Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganesh S/O Peerappa Bhagodi vs Raju And Ors
2025 Latest Caselaw 5217 Kant

Citation : 2025 Latest Caselaw 5217 Kant
Judgement Date : 19 March, 2025

Karnataka High Court

Ganesh S/O Peerappa Bhagodi vs Raju And Ors on 19 March, 2025

                                              -1-
                                                           NC: 2025:KHC-K:1728
                                                    MFA No. 200462 of 2020
                                           C/W MFA.CROB No. 200099 of 2021



                             IN THE HIGH COURT OF KARNATAKA,

                                     KALABURAGI BENCH

                          DATED THIS THE 19TH DAY OF MARCH, 2025

                                           BEFORE
                             THE HON'BLE MR. JUSTICE C M JOSHI

                        MISCL. FIRST APPEAL NO.200462 OF 2020 (ECA)
                                             C/W
                          MFA CROSS OBJ NO.200099 OF 2021 (ECA)


                   IN MFA NO.200462/2020:

                   BETWEEN:

                   GANESH S/O PEERAPPA BHAGODI,
                   AGE: 41 YEARS, OCC: DRIVER,
                   R/O VISHWANAGAR CHINCHOLI ROAD SEDAM,
                   TQ. SEDAM, DIST. KALABURAGI-585 101.
                                                                  ...APPELLANT

                   (BY SRI. BABU H. METAGUDDA, ADVOCATE)
Digitally signed
by SHIVALEELA
DATTATRAYA
                   AND:
UDAGI
Location: HIGH
COURT OF           1.   RAJU S/O DEVAPPA,
KARNATAKA
                        AGE: 38 YEARS, OCC: OWNER OF VEHICLE
                        NO. KA-32/N-1280, R/O CHOUDESHWAR COLONY,
                        NEAR MANIKESHWARI TEMPLE,
                        KALABURAGI-585 101.

                   2.   THE MANAGER,
                        UNITED INDIA INSURANCE CO. LTD.,
                        JAWALI COMPLEX, SUPER MARKET,
                        KALABURAGI-585 101.

                   3.   MUJAHID S/O HABIB MIYAN,
                        AGE: 44 YEARS, OCC: OWNER OF VEHICLE
                             -2-
                                         NC: 2025:KHC-K:1728
                                  MFA No. 200462 of 2020
                         C/W MFA.CROB No. 200099 of 2021



     NO. AP-16/TW-7327, R/O: CHOTIBES,
     TULLER GALLI SEDAM, TQ. SEDAM,
     DIST. KALABURAGI-585 101.

4.   THE MANAGER,
     SHRIRAM GENERAL INSURANCE CO. LTD.,
     E-8, EPIP, RIICO INDUSTRIAL AREA, SITAPURA,
     DIST. JAIPUR, STATE RAJASTHAN-302 022.

                                            ...RESPONDENTS

(BY SRI. MOHD. ABDUL QUAYUM, ADV. FOR R2;
V/O DTD. 31.10.2022, NOTICE TO R1, R3 AND R4 ARE
DISPENSED WITH)

     THIS MFA IS FILED UNDER SECTION 30(1) OF THE
EMPLOYEE'S EOMPENSATION ACT, PRAYING TO MODIFY THE
JUDGMENT AND AWARD DATED 29.11.2019 PASSED IN E.C.A.
NO. 3/2016 BY THE SENIOR CIVIL JUDGE AND COMMISSIONER
FOR EMPLOYEE'S COMPENSATION ACT AT SEDAM AND
ENHANCING THE COMPENSATION FROM RS.1,70,600/- WITH
12% INTEREST TO RS.14,99,000/- WITH 12% INTEREST.

IN MFA CROSS OBJECTION NO.200099/2021:

BETWEEN:

THE MANAGER,
THE UNITED INDIA INSURANCE COMPANY LTD.,
JAWALI COMPLEX,
NOW SHIFTED TO CENTURY COMPLEX,
SUPER MARKET, KALABURAGI-585 101,
REPRESENTED BY ITS AUTHORIZED SIGNATORY.

                                         ...CROSS OBJECTOR

(BY SRI. MOHD. ABDUL QUAYUM, ADVOCATE)

AND:

1.   GANESH S/O PEERAPPA BHAGODI,
     AGE: 42 YEARS, OCC: DRIVER,
                           -3-
                                     NC: 2025:KHC-K:1728
                                MFA No. 200462 of 2020
                       C/W MFA.CROB No. 200099 of 2021



     R/O VISHWANAGAR CHINCHOLI ROAD,
     SEDAM, TQ. SEDAM,
     DIST. KALABURAGI-585 222.

2.   RAJU S/O DEVAPPA,
     AGE: 38 YEARS, OCC: OWNER OF VEHICLE
     NO. KA-32/N-1280, R/O CHOUDESHWAR COLONY,
     NEAR MANIKESHWARI TEMPLE,
     KALABURAGI-585 101.

3.   MUJAHID S/O HABIB MIYAN,
     AGE: 44 YEARS, OCC: OWNER OF VEHICLE
     NO. AP-16/TW-7327, R/O: CHOTIBES,
     TULLER GALLI SEDAM, TQ. SEDAM,
     DIST. KALABURAGI-585 101.

4.   THE MANAGER,
     THE SHRIRAM GENERAL INSURANCE CO. LTD.,
     E-8, RECO INDUSTRIAL, SITAPURA, JAIPUR,
     RAJASTHAN-302 022.

                                         ...RESPONDENTS

      THIS MFA CROB IS FILED UNDER ORDER 41 RULE 22 OF
THE CPC ACT, PRAYING TO SET ASIDE THE JUDGMENT AND
AWARD DATED 29.11.2019 PASSED IN ECA NO. 3/2016 BY THE
SENIOR CIVIL JUDGE AND COMMISSIONER FOR EMPLOYEE'S
COMPENSATION AT SEDAM, EXONERATING / REDUCING THE
LIABILITY OF THE APPELLANT TO PAY THE COMPENSATION.



      THESE APPEALS COMING ON FOR FURTHER ORDERS,

THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:   HON'BLE MR. JUSTICE C M JOSHI
                                      -4-
                                                    NC: 2025:KHC-K:1728
                                         MFA No. 200462 of 2020
                                C/W MFA.CROB No. 200099 of 2021



                         ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE C M JOSHI)

Heard both sides.

2. Learned counsel appearing for the

appellants/claimants submits that the claimants have

approached this Court in MFA No.200462/2020 seeking

enhancement of the compensation. Learned counsel appearing

for the Cross Objector submits that he has approached this

Court in MFA CROB 200099/2021. assailing the method of

calculation adopted by the learned Commissioner.

3. It is worth to note that the judgment in ECA

No.3/2016 dated 29.11.2019 by the learned II Additional

Senior Civil Judge and Commissioner under EC Act is under

challenge before this Court.

4. The petitioner who was working as a driver had

suffered injury on 17.06.2016 during the course of the

employment and claiming that he was earning Rs.7,000/- per

month as salary and there being disability on account of the

injuries suffered, approached the learned Commissioner

seeking compensation under Section 10 of E.C.Act. The

NC: 2025:KHC-K:1728

C/W MFA.CROB No. 200099 of 2021

learned Commissioner, came to the conclusion that there is a

functional disability of 7% and calculated the compensation

amount at Rs. 1,70,600/-, which includes the medical expenses

of Rs.76,500/-.

5. The learned counsel for the petitioner submits that

the future medical expenses which was required to be

considered has not been taken into consideration by the

learned Commissioner and that the salary is held at Rs.7,000/-

per month, which is below the wages fixed by notification under

Section 4(1-B) of the Act. Therefore, he seeks enhancement of

the compensation stating that the disability assessed is also on

the lower side.

6. Per Contra, learned counsel for respondent who is

also Cross Objector in Cross Objection No.200099/2021

submits that the method of calculation adopted by the learned

Commissioner is incorrect and the one laid down in Section 3 of

the Act, has not been followed.

7. After hearing the arguments, both the counsels

submit that, after the enhancement that could be permissible

under the provisions and the evidence available on record the

NC: 2025:KHC-K:1728

C/W MFA.CROB No. 200099 of 2021

resultant quantum of the compensation would be nothing but

the compensation which has been arrived at by the learned

Commissioner. In other words, after enhancement as argued

by learned counsel for the petitioner, the quantum of

compensation after proper calculation would be the same.

8. In view of the above, no substantial question of law

arises either in the appeal or in the cross objection. Hence,

there being no substantial question of law either in the appeal

or in the cross objection, both the cases do not survive. Hence,

the following:

ORDER

The appeal as well as cross objection are dismissed.

The amount in deposit, if any, be transmitted to the

concerned commissioner forthwith.

Sd/-

(C M JOSHI) JUDGE

tsn*

CT: AK

 
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