High Court Karnataka High Court

Ramesh S/O Obhaenna vs Shree Aralu Shekarappa on 19 January, 2009

Karnataka High Court
Ramesh S/O Obhaenna vs Shree Aralu Shekarappa on 19 January, 2009
Author: C.R.Kumaraswamy


This MFA is flied urzder S6(3ti€}1″l 30(1) of WC Ac’:
:€1g£:iiiT.Si the judmerit dateci 8.334.230? §af;;s»3_d*._1i:

W.A.C.R.N0’28’7/2004 on the me of the Labour Viléfficier

and Commissioner for W0rkn1en’s Conijje’n$a£i0;=’3__,”‘

Davangere partiy allowing the claim ‘p¢’ti1jonL’ fcsrf

compensation and seeking enh_a1;cei1:cf1t Qf *

coinpensafion.

This MFA C{}I11iI’lg on for

made the foflowing:~–

WW0 R

In spite of ,%:.1ff§;Ci.3fitfV”ti$i:$_ to take steps,

1ea1’11e:d” ‘A has not taken any
steps. i§ii«s;i:e3la.13eous First Appeal i$

dismissed V defafiiz. V A :

Sdfa.

Judge

*b@1,»’~