YEARS, OCC: HOUSEKEEPING,
R/O: VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
2. KUMARI DURGAMMA D/O. DURGAPPA
AGE: 15 YEARS,
3. KUMAR. VENKATESH S/O. DURGAPPA
AGE: 16 YEARS,
4. KUMAR. SURESH S/O. DURGAPPA
AGE: 17 YEARS,
5. KUMAR. HANUMATHA S/O. DURGAPPA
AGE: 16 YEARS,
RESPONDENT NO. 2, 3, 4, 5 ARE MINORS
-3-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
REPRESENTED BY THEIR NATURAL GUARDIAN R1
ALL ARE R/O: VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
6. SRI. B. VENKATA REDDY S/O. RAVI REDDY
AGE: 44 YEARS,
OCC: CLASS-I CONTRACTOR.
R/O: II. NO. 8/2/293/2/A:71,
9TH MAIN ROAD, JUBLI HILLS ROAD, HYDRABAD.
...RESPONDENTS
(BY SRI. ARUN L. NEELOPANT, ADVOCATE FOR R1;
R2-R5 ARE MINORS REPRESENTED BY R1;
NOTICE TO R6 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 75/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21386/2012
BETWEEN:
THE EXECUTIVE ENGINEER
PUBLIC WORKS PORT AND INLAND WATER TRANSPORT
DEPARTMENT, KOPPAL, DIST: KOPPAL.
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. ANUSUYAMMA W/O. GADHILINGAPPA
AGE: 45 YEARS, OCC: HOUSEKEEPING,
R/O: VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
2. KUMAR KIRSHNAPPA S/O. GADHILINGAPPA
AGE: 15 YEARS,
-4-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
3. KUMAR. PARMESH S/O. GADHILINGAPPA
AGE: 15 YEARS,
RESPONDENT NO. 2 AND 3 ARE MINORS
REP. BY THEIR NATURAL GUARDIAN MOTHER R1.
4. SRI. B. VENKATA REDDY S/O. RAVI REDDY
AGE: 44 YEARS,
OCC: CLASS-ICONSTRATOR,
R/O. II NO. 8/2/293/2/A:71,
9TH MAIN ROAD, JUBLI HILLS ROAD, HYDRABAD.
...RESPONDENTS
(BY SRI. ARUN L. NEELOPANT, ADVOCATE FOR R1;
R2-R3 ARE MINORS REPRESENTED BY R1;
NOTICE TO R4 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 69/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21649/2012
BETWEEN:
THE EXECUTIVE ENGINEER PUBLIC WORKS,
PORT AND INLAND WATER TRANSPORT DEPARTMENT,
KOPPAL, DIST:KOPPAL
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. RAGHAMMA W/O. BHARATHRAJ,
AGE:32 YEARS, OCC:HOUSEKEEPING
R/O: VENKATAPUR,
TQ: GANGAVATHI DIST:KOPPAL.
2. KUMAR,ASHISHRAJAVARDHAN S/O. BHARATHRAJ,
AGE:09 YEARS.
-5-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
3. KUMARI,DHANYARANI D/O. BHARATHRAJ,
AGE:05 YEARS,
ALL ARE RESIDENT OF VENKATAPUR,
TQ:GANGAVATHI,DIST:KOPPAL.
4. SRI. B. VENKATA REDDY S/O. RAVI REDDY
AGE:44 YEARS, OCC:CLASS-I CONTRACTOR,
R/O:II.NO.8/2/293/2/A-71,
9TH MAIN ROAD,JUBLI HILLS, ROAD HYDRABAD.
...RESPONDENTS
(BY SRI. ARUN L NEELOPANT, ADVOCATE FOR R1;
R2-R3 ARE MINORS REPRESENTED BY R1;
NOTICE TO R4 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 72/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21651/2012
BETWEEN:
THE EXECUTIVE ENGINEER PUBLIC WORKS,
PORT AND INLAND WATER TRANSPORT DEPARTMENT,
KOPPAL, DIST:KOPPAL.
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. YAMUNAMMA W/O. LATE BOVERA BHIMAPPA
AGE:40 YEARS, OCC:HOUSEKEEPING
R/O: VENKATAPUR, TQ:GANGAVATHI, DIST:KOPPAL.
2. KUMARI. LALLITHAMMA D/O. LATE BOVERA BHIMAPPA
AGE:16 YEARS.
3. KUMAR. RAJA S/O. LATE BOVERA BHIMAPPA
AGE:17 YEARS,
-6-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
R2 AND R3 ARE MINORS REPRESENTED BY
THEIR NATURAL GUARDIAN MOTHER R1
ALL ARE R/O:ANEGUNDHI,
TQ:GANGAVATHI, DIST:KOPPAL.
4. SRI. B. VENKATA REDDY S/O. RAVI REDDY
AGE:44 YEARS, OCC:CLASS-I CONTRACTOR,
R/O:II.NO.8/2/293/2/A-719TH MAIN ROAD,
JUBLI HILLS ROAD, HYDRABAD.
...RESPONDENTS
(BY SRI. ARUN L. NEELOPANT, ADVOCATE FOR R1;
R2-R3 ARE MINORS REPRESENTED BY R1; NOTICE TO R4 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 152/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21652/2012
BETWEEN:
THE EXECUTIVE ENGINEER
PUBLIC WORKS PORT AND
INLAND WATER TRANSPORTDEPARTMENT, KOPPAL.
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
AND:
1. NASARIN W/O. MOHAMAD,
AGED: ABOUT 40 YEARS,
HOUSEKEEPING,
R/O: VENKATAPUR,
TALUK: GANGAVATHI, DIST: KOPPAL.
2. SMT. VAHIDA UNNISA W/O. ABDULGANI,
AGED: ABOUT 65 YEARS,
HOUSEKEEPING,
-7-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
3. KUM. MOHAMAD KARIM S/O. MOHAMAD IQBAL,
AGED: ABOUT 9 YEARS, MINOR.
4. KUMARI. ASMA BEGUM D/O. MOHAMAD IQBAL,
AGED: ABOUT 6 YEARS, MINOR.
R2, R3, R4 ARE MINORS REPRESENTED BY
THEIR NATURAL GUARDIAN MOTHER R1
ALL ARE RESIDENT OF AMBLGA, TALUK: ALANDA,
DIST:GULBARGA.
5. SRI. B. VENKATA REDDY S/O. RAVI REDDY,
AGED: ABOUT 44 YEARS,
OCC: CLASS-1,CONTRACTOR,
R/O: H.NO.8/2/293/2/A:71, 9TH MAIN ROAD,
JUBLI HILLS ROAD,HYDERABAD.
...RESPONDENTS
(BY SRI. RAJASHEKHAR BURJI, ADVOCATE FOR R1-2;
R3-R4 ARE MINORS REPRESENTED BY R1;
NOTICE TO R5 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 70/2010 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
IN MFA NO. 21653/2012
BETWEEN:
THE EXECUTIVE ENGINEER
PUBLIC WORKS PORT AND INLAND WATER TRANSPORT
DEPARTMENT, KOPPAL, DIST: KOPPAL.
...APPELLANT
(BY SRI. KESHAV REDDY, AAG AND
SRI. PRAVEEN Y. DEVAREDDIYAVAR HCGP)
-8-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
AND:
1. ASHABANI W/O. RASUALSAB
AGED ABOUT: 49 YEARS,
OCC: HOUSEKEEPING,
R/O: VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
2. KUMARI. KAJABANNI D/O. RASULLASAB
AGED ABOUT: 17 YEARS,
3. KUMAR. RAJAHUSAIN S/O. RASULLASAB
AGED ABOUT: 14 YEARS,
4. KUMAR. SADDAM HUSAIN S/O. RASULLASAB
AGED ABOUT: 14 YEARS,
R2 TO R4 ARE MINORS REPRESENTED BY
THEIR MOTHER NATURAL GUARDIAN R1.
ALL ARE RESIDENT OF VENKATAPUR,
TQ: GANGAVATHI, DIST: KOPPAL.
5. SRI. B. VENKATA REDDY S/O. RAVI REDDY
AGED ABOUT: 44 YEARS, OCC: CLASS-I CONTRACTOR,
R/O: H.NO. 8/2/293/2/A:71,
9TH MAIN ROAD, JUBLI HILLS ROAD, HYDERBAD.
...RESPONDENTS
(BY SRI. ARUN L NEELOPANT, ADVOCATE FOR R1;
R2-R4 ARE MINORS REPRESENTED BY R1;
NOTICE TO R5 SERVED)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 30(1) OF THE WORKMEN COMPENSATION ACT, 1923,
PRAYING TO SET ASIDE THE AWARD PASSED BY THE
COMMISSIONER FOR WORKMEN COMPENSATION, KOPPAL, IN
APPLICATION NO. 71/2009 DATED 30.11.2010, BY ALLOWING THIS
APPEAL IN THE INTEREST OF JUSTICE AND EQUITY.
THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
-9-
NC: 2024:KHC-D:4299
MFA No. 21384 of 2012
C/W MFA No. 21385 of 2012, MFA No. 21386
of 2012, MFA No. 21649 of 2012, MFA No.
21651 of 2012, MFA No. 21652 of 2012, MFA
No. 21653 of 2012
JUDGMENT
Heard Sri.Keshav Reddy, learned Additional Advocate
General and Sri.Praveen Y Devareddiyavar, learned High
Court Government Pleader for the appellant and Sri.Arun
Neelopant, learned counsel for the respondent No.1.
2. These appeals are directed against the
judgment and award passed by the learned Commissioner
for Workmen's Compensation Act (hereinafter referred to
as 'CWC' for brevity).
3. These appeals are preferred by the Executive
Engineer, Public Works Port and Inland Water Transport
Department, Koppal challenging the judgment and award
passed by learned CWC. For convenience, they are
tabulated as under:
Claim petition Award amount Miscellaneous Number First Appeal No.
W.C. Rs.3,46,001/- 21384/2012
- 10 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
W.C. Rs.2,64,834/- 21386/2012
W.C. Rs.3,46,001/- 21385/2012
W.C. Rs.2,54,878/- 21651/2012
W.C. Rs.2,28,510/- 21653/2012
W.C. Rs.3,00,314/- 21649/2012
W.C. Rs.2,64,834/- 21652/2012
4. Facts in brief which are utmost necessary for
disposal of these cases are as under:
4.1 Claim petitions came to be filed by the
dependants of deceased persons in respect of a mishap
that occurred on 22.01.2009 contending that while the
deceased persons were working for construction of bridge
for Tungabhadra river. While the bridge was under
- 11 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
construction, the bridge got collapsed and 30 persons who
were working under the bridge sustained grievous injuries
and some of them fell into the river. Some of them died
and few of them were injured.
4.2 The incident was taken note of by the Human
Rights Commission suo moto and passed an order
directing the Government to pay a sum of Rs.5,00,000/-
and therefore, Government Order came to be issued in
pursuance of the said order and payment of Rs.5,00,000/-
is made to each of the claimants.
4.3 Even after receiving compensation in a sum of
Rs.5,00,000/-, dependants of deceased persons laid a
claim under the Workmen's Compensation Act before the
learned CWC.
4.4 Claim petitions were resisted by filing necessary
written statements.
- 12 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
4.5 Learned CWC recorded the evidence of parties
and allowed the claim petitions as referred to supra.
5. Being aggrieved by the same, the Executive
Engineer is in appeal challenging the validity of the
judgment and award passed by the learned CWC.
6. Sri.Keshav Reddy, learned Additional Advocate
General and Sri.Praveen Y Devareddiyavar, learned High
Court Government Pleader representing the appellant
contended that when once the claimants have received a
sum of Rs.5,00,000/- in pursuance of the directions issued
by the Human Rights Commission, second application for
the same incident seeking compensation would not arise
and the said aspect of the matter though urged before the
learned CWC, same has not been properly considered by
the learned CWC and sought for allowing the appeals.
7. In support of the argument put forth on behalf
of appellant, reliance is placed on the judgment of the
- 13 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
Hon'ble Apex Court in the case of Krishna and others vs.
Tek Chand and others in SLP (C) No.5044/2019 dated
05.02.2024. Relevant portion of the said judgment is
culled out hereunder for ready reference:
"6. We find that the observations of this Court in Sebastiani Lakra (supra) distinguishing the case of Shashi Sharma (supra) clearly applies to the case in hand. It is observed that the amount of Rs.31,37,665/- (Rupees Thirty One Lakhs, Thirty Seven Thousand and Six Hundred and Sixty Five only) was paid to the dependents of the deceased- employee who are the petitioners herein under the aforesaid Rules since the said Rule was by way of compassionate assistance owing to the sudden death of the employee in harness for any reason whatsoever including as a result of a road traffic accident. This is in order to compensate the loss of the bread earner of the family who dies in harness. In the case of a motor vehicle accidents, when negligence is proved, loss of dependency is compensated for the very same reason. In our view, there cannot be a duplication in payments or a windfall owing to a misfortune. In another words, on the death of the person in harness, owing to a
- 14 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
road traffic accident the dependents of a deceased cannot be doubly benefited as opposed to those who are dependents of a deceased who dies owing to illness or any other reason under the Rules formulated by the Haryana Government."
8. Per contra, Sri.Arun L Neelopant, learned
counsel for the claimants contended that the claimants are
very poor people and they did not make any application
before the Human Rights Commission for grant of
compensation and they have rightly approached the
learned CWC for awarding compensation for the accidental
death during the course of their employment.
9. Therefore, award of compensation made by the
learned CWC as referred to supra is just and proper.
Further, payment of Rs.5,00,000/- by the Government as
compensation in pursuance of the directions of Human
Rights Commission has got nothing to do with the rights of
the claimants in seeking appropriate compensation for the
- 15 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
accidental death of their kith and kin and sought for
dismissal of the appeals.
10. He also pointed out that under the Workmen's
Compensation Act, the claimants are entitled to interest at
the rate of 12% per annum after 30 days of incident till
realization and therefore, they stand to gain by executing
the award as against the Government and therefore, the
appeals are to be dismissed.
11. In reply, Sri.Keshav Reddy, learned Additional
Advocate General pointed out that deceased persons were
not even employees or workmen under the Government
inasmuch as they have been employed for the construction
of a bridge as a casual labourers by the contractor and
therefore, it is the responsibility of the contractor to make
payment, if any, for the mishap. Therefore, learned CWC
did not have jurisdiction to entertain the very claim
petitions and sought for allowing the appeals.
- 16 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
12. Having heard the parties in detail, this Court
perused the material on record meticulously.
13. On such perusal of material on record, there is
no dispute that the claimants are the dependants of
deceased Hulugappa, Gadilingappa, Duragesh, Bhover
Bhimappa, Rasool Sab, Bharatraj and Mohammad Ikbal
Patel.
14. Admittedly, the incident has been suo moto
taken cognizance by the Human Rights Commission and
registered a case and enquiry was held. After thorough
enquiry, Human Rights Commission passed an order
directing the Government to make payment of
Rs.5,00,000/- each to the dependants of the deceased
persons.
15. Needless to emphasise that the said
compensation amount was not termed as adhoc payment.
- 17 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
Therefore, claim, if any, of the claimants is subject to
payment of Rs.5,00,000/- by the Government.
16. Assuming that the deceased persons are to be
treated as employees, they are entitled to compensation
under the Workmen's Compensation Act as is adjudged by
the learned CWC less a sum of Rs.5,00,000/- which has
already been paid by the Government.
17. In this regard, this Court gainfully relied on the
principles of law enunciated in the case of Krishna, supra.
18. Their Lordships in the said case have
categorically held that there cannot be duplication of
payment or windfall owing to a misfortune.
19. If the claimants are entitled to get any amount
more than Rs.5,00,000/- under the award, they are
entitled to execute the award.
20. With that observation, appeals need to be
allowed.
- 18 -
NC: 2024:KHC-D:4299
C/W MFA No. 21385 of 2012, MFA No. 21386 of 2012, MFA No. 21649 of 2012, MFA No. 21651 of 2012, MFA No. 21652 of 2012, MFA
21. Accordingly, following order is passed:
ORDER
(i) Appeals are allowed.
(ii) If the claimants are entitled to get any
amount over and above Rs.5,00,000/- as per
the award, they are entitled to execute the
award and receive the same from the
appellant.
(iii) If amount of Rs.5,00,000/- is already paid
would satisfy the award, Government need
not seek for refund of balance amount.
(iv) No order as to costs.
Sd/-
JUDGE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!