High Court Karnataka High Court

Sri Kashinath vs Smt Mubeen Taj on 3 November, 2008

Karnataka High Court
Sri Kashinath vs Smt Mubeen Taj on 3 November, 2008
Author: H.G.Ramesh
1 MFA No.1195S{200'?'

IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THES THE arm DAY Oi»? NovEMBEF§.:----2e§s.   ~

Bamretgzi   .
THE HONBLE ME? JUS'fiCE ?3~.(}§'RAM.'E$H  

MISCELLANEOUS F1RsT;;.g_pEA1;' 35;": 19s5;?:m:?('w"; "

8ETWEEi'"%'

1.

SEE %e:AsH£NA’I’§~i, S/O SHANK!iR’BANDFxVGEV_
@BANDAG1,.’E§Y ”

IBABASO, is] (QLKASHINATH BHANDAGE;
AGED fx£3(>U’F~–46-Y1a;AflS,=.QC€;: QOOLIE,
R/O Aréx0LA, ‘1’Q’: sAN.G9:,;:,,.i~ ‘
DI$T_.sOLAPU’¥s:;.___ ‘ ” ”

Ki.sAN, –Sf/C7’E{:;’\.SH{IS¥A’1″}*£..BHANDAGE,
AGED ABc>u’1%~44.vTag;:es,’Qcc: coz.:p:,

KALA§rAT1,..w)o iI:’1*1~£2%§L GEJAGE,

,..’5.f.}ED YEARS, OCC: HOUSEHQLD

‘ 2<:9;:~:?rL:§2"A,E/0 JAGANNATH RARASE,
= A<3–B;D ABOUT 35, 00:3: HOUSEHOLD
' wc:_R1g,_ jE:,lO – no –

SMT~Sf’Er}§I~IU, W/O SAMBHAJI GAJAGE
AGED ABOUT 36, taco: HOU8EHC>Lfi WORK

:::,r0 :— {)0 ..

VSMT BABABAI, W/O ANKUSH PARASE
JAGED ABOUT’ 31, ace: HGUSEHOLD WQRK,

R/0- 130-

SMT SONABAI, W] O KASHINATH BANDAGE,
BANDAGI, AGED ABOUT 36 ,

OGC: HQUSEHOLE) WORK, R’/’O M 130 -« . APPELLAWFS

(BY SEE JAGADESH PATIL, REV. ABSENT)

2 MFA No. I 1955] 2007

AND:

1. SM’? MUIBEEN TAJ,
£630 MAJOR, OCC: BUSINESS,
R/O NEW MASHLID ROAD PARVATE NAGAR,
ATTIBELE, POST ANEKAL,
DIST’ BENGALORE.

2. THE SR. DIVISIONAL MANAGER
N;F.W iND1A ASSURANCE (:0. 39:3,, * . .
POST BOX No.14, 32 /1;» FIRST ::e1,=.r;3oR- A in
BYE PASS ROAD HOSUR 09 ‘
THROUGH ITS BRANCH r;:>E?:_c:£: A’1″._ ‘

ems ROAD,B§3L-GAUM. ~ _ ..,T1i:§s«{:ée7;~:.:3§iNTs”.L’

THES M1sc3LLArzE0Us._ P133′?-~-.APP3AL ES FILED UNDER
sacmon 173(1) :39 MV A_cTL-A:é1a1N_s*?.f’$H’£. JUDGMENT AND
AWARD r>A’1*EI3_26–5«2oo7 PASSED *iN,Mv_=3–“No.1o82;2o0a ON
THE FELE OF TH§3}._PRLj; “AE’3?.LY ALLc,>w1NG~ ATE~{£§-._C«LAIM P}’;’1’iTION FOR
coMPENsm”:»QN*:.4_v_.~.’..m~::;__ ….SE–Ei~£§NG , ENHANCEMENT OF
COMPENS3&TION_. ” :

TEES;xI§fI’S€3VE:L.LA¥»§E0§J3 FERST APPEAL COMENG ON FOR
ADMESSEQN’ _ ‘1’HAES’T ,{}A.Y.” THE comm mmvagmn THE
FOLLC)¥’I}3\£€.}: V

JU DGMENT

* ‘i;;’3;:§peaI’s for the appellants to pmsecute the

° Hence, the appeal is dismissed for new

” V. A’ prgsécution.

Sd/-r
Judge

Kmv