High Court Karnataka High Court

Jujepin Kom Juvanv Pinto vs The Konkan Railway Corporation By … on 1 April, 2009

Karnataka High Court
Jujepin Kom Juvanv Pinto vs The Konkan Railway Corporation By … on 1 April, 2009
Author: Ravi Malimath
BETWEEN:

1.

IN THE HIGH COURT OF KARNATAKA 

CIRCUIT BENCH AT DHARWAD T " 

DATED THIS THE 13?' DAY OF Al§RII,% 2jQ0§):::  { O   A 

BBFORET   O F '.   

THE HON'BLE MR.JUsT1cE 'man MA.LzL§£(ATH'3';  "
M.F.A. NO.$§6i_Vi2/20OVi~.  5}";
SMTJUJEPIN KOM   V

AGED 35 YRS, OC_C;'HO'£IS}_3) H~OLD;, 

R/A. KELAjG1NOORU THRTKONAKERI UPPER

KASARA;GQ1D,_PQST€KASAR_AG()D; HONNAVAR
TALUK, T;*{*m§j :<A:¢qN~.m--A DISTRICT.

KOL1.FRANO1S%a/"OjJOvANO I-"INTO
AGEU9 YRS-5 MINOR RERBY THEIR MINOR

OOfARDmN'MOTHER SMTJUJEP-IN KOM
._'j;JI,I_VAONU PIN"E(3; AGED 35 YEARS.
 R/QKELAGINOORU, THRIKONAKERI UPPER
O T E.{ASARA.GOD. POST KASARAGOD, HONNAVAR 'I'Q.,
 AUTTAR KANNADA }3IS'I"RIC'1'.

 K151»; MERITA D/O JUVANU PINTO

AGED 8 YRS, MINOR REPBY THEIR MINOR
GUARDEAN MOTHER JUJEPJN, KOM JUVANU

n =P1NTO,AGED 35 YEARS.

AA * "R/OKELAGINOORU, THRIKONAKERI UPPER

KASARAGOD POST KASARAGOD, HONNAVAR TQ.,
i3'3'§'AR KANNAIDA DISTRICT.

PRADEEP D / O JUVANU PINTO
AGED 6 YRS, MINOR RERBY THEIR MINOR

Q3/<'



GUARDIAN MOTHER JUJEPJN, KOM  O .
PINTO, AGED 35 YEARS.     *

R /CLKELAGINOORU, T1-1RH<:ONA1<ER1    " R ' 

KASARAGOD POST KASARAGOD,
HONNAVARTQ,  = ',       ;
UTTAR KANNADA DIS'I'RICI".=.A  ~APFELL..AN'I'.S..é."*

{By Sri. R S HEGDE), ADV.   O _  " R

AND

1. THE KONKAN  .v?f;(§:RPtD:.R;fiTi7i)N BY ITS
CHIEF ENORR.   %  R  
SHIRAVAI) POST; RARWAR TALHK,
U'FFAR'§{ANNAVDA;D_ISTRiCf. V

2. L.ARSON;g&. TURB_ O=,LTD,. 
E1;-C.C;CON$TI€{:3C"1fI()N GROUP,
BYSITE Ii*EC3:1ARt'}E" MANAGER WORK SITE,
PRABHATHRAGAR;..RHONNAvAR TALUK,
  KANNA33A DISTRICT.

 R 3, O VTEE NAEW IIWA ASSURANCE O0 LTD.

   _mf*r;fO ONISIONAL MANAGER,
 %O1~mRL1,gO§1ARwAD DISTRICT. .. RESPONDENTS

my’ sri.’ w;OHUsUDHAN R NAIK FOR R1)

SRI.P.I~i, PAWAR, ADV. FOR R-3)

7 . THIS MFA IS Fmlazn U/S.3O OF THE wORKMEN’s
WCO’MPENSA’I’ION 1923 R/’W. O 43 R/W.SEC.151 CR0

AGAINST THE ORDER DATES 25/4/2001 PASSED IN

“WOA SR No.86/96 ON THE FILE OF THE LABOUR

GFFICER AND COMMISSIONER, WORKMENS
COMPENSATION, KARWAR, UTTAR KANNADA

x9/C”

3

DISTRICT, DESMISSING THE CLAIM PE*rrr1o1§I%T’¥.1i*QR
COMPENSATION.

THIS MFA COMING ON FOR HEARIN(}:f§’}i1S

THE coum’ PASSED THE FOLLOWING: %% ~ A .. 3

JUDGMENI

None appears fer ‘ ti:z1%; 19;”

representation made __even lghe “matter is called
on two occasions.

Hence, ‘the: i§.V:’%.._dis1I;i5:+Sed fer non-