High Court Karnataka High Court

Dadapeer vs Krishnappa on 12 June, 2008

Karnataka High Court
Dadapeer vs Krishnappa on 12 June, 2008
Author: H.G.Ramesh


IN THE HIGH COURT OF’ KARIIATAKA AT

DATED mm mm 121′! mm 05* Jun: ~

BEFORE

mm HOIPBLE uxmwnca f L

BETWEEN:

DADAPEER

AGED ABOUT 37 YEARS

S/O BUDEN SAB

RIAT AZADNAGAR ” . i A
DAVANAGERE V ~ ”

(BY SR1 V£.D€v<jbA35:«:;y' "

1 KRISHNAPPA
s/0 MA_HA.N'1'HAPPA–
MAJOR . . A.

INDUSTRIALVAREA
D;-5VA’i%’.AGERE~… _ _

V. LA ‘ V. Aatiiji. REHAV MAN

– TMVAJQRA >1 –

” . “S/.O””LATE , OHAMAD BASEER SAB
‘ . RESIDI£~E(} NEAR vrrosann TEMPLE
‘*DAVANAGERE

” T:-1″r;_1eé£1eANcH MANAGER

” * NEW INDIA ASSURANCE
x _ CDMPANY LIMITED
‘C’HAMARAJAPE’I’
% DAVANAGERE ..RlBPONDE1IT8

(BY SR! P.B.RA.}U, ADVOCATE FOR R-3;
NOTICE TO R»! & R-2 DIS-PENSED WYFH.)

-3-

THIS MFA Is FILED U/S. so In 0? W.C.AC’§’ AGAIVN$7I_”I.
THE JUDGMENT AND ORDER DATED 5.12.2005 PAssEi3″II~_I”~,
WCA/CR-307/2004 on THE F’iLE or THE LABOUR O;FF’~2CER’ 4′ ,
AND COMMISSIONER FOR WORKMEITS COMPENSATION,” ‘

DAVANAGERE, ALLOWING THE CLAIM PETYHON

COMPENSATWON.

COMPENSMION AND SEEKING _E;:»I,I~I_IrgINc:I_e’;I?&+I’I’3;’3aI*I*jI;. “es,

THIS APPEAL COMING 01-: FOR Ai>MI:3SIbN ‘1*I.~iIs.,9A’f;”‘~.,A”‘T’

THE COURT DELIVERED THE FOLLO-v§I1NG:” ”

Heard. No as no
substantial questj_orI.I__of law” aifigés fiat

a .

jlldgg