High Court Karnataka High Court

Hanumanthappa S/O Hanumanthappa vs A Chandrashekar S/O M R Ekambaram on 17 October, 2008

Karnataka High Court
Hanumanthappa S/O Hanumanthappa vs A Chandrashekar S/O M R Ekambaram on 17 October, 2008
Author: N.Ananda
nun LUUK! an-' KARNAYAKA E-HGH OOQRT OF KARNATAKA HIGH COURT OF KARNNAKA HIGH COURT OF KARNAUXKA H!GH COURT OF KARNATAKA HIGH (

EH TI-E I-KCEH COURT OF KARRATMQ AT 

mrrm ms mm xtrm my 03 GCTOEER   O u

BEFORE

Tim I-ICZJWBLE nafl?.JUS'I*£{§I«§A"lil'.;*t1§I§§.1IE?;*§AaV:::'    .
m§c.  S "PPR ~O&«Omg.O§973L@% ..;   m  

3E N:

Hanumanthappa 4
$;.Hanumanti1appa »
fisedamuzwyw  '.  i   
Rjat fl£A'fiflqe"""'~.."« " 1 
Bhevi Cnbny,      V' 
Dmmmgmn  'V    

[By Sri  M5,}  

£1

1.

Aflhfi 1% “‘=’km
S]§;;h§.R,E1mmharam;

V Eaia:::na.cha, !xdv.. Ear R-2}

Tlcmis ma flied u[S.3t}[1) of WC Act agaafrzut the
czrder dated 28.12.2905 passed in
W(1,.I{KP.CR.Hm138!02 on tha file of the Labour Ofioer

awn ..vum Ur mmmp.m nu.-m x.u.u;¢u Ur KAKNATAKA HIGH com? or KARNATAKA HKSH COURT or KARNATAKA HIGH coma’ or KARNATAKA HIGH c

and Commksiaanezr fer Wm’k:r:nen’s Gompcrma.tis3n,
Dawwau D’ntrict, Davanafi, partly Q

claim petition fir compation and

eahanzefit sf &n

‘Ems appeal on-mjm on fiat ac1_n1is_fa
Court clefivesred the falbwing; ‘

JUQGMEfiTg V¥ :

‘ the it ‘3
when Ear mu dispasal Counsel
3?. for enltmncanant of
mmpemfiafl-‘ %T:;7[

Cmxrzsel fur ciaimant wmfld submit
warming as a caulk: aifi aha was
~~ at Rs.150_f- per day. ‘liner-%re,

4’ of inmme at a sum of m.2,{)O0l- p.121. ‘3

fa The $1-ne-:1 Cnumel fizr Ermurance Company

aubnfim that clfltmnazwzt was a mafia by ccrrupation anti

M

mnmfi&&fi@f”%

if
_
(A?

accflent uccurmd duxkm the: what 2002.
aassmment of tbn of izziconzle in an ”

5. Other aspecm being not
for d irixzaxx is . iay
Cnmmiaaiamr fior Wetingtxenfi the
lnxmrsida? ” ‘

Beaidw
emins 0′ Wm Wm
qwnW ¢f mam’ ” ” ‘

7- as no
N tn the azasmm he

m the pemmm ram and

‘ AA _ “aa”tazax%A«:’ . of the case; agar!’ duce%and number

. she had,asum afRs.2,,2.’fif- p.131. would

“.V’:’_4’bua«–§reasmbl¢ amen’ be of the mm’ of deceased.

I

H z:ia1′.mant wmxid beanfitlad be 3. c:::a:npe1na,t.i::z::fw&

Iur: ‘….UU|-(I Ur KARNATAKA HIGH OF XARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

Ra.1,9Q,600[-. W / y