High Court Karnataka High Court

Smt Anita W/O Dhanaji Dhole vs Shri K Chandramohan Naidu on 18 February, 2009

Karnataka High Court
Smt Anita W/O Dhanaji Dhole vs Shri K Chandramohan Naidu on 18 February, 2009
Author: Mohan Shantanagoudar
IN THE 2-ma mum" or KARNATAKQX %  j J]: % % A
CIRCUIT aerecs-4 AT 1)}-£ARWJ|.\V{_)""-..VV   "

same was THE 1333-: pAY; ¢%  
%?0he " % %  : :     
THE HONBLE MRJUSTICE _S%4A?#;I'fi§lA?é$OUDAR
wan % (eM--Ac)
BETWEEN:      , A   % 

W/0 Dhaf2aji.:DhoI'e~ .  '

Age   "     ' ' 
OCC3 ::Hou$t23i<}1d W0zfk'w.._' .
R/0 sozam   r      
Hukkeri Taluk  *   
BeIgaum"'D_iStrict..  "  ..Pe:titjon@r

_. _ A {By  _Dinesf1" M,  Adv. ,)

E ii  K.  Naidu

/ Q Razfiachandraiah
Age ";'*.{1aje:3r, One: Business
T R/a.No.1/549

~  Vfltpp. To RTC Bus Stand
*--$;B. Road, Tadapatri

 Anantpur District (AP)

 



 *    Sr": 'S13ara£;appa'S';"'Ka1hvad, Adv, for R4)

 V' V   T. ;)etitis:)n. is filed under Arficies 22:6 and 22? of
'f11eVV'Con1.§i3itIit-itizx of India, praying to quash the impugned

 Amotarfiscidcnt Claims 'I'rihu.nai, Hukkeri viii: Az1nexuIve-E.

.    made the fol10wi3:1g:~

.2-

2. The Orientai Ixlsurance Ce., Ltd.,
Anantapur (Andhra Fradesh)
Rep by its Divisional Manager
Shanbhag Chambers
Kirlosskar Roaci, Belgaum.

3. The Operations Executive    
M/S. Ghatage«Pati1 Transports Lt:d.;, 
190.326, Somavarpet, M3dhai;.VN'agér

4. The Manager  
New India Assuranpe CQ;;"Ltfi,, 

Rep by its Bivisiongi  
Cult: Roafl, B¢:':1gaum;_ '  

W}'d"Shg§:3karT-§Dhé31:$-

Nike ": R5 
Batedé'  " ' ..Respondents

(By; srmxk. Hégde Mulkhand, Adv., for R2;

Gfitier €i§t€£i;12~’9~§2{)06 passed in the M.V.C. No.57/’Z602 by

This writ petition coming on for orders, this day the

-4-

deleted fiom the matter vide order dated

before the Commissioner for Workmezfs _

The same is clear from the orde:A»Vsheet.*}3::a;£i:!si:iedV ” =

the Commissioner for Workme;1’es3′ C{>IIlfi)CIi$§ifjfi;i;_,’

Koihapur, produced a1ong__”-1§{it11V””tl’i:e the

petitioners counsel. Thus, a

MVC.No.57/2002 has ts he proceeded with in
accordance with law and on merits. AccordiI1Jgr,13é;-.’:’_:i:11c

following order is made:-

The order dated 12.92066,

MVC.N0.57/2002 by MAUI’, kHmcke:%~i,%§i<:1e k

is set aside. MVC.S7/200:2, f.i§:H(V$Vf the
MAST, Hukkexti. ~ :;'£i'v;'t't:<;'tc(i decide
MVC.N0.57/2002, on vAAf3¢'¢ordance with

law, at an eaiiy dam 'i'm;g;1¥c§ad the

m<)t}:x=.:r of the Shale also

as one of the daiflflfltfi. V'
Writ: petIt10' _ A' 7 ¢£spo %jse;»d ofacccmingly.

Sd/-3
Iudgé