IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 301" DAY OF' SEPTEMBER 2010
BEFORE
THE HON'BLE MRJUSTICE RAM _
M1sc.w.No.8o42 /M20 10 f ~ T of; R
IN V 4 .
Wm Pmmom No. 17T3~5.5/2o'1..o"
BETWEEN: '
Smt. Indumathi H. R. ; .
W/o. T. N. Krishna Murthy
Aged about 39 years 2
R/a. No. 1/ 1,, IRS? F100;: _
1st Main, 11_F*3..vC1ji3Ss , 1
vyalikgwal 1 ;
Bangalore gg ...PE'I'ITIONER
[By Sri Kfomzdhar, z,o;1v.}~ET
The Director
' 'Rectfn1i'E:n'ent Branch
Karriataka Sféite Road Transport Corporation
Ce1itral«__'Offi.Ce, K. H. Road
_ . '_ _ R ' .__ShanLhir1agar
' ~ V' _ Ban_gaIo're -- 27 RESPONDENT
(‘3y’Sint. H. R. Renuka, Adv.)
M
This Misc.W.app1ication is filed under Art. 226 8:
227 of the Constitution of India r/w Sec. 151 CPC”‘for a
direction to the respondent not to give p1acen1ent:’t4o:.the
three candidates mentioned therein.
This Misc.W. application :is””coznir.:pg
this day, the Court made the C A in it A
0 R’_Ij;I:3_§ ”
Recording the submissionv-of–~.the teamed} Counsel
for respondent that xth’e* have since
been appointed’ V’ cizischarging duties,
the the application is
impermissible’. it ,,. C
_ Application ‘is a.cc’ording1y rejected.
V’ _ Eo:u1*vr.wee1V§Vs’ti1’ne to file statement of objections.
Sd/-
Judge