High Court Karnataka High Court

Mohd Yusuf Shaik Ladale vs Mallikarjun on 3 November, 2009

Karnataka High Court
Mohd Yusuf Shaik Ladale vs Mallikarjun on 3 November, 2009
Author: Lok Adalath


i’-J

MFA FILED U/S 173m 0? MV age’? A;c}_t;ms’r.;T1?§Bj«..,;:g1::>&3M’E;.w’r I V
AND AWARD DATEB: 2.7.2007 passes) £l\E~-M?JC5′–,NO.. ‘957*,:”2ooses,oN ”

THE FILE :j’L.,,”;waA«::f2f,
SHORAPUR, PARTLY ALLGWIN-S-.’_ ‘:*:~1et_ c:1.A1M,»v’*:aE=T1T10:§ FOR.
C(}MPENSA’FiON AND seexmcz; En;;A;§eeM’er§1-vr.:p vcgo’:-;1:>E:;4’sAT:zv.

T1115 M.F’.A. being :1efem”ed—{§’vI¢:5kLAAd.eIat,.::ofiii1i11g on for
conciliation, this day, the-Lok’_ the fo1}.owiz1g:-

By that in addition to
the eom.pense§t*;eI;:’: ewarded by the tribunal, the
additionai compensation of

Rs. 1,75,OO6f’1,”7h,i:Ch{ interest at the rate of 6%

~”‘~per froiii’ date of petition til} the date of

” @3111: ef the enhanced compensation, a sum of

1,25;{)Vf)’0/– with proportionate interest S1131} be invested

flame of the appellant in any nationalized bank far a

of five years. He is entitled to withdraw periodical

imterest. The remaixmlg amount shall be reieased to the

claimam.

/