IN THE HIGH mom” or KARNATAKA AT u
mmn THIS THE 1672 my on FEBRU¢:§§2’d’);La–.TA
THE HOITBLE MRJU8’I1t’i=E
u,,,I3.A.1_¢g..§rz’ 5 :1
out–uh-Juan:-annou–nu-
AGED ABOUT 23Y::.:AR{s, : _
R/AT NEAR {QB A
NERONI,MARAVfA§lfTTfi€’
(BY 3121 H; s1-rarmr, mv.)
– –..~–……
1″; .
‘ AAGED 26 YEARS,
O-.fNA.?.’EER ,
R/1°51’ }oIfiLVIi’3AKA’l’I’E«, G-ULPADI GRAMA,
ORIENTAL INSURANCE co. L’I’I)..
” DIVISIONAL MANAGER,
DIVISIONAL OFFICE, UDUPI.
RESPONDEN’I”S
H {BY SR1 M. ARUN PONNAPPA, ADV. FOR R2)
-Ir’ Iufififi lhflquug ..— .—- –
E
2
1’1′
Z
fl
§
ll-
0
‘5’:
D
O
U
9
I
‘3:
2
E
5
LL.
0
F-
M
8
U
I
9
I
§
§
M
5
LI-
3
E
3
3
J
E
2
THIS MFA IS FILED U/S 30(1) OF WC)
COMMISSIONER FOR W0RK1vt£;N”s%tJ00
TI-{IS MFA CC)h»!11*’!’§..’}’:’V~()N.”AI.?;'(‘;,)–1A7¢”‘ this DAY,
THE comm’ DELIVERED ‘I’_I{E’
questionixlg the
intcrcat 0f by the Commbsioncr
and the suI5’mjssiot1-__of~.V_tEwt”»LVappelJa.ut’a Counsel is that
:0 at 7% % from the date of
01′ order and thcrcaftcrwards at
t is made.
View of the contention put forward only an
payment of interest, I am of the View that the
order of the Commissioner requires no
modification so far as compenaatian is oonccrncd. but
lmwa-«er, the interest is made payable at 7% % from the
9.
X.’
RKBIE_}’H’S
compsnspmon ACT, AGMNST TI-IE 0
mtan 30.04.2003 PASSED 11: west: CR+.2f$f3;§{F[’20:36″ . *
ON THE FILE OF LABOUR OFFICER ‘AHI35-.’
-Jr! l\ll’|!”|”\ lIo\|up nu—- — –