IN THE HIGH COURT OF KARNATAKA.
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 31st DAY OF' AUGUST, :2'0A1Co;-'Aji C'
BEFORE J
THE H0N*BL1«: MRJUSTECE A1NAN13..
MFA No.31oo~3_o§f 2()21'0[iWC)
BETWEEN: C C C.
THE MANAGER _
ROYAL SUNDRAMA ALLIANCE "
INSURANCECO.LTD
SUNDARAM TQWERS _
WHITES ROAD . '
CHENNAI '
V ..... ..APPELLANT
{By I
AND . . _ . ..
1.
;’::5I’v’IT 1:zA§1yI~%,;A;,¥§g\.1
‘W/Q’ S1DARA'{A_.BADAKUNDRI
C”‘R/}\’§’d}’xTTA
” uPw3;sE:’:aITLY R /AT KAGGODA
DiS’1f:…VBIJ.j\,PUR
A mm
L1./OCVSHIVAPPA BADAKUNDRI
R /AT JATFA
EN.)
A». ” PRESENTLY R/AT KAGGODA
= ._ DIST: BIJAPUR
SMT. BHOURAWWAB
//”
Ex)
D / O SHIVAPPA BADAKUNDRI
R/AT JATFA
PRESENTLY R/AT KAGGODA
DIST: BIJAPUR
4. SR}. SANGAPPA APPANNA RESHME 4
M/S DUNDAGUNDA BASAV’EISEIW.ARAi’
BLJAPUR : .
DIST: BIJAPUR
THIS MFA 1S FILEQ UNDSRS-I’SE§:1f£0N i30′(1}”0F THE
WORKMENS c0MPENSAi;”1’0′;=J.VEgcif;Pfzrayime TO SET
ASIDE THE JUDGMENT p;a.a~ED 30.12.2009
PASSED IN vE{‘.C’.’;;:.Vé:2/,é:008_ ’13Y”TfiF§”e0.i91MISS10NER FOR
WORKMENSH {:’2’O§§)1I3:E1\:ESf\;j-‘£AC~N,m .SUB<~DI\/ISION–2, BIJAPUR
ma BIJAPUR.
’11*:»1«1S ON FOR ORDERS THIS DAY,
THE Comm D1;LI\zEiI§E1)f:HE FOLLOWENG:
*-aUnGMENT
V’ Seeks to Withdraw the appeal as
nofpressed. The counsel States that a memo has
bee;f1vV’fi:1ed in this regard on 26.8.2010. The
‘Submission is placed on record.
b .. –… RES1§(;i1\€%t>E’N9rS”‘~ V . 1’ L
mn/-
2. The appea} is dismissed as withdrawn.