'V 'Tam L_a§:a:1agereH .. RESPQNDENTS
V ___5{B§: S:'i.S.N.Ba$ava1'*aju, Aeév. fer Rd; a;:1&
SI*i,.,B..C3.Seetharama Rae, Adv. fur Rd?)
1 §v1FA.?\?Cs.§ 34é§z'2§{§?
EN THE mag CGURT QF' KARNATAKA, BA§{{;;éV:;R§;% .. APPELLANT
(B3; .':§ri.§},§§:eb..arg._j,. %
AND: %% . % %
1.
‘ }3;C, Chfinéfaéhefiiay,
‘ ….. 14 V
2:””‘E’h=:§ Mafiagar,
Natiissnai Insmranmz: Go.Ltci.,
2 MF2’x.N0.13eiéi!2QE}’?
This MFA is fled 1;/S.3(}(}.) ofW.C.
the judglent dated 30-56200′? passéiifj
WC.N<3.103/280$ on the file of the La?;}Q1i1':Gf_I"im1' _
Commissionsr fer Workxutam _'C'»c§f3i:.1;if§;»:1é;aa:tic;11=-,v_ '
Davanagere District, Davanagajgre, %pa;1:1y 'ai1Q_wi;1g '@137
c1a.im petition for compefisati.'_C:'1T éx_12{i_.
enhancement of C0iI}.I3€3I1SfrZ’J,_i{)}1. ‘
This MFA sewing v§_id:’9_.issViG:1’AV”tEiis aiafxay, the
Court delivered the fQ1}0Wing:: ” .._ ”
-..w;12..:%’r..
Heard the for the appeilant 'order. V 39% of law arises for
detrsif;fI;i;f2.%*§§;i€$’;i:V N0 §'{}Lli1Ci to admit the
a§;3ea’J.é.’*– _ ‘ V . W h’
.. ” *AppV6é~i’-
3d/-3?
Iudgii