Karnataka High Court
Managing Director vs Sri R Dasappa Shetty on 25 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN§5.A'L£5:RaIEiV;. _ DATED THIS THE 25"' DAY OF JANUARY,'-::01p~V. PRESENT 4 THE HONBLE MRs.3uS"if1_'iA§pE'tWL (L-KSRTC) BETWEEN :--. ' 1. Mafl8gVVi'a'!'g"DVii'é!Ct($lT_': " «i _. KATS,R.T.C.,_Ba.ngaE0re"Divisi0n. "i\iEivxi-Faepi~r.esentéd"'b§} its A j-..chigfva,avy*ofiicer, " _s.K}S,.R~[T;'C.'i,.Qentrai Office, r A SVE:ahth'i~vn_a'gar, ..Banga.|Qije'-- 560 027. Thézfiiivisionaf Controéier, " iiTK_.S.F%1.T.C., Hassan Division, ' r _»_H"assan. The Divisional Controller, K.S.R.T.C, Chikamagafiur Division, Chikamagaiur. 2 Now all are Represented by Chief Law Officer, l<.S.R.3".C., Bangalore. (By Smt. Shwetha Anand, Adv.) AND: Sré. R. Dasappa Shetty, S/o. Late Sri Rama Shetty, Aged about 58 years, Conductor, Badge l\io.9Q1, , _ , (Now under terminatiori 'i'~r,om_"servif'ce _ of KSRTC), Chil<arhagal'L:r" depot}. j. ' ' Hassar: Division. " , 1 Residing Roladp, _ . Fort, Ch_icll%>§<=il§< ,"_, res; anag14a/2oo9rsrned underSecUon 151 ofthe Code.fof'TC--i.vil,:: Procedure, 1908, praying to allow the app-.l,4icat'ron_la,ri'd stay the order of the learned Single Judge dated 2'7,.0&5.2009 passed in W.P.No.394i»44/2001 (S-K) and dfurther proceedings thereon, pending disposal of the above "V.,_wr£rt__appeai. This application coming on for orders this day, i '"lV:AE\l}ULA CHELLUR 3., made the foiiowingz ;Apr:;tAa:s. ORDER
issue emergent notice.
Stay is granted tiil the next date
prayed for, in Misc.W.10146/2009.
List the matter after servi<:e,_.
1UDeE
_ a 801/"
JUDGE
»Sa’c’*_’_ 2 ”