High Court Karnataka High Court

Tansirkhan vs Anwar Basha on 29 August, 2008

Karnataka High Court
Tansirkhan vs Anwar Basha on 29 August, 2008
Author: B.S.Patil
 ' "€J1iti~adu2*%:a 'T9'Wa 4577' 501.

_   appeal is filed under Section 30(1) of WC. Act
V'agaii1st '£113 judgment dated 26.96.2007 passed in
 L_GC."J_VC.(2R.94/2{)O6 on the tile of the Labour Ofiicer and
 .Cdn1m%issioner for 'Workmen's Compensation, Chittagtiurga
_ Qistiict, Chitradurga, partly allowing the claim petition for
 ._co'mpensation and seeking enhancement of compensation.

IN mm HIGH CGURT or KARKATAKA AT 3.&NGALORE
nmrmn THI8 THE 2911: new or AUGUST 2GQx8 
BEFORE: _ '  4'
THE Hon"aLE MRJUBTICE 8.8.  ' 7.1':  % V

M.F.A. Ho.864-3 or      

nmwmn:   A» t' " F' K

Tansirkhan,

S/o.}ate shahabuddin Khan,
Age: 20 years,  

R/o. Assar Mohalla,  , _ ._  3  * 

Chitradurga Town.       j.A.PPELLA!l'!'

(By sxi.B.pramqd,--2§civ.) 

ARI):

1.

Anwar Bas”ha, ‘1- A -. ~-

S/ o. Mohammeii ‘E–:I1_1sS»ain,. ‘V V .
Major, V . ‘ ” % ‘ _
Owner of béaf
Reg.No.KA.i@_/A.799.. A ”

Rfo.Hc13.se NoI18,1’7V,5

– Nehntf-{Nagar, ” ”

2. % “A:}ii;–1s,i;mgva_1<
The Orie1:t'iaI_v~I31$;1iranoe Co. Ltd.,
Kesh§1vap11m;:–.;tiub1i -~– 580 001. REBPONDENTS

3. The assertions made in the aflidavit filed by the

appellant cannot be believed as there: are no pa1ticu.1ai34′ gi§ren

as to when the appeal was filed or when Q16′ «’

communicated to him regarding the filing of

fact that for a period of nearly one yjéar

take any steps to find out what ha1)–p€ned to,’v~’i11’§:” éo

appeal which he had enfiusted ‘£0 Adv€r::.Vf:1fl:[ discloses

that he is not diligcnfi The
statement made by not inspire
confidence. H:e;2’é~;§ ;V:~ .Iori§gVV’ ‘cielay of 365 days
cannot be ‘ the application for
condonaiian consequently the appeal

is also dismiss€:d._ V’ _ ‘

._ V Sd/-3
….. Iudgs