Karnataka High Court
K Hanumegouda S/O Krishnaghouda vs Divisional Controller Ksrtc on 15 September, 2008
IN THE HIGH COURT OF KARNATAIQA, BANGALORE
DATED THIS THE 15TH my 0}?' SEEYPEII/IBEI€.V2'<I_G8._
BEFORE I I I'
THE HUMBLE MR. JUSTICE RAM M{}H$II€..I2£§I3!f}'x'II I
WRIT PETITION NO.188L§O 2:596 I;-Ag '
BETWEEN
K E-IANUMEGOUDA
S/C) KRISHNAGOUDA
50 'ms, BADGE No.21-%;;~~-._ . _ , '
DRIVER KSRTC, CHIKKA}«IANiGrIf;JR * I
DEPOT, R/O VARADAHALI;J_POfS'I': 'I'I.--.'«_ __
ARKALLGUD, HASSAN D'IS"'I'f ' " '
PETITIONER
{By Sri : P.w§'1'x__,V I£_DiV.,'}"
»QW1s;QrmL..§:a._NTRoLwR KSRTC
7...Ii,:*§gSS;+'J§3' RESPQNDENT
(B3:_sM'r 3 RENUKA, ADV.)
iF.I"§_I~S WRIT PETITION IS FILED UNDER ARTICLES 225
' '7,yA1'§{}' 22'? 0}?' THE CONSTITUTION C113' INDIA PRAYING TC}
_D.IRTi3}CT RESPONDENT T0 RE INSTATE THE PETITIONER
}?:.NID" PROVIDE ALT'ERNA'I'§VE2 J08 IN TIIE DEPAR3'MENT
V B? QUASH THE ORDER DT. 10.5.2001 VIBE ANX-C.
THIS PETITION, COMING ON FOR PRELIMINARY
EIEARING IN 'B' GRQUP, THIS DAY THE COURT MABE
'THE FQLLOWING:
. I" '\
{
ORDER
Leaxtued counsel for the gafiiea. fiig: 23, jtiifgi; m;;~.%m’oA
dated 15~()9-2008 I’t3{‘3(}I’di{1g the {-::;_’1 ::$z{)f
sf Court, The joint memo 01;’ the V’
writ petition is acc:{>rd~i1;g1y*.’* i}’1 f€’I’ii1S of the
joint memo. iiiampliaxzce v:.}’ithi11’»Lf0L£if w§E*;r3i{S.
Judge
KS” 4;. ..