High Court Karnataka High Court

East India Transport Agency vs State Of Karnataka Rep By Its Secy on 2 March, 2009

Karnataka High Court
East India Transport Agency vs State Of Karnataka Rep By Its Secy on 2 March, 2009
Author: D.V.Shylendra Kumar


WWW”-* WT W”*W”*W”m'”*N NEW” MWWmV.w;I”” W-Hnmmanmn ruwm MUIJKI U!” axnxflfiuflfim Mmaim umwxi W? £kARNA’fA§{A HIGH COME? 0F KARN&’¥’A§(fi1 MXQH CGQR

at THE man comrr ore mmwraxaar
DATED mm ‘rm am my c:F”ua.=zc11 2eéA§<M

amroaz

TI-IE HONBLE xmmsncz

9?-N0-51! 1:. 432*." 395%'; A V

How: , '

(By Sri'
'R V ' ….. ..'

" Omoeofthe Ez1fer%mtCa}1

f "'fi.P.M.C. 89.16-2
* RajbhnvanRnad

Baxfim

'I"haSecret2u'y

.. we 'on~roa!"'1h

I-"Wm 'wW'WW\I_.Vhg'w mnnmtmnmnm nawrs wuuau U!" §§.fli(§\§flEAi%. Wlififl CQURT 0? KAQNATAKA OF

5. Ifthe petmom has an appeuau; &
open to the putitinnar In mm’!
Ho directions are

promod under a amuugfmi ‘effth§ swam.

Court in in the pat1annar’ ‘ in
email a manner as provided
under prejudice to this cannula

of this writ petition 3

Sd/-3
Judge