High Court Karnataka High Court

Smt Bhadramma vs Regional Transport Authority on 24 March, 2008

Karnataka High Court
Smt Bhadramma vs Regional Transport Authority on 24 March, 2008
Author: S.R.Bannurmath & Gowda


THE Homaw. MR. JU&’l_’i E %%

THE HoN’BLE GOWDA

1 1sMT.BHAD:2:-.Mn1A’–._
AGED :s.,aQmf aawnns.

go :.A’r’m:.c..NAz;n:!Aaou-DA .3.
R/AT MEDIGENRKERE.’
.m;w..uR’rAt.u:c,V
. % DAVA-NAGERE £)1s’~:*RIc’r.

A cuumme
smmqn cmzmn BENEFIT
_ …APPEl.LAN’I’

» ‘TiB,=: SI§iL”A, 3k1nmH.Apv. FOR 9121. M R v acnan. ADV.)

Ann 2″

= REGIONAL TRANSPORT AUTI-IORlT’l
I.3A\.:.A..v~I_n.<r_:a=:2.E amazon.

DAVANAGERE,
B'! 1'13 SEGRETAPV

own i

2 9…! B K BAL.1.K..!S!'!…. RA-
PROPR ETOR.

M.A!-!.5.DE’J.’. M19 SERVICE,
DAVANAGERE.

IWIQWN I”\L\Ilfl[L(‘I.II’.Dfl_’. 3
Lulu: o 1.n|v:I:1:n\.a|.aa\nu

Q I.lAIILl”!.I’IIf’1 I”\Ial_’f'”I’l”‘|D ‘,

‘J 1 IIIJ lvIruIz1\Jn1\.l uIa\uv§vi\ _

KARNATAKA STATE ROAD–_’I’RANSPOE?F *
coserozre.-.’r1r,~:~:. cEm*R.a1.m’+’F:cs- ‘ ~
(now: on.) xmeoao. ‘

n nnrrunrnnnn
$3 nnuuvnunn V

BANGALORE —

fPHl85A”%Aii§l’}*1:;§§.PPE§§i4::i§.°.é’l?§!;eED»:§U/8 4 on THE xannmmm
HIGI;?£.,_AC1QUf?£A*V!5VL»1=i!.’:’.fi’_:f:’R§’:’!:lA:l’:GTO~’SE’I’ ASIDE THE ORDER mssmn
IN THE »..vs:rR1’rM 85 5674/2007 DATED
iojc-11206′: so irmfi RELATES To REJECTION OF’ THE

.. . AVPRAYER FOR GRAm* c>F AN onnmn or am: on THE ommn

ifJ.P.No.5662/2007 as 5674/2007.

” ,. Fqnié wnrr APPEAL comm on Ron PRELIMINARY

; ” maniac. THIS DAY. BANNURMATH a.. DELIVERED THE
V. V’ FOLLOWING:

:!_D_D_Q_i

Heard the learned counsel for’ ”

2. This writ appcai is as

interim order dated 1o.4.2oo7 1_____..

3. It to at the iequeso -1′

the the “pefitiefi-ap”peilaflt., the

–‘-‘- as it was stated that

fl’lCI’Cz’i’a «State Government issuing final
notiucguon the draft notification to mom»

v _ In View of the the 1ee.rned

“§f~’iA_i._x11′:;’l:;:.:Vd1..I.”_!,,V,’;,,.;a-r~…_..1ir:m te grant inter’u’a order. nggneveu’ ‘

‘I-..J.I..

o3,=.._’u ft of the under, namely, rejection of interim

ttprsyeryfithe present appeal is filed. After filing of the
as it was stated that the consideration of dmlt

…..scheme was in progress, this CQ1J._l’|_Z on 2E-Ai20l.)?,

K93

-4-

_£– ;….’~ ~. “..:..,…L;a

‘nu-‘I-¢ig’–5 n-qua: K :6′ g1′:

111″‘ .IIi1-uu.u_y’ ffii’ a.u: –w

thereafter, ‘the same was _« »
the learned cotmsel, it is

notification by l 1aé ‘

and mu; 1:

natfiamjr tr» keep» ‘mat? rm fecbifi.
Hence, we opportunity
to the Single Judge to
consider as well as the interim

” Q as Gf LE mt:-.ri.m. e.rd.er is

r:rmee–mW, appe_iiafit=i%§ at to !”I’1(W”C the icarncd

-” – Vdudaé hftpr $3.16 relief.

% H stands diposed of accordingly.

bb