IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA
DATES THIS THE 31?»: DAY OF AUGUST:..2{)'1:.C):'»--.:.4
BEFORE I I °
THE HONBLE MR.JUSTICE:ANAND C'
MFA NO.30856 I
BETWEEN: I I
l . TAMMARAYA
S /0 SHIVARAYA KAT.'1i'iMA.N'I;'
Age:2.9 YEARS ..
occ:cQQL11::_ '
RESIDIN_G
INDI ' ._ »
BIJAPURI:DIS'I'RIC'1ff'~."_' S_
KUM. JA§',AM'MA , .
D7/O'--SRI. '1'Hj;A__MI3.4ARA*{A '
Age-.8 YEARS" . "
R/0"'KAf*5AKANALA.
,'fN'DITALUK...'-- .
.. . BIJAPUR ' D.1STRIc:T.
_E\.)
V PRAi'EEN
_ S/'Q 'I'HAMMARAYA
, 'Rm
IND! 'FALUK
BIJAPUR DISTRICT.
an
. . .APPEI}L..LAN'1'S
I =._('13;,«Srm :RATNA SFIIVAYOGIMATII. ADV, FOR
M /S. Sl~IIVAYOGIMA'I'I--i ASSOCIATES)
Ix.)
AND
1.
SRERANGA
S / 0 PAN DU RAN GA ‘FE”‘iORA’1’i
OCC: BUSINESS
R/O RAPH. TQ: VALAVA
DIST: SANGALI
to
THE BRANCH MANAGER
BIJAPUR.
THIS MFA FILED N/I:-3_3Q{1};_OF’~.w._C;.SAc’1′ AGAINST THE)
JUDGMENT AND AWARD ADA’1’EIZ$:1.3./’66/.2007 PASSED IN
NO.KaAaVi~1KAP;1Ha/Mrutkia/SR?'”F4;;{2C)O’Z ON.TiaE FILE OF THE
LABOUR OFEICE?’RS-.’ANE) cO.MM1Ss1jON_EFgj’ FOR WORKMENS
COMPENS/¥I”iO’N_. ‘;Is_uB~t)1y1«S*;ON~__; .B:..1APU§:. PARTLY ALLOWING
THE cLA1M._Pi§:1;1’1’1O’N» _FOi£°.. “€OMF.E3NSA’I’ION AND SEEKING
ENHANOAEMENT OE-3 OOMpENsAr1f1O_Ni
v*rH1:3’;@:5i~:_AL.A:’cOM1N’O.ON FOR ORDERS THIS DAY. THE
COURT OE:L.wERE:D _fr1;11+:..;_«”t>I,1,Ovv1NG:
JOOGMENT
………._..___……..__……__.._……._._…,.___.
_;I’hc.4vA:a*ppea1 is permitted to be withdrawn as per
‘– into Court.
W4
€’I:’.i {:_fj;
ijfj} z;:2A
:13: “Zr
M
mn/~
NEWINDIA ASSURANCEvOOMi>ANi{i;1M1*1″§jt;. _