IN me HIGH COURT or KARRATAKA
CIRCUIT aeucn AT DHARWAD
DATED THIS THE 30*" DAY or l|4IA'lf_~£!'4'{A'
BEFORE %_ T A.
THE HON'BLE MR.
M.F.A.N9.ss74;=2 ¢ms (mm * "
i
1. MUTTAPPA 8Ai.AP~PA s§54)naAé1f:":§: %
AGED 55 YEAF5$g,v"OCC'_;C§)C1'L_£E,.Ij_ _
W/0;?v1VLlTTAP'PA"BHAJANTRI,
_ AC_~'»&'D_ 52f"{EA$S--,. HOUSEHOLD,
3. éA§éGz34A%M&
* M _ W/O;RAAN'GAPPA @ RANGANNA BHAJANTRI,
AGED 22v¥EARS, occ:coo:.1E,
' 4.: ''v...V''H}-x!\iM-ANTH
i"'s/0';'sANGAPPA @ RANGANNA BHAJANTRI,
L .A'£§_Ei') 04 YEARS, MINOR REP.BY 927.3 MOTHER,
SAVAKKA
% D/'CLRANGAPPA @ RANGANNA BHAJANTRI,
A559 as YEARS, mama REP.BY 951:3 MOTHER,
6. AS HWINI
8/ORANGAPPA @ RANGANNA BHAJANTRI,
AGED 02 YEARS, MINOR REP.BY PET.3 MOTHER,
WW
ALL ARE R/AT.sHRIRAMNAc;AR COLONY,
SHINDOLI ROAD, BELGAUM.
...APPELLANTS
(By Sri.R A MACHAKANUR, ADVOCATE - D'
me DMSIONAL MANAG1ER1_ "" ' _ é ~
UNITED INDIA INSURANCEAC®.LTD,,5l1, A A ;
CITY BRANCH,NO.if30503,K'0LHAPU.R,"~._'"-~
THROUGH ITS DD/ISTONAL MANAGER,
UNITED INDIA INSUR.A§dCE'--.CO.LTD--..;.,.
MARUTHI GAL"L--I,BE'LGAU!Y§..'
.. ...Respondent
NNNN ..TH’I.$”M«EA. iS”FILE’D.._U§l[5ER SECTION 173(1) OF MV
Ac_:T Af§AINST:_’TH’En’ JUDGMENT AND AWARD DATED
1S;.2.2C}06 ‘F’fi§SSE,D”~IN”**M’»’C NO.5s7/2004 ON THE FILE OF
THEv P–RL.* _CI\;r’~IL”-.__3 UD.*:;’:’E (SR.DN.) & ADDL. MACE,
BELG’AL_}¥~’%,_ r=’AR’TL\;*.A_;.LOwINc; THE CLAIM PETITION FOR
COMPEN5AT1G–N AND SEEKING ENHANCEMENT OF
..¢:;OM~PENsA2TON. &
APPEAL COMING ON FOR OREJERS THIS DAY
A “THE»g:OUAR1fj..DEuvERED THE FOLLOWING:
J_.|.!.Q.§;M__E._l!_'[
” ..NDne appears fer the appellants nor any
VT T:epresentat£OD is made even though the matter was calied
W5
out an twe occasions. The appeal is dismissezffor now
D rosecuti on. . J: , H
Iudggk %
ps