ix;
compensation and awarding” Rs.3,56,980/~ along with
interest at 12% RA. within 30 days from the date of
award.
This Miscellaneous First Appeal coming for
further orders this day, the Court deliVe’red”–«.V’the
following: C’ »
Jopomswi”
This appeal is directedldlpaggainyst and
Award dated 26/2/ /0′} passed by
the Commissioner at
Raichur. C
the appellant mainly
contends’. Shah Khadir died due to
heart attacks the course of employment.
Z contended that the Commissioner
‘eo’1n.mi.tted’ an error in awarding compensation. I
declined accept this Contention of the learned counsel
for ltiiehappellant. Both oral and documentary evidence
ondlflrecord establishes that during the Course of
employment the employee complained about chest pain
dvv
Accordingly, the appeai Is dismissed. The amount
In deposit be Transferred. to the Commissioner for
disbursement according to the impugned award.
Lr