IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30"'; DAY OF" OCTOBER 2009»I-f*»,
BEFORE
THE HONBLE MR. JUSTICE C.R._K.U_MAF§;ASV'xllAVMVYw A
MISCELLANEOUS FIRST APPEAL NO. S633/A2CI0'5"{'E"SI..)A
BETWEEN:
M/s. Paras Plastic Industries
NO.283, IV Main, IV Phase;""~...,_
Peenya Industrial Estate, "
Bangalore~56O 058 V A
Represented by its P.rDp_riel;'or
Srl. Kailash Kumalf} I
~~~~ A Appellant
(By Sri. N. I\l'aga.ra'j,TAAd.'\ADpatter:éiétbhsent)
AND: A A A A
1. A The a l-. E rexe"cD'rl"' I
REESE: 'CQrp_or.atiDn.,__No.10,
E3l..n'n,y. F'ieEfds,~ A'
Ba nga-I0 re--' 5'.€;.0'A',02 3.
The bfrector,
" "'-.ESI, Corporation, No.10,
Blfirrnnyliields,
Bar-ng'»a£ADre~56O O23.
: Respondents
V’f,V,j_”‘r{B__4’§(“M/s. M.P. Assets, Advocates — Absent)
0
This MFA is fiied under Section 82(2) of the Empio_’Vee.s
State Insurance Act against the Order
passed in E.S.’.{. Application No.68/2002 on _th–e.j’t”i.le”~~of._Athe”
Judge, ESE court, Bangalore, dismissigném
under Section 75 of the E81 Actfor asidethev
passed by the Corporation Unde.r:Vj:”‘:3ectio”n.__4″5.7;bA-.1of;:ti’re’ESE ” ‘
Act demanding the contribotion a_n’ioi4n.t_ing..’to.:Rs.H3i3,~=’5l62/–
for the period from 10/1999__Eto_9j{2QD,li’;.._~,2,, J
This MW-\ is co4rfe”ing onFo’i§iV::i:e’a«r:iiing Vth~is”day, the Court
delivered the » V
‘ ‘ ‘ ‘ ‘I .
Learned ‘C.ounse~l?foi..t”he”V..appellant is absent. Hence
this Miscella_neoLi’s F’irsVt[-Ap’-plea’EllV is dismissed for default.
351/ ‘3
Iudgé