Karnataka High Court
Sri.J.Jeevarathinam vs Smt.Manikyam on 24 November, 2009
, f j.';z'___§_7s;_.&=;ci1»3".T.:_nEr<i?i*s :
:1: ms BIG!-I mum or KARNATAKA AT 3mm.L§Rfl§_ "
DATED 'fit-I18 mm 24th my or uqmmnm '
nnronn
THE HOIPBLE MR. Jus*ric:,:E'*v«.su3Q3;m__1 3, 1§:I)'I':.._ "'
Mxscmnmxggus m_;n_§°'r~ .. 6?
APPELLANT: '
SR3. J. J&:EvARA'§'§¥1i'%s;Ai~A- 'i i
5+/0. LATE J5T.";::'V:i;:2c)'5's"§'*<V.":-%,'--:;- " 'A
31'-'D MVVAIN:i€0A}§;:"-. *
MAHALA;;SHMiPUiéA.m§'LA&'<3uT
J.c.V1\:AGAj'<cw X
av"
First Appeal filed U/(3 41 Rule mi of
Lcpc against $;AlitA0zt1cr dated: 103.2007 passed in WCA/ FISRINQ.
'4 "aim the file of the Labour Ofliccr and Commissionar for
_W'o:"k:zr:én's Clonapcnsation, Hassan, awarding a compensation of
E3,68,34{}/~ with interest @ 1?/6 p.a.
This Miscellanwus First Aypcal coming for orders; this day,
"""I
the Court made the following : '
copy"!
if
1; 53/
".3
Aaaistanr Regxysm
3 A54:
!,E;..m'r::. 353 99;,
M£AHQ%%mflfl2
ORDER
One Wc:ck’s time: is gxantaci !§a’J””compIjg _tV}V.f.c:–‘.fa:>fl”Z{:cV ‘ j
objbcficns, failing which, the appeal
JWWE