High Court Karnataka High Court

Sri Vasant Gangaram Bangodi S/O … vs Smt Kamala W/O Gangaram Bekwadkar on 30 March, 2009

Karnataka High Court
Sri Vasant Gangaram Bangodi S/O … vs Smt Kamala W/O Gangaram Bekwadkar on 30 March, 2009
Author: Ravi Malimath
1. Smt.Kan1a1a, : v A_ 
W/o Gangaram Bekwadkar,  .. 
Age: Major.  

2. Manjuxlath,  
S / o Gaxlgarangx Be1<W_.._V
Aged about 143 'yearsé. _ VA  .4 V 

3. Sandeep, H     .--  __ .
S/0. Garagarajn Bc3§av.adi<:a1', 3  V'
    

4. sujata,%;j%    .  ._  
 '*D,lQ"Gadg-rfiam Békw-arikar,
 Ag€d'a:bQ1it.9'¥€83'S,. ;

  arc:  __
Pafii Gal}i,"«Va_cIgai'u*:,
Be1»gaum..~ ._ ' ' «  

  to u1"¥'?'--"-i-...:--.§*'e miners,
' Rszpad. by their natural guardian-

k' "  _ :"--v.I9:E{3t%1er..Smt.Kamala. .. RESPONDENTS

"   S. Katageri, Adv.)

 M.F'.A.iS fled unéer Section 30(1)(a) of the

 r _»\fVe:)r1<;1'x1<~:n's Compeflsafion Act, 1923, praying to set

aésida the award dated 31.3.2005 on the 'fiie ef the

 Labour Officer and Worlmierfs Compensation

Commissioner, Belgaum, in KAPAKA:SR:33 / 12003, and

@/<*



IN MFA11075/2005:

1.

E1371' WEEN:

Srivasant Gangaram Bangodi,
S / 0. Gangaram Tukaram Bangodi,
Aged about 52 years.

Srifiantosh,   
8/ 0 Vasant Bangodi, '
Aged about 26 years.

Sri.Praveen,  
S / 0 Vasant Bangodi,   
Aged about 22 yearg__....  

 ----    V' a

S/o' V'asmx: Bangodi, % 

'a, A'g¢d' abcm;

Aiigre résiéirigéxt CCB«1{)9,

' " _fI'egg';*3 _G'a1Ii, Vadagaon,

  ..... 

SI’1;’f8L’mmanna B. Bondage},

AA /0 Bharamanna Dondagoi,
= ‘_ V. _Ag;3d about 30 years,
Residing at Teggn Gaili,
Vadagaon, Belgaum.

(By Sri.San_jay 3. Katageri, Adv.)

APPELLANTS

‘v4(By’%s}s..swa:ny & Singh, Advs. ABSENT)

RESPONDENT

92A”

This M.F.A.is filed under Section 30(1)(a_)’of the
Worlecnezfs Compensation Act, 1923, prayifigtu set
aside the award dated 31.3.2005 on 1:_he”«f1i;e___:e.f.vt1’A1e
Labour Ofiicer and Work111en’s –:.’.Co:n.pe1isa_i:io’t1t_
etc.

These appeals coming this the
Court passed the followir’ ‘ ” ‘ A V 2 _ v

Marta:

When the amssals on 26.3.2009,

neither the a.ppeHafits’j:’vCouusei’v_:xfa§§ ttpresent nor any

and hence, the
apfieab” today. Even today, though
the on twe occasions 11a’ther the

is present nor any representation

‘ In that View of the matter, both

.’ A stem rejected for non–prosecution.

Mew

sag
Fudge

*sub/

Commissioner, Belgaum, in Veaad