us: '1';.-n.«.: HXGH (mu H1' 0;» :<A:e1~4A'1'A_m AT BAN'{§AL';<ai""
m:A.NL2v.2a1§azoTs-.. V
;_)zr~:r:«:1) *1':~us '1'i-iE} "rm mu" ()F'A,MAKU.§Hi m.:s%~
PRh3Sk:3N"i.'_ _ V V «V
'm}:; HONBLE mews;s'1*1<;}:f'?'M}})\.'35Uj_Fi'-C 1_(};R
AND
THE 1~i()I\i'i:SL}:'. n.a1§§§"¢:g;s*:%i:;;:;_ ,Ax2£;1,;'L':~zg§.c;A:-25$ 'V
M. 1:+'.A.No .2993 2L=2i:3<:e.5 {WC} . .
::s;::*1'w1«;m: T V
1. '{A.L.LAl~'i~'A S)<33;13i3A:%9AViT§:Q'sA§§2AN:»; '
AGED 48 YEAR'S,1'.QCC, A€}Ri--fi.:.§j;;fU'E§E
Rm §~i'?ALIiQAN;DA, s'I~;:GGAo'N',ww'--'
ms*r1.~:j:cr;': g«1.ogv'.:.+;i8AMANi
ME; 44 max-zss, (1$€;'.C:.H'C.;Uf3.Ei~§QLD,
R x f} _m*AL1HI'C$~GAON,
u15:fw;1.Hu D'nJL)A(_'zAi)i}1, ADV.)
. 1. 'i"H1+) M1XNfix{}iNC: L)ii{§§(.'.'l.'Ol~€
SH1..is2Ri§£:HNA Mimi PVT. L'i'D.,
---- V V' .A3T(), RAGHUNATH. ROAD,
BISKFKAL (N.K.§
. gazg =i1*ma MANAGER,
?'N;mQNAL1NsLIRANcE cc». L'I'D.,
" DIVISION omnca,
SUJA'i'HA cm::x, 15'!' mooze,
P.B.RC!A1Z), E-IUBLI. RESPONDENTS
SRI.C.M.MONNAPPA, ADV» FCBR R42)
/5-(igsy .’5R1.l;:§.C.Pi.~{ABHAKAR, ADV. FOR 1%»; AND
MEA.N U18. so (1; or’ ‘;f;~«;_;_§”-.>,v(3iV’_tz«..{i*ifi. ”
AGAINSI’ THE .IU::>GME.m* AND OR§’)_E:.Rb DA’F1%’.D””‘i2?.8.i-2Gt}_4
PASSED 11»: No.wcA/2:2/03 on ‘I’HECF’1LE’O_Fl¢THE_1;AE3GUI¥2
(JF’E*’l($ElR AND CA’)Pv1MlSS1UNER :<f<atgg.tv –,w<gR2<;M=a5N*sw.:.:1
C:0Mi'EN':3Afl'1£)N, HAVER1, ic'Ai<'i'L£'f ALLO*9si1NG '1'H.¥:J~,Vi§Lf%.__lh'!. –
PETITION FOR CONIPENSATEON AND. SEEKING £~:;~a§~::s;A1«;r:.vE,m:I%;*:*' =
OF' CUMPENSATEON. V V
'mas APE-'EAi.,. <.;0M1r;:<.3 (gm _:+?t<..$i§'v.2::r3:%,1<iN{}'*mgwugéim 'i*z~u«;
(_3OUi3:V”‘;the Cemmissioner far
Waric-;ni31″fs_ {_}ti£5§:ff:”)€1};flv.’Ag°«,§,¥t'(2i(}%1;i;;.}§iaV§3″£’i i.1:1 N0. 1212/ 230013, in this
appeal.
far a’Sf”tl1§,,§1€:Currence of accident on 8.1{).’.2()(J3,
Listjtxot it is 51130 not in dispute that (me
§§i;a.ia11aj)p:aj_ was working as a cieaner “Tm truck bearing
N0.k§A.»::3t}/B~03. According to the first respelldent. the
f” tflfirbeased Sharanappa was engaged by a contractor who
{z.;ra$ collectring the miik and suppiyiiig it to the first
respondent. Accrzording to the appellant, the deceased
Sharafiappa was working for first respendcm themselves.
Wl1e.the:t thti deceased was directly employed by the first