High Court Karnataka High Court

Dangi Mansoor vs Raju on 7 November, 2008

Karnataka High Court
Dangi Mansoor vs Raju on 7 November, 2008
Author: H.G.Ramesh


BETWEEN: V

IN THE HIGH ccaum’ 09* ~

cniecurr BENCH AT DHAf§’_SI§ff$:DV A’ A

DATEI) THIS THE 7TH m;YA%C;§* I’-{O¥’E1&i§§§E}§..;2:'(§(}_8V’:’

THE H0N’BLE MR;JijsmcE”i+I.:}.§eAiv:EsH

M:scE:,LANEc:::”s No. V14-$39/2007

Da11gi1′;.-‘rI4aI’.f_S()<'i;"',3'–.._ %
Major, i'.;__ 3 -A

S / :3' 'fiohainméiiii 'Da:1gi_. _
MLirudc$hu*:–r:..T*q. ' ~
Bhai;kal._ ' —

(By Sr;i;’;’:’s5hrip;3.t£ and
” ; ” Sri.K.B}:1at, vAdvs.(abseI1t)

_Age_€;28 yfiars,
‘ ft: Manjunatha Naik,
” _ E-“3/0 Manki Paiki Gnladaiceri,
Hoxznavai’.

The Bivisional Manager,

National insurarice ($0., Ltd,
Divifiionai Office,
Udupi.

… . .Appella3:1t

. .Responder:ts

This appeal is filed under section :_tf’.3’€; ‘(Vv1’.j__j’§:§ij:V’lia.4V
Act, against the judgtnent and award damd V1.5;’1Cr.

passed in MVC 910.193/2002 on the 1:a1ei%%¢fV Giéril. wage
(Sr.};)£1.} & Member, Additi0na}.”M;%.«CT;_. H9111}?-,wa.1i,.i’paart1y’j« ”

0

aikawing the clam; petitien: for A. fi::Gmpci3sa*;3;€>_n and

seeking enhancement of compexisaiion. ‘ ‘~ . «.

This appeal <:0I11i.11g'<2.f.}'L":'£"or a;:111r1is;*7si(§3?1,x'£}:4iiS' day, the
Court delivered t:i1e_fo110wi:_xf;¢g:..V_ "

Nongc: though the appeal
is calleii fiénce, the appeal stantm
cii

. . , . .. . ., Sdl'
Judge

"-~.$t1?q'v«' A