Karnataka High Court
Sathish vs Mahanthesh on 16 December, 2010
M. F.A.No.7265g201O & Misc. CV/. 1369112010 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16TH DAY OF DECEMBER 2o10V.VV_j BEFORE THE I-ION'BLE MRJUSTICE H.G.RA1vLE~SH: 'jg. And Migcgllgngggg Firs; Agggal N%g.7;§'_§j'_2d1IQ' -I 4' I I Mi§g.gvl.1§6€¥, 1'¢O2/T~9O99 R/0 KTJRUBARAVHALLY " CHITRADURGA TALUK I * _CHI-TRADIJRGA DISTRICT THE BRANCHMANAGER A THE ORIENTAL"INSURANCE CO.LTD. BRANCH 'O?a°;%'1CE;'SHARADA COMLEX CHITRADURG-_fi_I* ..RESPONDENTS '!~.';>" FILED UNDER SECTION 30 OF W.C. ACT AGAINST " JUDGMENT DATED 26.02.2010 PASSED IN A IiAI~iACII_I / KANAPA/ NF/ CR:42 / 2008 ON THE FILE OF THE I "--LAI3CUROFFICER AND COMMISSIONER FOR VVORKMENS ._C_OM.PENSAT'ION, CHITRADURGA DISTRICT, CHITRADURGA. -.._ALLOWING THE CLAIM PETITION FOR COMPENSATION AND ._s'E»EK1NG ENHANCEIVIENT OF COMPENSATION. MISC.CVL. IS FILED UNDER SECTION 5 OF THE LIIVIITATION ACT PRAYING TO CONDONE THE DELAY OF 111 DAYS IN FILING THE ABOVE APPEAL. M.F./LNG. 7265g20I0 & Misc. C1/L13691 (2010 APPEAL AND IVIISQCVL. APPLICAHON COMING ON FOR HEARING ON LA. THES DAY, THE COURT DELIVERED T353 FOLLOVVENG: JUDGMENT
There is a deiay of more than three
days} in filing the appeal. l\/Eisc.CvE;;:;13E%>§:.A¥j1′
for eondonation of the de1ay_’in fiiihg thgg.-“.t.a;I:§Vpea1’j’;
However, in the interest of h§eiveO’_VV:}1earfl(:i:§ the
learned counsel appearin§_i’Qr filerits
of the appeai ahd perused_ In
my opinion, arises for
determinatiorii. he purpose would
be serveit 1 [en the application-
Misc.Cv1. 1369 /:20′ Misc.CV1. 1369 1 /2010
‘V and the gappeal
JUDGE