High Court Karnataka High Court

Tamilnadu State Transport … vs Karnataka State Transport … on 10 June, 2008

Karnataka High Court
Tamilnadu State Transport … vs Karnataka State Transport … on 10 June, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BANC}é3;LQfiE;:"'   A'

DATED THIS THE 10TH DAY CJI3"VJL']\1fE}.,     Vi  

BEFORE
THE HON'BLE MR. JUSTICE'   

WRIT PETITION TN~O.5442 ‘Ox? @003 (MW

BETWEEN

TAMILNADU STATE}.fi”‘R1k:NSPfi§RT~ T
c.ORPORAT1O:«(OBE;: Li}V_i1f1’ED,–.5′ V
CHENNIMALAI 1>:_0_, D,””ERE)’;:j1f§:*~. T

REP BY
(By Sri. 13 N ) ‘

AND:

– /. 1 ._’E€’i;AR_NA.fI’AK2&”STA’§’E TRANSPORT AUTI-{ORITY

V’ Iv§.S;BIJlLDING
“iJR;AMBEDKAR VEEDI
” _ *?’i3.ANGALO£2E–01
A REPR£:SENTEO BY ITS SECRETARY

SMTPDHANALAKSHMI

n ‘7 wjo SR1 M K PONNUSWAMY
O , AOED ABOUT 49 YEARS
“PROPRIETRIX
T MKP TRAVELS, PALANIKUTTY GARDENS
DQLLIPURA, ATHIGULIPURA POST

CHAMARAJANAGAR
DISTRICT. … RES-PONDENTS.

(By Smt: AKKAMAHADEVI, HCGP FOR R 1) “{3}

. .. PEYWFIONER.

mxtording to tit petiticncr, rmcwal of

been subject nutter of lifigtion for o’#éi’ _ ‘ *

Learned HCGP for Respcifiept $0. is _

ta file memo of appearanqe – _