IN THE HIGH comm" OF' KARNATAKA AT BANGALORE
DATED THIS THE 339 DAY OF jun' 2009 T' T
BEFORE
THE HON"B{.E MR. JUSTICE <:.R. KU'M.ARASW§'M§{" 4'
MISCELLANEOUS FERST APPEAL No?';«557?:71'20é? €'J'§fé,' ; " x
Residency react, Bangalore-2.5. V 1 ....--AP'P jE.F.,_L'.A£*¢T
(By 3:; s. Sriw€.;.i1ai--ia, Ada:;; *
AN9: kk %
1.
.Was£m.§€a$h3 Sfa ” V
Méhaibiz-e’b ‘?a~sh~Va&, “””” ”
‘f£~’1_§j13§j”,«-1-jlaj!,vM9h§i”i–af Aalur.
u 2, EA}. ~M’é§hes§h*’§;’o
“‘~~~’*.Veerabhadrfe .Gf’c~wofa,
Mahesh””Hardw’a”res,
R3ad,j§§a£ur§ .. Rssoswgrevs
Sharadamha; Adv. far K1;
served, but unrapresentaci)
This Miscefianeous First Appfiai is flied under section 30(1)
of the W0rE%-
the case, in my view, the matter has to §3Ve:’§éffsitfé<i.,'M b*a.Ck
to enabie the claimant to adducé. §;v.s%den€eV__tc.,_§;té'a§V:isr: "the "
nature of injury.
(5) In the circumstances; : t’n’isvV§%1§’sc_s,§;LEéfi;eav6:;_s Figs: Appem
is remitted back wi?:_£H:.§}’e. abi;Qve §.bse;f%;.fl.Q;§s”5′ Em amount in
deposit shali bé.._reta.:’:’r:.e f::’ £§:z..élngéu-rante Company.
sd/gt
….. Judge