Karnataka High Court
Smt Bhagya vs Mr Nasir Khan on 8 December, 2010
M. F.A.No.6347/2010 &
Misc. Cvl.1135-452010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3TH DAY ore' DECEMBER 2010 ~_' ..
BEFORE
THE HON'BLE MR.JUS'1'iCE " 5
And ._
Miscellaneous First Aggeal Né.6,:3g<i;)' O
Misc.Cv1.11354/'2.{:3;'10
BETWEEN :
1. SM'1'.BHAGYA '
W/OLATEJAYANIWVQ'-. _,
AGE:ABOUT_3Q Y1;:ARVs_ _' *
2. MAS. VEDHA sHRE1:.€_
D/0 LATEJAYANNA. *
AGE: ABOFJT 10 we-,Rs _ *
3. BABY POORANH/IA '
D /0 LATE JAYVANNAV
AGE: ABOUT 7 YEARS _
W'/0 VRAME 'QOWBA
'AGE ABOUT BSVYEARS
R/ V'
GARINAGAPJX BEEDH1
* TALUK
V' ".§--;.1NcOr:- APPEZLLANTS No.2 & 3 ARE
EN'rs
M.F.A. IS 'UNDER SECTION7"30I1.§' OF THE w.C.
ACT AGAINSTi'TfI~I}I:?."'J:["}i)"('?x1\/IEP~IfjFu.OATED'15.04.2009 PASSED IN
WCA/FC/CR¢v1_2'~/200:7;ON w.:I»1IE'I«*II;ET§~1E LABOUR OFFICER
AND COMIVIISSIONER COMPENSATION, SUB
DNISIONE-3. "13ANGALORE;fALLO*Af1NG THE CLAIM PETITION
FOR COMPENSATION SEEIGNG ENHANCEMENT OF
COMPE~NSATION__:V V. *
' IS FILED UNDER SECTION 5 OF THE
PI,I'I«I'ITATIvON_ACTPRAYING TO CONDONE THE DELAY OF 403
DAYSIN FILINGTIIE ABOVE APPEAL.
AND MISC.CVL. APPLICATION COMING ON FOR
I' ON I.A. THIS DAY, THE COURT DELIVERED THE
S' . FOLLOWING:
M.F.A.NO.6347/2010 8:
MISC. CV1. 113541201 0
JUDGMENT
There is a delay of more than one year (403 days}
in filing the appeal. Misc.Cv1.11354/2010 is fiiiejd A
condonation of the delay. I have :hea’1’d. the
counsel appearing for the appellantsandnperiiseci .the”
affidavit filed in support of tI1e.v’V”app1iea.tionJV
opinion, the cause showimips tdeonddne
the inordinate delay of appeal.
Misc.CV1.11354,’ dismissed.
Consequent and is hereby dismissfiihdihi " - fl Appcai dismiss-a.tijii a sd/.. JUDGE