IN THE HIGH COURT or: KARNATAKA CIRCUIT BENCH AT . DHARWAD DATED THIS THE 1 1" DAY OF JANUARY 2_aIo,,I A' % BEFORE THE HON'BLE MR. JUSTICE KI. MAI§JJllLTi$hiA'jF'I-ll"'
THE HON’BLE MR. J,USTICpE..AI”*{A’VIND KUMAR
W’ RaF.A. No.”l’7_97/2.0823(M’J)g ‘.
Between: V V, , __
Dnyaneshwar Panduran,g’DageI_'<ar,,
Aged major, Salesman &f?Coolie,
Now nil, r/o Shinnioli, , V.
Chandgad Taluk,Divs£,”‘K’olhapI;r; ”
, _ _ ~ Appellant
(by Sri D.S. Hosmata N’iranj–aII Advocates)
and
I I V. __?\:/’enkatle’s’h«I<Late'rki,
" Maj or, Dairy Business,
' Haunqan,' Navgar, Bel gaum.
.lndla’Assurance Co. Ltd,
— By its Manager, Divisional Office,
“Club Road, Belgaum.
A Roy P. Loud, Major,
‘ Businessman, Salasar Apartments,
I -Nalasopara East, Dist. Thane, Maharastra.
4. The New India Assurance Co. Ltd.,
By its Manager, Divisional Office,
Motirnahal, J .T. Road, Church Gate, -_
Bombay through its Divisional Office, t f 0′ 0′
Club Road, Belgaum. ”
(by Sri A.M. Venkatesh, Advocate for R2 8:.’ R4, . pp
M.F.A. deleted in r/o Rl & R3) ‘ .
– _. ~ ,. * V.
This M.F.A. is filed u/S 17:30 Ci.) oim. at the”
judgment and award dated 18.09.2001 “pas’sed in M.._V’;C.* No, 1826/97
on the file ‘of I Addl. C.J. (Sr. Dr1,)..&v._Mernber,’–AddI;l MACT,
Belgaum, partly allowing the claim peititioni’fo_1’» compensation.
This petition coming on_:’_f01* on this day,
Sri KL. Manjunath. de_liv_ere{;l the follogwing judgment.
l._loiiVithe appellant he has not
appeared before who is appearing for the
appellant isialsop coiitinuouslyi’absent. In the circumstances the appeal
Sd/-5
Itxdjé
Sdfi-pf
Judge