Karnataka High Court
The Deputy Director K G I D vs Smt Hemalatha on 30 March, 2009
mi
' s/ca Late Ramesh,
_ A,g(i:':"-4 years,
* w[ : .4(R€:§§oondents 2 and 3 being minors rep. by their
giatural guardian ---- 1" respondent)
IN THE HIGH comm' OF KARNATAKA, BAb;GAJ§Q:;l;Ef
DATED THIS THE 30TH DAYQF MAR--£7'.Ej { J
BEF0RE_ * u T V'
THE HUMBLE MR;4IU$TI(§E._I§.BILL?s3??Ai %
MFA%,Na,3159'g' L
BETWEEN: A
The Deputy Di;r¢:e":tgr;1fV___-.'. 'V
K.G.I.D.,
Mandya
Mandya. * .4 _ .. APPELLANT
(By Sri for Appellant)
W] 0 Late Ramesh,
Ag0=_ 23%y€a:'3;T'
. sit/ofgéite Ramesh,
x__Agc: 3~.ye:ars,
£/
4. Smt. Puttathayamma W1 0 Moondegowda.
Age: 55 years,
All are r/0 Chinnadoddi Vilkzge, _ @ <
Matidur Taluk, Mandya Dist:rict.
5. Sri Shivananda s/0 Basappa, AA
6"-h cross, Sri M.V.Nagara__M.addur '1'0wI'x',,_
Pmp. M/s Megha
6. The Executive f3nsg;i1'3r-;cr,_«'A _ A .4 V
Central Street Divisiun, r % ' ; j
KPTCL (KEB), Bangalor¢- "
Owner ofLC{t'ry V '*
No.KA ~ v..-..ERESPONDEN'FS
[Sri S.Mai1¢sfij;K;T';'Ns;§é:_1?irfijI-{}R;'Sat11ish,Advs. for
R1 (R2 & aifirzipresented by R1)]
(Ra? it4§ m:::"i1;{;1x'epresented}
'v'E':1is'4'IvI§'_A"is tixeci 1}./S.30(1} ef we Act against
E judvmeriig... .... dated 29~4-2006 passed in
% ss;o.xvc,5,!1:1<_',/25/2003 on the file of the Labour Ofiicer
.a:1d_ 'Cpmngissioncr for Workmen's Compensation,
.S1'1b.--33ii?isicr1--»»§Z, Mandya, awarding a compensation of
1?$;i2,4~§,3255/~ with interest at 12% RA.
~~ MFA coming for hearing this day, the Court
ark;-;*1.ivcitd the fo110w'ing:~
J U D G M E N T
The Immed counsel for the
respondents/claimants has flied £1 memo stating that
V.
appeal filed by the claimants, seeking _
in MFA No.55?()/0?, has been ajglgwed u
the appeal has become infmctitgous
may be dismissed.
2 Aamnmm¢g,am;§gg@fifim d§mfi§§¢ as
having become ‘ ‘
3. Ifiiémg ‘
‘shall be transmitted to
the ” « ~*Wor]mcn’s Compensation,
Mandya,
” _____ «
Judge