High Court Karnataka High Court

Smt Laxmamma vs The Divisional Controller Ksrtc on 3 March, 2009

Karnataka High Court
Smt Laxmamma vs The Divisional Controller Ksrtc on 3 March, 2009
Author: Subhash B.Adi


…….u.- ur n.I-uuVu-IuHl\J|I mun LUUKI Ur KARNATAKA HIGH COURY OF KAgNA1’A|(p man coum

‘__’EAS$KR
(arr srmz a.L.3a1wEEv, ADV.)

IN THE HIGH CCKJRT OF KARIHETAKA AT EAKGAEORE

mama was THE 3&9 my 0? L %

BEFGRE

mm HGIPBLE !vmA}’£3S’1’I€§;}:’«’;”‘S1I.B}-i§?;$§£§’¥:1§;e%;.i’j>1’~’–T: L

WEE §!M_2§!g gg§%4E§ :K’&ml%_ ~ J, ”
BETWE-ER’

-u-..«.¢-nu-.-~.._–.–…..


AGE:50YEARS *  
Wm % a 
    'V 
m  vaLu:JsH2;BA: Haas

A€":E: 2:2: YEfsRS. %    L

smkmm 

III creams, vmzmzmx ream

ELASSAN»-TOWN % PETTTTGNERS

-au’rgnnn”‘

1 tjivzsranaz cc)mwLLER

.. KSRK3, HASEAN DIVISIQN

RESPCJKDENT

THIS W.P. IS FILE? UNDER ARTICLES 226 AND

3 ‘A 227 01? TI-IE CQHSTYHJTIGH 01:’ mum, Pmmzcs m

DIRECT ‘HE RESRDNEQEHT TO CC1iRSIII)ER TI-IE
REPRESENTATION SUBkEI’I’ED BY’ THE PETTITONER TO

-W-n-n ‘ -V” -vvm vr nnnavnamm nlurt t..UUK’l’ OF KARNATAKA HIGH COURT

PRDVIBE A CC}Ih!P&SSIC}HA’IE E HT FER
$01′? WHICH IS PRODUCED AT RNNEXUE»-C.

dayfihefiaurtmadethefailawing:

Sm!’ B.L.Sanj¢av, *
*3 taken up far final u

2. for direction to
Vhis repmentafion for
30:1. in deawaed
war}-rztmfiz in I.D.Ha.’?4{199.3 against.

has d§’E.:3n1o=r¢,thm-efismrmentcgantrfificfaf
mizzstaiamflandrizxzttzz-11.,thz’3Ccurthe1dthat

r%«7…

9-lfi
»

«- ~v-m-.ununna- -wan uvunv ur Ivuuvnlniv-I ruurr LUUKI or KAKNATAKA HIGH COUR7 OF KARNAYAKR HIGH COURT

I
i
I

consaqumtial bemfita fkzswim from the cxa-den: shall be
yuan’ tn the L.F?a of the decmaei wcr1u:nan_,__ -V
ordmwas eonfirmadbythxz DivisienBenchf’ H

3. It is not in tfnpute %

and cram’ of dknfiaal waaV__vs¢t-afikifii

benefim were 9.15:: :2!’
the: um-man. Imat amad us: have
been at comidered by
the is raquired to
M

petitian is aflnwed. The

rwpq;1::!;¢nt¥§§’.c.§£-;>cr1;isL¥:i§$nA..’. is: directed to ac-midar the

V. ,gV’,,,_3Tf;et:ii::1} ham by the pe’ti%n:en- an

appropriata ordms awimt tm same:

” Awith the rules and regulations. Fm

co£p§:-au.:on. This wcereise may be. oemphetecl within
from the xiaha of rweipt of eopy of thh order.

Sd/-*
Iudqe