BETWEEN:
1.
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD T "
DATED THIS THE 13?' DAY OF Al§RII,% 2jQ0§)::: { O A
BBFORET O F '.
THE HON'BLE MR.JUsT1cE 'man MA.LzL§£(ATH'3'; "
M.F.A. NO.$§6i_Vi2/20OVi~. 5}";
SMTJUJEPIN KOM V
AGED 35 YRS, OC_C;'HO'£IS}_3) H~OLD;,
R/A. KELAjG1NOORU THRTKONAKERI UPPER
KASARA;GQ1D,_PQST€KASAR_AG()D; HONNAVAR
TALUK, T;*{*m§j :<A:¢qN~.m--A DISTRICT.
KOL1.FRANO1S%a/"OjJOvANO I-"INTO
AGEU9 YRS-5 MINOR RERBY THEIR MINOR
OOfARDmN'MOTHER SMTJUJEP-IN KOM
._'j;JI,I_VAONU PIN"E(3; AGED 35 YEARS.
R/QKELAGINOORU, THRIKONAKERI UPPER
O T E.{ASARA.GOD. POST KASARAGOD, HONNAVAR 'I'Q.,
AUTTAR KANNADA }3IS'I"RIC'1'.
K151»; MERITA D/O JUVANU PINTO
AGED 8 YRS, MINOR REPBY THEIR MINOR
GUARDEAN MOTHER JUJEPJN, KOM JUVANU
n =P1NTO,AGED 35 YEARS.
AA * "R/OKELAGINOORU, THRIKONAKERI UPPER
KASARAGOD POST KASARAGOD, HONNAVAR TQ.,
i3'3'§'AR KANNAIDA DISTRICT.
PRADEEP D / O JUVANU PINTO
AGED 6 YRS, MINOR RERBY THEIR MINOR
Q3/<'
GUARDIAN MOTHER JUJEPJN, KOM O .
PINTO, AGED 35 YEARS. *
R /CLKELAGINOORU, T1-1RH<:ONA1<ER1 " R '
KASARAGOD POST KASARAGOD,
HONNAVARTQ, = ', ;
UTTAR KANNADA DIS'I'RICI".=.A ~APFELL..AN'I'.S..é."*
{By Sri. R S HEGDE), ADV. O _ " R
AND
1. THE KONKAN .v?f;(§:RPtD:.R;fiTi7i)N BY ITS
CHIEF ENORR. % R
SHIRAVAI) POST; RARWAR TALHK,
U'FFAR'§{ANNAVDA;D_ISTRiCf. V
2. L.ARSON;g&. TURB_ O=,LTD,.
E1;-C.C;CON$TI€{:3C"1fI()N GROUP,
BYSITE Ii*EC3:1ARt'}E" MANAGER WORK SITE,
PRABHATHRAGAR;..RHONNAvAR TALUK,
KANNA33A DISTRICT.
R 3, O VTEE NAEW IIWA ASSURANCE O0 LTD.
_mf*r;fO ONISIONAL MANAGER,
%O1~mRL1,gO§1ARwAD DISTRICT. .. RESPONDENTS
my’ sri.’ w;OHUsUDHAN R NAIK FOR R1)
SRI.P.I~i, PAWAR, ADV. FOR R-3)
7 . THIS MFA IS Fmlazn U/S.3O OF THE wORKMEN’s
WCO’MPENSA’I’ION 1923 R/’W. O 43 R/W.SEC.151 CR0
AGAINST THE ORDER DATES 25/4/2001 PASSED IN
“WOA SR No.86/96 ON THE FILE OF THE LABOUR
GFFICER AND COMMISSIONER, WORKMENS
COMPENSATION, KARWAR, UTTAR KANNADA
x9/C”
3
DISTRICT, DESMISSING THE CLAIM PE*rrr1o1§I%T’¥.1i*QR
COMPENSATION.
THIS MFA COMING ON FOR HEARIN(}:f§’}i1S
THE coum’ PASSED THE FOLLOWING: %% ~ A .. 3
JUDGMENI
None appears fer ‘ ti:z1%; 19;”
representation made __even lghe “matter is called
on two occasions.
Hence, ‘the: i§.V:’%.._dis1I;i5:+Sed fer non-