High Court Karnataka High Court

Smt Vanajakshi vs Prakash Reddy on 26 November, 2008

Karnataka High Court
Smt Vanajakshi vs Prakash Reddy on 26 November, 2008
Author: H.G.Ramesh
  ?'§§{'}"T'I"§H-E'? AND N/Cf, T}"§E*:

IN THE Hiflrl-i CGEFRT OF KARNATAKA AF!' BAHGAIQRE
DATED Tim 25"' DAY OF NOVEMBER 211598 ' "
BEI¥'OE~?.E

THE 1«i<m"BLE hm. JUSTICE H.§,12AM§sz~zfTi   %

MI8CELLA2§EGI}”S FERST AP!-‘EAL m.5e$22 4:33

BETWEEN:

1 . E~3§\;’}’I’. \JAE\3A..}AI{SH I

.A{f%E3ED 2:3 ‘ _ V
‘%:’;. :v1.;i2,_ A:»f;::~:.r,;é’E._§_<:.

?«;i:'T:r,"':i;_;a{:§i;é: 2#L%i'rvs_..¢x ~ ' '
' " f%;{}E{}"':'§ 3, '{§r?;',e".–.??7 2″}
, ‘urn:

” ” ” –§;:’;§:a:.::;::-;§.> ;’i:?§'”%:LLfiN’F BEING
” :%;:;é_;~a:v<'.;}«2""gs%; E%3E}73RE3SEE'¥I'EI} BY

In—-

§§§=§%”‘

.-/,/fé ‘fig. f Q
Assigisfiz §::;,;:gg,-.;;«3,
Ei-ah €:{.’%”i.BF’§ 23%” fig; r’:::«1;a:§:g
Eatégaiaréffiéfi é§§§%E
Wu
“‘>

\

MFA 30.6622} 38

n u ¢ u a…-

n m w m ~ — u u u a — _ u n » m m …-.

}3’ERf3″I’ APPEL-LANT,

ALL ARE R/AT

C2/(T). Mi}. SRWIVAS
§’~J{},:€é:é33{£3, 12% FL-{“)OR,

1:3 E)£é:RAPI~”‘A BUILDENG,
1~1,u iiILL.e”i(?~Ei,

I\EE;~’%I% BUS ST;-‘aND,
;>m:’£a1<:;aL '§'A§.LEK, A _
S;-EARJAPXJRA H€.")i3{L§;..,_ _'- _
E'3%'\NC}A§,C}f%}33 ~<:s3;-":;l" 7 ' '

… APP-'ELLAN'1'S

P§%;E;;’§;’ V V

551:1 é%¢4§J’:~:Ia.:?Iéf>;;:_x.« R3130?
“‘ . _ _§«z_.x§;;_1;;1 .19,
” :53 =;::=\.&’J;i<%:$;;1r§;g'N }{Z?s.RA N11.-AVA;

V ra::31'§:.;z_:..:;;1;ur»: R('j}A.D,
zsgzgazgizxfsxifi PsT,

%;”§T8§3’*§§
3
is; D25, :

€93 3″ 9

fi%5»’:«”;§’;’»%?2’%:;§ §§,§§£;£f§,m_
§’§?gi5* {:5-:!§.2:.;.§2§§§g_
fiaismigrfifiiéfi gig; ..

Va ‘x
A

MFA 1*2’0,56fZ2iU8

HOSUR ROAD,
BANCELORE »–~ 68.

‘”3’}~IIE3 o9.$EN’FRL- ENSURR ncEC:’L 1~.:}’D.,

mvrssmman GFFICEE NO.VI,
SRINIVASA MAN:-;1{>N, ‘

NQ364/1., 10′-PH B MAIN, _ _

“FRIED BLOCK .J’AY}£NAG}§R’,–~–v…::’V ‘ _ _ _ «V
BAN{}ALC)RE1 –

RE>PRE8EN1’E;£i”Ey– ‘

1111 ..,.RESP€_)NDI:?;N’I’8

This I’»’Ii3¢e}1ai:7(~::’s’§1’5. . F;§rS1;:_ A;-@531 mm U/53.:-3£}(}) 0:fWC Act
Aga;’rist,_’ thg’i~:.3g§({g.rz;€n1; ….. “*”Q3_md; ~;_7__4._-gggg pagggd ,3}

WCA/¥«’,Af on 1:113 fik: 91′ {ha Labour Gflicezzr and

{;’:.r;::;1u1i5asicx:é%:” fer 7’g3~’;’mVpe1;s::2.ti<311, Sub D2'visio11~\«'1,

Eaglgégierfi, péi:"€;l};' zgliévaiilg 'E11123 Claim pt:"ii£:iaCm ifor C'-0IE.I)€I1$£:lti€.3I1 and

S§Lfff.I}§iI'}g"€3Ii}Ci£i7{:}.C€3I§3f3I1I 0f cQmpé:nsa?;:i.<}n..

COPY"

=4′
/§«§é.;;»:£>

Assistant Registrar
Siigh Court of Knrnatahl
lanaafiorc-56$ 30!

MFA 80.6622] {)8
________________________ _- _4_.

gr’ ..

This Miscfillanrzous First Appeal is coming on .ftZ.’»”1′”

this day, the Crmrt. made thw: following:

0 E’. D E R
Nzfteclful in ‘_w€ek’s {him f3ii1ingA£v}1;3¢11 AA ‘appeal stmifis
dismissed. V .

sm-

____ _. JU DGE

*r:3w~:P  * %   % cogvw
 .    5?

R By: . ._ ° 3§»§és;;.§«:’;’:

Assistafit R:’§i.4;tr-‘gr

Hi-gh Cmxri <:»f Ka:-aaiakl
Siuzalera-wififi am:

(3 }3f’f:_? ‘Q%g E
:32’: –