High Court Karnataka High Court

Branch Manager vs Hrishikesh Nikkam on 20 February, 2009

Karnataka High Court
Branch Manager vs Hrishikesh Nikkam on 20 February, 2009
Author: N.Kumar


{III THE area coum or KARNATAKA AT ~
Dated this the 203* day of Fct;r;1a1y,.:2t3f;\§: *
BEFORE

THE I-I€)li”KLE ma. Jixs-‘;f1cE’H

Writ Petifion N9.

ETWEEN ;

‘\2″‘§amak9ia1’ab

&’ancrhMaI1a§€:I” V
i’~Eati«:>11za1 Insurance City.’ ‘EA:-t”§_i<, V I _.
Btzllary, now 1t:p1t2sc;i1t:d;–by. its".
Regional Manager 4 . " K
Natiranal 111S1i1":-':I_E1C€ I.:}td., '

Rfigitrnal Qfictiz """ -. 9:.- "

Subharazn Cecigrlpiex ‘V

144, MGRoaL”1 ‘ é _ _

Bangalore. 1550 031″ _ v ” mf’I§:i”liiDnm’

5 {$3 Kfislfiaaérwamy, Advocate)

Ai’a¥D;A”” . %

1 *..?c~Iri:§hiic:=.:$h_é Nikkmn
S]-0 Nikkam
Nowaéaged . abtaut 25 yfiars

— Occ: M11533 fvfaixagtir

-R/0 HI, Qr_1arte.r5 N014
= ”

V”-Sandilr Taiuk
. Eitéiiéxjr i};i3*£:ri<::t

Sig V Sundaiaiah
flaw aged about 422 years
See: Erivctr ufLm'1jy ET

but in §:osee$»3iVr§I1"'ef ihe:¢::1a3'mant"s employer, the only way

9:" fthe document is to summon the saline. it 1&3 for

Tribililal s§fi£§1e~i2tVproperly tmderstanding the issues invoived 'm
" :~.__f}'1en ease; vfiie ijnportanee ef the eaimy disbursement register,
011:: the aesumpiion that the eiaimant has to establieh
ease, claimant has produced salary eerfificate, claimant. has

. _ };~3:xami1:ed the employer and, iherefere, the salary ciisburwmeni:

2., The claimant haze examined himeeif, _
saialy certificate and also examined the A’i’ b
insurance Ccnmpany is dieputing the
(pf many. In that regard they *’
be summoned to demonshate t}’.’i a’1′:V.:.\Vf1’1e anfioleeit in V

the salary wrfificate is noi; ihe a?;31.o]i:11’t:.paEl’tE–..t0 theiieieifioner.

3. when though prime
fa-ztie, the it is open :5 the
efieence as to dispute the
cam ef disbursement Iegeter is

not in t}1eif».peese$;e~io”n;’:;eE–.§i1 Jthe paseeseion of the claimant

f.ha£’Vti1e.Vepp1i€afi0n is filed. It is tmfortunate that the

certificate is not neeessazy, then acreepte the ease of the

i/’