High Court Karnataka High Court

The Branch Manager vs Fathima on 8 September, 2010

Karnataka High Court
The Branch Manager vs Fathima on 8 September, 2010
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA
CERCUET BENCH AT GULBARGA

DATED THIS THE 80" DAY OF SEPTEMB   _

BEFORE

THE HONBLE EVIRJUSTECE A--1\"a'1rx:\I'Q  

M.F.A. NO. 6757/2QOé!§"'{WC)
C/W~ X L 
Review Petitior;_N.Q.O8/'2VQO6uU_  

»:N'vvMm.; No,.67b7/2004
BETWEEN:   .. 

The Branch Manager, _ V _--   . __ _.
United India InsuranceC0m.par1yfLtd.',  
Raichur Branci1',V«L'."  '   "  '

'l'hrough its"Reg_1v0néLl'OffiQé at _ 

No.2 5, Sha-.nkara1r{afay»a'11a "Building ,

M.G. Road, Bangalore' V56OaGO1.
Representé'd__4by_its Assis.ta.nt Manager,

Sri. *1', Prasad3._Ra.o.;«   : Appellant

 V' "(By  Seegtdhdéifzima Rao, Advocate Absent)

 *  "  V

V Aged "about 3} years.
 AA W/0.vvI,ai:e Mohinuddin,

A    Mailika.

"Aged ab0L1'é: 12 years,



3. Kurn. Haseena.
Aged about 9 years,

4. Kum.A11abi.
Aged about 7 years.

5. Kum. Rajabi,
Aged about 5 years.

6. Kum. Rashida Begaurn,
Aged about 3 years, 
No.2 to 6 are minor children _ 1
Of late Mohinuddin, _  0 ._
Represented by their mothergand  .
Natural guardian, the 18? re'sgjo»r1dent" ._ 0
herein and ail are residents_..0if~~.__ ' 
Chikkadinni village Mtanxéi Ta£a}g,_ 
Raichur District.  -- I  '  ._:"Respor1dents

(By Shrif 'Pa'£~i1;"Ad§joc'ate for R-1.
Sri}-.__B.R-. Mai;h..<vfo1*v..Shri. Chandrashekar P. Patil,
Advocate for V   

This fiAIed"""'0IVJ/S. 30(1) of the Workmerrs
 Compfiensation"AcAt against the order dated 17.07.2004
"passed gin 'UVCA/CWO/CR/147/2003 on the file of the

 I..ab0_11r_ '(Jfficer and Commissioner for Workmens

0' '' '''.rj»Btm2vEE§N:

  Raichur, awarding compensation of
Rs.2.';.O4,94':2L.--/¥'T;; with interest. at 12% per annum and
direr;ting~theyappellant to deposit the same.

IN R.P. NO.8/2006

   A3?)/appa Nayak,
i   S/o. Ayyappa, Aged 46 years.



(By Sh;-i. BR. Math, Adv for Shri. J 

3
R/0. Thoranadinni viilage,
Tq. Manvi, District. Raiehur
{Owner df Tractor N0.KA--36/T6252}

Shri. Shivaputraiah.

S/0. Basavarajaiah,

Aged abeut 35 years,
Resident of Chikkaciinni.
Pvianvi T aluk, Raiciiur district.
(Trailer Owner)

Advocate)

AND:

I.

.30

The Branch Manager, VA _  _
United Enciia Insuranége Cc.}mpaf1j§a'_ I..j:d,.
Raichur Branch:  * V  s  * 

Th rough --it;~;j;Re§i:3'n ai' Qffice ".*:i'i;"' "

N 0 . 25, Sh afiiia-:_3;t1a1*'ae.y"&I1_a-- Building,
MI}. V"R0'a.d,' BaI'1ga10:e¥e'~-560 O01.
Represented by if&3A'15..s}¢;iStant Manager,
Sr1'._'I'. }?rEa"sa'ciaVRa0';_ ' "

 :f'atE1ima.H  """ " 'V

'  abe1,fi:--..31 years,
    "Iz{{_d_i1inuddiI1.

gum. J:x:;:11:§a,

Agegi eapout 12 years.

. AA Ku_If1'1.  I?Iaseena,
 'Aged about 9 years,

_.§Kum. fidlabi.

\i3\;7:.

2 Pef:_iti'or;er$'~ .4



Aged about 7 years.

6. Kum. Rajabi,
Aged about 5 years,

7. Kain. Rashida Begatzrn.
Aged about 3 years.

No.3 to 7 are minor Children   
Of late Mohinuddin,   ;
Represented by their mother and  ' '
Natural guardian, the 1531'-esponden't
herein and ail are residents or % V' '
Chikkadinni village, Manvi  _ g
Raichur District.  --. V'  : Respondents

This review petition .;;:s ‘filed’ uiicler, Order–47. Ru1e~l
CPC praying forireviewef. the’ order/’};udgi”r1ent and decree
dauxiO3.El20Q5*pass&iihiNHWX£kL6?57/2004 wvcion

the file ofthisl-.eo1§rr”t,._ . ‘

I-3:’oth._ review petition are coming on
for orders, this day{_i’th’e..oour–t delivered the fo1lowing:–
‘ ” i§DGMENT

Couxnselv for the appellant remained absent.

avlppeal {MFA6757/2004} is dismissed for non-

;5i~”oser: L1t[1ou1″_i 1 __ ‘ V ‘ ‘V

“‘Sir’1ee”the appeal is dismissed for n0n~prosecuiiion.

V’ reviexv petition does not survive for consideration.

S
The c1a1’maI1ts~1’esp()I1dents in MFA675?/2004 are

pernlmed to withdraw the arrmunt in deposit.

Sfl/55 %
JUDGE