High Court Karnataka High Court

The Branch Manager The New India … vs Smt Kavitha on 24 July, 2008

Karnataka High Court
The Branch Manager The New India … vs Smt Kavitha on 24 July, 2008
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 24?" DAY OF JULY 2008 

BEFORE

THE HON'BLE MRJUSTICE JMAWAD _R;9«HA.i':E~/E.  

M.F.A. NO. 3665/25308 ' C

BETWEEN:

THE BRANCH MANAGER,  
THE NEW INDIA ASSURANCE (:0; 
BIJAPUR.   -   

REP BY THE DEPUTY MAi\!A{§E~R,'  V V.
THE NEW INDIAASSuR:AN:E;cD,  

REGIONAL-DEF;TEE:;i:;:, 'T ._ 
No.24: UNITY*Bu1_L«D%IH.:3"~«._:\INEXE,
MISSION Ro_AD,_ E'>A"?\iG#\:LO._i3E  2

(BY SRI RTB;--f§§TAvDPT(§_D\z':{DHD7'ADV)

        

 1  V SMT; .._KA.\yT.T'H.A,

. '\fV,fO'v-B)'-%SAV'A.RAJA REVADI,
WAGED ABQUT 28 YEARS,
OCC  N I..Lg

  DKU|\Tl'.'V-QSURAPADAPPA,

V 'S/D BASAVARAJA REVAEDI,
 A§=ED ABOUT 2 YEARS,
; MINOR

 3. SMT. NEELAVVA,

<39"

 APPELLANT.



7

sufficient proof of the fact of employment for the purpose of

this Act and adjudication of the dispute.

8. The main ground urged in this appeal is thjatcthe

respondents had failed to prove by acceptable,_e\}l:d'ence2

employment of the deceased under the 4″‘

Such contention is therefore, rejected asunr–eas’o.n:ablea*h’d I”:

am constrained to hold that the fin4di_nfg.._on ‘r”ac;tA’a*rr%ve’=:,l”-%::§i”~.

the Tribunal is well justified.””yTi”t. is nel_t_her_”‘.=aogallnlsts the V

evidence on record nor a’g..ains«tl’l’egal; propositlon’s.'”VZt is well

balanced, reasonable and a-llsoled1u’§ta.t;_lVe;A_’.jw.f’ therefore affirm

the same.

9. The’appeal’~l:.’Abeli:p:””devoid of merits, it is

accordingly”rejected, V”

Sd/-3
JUDGE