_ 1 _
fi.F'.A,&.13440é§'_QQZ
IN THE HIGH COURT OF KARNATAKA. AT BANGALORE
DATE!) TI-{I8 THE 1075 DAY OF DECEMBER 2008
BEFORE
THE i~IO!l'BLE MRJUSTICE !-I.G.RAME3_fi- I .~
BETWEEN:
AJJIFAL CGFFEE ESTATE (NAGAR-JUNA} , - A .
REP. BY ITS PROPHETOR: M.S.(;HP§NDRAS'E{EKAR
AGED ABOUT 70 YEARS
RAMANADURGA VILLAGE, 1.,INGAI)AI~iA_LL1.,_HOBLi« . , 9
TAIRIKERE TQ., ' " "
CEHIKMAGALUR DIST. ..Ai'PELI.AN'i'
(BY MS. s.sHAsH1KA1HA _F0R'.s}é1 s'."rs4A'I¥:7§;SH as
SR1 K.fr..p;AQENpRA, AI)\(OCz'§.TES.};« '
1 oi%:mTA'L Ir$n§URAz~:§:Ta LTD.
REP. BY ITS BRAAN'C_H"«-MANAGER
cnxxmamma A V
2 ,.4.iAsi21F*~:xz;.v1J;é.Yvi:iJMAre
'- Sffl N;MAmuNA"TI'HA
AGE£).ABQUT21YEARS
T " 'HC}SAMANE--EXTENSiON
C'H!KM_AGA£UR
3 SMT; KEMPAMMA
B.B.NANJUNDAIAH
AGED ABOUT 70 YEARS
A' * 4_ HOSAMfiNE EXTENSION
' ._ CHIKMAGALUR ..RESPONDEN'I'8
THIS M.P'.A. IS FILED U/S.30(1) OF' W.C.AC'T AGAINST
-mg JUDGMENT 85 OREER DATED 27',/s;2o04 PASSED us:
WCA.NF'.NO.'7/03 on THE FILE 0? THE commrsszoreae FOR'
WCIRKMENS COMPENSATION, CHICKMIEGALUEQ, AWARDING A
CGMPENSATION OF RS.1,42,832/- WITH 12% ENFEREST.
fliscelkaneous Firs? Aw No. Ti «
_ g _
M.F.A.Na.._§_._?440./£097
THIS APPEAL COMING ON FOR HEARING ON LA. THIS
BAY, THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
There is a. delay of three years and three A’
(1 192 days) in filing the appeal. I.A.I/ 2007 %foi~
Candonafion of the delay. I haVe’~vht3arC=1
eounse} appearing for the
perused the affidavit filed ‘suppeat.
The cause stated in th.e.5aft3.davitA.ut¥._1e delay-Areeeds as
foilows: 4’ ‘ V V 2 %
.11. I am §7£_}:AAfv,; ;earS;A_ol{#’ fmm
seaeere and my doctor
hadeademiseci%«:¢g;:ejetaj:xa:»ez, hence I could not
at Bangalore and file
.. ____ reason for not filing the
” ‘, is bonafide and unintentional. I
case to urge about and if the
does not condone the delay in
_ the appeaz, I will be put to untold
~ : ergarczshagp andfincmcial difiicadtiese *
‘The cause shown is not suflicient to condone the
iherdinate delay of more than tlrxree years. Hence,
W7/’/Z
A1,F.A.Mg.13&/2097
I.A.I/2007 is dismissed. Consequentiy, the appeal aiso
faiis and is hereby dismissed.
Appeal dismissed.
3111/ -Ata