IN THE HIGH COURT OF KARNATAKA
CERCUET BENCH AT GULBARGA
DATED THIS THE 80" DAY OF SEPTEMB _
BEFORE
THE HONBLE EVIRJUSTECE A--1\"a'1rx:\I'Q
M.F.A. NO. 6757/2QOé!§"'{WC)
C/W~ X L
Review Petitior;_N.Q.O8/'2VQO6uU_
»:N'vvMm.; No,.67b7/2004
BETWEEN: ..
The Branch Manager, _ V _-- . __ _.
United India InsuranceC0m.par1yfLtd.',
Raichur Branci1',V«L'." ' " '
'l'hrough its"Reg_1v0néLl'OffiQé at _
No.2 5, Sha-.nkara1r{afay»a'11a "Building ,
M.G. Road, Bangalore' V56OaGO1.
Representé'd__4by_its Assis.ta.nt Manager,
Sri. *1', Prasad3._Ra.o.;« : Appellant
V' "(By Seegtdhdéifzima Rao, Advocate Absent)
* " V
V Aged "about 3} years.
AA W/0.vvI,ai:e Mohinuddin,
A Mailika.
"Aged ab0L1'é: 12 years,
3. Kurn. Haseena.
Aged about 9 years,
4. Kum.A11abi.
Aged about 7 years.
5. Kum. Rajabi,
Aged about 5 years.
6. Kum. Rashida Begaurn,
Aged about 3 years,
No.2 to 6 are minor children _ 1
Of late Mohinuddin, _ 0 ._
Represented by their mothergand .
Natural guardian, the 18? re'sgjo»r1dent" ._ 0
herein and ail are residents_..0if~~.__ '
Chikkadinni village Mtanxéi Ta£a}g,_
Raichur District. -- I ' ._:"Respor1dents
(By Shrif 'Pa'£~i1;"Ad§joc'ate for R-1.
Sri}-.__B.R-. Mai;h..<vfo1*v..Shri. Chandrashekar P. Patil,
Advocate for V
This fiAIed"""'0IVJ/S. 30(1) of the Workmerrs
Compfiensation"AcAt against the order dated 17.07.2004
"passed gin 'UVCA/CWO/CR/147/2003 on the file of the
I..ab0_11r_ '(Jfficer and Commissioner for Workmens
0' '' '''.rj»Btm2vEE§N:
Raichur, awarding compensation of
Rs.2.';.O4,94':2L.--/¥'T;; with interest. at 12% per annum and
direr;ting~theyappellant to deposit the same.
IN R.P. NO.8/2006
A3?)/appa Nayak,
i S/o. Ayyappa, Aged 46 years.
(By Sh;-i. BR. Math, Adv for Shri. J
3
R/0. Thoranadinni viilage,
Tq. Manvi, District. Raiehur
{Owner df Tractor N0.KA--36/T6252}
Shri. Shivaputraiah.
S/0. Basavarajaiah,
Aged abeut 35 years,
Resident of Chikkaciinni.
Pvianvi T aluk, Raiciiur district.
(Trailer Owner)
Advocate)
AND:
I.
.30
The Branch Manager, VA _ _
United Enciia Insuranége Cc.}mpaf1j§a'_ I..j:d,.
Raichur Branch: * V s *
Th rough --it;~;j;Re§i:3'n ai' Qffice ".*:i'i;"' "
N 0 . 25, Sh afiiia-:_3;t1a1*'ae.y"&I1_a-- Building,
MI}. V"R0'a.d,' BaI'1ga10:e¥e'~-560 O01.
Represented by if&3A'15..s}¢;iStant Manager,
Sr1'._'I'. }?rEa"sa'ciaVRa0';_ ' "
:f'atE1ima.H """ " 'V
' abe1,fi:--..31 years,
"Iz{{_d_i1inuddiI1.
gum. J:x:;:11:§a,
Agegi eapout 12 years.
. AA Ku_If1'1. I?Iaseena,
'Aged about 9 years,
_.§Kum. fidlabi.
\i3\;7:.
2 Pef:_iti'or;er$'~ .4
Aged about 7 years.
6. Kum. Rajabi,
Aged about 5 years,
7. Kain. Rashida Begatzrn.
Aged about 3 years.
No.3 to 7 are minor Children
Of late Mohinuddin, ;
Represented by their mother and ' '
Natural guardian, the 1531'-esponden't
herein and ail are residents or % V' '
Chikkadinni village, Manvi _ g
Raichur District. --. V' : Respondents
This review petition .;;:s ‘filed’ uiicler, Order–47. Ru1e~l
CPC praying forireviewef. the’ order/’};udgi”r1ent and decree
dauxiO3.El20Q5*pass&iihiNHWX£kL6?57/2004 wvcion
the file ofthisl-.eo1§rr”t,._ . ‘
I-3:’oth._ review petition are coming on
for orders, this day{_i’th’e..oour–t delivered the fo1lowing:–
‘ ” i§DGMENT
Couxnselv for the appellant remained absent.
avlppeal {MFA6757/2004} is dismissed for non-
;5i~”oser: L1t[1ou1″_i 1 __ ‘ V ‘ ‘V
“‘Sir’1ee”the appeal is dismissed for n0n~prosecuiiion.
V’ reviexv petition does not survive for consideration.
S
The c1a1’maI1ts~1’esp()I1dents in MFA675?/2004 are
pernlmed to withdraw the arrmunt in deposit.
Sfl/55 %
JUDGE