IN THE HIGH COURT OF' KARNATAKA
CIRCUS' BENCH AT' DHARWAD '
mcrga THIS THE 2???? my 0? _ '
B§:mszE;__ A
HON' BLE MR. Ju;~:;T_1cE i<.fé}sMAN_a:£:.. "
MISCELLANEOUS FIRST APP Ezs.i_; 'N{_3.9ߣ;4 (}F' 2595 (MW
BETWEEN :
SMT. YALLAWTh';?'n g
W/E) iRAPPA_.N1AN'§':3§_}AL«_
AGE: 59 YEA,_RS'i.. ' ' .,
ace: HV:3Us.Er;9L1§:WQE2.§{'--..
:2/0 KANIKA'I"i'§_--v
TQ: SAUNDATTI * ' " '-
DISTRICT; BELGAUM V. APPELLANT
gm' ..fi§§iYUTHs "G 212: 'f'UR,AMURi FGR LAXMAN T
" MAEITAEEHKN A1:)vsf;',';" '
AN"£';'¥.._
7 zzimamm @ TAYAWWA
.. Wis MALLIKARJUN MAWAGAL
"=«s%GE: 31 YEARS
='0<::<;';: I--£OU$EHOL§ WORK
R/C}: I{AR{KA'f"i'I, TQ: SAUNDATTI
mS'I'RICT; BELGAUM
2. 'i'HE§ GENERAL MANAGER
K.S.F2.'I'.C. CENTRAL OFFICE
SHANTWAGAR, BANGALORE
THROUGH THE DIVISIONAL MANAGER
D{VISiONAL C)?F'lCE
K.S.R.'£'.C., BELGAUM REspoNp:g§:T$' ~ _
(BY SRIYUWIS SANTGSH B MALAGOUDAI-'2, F0'ié_1:R-,1-A':"~éij =
RAVI V HOSAMANI FOR R-2, A;:;vs.,;m .~ "
wars MFA FILED U/S 173(1) 01? A§av.,ACT--AGA;_Nm.
THE JUDGMENT AND AWARDV'«VD2'--x'I'ED: " ..19=/04]:209s'._
PASSED {H we N0.2280;,2oQ1 r31r~:"_'I'HE FILE:._()F _'TI'¥-IE *.
CIVIL JUDGE (SR.I)1'~E.) 85 MEMBER, AE'41AC*I',"vSA'!:JPi¥iZ)A'I"FI, '
AWARDING C{.)MPENSAT§C)N _RS.4-,!}5,{)O0/g~ WITH
WTURE INTEREST Q2? 5% p..A;'v~.Am3 THE~--.APPELLAN'i'
HEREIN PRAYS T0 M0_1;):FY THE ABGVEVJUDGMENT AND
AWARD BY APPOR'rI'G%N:N:w:§;'v3'c":{<:::~a FGR ADMISSION THIS DAY,
THE comm': DE'I,IV'§§F%_Ei3__fl"I<{Efi mamwrm;
6:
JUDGMENT
the matter is listed for admission, with
‘t::.§_;unI§;::2f1A3t :{:}i7 couusc} for the appefiant matter has
bێi2._ for fmai hearing. None appears on behalf cf
u ‘ ” ” — “tI;13 Lresigxaéidents.
The appeliant who has arrayed as mspcmient
V’ 35.2 in we No.228O of 2001 has come up with this appea;
1 Ci ..{7
chaflenging ihe judgement and awaxfl passed if-.y.
Saumziatti dated 29.4.2005 gmnting the
amount in favour of rwpondent No} he:1*ei.t’:”–¥’$1i1:aiicia,.Vw£fe” ”
of datctzased Mallikaxjun Mawagai. . 3 4′
3. The contention L’ ap§éE;i:’s.;iV1tI;_t : isgvffthat the
appeliant is none of cieceased.
Though award game tcwbé we mspondant
No.2 hertin $04/M togsther
with amount was orzieresi
to be {ha wife of the
deceagéfd. I ‘Seen granted in favour ef the
appeI_L*3u:t1; ‘ ‘§”hf: r¢’g:$vAt§r;»;?=V’~:§;m;;:~€;iisatic2i:1 V’
b€’€W€{‘:}1 the appekiant and resposf1’dé::1t« Néofiél b
as the appellant has already got *’}71:1s1*’Vc;-}:t “i:’)*i.’$,”_F_VV
do not find gocci grnunds V
order. Hence, appeal is dismi.*;sed’vaf 3:16 stagevaf admission.
Sd/ –
JUDGE