M.F.A. NO.10723[2005
in mm men court or mmxurmm arr nmauoas
DATED was was 2913 mm or run’ 2003
wrong
THE Horrnm mmusrzcm F.
M.F.A. N0.10’f23[Z::(;}(}5’_ ;,
nnvrwnnx: 4
1 SHRI DOODHAGANGA I{R1SHi*J.A”
SAHAKARI SAKKARE KARKHANEV
NIYAMIT _ _
CHIKODI – 591247 ‘ : V f
REP BY rrs MANAGING m1:2E.r_.:;:o:R APPELLANT
(BY SR] (1 K sUBR:a:eIMAm*A;’A§1r.’ ”
FOR SR3 B PR¢._BHA;<;AR.; .. – 'V
1 SR1MARU'§'1 smvramr; KURADE
EXHAMB'HA" V '
TISLKIAK 01-mom
V_~:}I.s'r_B2~:Lc;AUio1« ….. .. »
. V' "SMT: '53R'1MflNTH1@
" V J_A:{r;t:13A: MARUPI KURADE
r " EXHAN_f3.H1'':
‘ f1’ALU_K CHEKODI
“B1S’E’B5.’LGAUM
$3
” ” -7 x J SW1’.—€}OKULi.A@ RAJASI-{REE
~ V LSHASHIKANFHA KURADE
‘ ” ._N0.86’7, NEAR MARUTHI TEMPLE,
JURAI CITY, BIRLA
3 GOA 403 726 REST-‘ONDENTS
V jay SR1 MANJUNATH MELED, ADV. FOR R243;
R! SERVED)
M.F.A. N0.10723/2005
THIS MFA FILED U/S 30 (1) OF WKC. ACT AGAINST THE
JUDGMENT’ AND ORDER DATED: 16.9.2005 PASSED. “IN~._
WCA:SR-11112004 ON THE FXLE OF THE LABOUR OFF-‘¥CEE’wc.
AND COMMISSIONER FOR WORKMENS COMPENSA’I’I£3–!sE,” _
Si}i3-DWISION-I, BELGAUM, ALLOWING THE CLAIM-fPETI.’I’I(}N’é . *
FOR COMPENSATION.
THIS APPEAL comma or: FOR sinfiissxou, <1f;»1;$=DAfr".' ' _
THE COURT DEIJVERED THE F'OL1.0WII'-'£0: c ..
J U D G u3§_;_r Learned counsel for a
memo dated 10.7.2006 ézsjvvfoilovvsz
‘The Appellant jnmzagd
prays be
to
this
Hczubxc _.p£eosed to order for
of Rs.91,855/-,
ccco2~3cc%%bzc to the concerned
A -. for Warkmen’s
for disbursement of the
X the dependents ofthe deceased
* of the above, the appeal is dismissed as
h The amount lying in deposit with this
” shall be transferred forthwith to the Court of the
WV
M.F.A. NO. 107 23/2005
Cmamissioner for Workmerfs Compensatim, Sub-
Div’sion- 1, Beigaum.
hkh/Ata