Karnataka High Court
Smt K S Sunanda vs The General Manager & Cusotdian on 18 February, 2010
MFA.NO.9128/2008 8:
MISC.CVL,NO.12667/'.2009
I1,
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 18"' DAY OF FEBRUARY 2010
BEFORE
THE HON'BLE MR. JUSTICE ILG. L" A
MISCELLANEOUS FIRST APPEAL NO.9128.vf.}."£*':.'f£f)Ch':!::: ._ Z
AND M1sC.cvL.No. 1266772909
BETWEEN: I
SMT. K.S. SUNANDA
AGED ABOUT 45 YEARS
w/O. G.C.SHfi/ANANJAPPA __
BEHIND H.L. OEVAIAIIS i~i()USE§ « I V
GUTHALUPOS'1', MANDYA. ._ g AA = ...APPE[.IAN'i'
(BY SR1 P. NA'i'ARAJU._AADV.,] V
AND:
THE GENERAI,'MA'NAG'E,RI.&'I~.¢ "
cUs'I'OD1AN.i:,SR'£?C.,».._ '
K.H.DOU}3LE ROAD,.
SANIHINOAR, " I
_ .I3P>1\I OAI.,ORE:550o2'7'; O V _ ...RESPONDEN'I'
. ~rIféIIs_'i\«£I«fA4 I$_F1L,I«:O U/S E73[1] OF' MV AC'1'AGAENS'I' THE
JUDGMEN'I"=AND"AWARD DATED: 30.07.2007 PASSED IN MVC
NO§"185'Z/200,93.,QE\f,'FH'E FELE3 OF THE PRESIDING CJFFICER. FAST
'§'RAC'II COUR'}'¥§ij AND MACTI'. MANDYA. PARTLY ALL(')W1E\EG THE
CLAIM Pf£_'I"i"I'iO'I'\J FOR CC)MPE%\ESA"£'£ON /1\E\z'£') SEEKING
ENHANCE§VIEN'E' OF COMPE1NSA'§'§()N.
I * 'i'§»§IS Ev1:sc.c:VI'.,I. F'II,ED 5/3 5 OF mra I.,IM.1"I'A'I'Ic)N AC'?
«.PRA'rI.NO"frO CONDONE THE) DELAY OF 319 DAYS IN FII..IN(} THE
A§3OVE'APPEAL.
THIS APPEAL AND MISCCVL COMING ON FOR ORDERS
V 'E'«E~1IS DAY. THE: COURT DEIJVERED ma: FOLLOWING:
MFA.NO.9 E28/2008 81
1VEISC.CVE..NO. 12667/2009
W2"
JUDGMENT
Heard. There is .21 dekdy of more than 10 1m):1t.h_s
(319 days} in filing the appea}. The cause shown
sufficient to condone the inordinate deiay of V’
1.0 months in filing the a}1:Jdp”E:a*3«..’ “.A<:_V(:xc):i'd1_ng1y§;
I\/Iisc.Cvl.No.12867/2009 filed for
deiay is dismissed. Consequently'-;s.s, ihe afipegil'Vakijlezoddwlfidéinds
dismissed.
7 ca/Ata