High Court Karnataka High Court

Shri D Arun Kumar vs The Managing Director Ksrtc on 23 September, 2008

Karnataka High Court
Shri D Arun Kumar vs The Managing Director Ksrtc on 23 September, 2008
Author: Ram Mohan Reddy

-3-

IN THE 1-mm comma: or KARHATAKA.

mrran THIS THE 23rd DAY
BEFoR@, ” j%% %
THE HONRBLE MR.JUSTI–%f;:;:.RA%;&
WRIT PETI’£’I%i33i’*-i~..1_,\tIo. (S43g:sI%:*c)

BETWEEN
SHRI 1:) ARUN, i«°.:u:v.zAR;

S/O DESIGC?WI,fiA_. .f ..

AGED V.

R/A MELAR1JR.A;5T AND Paw”
smRA;bzGAPA*rNA”*;fA–wK’=- ”
MANBVYA ::w1S’r::_.?I<::1'<'<_

PETITIONER

{By 31-1: 3 B MuU"K_KF.NNAP}TA', A-i3v. )

:

.1. V

‘I”H.E_ MANAr:{mr3 DIRECTGR KSRTC.

_(::cNTRAL {EFI9-ICZES

‘ M f

;<:.H,:::mDi";»–..

SHANTHENA{§Af2
23AN’GALQ1:2:«: 550927

. “‘:*s–§.$_ cgrimr TRA§’P’}’CE3 MANAGER (SELECTION)
‘=fCEN’FRAL OFFICES

i<f._.f4£'.R'C}AD
" SHANTHINAGAR

-IB-ANG~ALGRE 56002′?

jay S1113: : H R RENUKA, ADV.

RESPGNDENTS

.2.

THIS WRIT PETITION IS FILED UNDER
AND 227 0}? THE CONSTITUTION 012′ IN_If)i:=:-.l?RA’fIN§ TC} ”

QUASI-I THE IMPUGNED ENDORSE’Ev1EN’F ‘i4.£§.O?”-O8,

ISSUED BY THE R2, AT ANN~G,’=._UNF3*E.§% “1*i~;;3*~,.. r?AC*’sfa:__A:g_:>

GSRCUMSTANCES OF THIS CASE.

THIS WRIT PETITEON CQMJNG film. Fag j’§?IVV2xE§Li1KéIE’VNAR’x;VV
HEARING (B-GROUP) Ti-HS DA¥_,_’T;gE COURT MADE THE

FOLLOWING:

.% ‘

Learned ‘ ‘ “__11:z1ss;§1W H « . V_ réspfii1£ient- Cozporation

subnflts j”*.*!;1e5AIj_V}_;bVV)_¢’.1.*i1″;i£J:r;:.§:’*..1i;a:.~:” sxixicgj been appointed to the

post of {)I’iV6vIff{3711Ii1:(.f’f}I§’tii}_1§j§tGI%”€¥:t:i’ and is presentiy

deputed to Zxgvork at”uM3§id}%§i;i§:ia.tr;jj1g further survives for
consideration ‘ ‘f’hi$ submission is not

opposed the, 1&ax’1icdV_ cV:i§u;t1;é-.31 for the petii:i0ner_

stands disposed of aczcroréingly.

Sd/-

Judge