High Court Karnataka High Court

Bangalore Metropolitan … vs The Deputy Labour Commissioner on 3 March, 2009

Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner on 3 March, 2009
Author: Subhash B.Adi


given by both the authorities hoiding that, respcndent
workman has received only Rs.1,63,395/– appears to be

incorrect. Oniy to this extent, Writ Petition is partly anaqyeq.

An amount of Rs.1,73,127l«- shouid be taken

Rs.1,63,305I- and balance of the amgunt be” ‘~

payment of gratuity. _ I _ V A
Accordingly, this Writ Petitégn sténdé .