Karnataka High Court
M K Manjunatha vs Gangadhara on 27 June, 2008
MFA. No. 772412007
-1,
III THE HIG-Ii COURT OF RARHATAIIA A1'
DATED 11113 THE 2713 nu or was »
BEF0%
rim Horrnw xxmsnms 1=mv.aAntaa{ f %
M K MANJUNATHA
S/O.K.P.KAN'I'HA . «
R/O. SUBASHNAGAR _ g x "
MANDYA. "..';.,.1.';A.PPELLAm
(BY SR1 K L SREEt§IFJ§S 85 ;~:;;¥\'Vi:$i;S;:1Wf§o.§V{;~;4;;::§Is 4{:'\i3SEN'I'}
mm: : I ._ ._ 'A 1
I GANGADHARA .
S/O;'CHAN1f~£AMOii'EGOWi)A
TAv;5REKEREv.'*flLIA.GE.win HOBLI
BANGALORE} RURAL
2 M18 Upérrgn .I.NiZ')EA2 co LTD
M.C._ ROAD', MANDYA '-
B§:'11*sA .BRANcH.,1§sAmo3R. RESPONDENTS
jfHzs:"1f;iFA: ?1_LED U/'S 30(2) 05' we ACT, Ac3A:Ns'r THE
J{f[)C}$};iEI'§fP..'V_ }3A'£E'i} 30.03.2007 PASSED IN WCA NO.
550/2001', 0:~e'l"%j;_'tf:qE ms OF' LABOUR OFFICER AND
_ 'C-OMMISSIOMER «FOR WORKiMEN'S COMPENSATION, MANDYA
.. _j~..«SUBDIVISIOK41, MANDYA, PARTLY ALLOWING THE cum
' 'Pf'vE *I%z'i~i0zs;¢ FOR c0m>ENsA'rior¢ AND SEEKING ENHANCEMENT
'¢T§'t:©i»:.vENsATIoN.
._ 'J 'V ' 'I'HIS MFA COMING on FOR ADMISSION THIS DAY. THE
» .C.OUR'I' DELIVERED THE FOLLOWING:
MFA.No.7?24I2007
JUDGMENT
None appears for the appellant though
is for the second time. .,_,’ t11:4*’:”
dismissed for non-prosecution.
Appeal dismissed. A Sdzi” M
KVN*Ata