Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner on 14 December, 2010
A ._ ASSISTANT LABOUR COMMISSIONER
La')
E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 14"? day of December 2010'",
BEFORE j" if
THE IIONBLE MRJUSTICE v.JAGAN_I\:;{iTBA;IfI _
W.P.No.33730/2010 {L.K.--}~ .. ff},
BETWEEN: 4' 1' H A
BANGALORE METROPOLITAN
TRANSPORT CORPORA'l'ION.___ 'fi_
CENTRAL OFFICE, K H ROAD;.._ "
BANGALORE. . _
BY ITS CHIEF TRAFFIC ..MANACER.
REP BY ITS CHIEF LAW OFF1C3»E»R. * f_ ' _
* j ._ PETFITONER
(By SMTH RR'ENUKA'; ' .
1. THE BEPU'1Y.I.ABOUR COMMISSIONER
_ AND' A;PPE_LLATE AUTHORITY
_g_ '' UNDER THE PAYMENT OF GRATUITY ACT.
._REOION--2,' RARMEEKA BI-IAWAN,
BANNERGHATFA ROAD, BANGALORE.
ANNTROLLING AUTHORITY
-. THE PAYMENT OF GRATUITY ACT,
~. DITVISEON-4, KARMEEKA BHAWAN.
VBANNERGITIATFA ROAD, BANGALORE.
VENKATARAMA,
S / O LATE RAMANNA, ADULT.
NO. 148, DODDAKUTEERA.
NEAR WATER TAN K, AGARA,
RAJAJINAGARA, BANGALORE.
RESPONDENTS
(By SMT J N ASHA, ADV. FOR R-3.
SR1 JAGADISH MUNDARGE, G.A. FOR Rw]. 8: 2.}
In the result, the petition is allowed
extent of modifying the rate of interest frori’1 V’
to 6% 10.21., payable from 21.6.10″/”.”-«. A
Dvrr