High Court Karnataka High Court

B C Nagaraju vs The Divisional Controller K S R T C on 14 July, 2008

Karnataka High Court
B C Nagaraju vs The Divisional Controller K S R T C on 14 July, 2008
Author: H.G.Ramesh
w1>.uo.5o7o/2003

in man man mum or xurmxrum AT 
DATED ms um 14*! my on my  2  :'--_:.
namm:  A  H V 
mm norrnm gamma:  %¢    
W.P.NO.607(_)j_2008 IS-:'E'.'._§§,."_i_'_g}A  A' %    V
amwnnx : '  

1 B C NAGARAJU

S/O CHAMMMAH

C/Cr RAMMAI-i.M. " ._ _ V V _

AGE 75 YEARS  ~       

DOOR N0.452, NEW EXTENSION:  ' "

N R MOHALLA.  .  =  1 .V 

MYs0RE~o'z.        PETTPIONER

{BY SR1 B C   m PERSOR3
"D:  '''    1'. V'   ., 3
1 THE__DI¥'I'Sf(§t€AL_vCONf*!§GLLER
K s RT 0. UREA?! 'DIVISION 

AnM1msrRA'rwEm~'§':c-E %
MYSORE'*--, - V   

 . 2 THE Accoum-s« QEFECER

  (Sig 313:; L SANJEEV, ADV.)

 '  _4C<}NS'I'?}'IJ'E'ION op' INDIA PRAYING TO amacr THE
  RESPONDIZNTS T0 GRAN'? mcnmumrrs, ARREARS OF'

- A "i{SR'E.'C URBAN DIVISION
. v ADMIN3_S'FR'&TIVE OFFICE

3 A THE MANAQING DIRECTOR
 BRNGALORE CENTRAL OFFICE
. K.1-LRQAD, SHANTHINAGAR
 A BANGALORE  RESPONDENTS

THIS W.?. FILED UNDER ARTICLES 226 85 22′?’ OF THE

WP.NO.60?0/2008

SALARY, GRA’i’UI’I’Y ANS OTHER CONSEQUENTIAL BENEFITS

TO THE PETITIONER.

THIS WP comma on FOR PRELIMINARY HEARIJG _

GROUP THIS DAY, THE COURT MADE THE F’OI.I.OWIhi_(I§: V ‘*- ”

0RDER_m_

The petitioner who is

submits that the writ
liberty to to
respondent No. 1 – the KSRTC,
Urban Divisicm, ‘V arrears
mmmmmmmyfimmmggfimnmmmmqmma
reprcse1;1:tz§tiior;; 1 relating to his
consider the wane ‘nu

accordance two months fiom the date

3 bf sgch The petitioner shat!

along with a copy of this

‘ ordc”:i~.._t’-ac No.1.

sd/-

iér/-Ata judge