IN THE HIGH COURT OF KARNATAKA
CIRCUH’ BfiNCH AT GULBARGA
DATED T1113 THE 1.:>;r:~: um 01:’ APRIL, 2009
BEFORE
THE HONBLE MR…3{}S’¥’lCE SUBHASH ff _
MISCELLANEOUS FIRST APPE;§L z~: _:f:’g.’ 2é§1’9.;§* 2(:!:()’4?-E,’ _
BETWEEN:
BASAVARAJ S/O AMAREGOU’i}§¥’PATiL,” .
AGES ABOUT 40 YEARS, oc(:._:.. RGRECULTU 5213;, _
R/(I) HOUSE NC). 4, £$1’1?.1,0;::EVN ‘WATER TANK,
TALUK: MANVI, DIST: RA§.CH{‘}R.V
. – = ,’;;,.’A13PELLANT
(BY A§uPA:§&jga._i~%mé:_§-3:E~, ADVOCATE}
£.\_1J.§?%
” _ 2v;’}*~E:L.I;AMMA iizj”a~RATHNAPF>A ALAGUI),
E\,GEI;} A}:3QUT 5:? YARS,
” R/5:)» ‘¥’AE}.DAHALLi VELLAGE,
“‘ .__SH'{3Fi£gP1}v’R”‘TALUK, GULBARGA mm.’-.
2§”44._RA’7fH?a1.;F§¥5PA S] O MAl}iVALA§’PA ALAGUD,
ABOUT 6′? YEARS, ‘
R)’ G ‘EEXDAHALLI, SHGRAPUR TALUK,
n ‘T «-GULBARGA DIST.
THE ASST. EXECUTIVE ENGINEER,
U.I{.P§ KADA SUB–DIVI\E.24,,
H{;¥N.ASAGI, SHDRAPUR TALUK,
GULBARGA DEST.
RESPGNDENTS
{BY SRI. UMESH R. MALIMATH, ADVOCATE FOR
R-1)
E0
THIS M.F.A. IS FILED UN§ER SECTION 30 (1)
OF’ WJCL Am’, AGAINST THE JUDGMENT Azxm
AWARE} DATED 09.12.99 PA.S$E}D 3N wCA:CRu83g953u
ON THE FILE 01:’ THE LABOUR oFF1cERW;n_:§’::>Lj”~j.V.
COMMISSIGNER FOR WGRKMEN (:0MPENs&;T’£’0wP{‘,~~–. 4-
GULSARGA, AWARMNG COMPENSATION “QFjR»S§’
1,611,663/~» AND IXRECTING ‘I’HE;..3R__D RE’S?N’_:;)E:’:a:’:”.,
HEREIN TO 33903:? THE SAME Arz.::ra_1:*m2f:*r:.aR”‘ «
DIRECTING THE 3RD REsPo:\I’;3Er+:fr ~’1~1ERE;1:9′
RECOVER THE SAME mom ‘THE. A§.:51«:g.,:;ANT:’; ”
HEREIN,
THIS Pu/§.F’.A. £:;}MIs;..e:f:r -¥f:_§N””‘-EOR “‘P’*cm*HER
ORDERS THIS mar,’ THE e:o;;.m’…_aE’L?1vERE§ THE
FOLLOWING –
V’ _, ,Tgfés§@2\,é;E;N’1′
Nciiig; me appailamz. Matt;-“zr is
petrfigfiing fI”OIZlZ1x 2Q:QE5. No. {/2095 Stanés dismissed
. ‘far nQIi~;gm5$n’icuti0n. Consequentiy ap§€al also Starads
” ._diS_miésé%£_;i.g, _ ‘~ ‘ ‘ ‘
Sd/–
Tudge
. .. %wk