High Court Karnataka High Court

Smt Rathnamma vs Karnataka State Transport … on 22 September, 2008

Karnataka High Court
Smt Rathnamma vs Karnataka State Transport … on 22 September, 2008
Author: Ajit J Gunjal
IN THE HIGH coum' or? KARNATAKA, BANGALCi3?§2v.'4

DATED THIS THE 221m DAY OF SEPFEMB§3Rv,A:«§( §éS  

BEFORE;  

THE HON'BLE MR. JUSTICE my J:   

WRIT PETITION No 0F'2oa (:a4v;§V%}A  

BETWEEN:

1 SMT RATHNAMMA.'%" T%%   
w/0 vENKATARAMANNA_RE;3I3y  
AGED Aaomrss  _  %

R/ATNo.2;o$e', 
 

. . . PEYFYFIONER.

(By Sri "B 3§'SUNI§)%§§.*XR;§§§§I2§ ~~GUP'I'A, ADV. )

AND: 1. - ..

A V4  -1. " STATE TRANSPORT AUTHORITY

  
  DR,v'A1VVIBE-DKAR VEEDHI
 'BANGALc;»RE 560 001
"-BY  SECRETARY.

  % ' 1' T TAMEL NADU STATE TRANSPOI-2T CORPORATION

A "(SALEM DIVISION II) LIMITED,

A BHARATHIPURAM, SALEM MAI»: ROAD,
BHARMAPURI, TAMIL NADU,
BY ITS MANAGING Dmscrote.

. . . RESPONDENTS.

(By SMT. M.C. NAGASHREE, A.G.A. FOR R1;
SR1 B.N. JAYADEVA, ADVJI) FOR R2. )

2

THIS WP FILED UNDER ARTICLES 226 AND.-2′? 01?
THE CQNSTFFUTION, PRAYING TO QUASH THE QRQERS
OF THE K.S.’I’.A.’I’. m APPEAL 1~:o.7e2/02 m.’e3e;%a,1.o5
VIBE ANN–C. n

THIS PETITION COMING ON FOR ‘rHis,e%%

DAY, THE COURT MADE THE F’OLLf)’ir’€’

ORDE§@e v % Ak

It is submitted by “1e}imed’Ly
counsel appearing for the matter
of this writ petition is this court in
W.P. No. , wherein this
court has remitted the matter
.1; the accordance with law and

also to eoVfxsi:derV objections filed.

.2. if ee»,’?::11ere is no apparent reason for this

A “:.:V1ft«»®:e _peti1ion pending.

3. the reasonings stated thaein, this writ

_ ” i5″ “also allowed. The Tribunal shall consider the

accordance with law as directed’ by this court in the

V J Writ petition. /fl

é7/

, 3
Petition allowed. The matter stands to the

Appellate Tribunal for fresh disposal in ascordanca

Rule made absolute.

Smt. M.C. Nagashrcc, xeamm .«.(}.;$; §s ;

file memo of ap&a1itl’1ix1fo11Vr’1§’féw~:.ks. V

age