High Court Karnataka High Court

Pakirappa vs Noor Ahmad B Angadi on 1 September, 2010

Karnataka High Court
Pakirappa vs Noor Ahmad B Angadi on 1 September, 2010
Author: A.S.Bopanna
  V

IN THE HIGH COURT OF KARNATAKA ._

CIRCUIT BENCH AT DHARWAD

DATED THIS TI-IE 18'1" DAY 02? sEPTEMfifi::§;"--'2'eT'1fa ~

THE HON'BLE MR. JUSTiCE:;';51;§ 5. 

M.F.A. No. 724'4«,v3ooS~q  .¢:V';7 %  

BETWEEN:

1.

PAKIRAPPA
smvA1.1N<'–2APPA ::iI'I"rA:*'~2A-c31″~ ., _ V.
S
/() sH1IVAL;J’LNGA}>PA;.H1Tf1iAr~IAGI?
AGED; A£3§ QU’T v1a:;AR*s.’_ ” _ ”
R/O H£.fi’TAP;J_A(}I ‘ ‘ ‘ ‘
SA.–VADA’TTI. *I’iALUE»<.»
B.EL<;AUr.r;_–. «

*. ='. "' ".APP:LLéNT

(By Sri. Y.'LAJ{:::,HMI'z{A.N"r£§..'%'REDDY AND SMT'. MALATHI
REDDY, A.Dv'::3.,_} – ~ '-

_’2 3 T “b1<)'.D B ANGADI

/'(:>.3!-\’B’,«g’;J.. PA {sown

.. Pc”)NDA, GOA

T’ UI4ASIIf)AS H KARKALIS

ft?» / O I’-{ARI S%”IE'”I’

A(}E-If) x’-XB(“)U’T bf’; YEIAS

R;/€) K U I”_)A'”I’I”Ii33K/XR C(i)£\,”IE\/IECRCIAL AR.CHADI}i3
I £%”L(_I)() I12,

5

g
§
3’7

3′.)

RoNo,A, ooA
RES Pc>No’;3NT_S

(By Sri. SATISH.R.(}IRJI, ADV)

I\/IF/-\ imeo {}/S 30 (1) OF THE3_….W_ORK–NiE?.N’S”‘ .
COMPENS/-\’1’§(fi)N ACT AGAINST ‘?1*i’E~-.JU–DGME3E\fT VANDV7
AWARD DT. 20.5.2005 PASSED 1N_ Wicf,fNO,S:2./2OO3«__O}>$AA
THE FILE? or’ THE LABOUR oFRrcE15<VAi'xéD coMM1'&3.s1o':-«qE;R"'

FOR W(.)RIx1MEN'S COMPE3I\.'»'SAfI'IC)N';A.V_ SHE-:)'r\;*,14:s,IoN 2,
BELGAUM, DISMISSING THE..r¢}»"*cLA1M .F"E.T_i'TiON "FOR
CO1VEPE3NSA"I'I(")N. 'V . '- .. 2

THIS APPEAL i4*QR:H_EARING THIS
DAY, THE COURT DEL£vE;RE}:3~*T{~iE.,FO'L'LQw1NG:

Tizie _*tiiis court assaiiing the
award degtggci by the Commissioner

for Wo';f-1<'men's..Comr~ense.tior1, Belgaum. The claimant

Wo,s"E3efo're: 'the Commissioner, seeking compensation in

of the son of the claimant in the

_ accident.._':';é1é_-<i«:""to have occurred on 6/2/2002.

Heard the learried counsel for the parties and

the appeal papers including the records

freceiveci from the office of the Commissioner for

Workm en Com pen Senior).

3%
£w.m.,-

‘f ‘”~xw«m

:>. Since the reference has not been made to the

evidence, the award passed by the C0mmissi3nfi:=«r’i’i.n

person cannot be sustained. Accordingly, a*¢w;:ard”–daife’d«~.i«*

20/6/2005 is set aside.

Commissirmer for Workmen’s Compensation, ~si.,1b}e-c’c..to.s

to restore the case No.
matter afresh, keepingin 1eVV;};1eiVe.i¢n;5.é:red by
the parties and proiizis-i.Vcns’i–. come to the
conclusion on the _.z’natt’e1′;’.– ,fec’o.iid€:ieceived by the

Registry she_.lI,t_0 Commissioner. The

apnea: is accopiifi315″‘j-diéfhsed’Offa

seii
SUDGE

.a.».__

Matter is ” ” -to ‘V