High Court Karnataka High Court

Managing Director vs Sri R Dasappa Shetty on 25 January, 2010

Karnataka High Court
Managing Director vs Sri R Dasappa Shetty on 25 January, 2010
Author: Manjula Chellur Gowda
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 ”