IN THE HIGH COSRT OF KARNMAKA AT BANGAEGEE ._
Dated: This {ha 25?" day of August 4. A V'
BEFORE V
/1448 HONBLE MR.JUSTICE§ v,q3%g(;;a§s;q;+._%;~«;/i.§a;;a: .
Iv§.F.A.No.86i3(}«..[ {'.cjC8;1vV_q%V[%% :1
BEZTWEEN:
1 sR1RAMANNA'---.. "j;-_ __
S/C} LATE LENGAPPA, . -. »
AGED ABQUT51...YE£§RS..b ' "
Sm
*
A3235 ;%;.BQt;’r’4 1._YE_r:”..RS’;V
WAT’ £;:.::€;.a5r:u.:;*. A«’;:_KA1~1ARA,
‘sgamure :3’-QST, ‘
sH1$*MG’aa”§;A3,i3~K }’&ND DIS’E’R1’T.
” . ‘ 2 ..,APPELL2%N’I”S
(8;s;.i$£~i LPAvA;~iAv–.tj; {1Ar§,D:RA Si-EE”1″‘I’Y it ADV.)
‘ s._m§*i’–: “‘i5.§§:tE:R.:25g:\é’t: f M
COMMiSSiONER FOR W0ms:MEN»*s__ ‘Cc§’r§5′:§5E?éS5*1f’:Q1§,
{,¥DUPI, PARTLY ALLOWING TH37._VcLA£TMi’ ;5Ef£’:A1’I’o§¢’w’:?QR::,T_A’
COlV£PENSA’I’ION AND SEEKJNG *-.g N’:~iANc:?’;’.:sa’fE;’N*r V
COMPENSATION. _ __ V
THIS APPEAL c;;>M1;~zG%_0i%;»v.;_2c:)R AI)§§i}If§jS§{§§N THIS
DAY, *r;~1r:: CIQURT DEVLNEREED ir;i’E…§*c)’L:,ow1;\:«:;;
ii} ‘tIf£i_S »-.1_;::; of interast ané as
Such, 4e”3.§)'{)=fiL§£L§ i7$.VA{ii$’13f:}4Sé(i 0f fnafly.
counsel for the appefiants
» §s?uI:;111fz:s.% the Qrder of the C:0n1111issi0ner is
arm-nedui;<3..ii1:: Visa) far as grain: sf interest is caixoemad
of the position in law, I am cf the View
" V. interest is payabie fmm 311:: Inanth after the
Tm af ciaim petition and '1nte1"'est. veil} be payabie at
3' $6 % drying {E26 penderzcy cf the matter befare the
€L§:m:13Zssi9::e:* and at 120%.: {rain the date of
{$1
‘I r
adjudicatien :31: the data of deposit in View 0ifi11e
Apex Ceurii ruiing reported in AIR SCW 87 «’ A’
The appeal themfore stan’t§;s— 2
above nxodificafion. =. «.
FUDGE
EH21′: