High Court Karnataka High Court

Smt K S Sunanda vs The General Manager & Cusotdian on 18 February, 2010

Karnataka High Court
Smt K S Sunanda vs The General Manager & Cusotdian on 18 February, 2010
Author: H.G.Ramesh
MFA.NO.9128/2008 8:
MISC.CVL,NO.12667/'.2009

I1,

IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 18"' DAY OF FEBRUARY 2010

BEFORE

THE HON'BLE MR. JUSTICE ILG.    L"  A

MISCELLANEOUS FIRST APPEAL NO.9128.vf.}."£*':.'f£f)Ch':!::: ._ Z

AND M1sC.cvL.No. 1266772909 
BETWEEN: I 

SMT. K.S. SUNANDA

AGED ABOUT 45 YEARS

w/O. G.C.SHfi/ANANJAPPA __

BEHIND H.L. OEVAIAIIS i~i()USE§ «  I V 
GUTHALUPOS'1', MANDYA.   ._   g  AA =  ...APPE[.IAN'i'

(BY SR1 P. NA'i'ARAJU._AADV.,]   V

AND:

THE GENERAI,'MA'NAG'E,RI.&'I~.¢  "
cUs'I'OD1AN.i:,SR'£?C.,».._ ' 
K.H.DOU}3LE ROAD,.
SANIHINOAR, " I

_ .I3P>1\I OAI.,ORE:550o2'7';  O V _ ...RESPONDEN'I'

.  ~rIféIIs_'i\«£I«fA4 I$_F1L,I«:O U/S E73[1] OF' MV AC'1'AGAENS'I' THE
JUDGMEN'I"=AND"AWARD DATED: 30.07.2007 PASSED IN MVC

NO§"185'Z/200,93.,QE\f,'FH'E FELE3 OF THE PRESIDING CJFFICER. FAST
  '§'RAC'II COUR'}'¥§ij AND MACTI'. MANDYA. PARTLY ALL(')W1E\EG THE
 CLAIM  Pf£_'I"i"I'iO'I'\J FOR CC)MPE%\ESA"£'£ON /1\E\z'£') SEEKING
 ENHANCE§VIEN'E' OF COMPE1NSA'§'§()N.

 I * 'i'§»§IS Ev1:sc.c:VI'.,I. F'II,ED 5/3 5 OF mra I.,IM.1"I'A'I'Ic)N AC'?
«.PRA'rI.NO"frO CONDONE THE) DELAY OF 319 DAYS IN FII..IN(} THE

A§3OVE'APPEAL.

 THIS APPEAL AND MISCCVL COMING ON FOR ORDERS

V   'E'«E~1IS DAY. THE: COURT DEIJVERED ma: FOLLOWING:



MFA.NO.9 E28/2008 81
1VEISC.CVE..NO. 12667/2009

W2"
JUDGMENT

Heard. There is .21 dekdy of more than 10 1m):1t.h_s

(319 days} in filing the appea}. The cause shown

sufficient to condone the inordinate deiay of V’

1.0 months in filing the a}1:Jdp”E:a*3«..’ “.A<:_V(:xc):i'd1_ng1y§;

I\/Iisc.Cvl.No.12867/2009 filed for

deiay is dismissed. Consequently'-;s.s, ihe afipegil'Vakijlezoddwlfidéinds

dismissed.

7 ca/Ata