High Court Karnataka High Court

K Iqbal vs S Venkteshwara Rao on 13 November, 2009

Karnataka High Court
K Iqbal vs S Venkteshwara Rao on 13 November, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 13W DAY OF NOVEMBER, 

BEFORE

THE HONBLE MR. JUSTICE ANAND B'rR'A5.éE.n'n:Y'-- _  ll

MISCELLANEOUS FIRST AP1é:;AL;_-NC».?z2.o7]~2e<):*z__

BETWEEN:

K Iqbal
S/0 Basavalli Sab . _

24 yrs, Contractor (Priva,_te1

r/0 Kudligi ‘ J

Bellary Taluk V H ”

Bellary Dist. 3′ _ ‘ ‘ Appellant

(By shrm»: .i2eddg«;;-Advbcate)
AND: V ‘

1 S Ve’n3_:;ateshwai’a “Rcf;1.<")

, -S/0 s.F».prasa'd '
Maj-er, 0wn'erVQf_Lhe bus
& .B3e'arif1g Reg.No.KA -37/3908
" » _V R/o.Sa_d'as__hivanagar
' *H_(5e-pet'

2 A Manager
" National Insurance
Co.E,.td

ll * Bellary

<23-' "

“:’I’he Divisional Controller
NEKSRTC

i\J

Bellary Division

Bellary

…Respo_r1der1t

(By Shri.Ravi V Hosamani, Adv for R-3
Sri P H Pawar, Adv for R2)

This appeal is filed under Section 173(11j;.:’..;§f”

against the judgment and award dated 28–2–2GOu7 vpiassediin

MVC No.10?)/05 on the file of the Civi1″‘J”ud’ge”{SV’f_))

Member, MAC’? VI, Kudligi partly sillowiizg *ehe.;c1.ai’1n_petitiofi

for compensation and seeking:_’ ” e .. –€n}e1aI1CCTf1€5F!f’£=–.. 14.3?”

Compensation.

This appeal coming on ifofardefhs ‘thiis. Cilourtiii

delivered the following:

‘ _

The appealvis disn’1issed as.r1o_t pfeséed.