Karnataka High Court
Sri Jagadguru Jayadeva … vs Sri Hanumantharaju S/O … on 1 September, 2008
IN THE HIGH COURT OF KARNAEAKA, BANGALORE
BAKED THIS THE IST 9%! OF SEPTEMER, 2008
BEFORE
run HON'BLE MRS. JUSTICE MA§JULA cfi$:LU§§ :gfg
AN
was HON'BLE M. Juswzczi nA§i;fiALinarH:; "__f
M.F.A Mo. 932.0? 2Go7*4wc) £pff' 'j
sgwwznn ' . V . . H
sax JAGAnGURu.J2xAnEvA"*f;
M§R6GARAJE£BR& VIu¥AR$H$.
NILAHA £RUST;_$UKUR,$EPgE¥
mamapxzraxgz sax azeapeugv snzvnmnaway
MURUQARAJENERA'mzfiaswmfizaanu,
BRUHA§MATH,"SHI?RADURGA:
BY G9A'HOLQER'S,K,BASAVARAJAN,
s/c_KAazsznnA:AHa"'"
AGE 45 :Rs,.R{6V3fiRHAHmArH,
_cHIwnADURsA* > APPELLANT
' " (3? gr; :"K$KKA$E Rémaxaxsnxh saga}
3 'sR:.HAauMANrHARAJU
'=3/O FUTmAHANUMBIAH
AGEf33 was,
nT} E/G snananasaxnna VILLAGE
'".xoRA HOBLI, TUfiKUR rszux & 913?.
A 2 "T A RAM$H, 5/O LATE AKJfiHAPRA
7 ASE:40 YRS R/0 WESTERN EXTENSION
AfiRAfiARA, TUMKUR ... RESFONDENTS
(By Sri : D R ANBNDEESWKRR FOR R1)
'.r;~:Is MFA IS EILED U/S 30(1) 05'
Axsaxws-1: was onnan DATED 30/1/06 m.ssg:':~__ rzz.
N'O.91/I33 on 2:12 FILE or was maven OFEICER
COMESSIONER FGR WORE COMPENSnA'1'i'G}?
DISTRICT, '1'Uh»§{UR, AWARDING j'2~'{"'{:0§&?m~ISA§;=IQ:§'--f'oE;'--
as.4,99,152/-- WITH Imnaasw @¥_12%;-..1a.;iA;~._ .
This Appeal}. con-a'.ng='o'n_ go';-_ m1mi7r?.i::..; mznafasvg
this day, MARJULA c2§E:r:.1,ts:2.». J, .;1e1..;;§;e;::ad.' the 'V
following:
Heard the.-_ l._ear1f:é5. ::§§uz§s¢1_.$ izhe appellant
and SC) 'r§§sp¢.ndan§iv zicari. an the main
apPeal 'V ' . ' '
.§ .,_it 5.5V'fi¢t"'v':§;i§--~.,@ispute that the present
appe11a:ztV'L"~vVasVno£'~. 'a...~~h'pa.rty to the prcceedings
" '~ .,1>ef._'~>'13:¥ae ; the AA »..Co2r:n3'.ssiner far War}-uren' s
t':;«:si't@eVn£sVaV*i;:£'£3;«1""v:E_ileé. on behalf of the 1" respondent
to be warkinq under the 2″”
— resfii:-zzcié,-raft’ ‘fa. contztacztox for painting work, as
. pas:z;»%_’th锑recrci.s we note that 2″ respondent beficzsre
tixé’ Conrztissicnezc far fiforkznen’ 5 Cmwensation was
” -»tiie }?rinc:.i.paJ. Manager, Jayadeva Educatizmal
Vfrust, Jayadeva I-Icstel. AppeJ.1azzt”$ cmntention
24.9.2eea. the appellant shall mt be
with nstice ence again’ by’ the Camissian飔5£¢$E;
Wbrkmen’s Sompensatian.