High Court Karnataka High Court

Suresh vs Sarswathi on 12 June, 2008

Karnataka High Court
Suresh vs Sarswathi on 12 June, 2008
Author: H.G.Ramesh
MFA. 1510,6835] 2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12"' DAY OF JUNE 2008

BEFORE

was I-IODPBLE nan. warren   [  '  
MFA.NO.6835/2"Q0'7~--{WC)        

BETWEEN :

SURESH

S/G NAGARAJU

AGED ABOUT 24 YEARS

R/O MADIVALA s'rREi::fr

KOTE,B§A1AVALLITOWi*I _ 1 V   

MANDYA DISTRICT "    APPELLANT

(BY SR1 K L SREENWAS -- 5.1§V§)' :1';

AND:

1 SAF3SW_A'E'.HI ' A»   * -
W/' O .l§3ASAVARAJU, MAJOR.
GULA&1¥HAT'FA"JIL1,Af}E";.._ '
NELAMA':<_ANAHALL2.VP0s'r
MALAVALLIVTOWN, -
.MAND?A DIS'l"F'.I(;'r _A 5'? 1 40 1

 i r .,ii:e1ff'EA:) -INDIA ASSURANCE co LTD

" [NO V1uE_'19._iVB, MC RGAD
._ V'-MANDYA - 571401
A BY ITS R§.&'_3Ps§AGER  RESPONDENTS

fags’ .M#A FELED U/S 30(1) OF w.c. ACT AGAENSI’ THE

DATED 301293.200? PASSED iN WCAJSO/2002 ON

‘ ‘FILE OF’ THE LABOUR’ OFFICER AND COMEWSSIONER

F’Oi~.’a WCIRKMEN COMPENSATION, SUB II)IVISiON–1, MANDYA,

__ PAPTLY’ ALLOWING ‘THE CLAIM PE”I’I’I’!ON FOR

‘CONIPENSATION AND SEEKING ENHANCEMENT FOR
T .4 ‘COMPENSA’i’ION.

‘}’HiS MFA COMING ON FOR ADIVHSSION THIS DAY THE

COURT BELIVERED THE FOLLOWING:

2
MFA. 510.6835] 290?

J U D G M E N ‘1’

Heard.

N0 substantial question of law

determination. Hence, no ground tcmadmit_ti1e– _ ‘4

Appeal dismissed.

rs/Ata