Karnataka High Court
The Divisional … vs The Deputy Labour Commissioner on 27 May, 2011
4.!) date of claim petitione and since in the instant eases, petitioners have filed the claim petition on 12/9. the orders impugned be modified, _ respondent~workman to interestwon the""d'ifferene'e of "
gratuity at the rate of 6% per anf:uIIi_”fi?t)II’iii’1i3′,”if
45 Recording the subnTjiiesio.nV,” is
answered aocording1y;_””the aliloizved in part
and the orders appellate
authority/’direieted to make over
the out of the amounts
depoSite(:1_,’.A deposit the balance of
amount at the rate of 6%
peyanrxtim 12/V9/2007 up to the date of depositing
,’ gratuity, within a fortnight.
ear:
§tM””””””g;”‘”%”?”””%
.5 Liiaxfg