High Court Karnataka High Court

Ramesha vs M R Balakrishna on 30 November, 2010

Karnataka High Court
Ramesha vs M R Balakrishna on 30 November, 2010
Author: H.G.Ramesh
MFA NO. 9110(O7

IN THE HXGEI COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30TH DAY OF NOVEMBER 201;»:

BEFORE

THE HON'BLE MRJUSTICE  V 

MISCELLANEOUS FIRST APPEAL lip. 9A3'3ivO)l2'T).O7 4'  f A ~ A

BETWEEN :

RAMESHA
S/O. MARELINGEGOWDA

AGED ABOUT 27 YEARS

R/O. KEELARA VILLAGE

MANDYATALUK -.  2   

MANDYA DIsTR1CT--.571401.~~~--..2   "g.';§APPELLANT

(BY SR1. K.L.SRE§VEi_i:\I1V':;5;S',V ADV.  " 

AND:  ....    

1. M.R.EAIA_KRIsHNA;.MAJOR,  *
S/O. K.RA:\dEGOwDA.'=.V * _  
BESAGARAHALLI CROSS ROAD '
HOSAKERE VILLAGE -_ ' ' 
MADDURTALUKV-.A " "

 . AMANVDEA DTSTRJCT: ..37__1_ 4.01

 ORIENTAT. TNSURANCE co. LTD.

"'M-'C..R0N3' - O' O. ..
N1AN'D_'{A L 57. 14O;'1V "
BY ITS MANAE-ERR ...RESPONDEZNTS

 my SR}. H.s.L1.NGARAJ, ADV. FOR R2:

O '  '*R_1T-- SERVED)

A     FILED UNDER SECTION 30(1) OF w.c.AcT AGAINST
   JUDGEMENT DATED 30/4/2007 PASSED IN
*W.C.A}.NO.634/200}. ON THE FILE OF THE LABOUR OFFICER

 'COMMISSIONER FOR WORKMEN'S COMPENSATION, SUB

_Dms1oNȣ. MANDYA, PARTLY ALLOWING THE CLAIM



MFA NO. 9}.10[07

PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.

THIS MFA COMING ON FOR ADMISSION, THIS DAY, 

COURT DELIVERED THE FOLLOVVING:  

JUDGMENT

None appears for the appellant though. I

is called for the second time. The A,ppe;a.Iij.s

dismissed for non–prosecution.,__I r1I1’a___y’ Iona; 3

25/11/2010 also, none had toIIprosevout1é; the
appeal. I. I I I I H

Rd / –ata