: 9 : § 5 .u. ?O E' 8 § : .3 E ll- 0 E 3 D .3 r: .9. I: E E E E OF KARNATAKA Hit'.-'v!-1 CI -1- IN THE HIGH comm' 01+' KARNATAKA AT Bgwcgzbafi DATED THIS THE 12TH DAY OF M38 % BEFORE' . é THE HON'BLE MR. JUSTICE B.>.I_£:.I1VFCf'IIx(1:5¢\E£éI' M.F.A. NO.2C§';'--'?j(1*F 2(507 (LAC'.) BETWEEN: SMT. GAVISIDDAWWA, ' -~ W/O FAKIRAPPA MA1:';rA..L1.r, ' AGED 43 OCC. AGRICULf§'URE;« V R/O > TALUK 85 DIST.¥'.;KOPPAL;' * APPELLANT (By SR1 L.n:E;}iA12t ADV. ,) - 1, COMMISSIONER. , D ION OFFICER, 2} ' Emairrnrn ENGINEER, No.1, T-.B."DAM DIVISION, A J L d . »MUN:R.ABAD. ... RESPONDENTS
d “(By SR1 M NARAYANAPPA, AGA)
This Miscellaneeus First Appeal is filed under
d Section 54(1) of LA Act against the judgement and
award dated 22.1.2000 passed in LAC No.12?/99 on
the file of the civil Judge and Addi. CJM, Koppal, partly
-2-
allowing the refemnce petition for
compensation.
This appeal coming on for orders. tflis .; _tl_1e:7
court made the fellowing: l’ V’
The respondents b::tl%2:;m% remained
unrepresented. learned
Additional ~Ad_\feeate* l to take
notice for tl1e_’res;;€>rr{§e:V1te.,_j” ”
2. listed for hearing on 1.11.,
the matter is up hearing with the consent
of eeurieel. “””
e T Mantagani, the learned counsel
V — for submits that on account of the demise
E” viii!” a rheirlllladvoeate Sri N B Kattikaj, there was some
a l –‘..e’.–c§§3l1’lz’zl1A’~1I1ieatioz1 gap, resulting in this delayed filing of
‘ n ” appeal. Further to Show the bonafides on the part
u A of the appellant, Sri Laxman T Mantagarfi. has filed a
IQEH.
compensation and seeking further enhancezfiefitwef
n Judge
– 4 ..
acre and making it clear that the “:0
all the statutory benefits and the pmpoi?f;.i:ozv1jat§aL’
befits,’
but he is not entitled to the girifercst 1
delay of 2500 days, in fxling
6. The office is modified
award in terms of ; .4 A
7. Tzrm_a;§pea1 L
Sd/-«