High Court Karnataka High Court

The Divisional … vs The Deputy Labour Commissioner on 27 May, 2011

Karnataka High Court
The Divisional … vs The Deputy Labour Commissioner on 27 May, 2011
Author: Ram Mohan Reddy
4.!)

date of claim petitione and since in the instant eases,

petitioners have filed the claim petition on 12/9.

the orders impugned be modified,  _

respondent~workman to interestwon the""d'ifferene'e of "

gratuity at the rate of 6% per anf:uIIi_”fi?t)II’iii’1i3′,”if

45 Recording the subnTjiiesio.nV,” is
answered aocording1y;_””the aliloizved in part
and the orders appellate
authority/’direieted to make over
the out of the amounts
depoSite(:1_,’.A deposit the balance of
amount at the rate of 6%

peyanrxtim 12/V9/2007 up to the date of depositing

,’ gratuity, within a fortnight.

ear:

§tM””””””g;”‘”%”?”””%
.5 Liiaxfg