IN THE HIGH mum on KARN{{rA1
DATED THIS THE mm DAY
BEF$9RE V._"' t
THE HOWBLE MR..iU$%r:<;E 1§'mi»iANré;a
MISCELLANEDUS FfR_SP+.'}§F;FEAL 5403: 2605 mg
THEBRANCH..h5Afi3AGElR
UNITED INDIA :N;3U;m:~i<:E' ;co.1,'m V
BRANCH
BLJAPUR -f__ " V'
REPBYITS
DEPi)fi'Y MAra§x.QERv':,' _ .
unrmn INDIA I'P€SURANCE cam)
REGIONAL 40313303' V ..
sHANKARANARA¥ANA'aUi'LD:NG
NO.25,M.G.--ROAD ,
BANG.4;LORE--560 001 ' APPELLANT
f 'V " . (3%. éam U PQONACHA, ADV)
1. AYYARPA
SEO DYAVAPPA POOJARI
"MAJOR, R/A mason
amavanx
' 'A BIJAPUR
BASAVARAJA
S] O KAI.-YANAPPA PATFARA
MAJOR, RIA SHAPETA GALLI
BI-JAPUR RESPONDENTS
(R-I & 2 SERVED}
under of all, it is the duty of the
T} ‘ta pr§ve- he sustained injuries during the
V _ ‘Vc;11;z)1G3;fi;acz1t. If the injumd person who filed thc
‘ under the Workman Oompccusation Act, {aim
the Comxn1sa1on’ ‘ ca’ that he was the employee
«. the cxnpkaycr and sustained injuries during the course
sustaingxi injmics. Hanan, 11:: End the
thc Commissioner sacking p« V’ AV ‘
4. The rcspondcnt-1
ckarly mentioned
C & for
thacnvchipkt to go tn and the
cnmmt for the vehicle
and at ii-_v:’r’:’c’ mm: and thcsc
P5130113 ‘-I and ncghgcn’ t
driving by thciidxivcr V occurred and
the persons who’in’-fig: susmuncd injuries.
5. has not taken into
the rcspondcnbi was an employee
of cmpkayzncm, he is not cntiflcd to
instant caac, thc respondent-1 –
produced the FIR which clearly; ‘1
unveiling in the vchiclc in qu:¢stioz4i’=az:§’:a = L»
as m employee ofthc owner is no V
relationship of and
the cswnaer of the smki $113 an gzmvc
that he A under the
rcspondc11t¥2;_’omph’mt, it is
is no relationship of employer and
nespondcnw-2 and I. ‘I’hc1tfu1jr:,””‘ih:: him
cammittnd an error in allow1ng’ ti;
insurer to pay in
the Early not as 513$ rcpenécnt-1
is not czntitksd izv_. * 1tm ‘icr”” that Workmml
7. Thc judgmmt
mxd awmd for Workfik
is aside. The claim petition filed
by is tiismisaod. However, the rcspondmt-
1 to file fresh ciaim petition bcfcm: than
Thc amount in dcpodt shafi be mnmdod
Sé/3-is
Eaéqé