High Court Karnataka High Court

Dnyaneshwar Pandurang Dagekar vs Subhash Venkatesh Katerki on 11 January, 2010

Karnataka High Court
Dnyaneshwar Pandurang Dagekar vs Subhash Venkatesh Katerki on 11 January, 2010
Author: K.L.Manjunath And Kumar
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