Karnataka High Court
Syed Mehaboob vs Shaik Ahamed on 24 May, 2011
In the resuit the appeafi is aliowed in
impugned award is modified. The appellant.Vé_s’V:A”;§:§.§eéf:éV§§
depesit compensaticm of ?2,1O,64€§WV
50 -:- 100) with interest: at 1T2%<é{o p4. a. a*s
Commissionerin theimpugned V ' V 2
No costs.
Draw award”a_ccor:d’i’rigi§{,
‘ “‘<ii'\"'€~£ ??"'\§'<