nun LUUK! an-' KARNAYAKA E-HGH OOQRT OF KARNATAKA HIGH COURT OF KARNNAKA HIGH COURT OF KARNAUXKA H!GH COURT OF KARNATAKA HIGH (
EH TI-E I-KCEH COURT OF KARRATMQ AT
mrrm ms mm xtrm my 03 GCTOEER O u
BEFORE
Tim I-ICZJWBLE nafl?.JUS'I*£{§I«§A"lil'.;*t1§I§§.1IE?;*§AaV:::' .
m§c. S "PPR ~O&«Omg.O§973L@% ..; m
3E N:
Hanumanthappa 4
$;.Hanumanti1appa »
fisedamuzwyw '. i
Rjat fl£A'fiflqe"""'~.."« " 1
Bhevi Cnbny, V'
Dmmmgmn 'V
[By Sri M5,}
£1
1.
Aflhfi 1% “‘=’km
S]§;;h§.R,E1mmharam;
V Eaia:::na.cha, !xdv.. Ear R-2}
Tlcmis ma flied u[S.3t}[1) of WC Act agaafrzut the
czrder dated 28.12.2905 passed in
W(1,.I{KP.CR.Hm138!02 on tha file of the Labour Ofioer
awn ..vum Ur mmmp.m nu.-m x.u.u;¢u Ur KAKNATAKA HIGH com? or KARNATAKA HKSH COURT or KARNATAKA HIGH coma’ or KARNATAKA HIGH c
and Commksiaanezr fer Wm’k:r:nen’s Gompcrma.tis3n,
Dawwau D’ntrict, Davanafi, partly Q
claim petition fir compation and
eahanzefit sf &n
‘Ems appeal on-mjm on fiat ac1_n1is_fa
Court clefivesred the falbwing; ‘
JUQGMEfiTg V¥ :
‘ the it ‘3
when Ear mu dispasal Counsel
3?. for enltmncanant of
mmpemfiafl-‘ %T:;7[
Cmxrzsel fur ciaimant wmfld submit
warming as a caulk: aifi aha was
~~ at Rs.150_f- per day. ‘liner-%re,
4’ of inmme at a sum of m.2,{)O0l- p.121. ‘3
fa The $1-ne-:1 Cnumel fizr Ermurance Company
aubnfim that clfltmnazwzt was a mafia by ccrrupation anti
M
mnmfi&&fi@f”%
if
_
(A?
accflent uccurmd duxkm the: what 2002.
aassmment of tbn of izziconzle in an ”
5. Other aspecm being not
for d irixzaxx is . iay
Cnmmiaaiamr fior Wetingtxenfi the
lnxmrsida? ” ‘
Beaidw
emins 0′ Wm Wm
qwnW ¢f mam’ ” ” ‘
7- as no
N tn the azasmm he
m the pemmm ram and
‘ AA _ “aa”tazax%A«:’ . of the case; agar!’ duce%and number
. she had,asum afRs.2,,2.’fif- p.131. would
“.V’:’_4’bua«–§reasmbl¢ amen’ be of the mm’ of deceased.
I
H z:ia1′.mant wmxid beanfitlad be 3. c:::a:npe1na,t.i::z::fw&
Iur: ‘….UU|-(I Ur KARNATAKA HIGH OF XARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
Ra.1,9Q,600[-. W / y