Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Jharkhand High Court

New India Assurance Co. Ltd. vs Munki Devi And Ors. on 8 January, 2003

Equivalent citations: II(2004)ACC779

Author: R.K. Merathia

Bench: R.K. Merathia

JUDGMENT
 

 V.K. Gupta, C.J.
 

1. Heard.

2. Delay in filing the appeal is condoned and the appeal is taken up for consideration.

3. The only point urged on behalf of the appellant-Insurance Company is that the income of the deceased was taken at Rs. 2,000/- per month on the basis of the evidence, but as per the Minimum Wages Act, it should have been taken at Rs. 1,032.20 per month. We are afraid, we cannot look into the Minimum Wages Act for the purpose of determining as to what wages was actually being paid/earned by the deceased. It has clearly come in the evidence that the deceased was getting Rs. 2,000/- per month as Khalasi of the truck and in that view of the matter, we do not find any merit in this appeal.

4. This appeal is dismissed.