:::ia1Q%§.G8
IN THE men COURT 0? KARHATAFQF' 1""-T: *' A'
CIRCUIT' BENCH AT;1;;H_.q.Rwa:3'Iij V V
mrrsa THIS THE 6TH DAY 6;' F;:E4$!'?2'{'i1'x'§..I $.'5?',:"2 (I'>€V¥:§..'__VAA
BEFURE 'V _ V 3 _ _ I.
was I-!0H'BLE mmjfiafizga 1V£.s.§g;*i*I:. %fg
Ml$CEL§.AEEOU$ 256.1399 (WC)
Setween: H
1.
S/0 H.f3L.étz1:_La{;p’:1 ‘ ”
figad 2J,)ou:t’57 y”:*:>:,~:1fs’;–.’ *. ‘ *
O£:{::.4′.’;g:I5ic}}iti::jf:,V_ .. ” ‘ ‘
‘
‘éJ[‘::>
Agc:E5§3¢jw~:a1’S; 2 _ = V
Q:CCIHG”dSfii1Q}£3 Wi3_rk:’ ‘
.. “:’§3(}f§h mSidii1g« at
B83L°I§g3rm_;~, Tah1k:(.?ra:iag. APPELLANTB
(35s§i;3§sg§ava;1~*M.Mekki, Adv (absent)
‘ ” ‘ ” . E . A Shé§’é1udmppa,
.. A ‘T 3/0 Shidalingappa. Iéaiasapur,
” _Esge:52 wars, Q<::e:Ow11€:3: Qf Tiyper
?~§e,§<':A-34/2458 and
fiangam Transpczrt, Gadag,
R] 0 Vaeranarayan Gmii Road}
Gadag.
2. The Branch Managm’,
* ~-{iisn:ii§se;d,
mfa1092.08
New India Assurance C0,, Li:d.,
Gadag. REsPé:a§znj§*;1éTé:.T’ K ‘
This appeal is flied under ,’3éAét:cs:0a -;i’ KC: T
against the jucigmflnt éatcd. 29.’},40.2G{}.f3 passéd ‘viii-._’VV7vCA
Nc:v.29f 260} on the file of the Labour Qfiicer and_—Commiasianésx
for Workme1:’s C,ompensation,.’G-adag, ai§bt£ii;:g_Vthe3 <31aj:.31V *
petition for compensation v._s€ek111gV'€::ii¥1ai2vc&tt:ent of
compensation. ' *
'f'his appeal COII1if;.¥,igz' '~f}XII -'for, day, the Court
delivered the following: H " * *
1. None .ft present, ‘(he appiication. is
ciismissgd £5: §l1E:faiflt. ‘v. Véfionsequexlfly, the appeai is also
Sd/’9
Judge