IN THE HIGH COURT op KARNATA£{A:’-«4.,»_’~~.
CIRCUIT BENCH AT GULBAIs’?§§A
BEFORE
THE HON’BLE MR. Jtfsricg :
DATED THIS THE ,:3f#H DROP 2Q;<38~ "
M.F.A. i-f¢::..%,%§__;§7g'2L<)c),§
The United _If:1_dia§*in.stu*aI3ce
Limited, Bi_;"a,;::,:,r;'""*–., 1
Represented, by figs Admmi Ofiicer
At its VE{tégi6nz';';1 Ofiice, '
Shanka1'anara3%e~:n}% % ~ %
Buildings, .M.G.Re.'fa:;1,' ~.. _ .. _
Bangalore.' * V' »– …APPELLANT
(By for appellant.)
Veerabhadrappa,
Aged ab<2L;tj39 years, Occ:
Civii Engineer, R / 0. Plot No.13,
" " u Bhagkavanti Nagar,
' 3., Guik3a1*ga~585 101.
– 3£,’>C,AS.Pafi1,major,
-. _C¥<:c:Civi1 Contractor,
u/
R/0. No. 101, KHB Coieny,
Solapur, Gu1barga– 585 10 1 . .. .
(By Sri.B.M.K'mikeri for R1.
Sri.C.S.Pati1 for R2 sd.)
This MFA is filed' under "S&c.30(_–}}" of W;CV.A~Qt,
against the Judgment' and Grdccy <i:§.t"c§iv.._V_25:32~2OQ6
passed in WCA/NFC:9/2065, on the fi1é.:of.»thé Labour
Officer and Commissioner fénfiVt~'.orkm::,:1_'s compensafion,
Gulbarga, awardiiig ccaziipexjsatign of 1232,33,? 56/ –
with interest at 1 %.fp,a., fisp;u'"6g4g:2Qo3 till deposit and
directing the appeilant hereirx tQ._de_p9sit the same.
This» was cam,-ms ks this day, the
court eislivsrcfgi _f*'._)_&1iQjVi¥§1g;i}. V
. _' BGMLENT
" Héardihs céunsel for the parties.
""1"his ____ __app£:s1 by the appellant — Insurance
A *QG1I1:}a¥:);3¥,fi i$v gijretrted against the Judgment anti award dated
'~ ggassed by the Comnlissioner for Workmezfs
Gulbarga in WCA /rwc:;No.9/ 200:3.
3. The learned counsel for the appellant: fairly
sAtA1bmitted that the risk is covered. under the policy.
‘a/
2 …..
4. The learnad celmsei for the also
submitted that the risk is covered underfilev
5. It is ciear £:~1s;L:
covered under the policy. '
view, there is I10 merif
nabletomdismmsad. M k j
6. Accordir;g3.yf,- it
Sd/...