Karnataka High Court
R Venkatesham Chetty S/O Rangaiah … vs Karnataka State Transport … on 1 July, 2008
IN THE HIGH COURT OF KARNATAKA, 1' DATED THIS THE 131' DA'? O1if;m3;y,L: K 'A BEFORE THE HON'BLE MR. REOOY WRIT PETrr1O:»zNOO;§g$f:*~AOF;23O_Oo6 BETWEEN 1 R £3HIi)'I'I'Y Sf4.')..RANGAIAH CHE'17FY',44_A1.'},!?,iD'.4gE3OI)T--._83 ms PRO5~s21ET9R MOTOR SERVICE. O:ANOHmAOAR3 ~ O PE'I'I'I'IONER. (By ':i8§»O.nA;.'SRII<ANTH, ADVS.) O kf; O S'I'A'I'E TRANSPORT AU'I'I~IORI'I'Y V"MjS..VBUi'I.I}ING, DR AMBEDKAR VEEDHI OrBAr¢OAO:;ORE BY rm sac 2 AN£)HRA PRADESH STATE ROAD TRANSPORT CORPORATION ~ : % BY ITS MI) MUSHEERABAD, HYDERABAD . _fANDHRAPRADESH " KARNATAKA STATE ROAD TRANSPORT CORPORATION, BY ITS MANAGING DIRECTOR CENTRAL OFFICES, KENGAL HANUMA ROAD, BANGALORE 27. RESPONDENTS.
(By Smt: M.C. AKKAMAHADEVI, HCGP FOR R1,}:
\;’
SR1. S. PRAKASH SI~IETTY, ADV. FOR R2,
SRI. K. NAGARAJ, ADV. FOR R3)
THIS ‘WRIT PE’I’I’I’IC)N IS UNQER * x
226 AND 227 are THE CONSTI’I”U’I_’IsONg O’Ii’ INDIA”.
PRAYING TO QUASH THE ORDERBY THE-. KSTAT 13¢
APPEALS No.42′?/04, 322, 32312305
VIDE ANN~D. ‘-
THIS PE’I’I’l’ION, comma .V ()1′.~Iu F612 ‘._VPRV}3:L1IMmARY
HEARING IN ‘B’GROIJ’1-if’, mas D AY”‘I’_I._-IE MADE
petiticma’ submits the
the . If that is so, the
“” Petition stanzis dismissed’ w
Sd/~
Judge