Karnataka High Court
North East Karnataka Road … vs Gangamma on 25 January, 2010
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT
DHARWAD
DATED THIS THE 25?" DAY OF JANUARY 2010 I I I A
BEFORE
THE HON'BLE MR. JUSTICE K.L. MANRT;em%1'A:T1¥:ETT I
AND
THE HON'BLE MR. JUSTICE..ARA'v'II;i{)-- KUMAR A
M.F.A. No. 9196/2005
Between: I
North East Kamataka Road.Tranisport*v _
Corporation, Be1laryDiVision;"_,. . » '
Bellary by its Divisiovna.l.oContToIieT.._ »
Represented byits C?1iefLaw&Qffieer _ --
(by Sri C.B. Pati1,V_Advoeztte:j'A'~
and I H
G'angéhIm}i '~*!/Rasfigappa,
Aged gtbout' 4.2: 'years; (12 I 5' ward,
». L» Opp. To K;.S;R;'T.C.__ Depot,
7 .V""Hosapet,
' " Laksfiihikant Raddy, Advocate)
Appellant
Respondent
This M.F.A. is filed u/S 30(1) of W.C. Act against the judgment
and award dated 19.07.2005 passed in WCA:F:205/2004 orr”‘the.file of
the Labour Officer and Commissioner for Workmen Compensation,
Sub Division–I, Bellary, partly allowing and awarding cornp’ensation..
This appeal coming on for final hearing this”
K.L. Manjunath. J, delivered the following_jud,g_n1entli ” V
Judgment
None appears for the appellant, iAppe’llantfs’i..;cou1’1sel is»
continuously absent. We do not see”a1i–3}’g_:j–11sti.fication”toadjourn the
matter. Accordingly the appeal is~i.disniissedp..fo1’non’prosecution.
bvv