4
checkixlg squad of the Corpsration conducted a check and found that t__1_1ere
is some aiteration in the way bi}! cozrecting the figure 850 as ”
accmmt of this correction, the Cerporation contands, that .
sufiered a loss of R_s.5{}x”-. On the other hand the rcspondcnt-céjifiiafiésiiflrat u V
there was a mistake Whfle making entry in tI1e§.’w*a§:Af2i£i éi1::l”:i:411_’e1′”et4′<'):*-sfhe
has corrected the same. There is no evidence on fepofd to sh{2'59 3:-{tygi £101}? V
on account of this correction the Comoratiefiis:1fi"eredV'2e$=,é:of; In
the absence sf any such evidencg zihg bad
in law. The Corporation has faiIet'."Uc'r__;3r<§i:fe~§Véz£d to how on
account of the alteration ;':1 i:b.: I055. The
Tribunal had tightly: set§"».;;;sfic"£::§*';:ti§e gesgaijéygf dated 31.10.2001 and I
find no justifiab1'¢'_g:'oi£n;'f" rt{)f'£;.';._t."c;;z_f'c:'_é' ¥he–sam"€:.
5. Far gésong s:sa:§:uiL37gAb§$$2e; mowing;
‘~ _ peiijfion allowed.
” V award dated 19.96.2097 in 1.1′). No. 25f20(}6
5}: rams to the penafty dated 22.99.2991 is
4 ‘ hafébgr fiuashed.
K ‘V V ‘j ail other aspects the impugxeci award remain
x imacz. Ordered accerdfrzgly.
LR:Sf}. 1 I 12993,
Iudg3