Karnataka High Court
Siddaraju vs M R Balakrishna on 10 December, 2010
M.F.A.NO.9109/2007
- 1 IN
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10'"! DAY OF DECEIWBER 2010
BEFORE
THE I-ION'BLE MRJUSTICE H.G.RAMEsHf
Miscelianeous First Armeal I\J»o..91O9'/2'CS0f*'I.'4
BETWEEN: A I A
SIDDARAJU
S /0 SIDDARAMU
AGED ABOUT 30 YEARS
R/O DODDA BANASAVADI VILLAGE
MANDYA TALUK A __ 5 _ ~._ A.
MANDYA DISTRICT-571 401 ~ _ APPELLANT
{BY SR1 T NATARAJIL. ADV. FOR .
SR1 K L sREEN1vAs._) ' '
AND:
1. M.R.BA1'A;£:R1's}1NA;.;:\/1AwQR._ " "
s/0 K.RAMEGQWDA1*I" ' Q
BESA(?iARAHALLI."CR_OSS «
HOSAKE-RE VILLAGE"; ' _ ' '
MADDURTALUK
MANDYA DISTRICT --_571 40
2. 0R1EiNTA1., INSURANCE c§).L'1'D.
. . . . .
'MANDYA + 571.5101
BY MA:\IAGER._ RESPONDENTS
{I3Y 'shay ri "s ADV. FOR R2;
R1 SERVED} '
THLSSMFA IS FILED U/S. 30(1) OF WC ACT AGAINST THE
"JUDGMENT"v«--DATED 30.4.2007 PASSED IN WCA.NO.632/2001 ON
'THE FILE OF THE LABOUR OFFICER AND COMMISSIONER FOR
"--WO"RKMEN'S COMPENSATION, MANDYA SUB--DIVISION I, MANDYA,
ALLOVVING THE CLAIM PETITION FOR COMPENSATION
AND SEEKING ENHANCEMENT OF COMPENSATION.
THIS MFA COMING ON FOR ADMISSION. THIS DAY, THE
A S" COURT DELIVERED THE FOLLOWING:
M.F.A.NO.9}09/2007
JUDGMENT
Sri ‘l’.NataIaju, learned counsel appearing f<)z'"—-.p
Sri K.L.Sreer1iVas for the appellant seeks leave to ~
the appeal.
Leave granted. The appeal
withdrawn.
Appeal dismissed.