IN THE HIGH coum' or? KARNATAKA, BANGALCi3?§2v.'4 DATED THIS THE 221m DAY OF SEPFEMB§3Rv,A:«§( §éS BEFORE; THE HON'BLE MR. JUSTICE my J: WRIT PETITION No 0F'2oa (:a4v;§V%}A BETWEEN: 1 SMT RATHNAMMA.'%" T%% w/0 vENKATARAMANNA_RE;3I3y AGED Aaomrss _ % R/ATNo.2;o$e', . . . PEYFYFIONER. (By Sri "B 3§'SUNI§)%§§.*XR;§§§§I2§ ~~GUP'I'A, ADV. ) AND: 1. - .. A V4 -1. " STATE TRANSPORT AUTHORITY DR,v'A1VVIBE-DKAR VEEDHI 'BANGALc;»RE 560 001 "-BY SECRETARY. % ' 1' T TAMEL NADU STATE TRANSPOI-2T CORPORATION A "(SALEM DIVISION II) LIMITED, A BHARATHIPURAM, SALEM MAI»: ROAD, BHARMAPURI, TAMIL NADU, BY ITS MANAGING Dmscrote. . . . RESPONDENTS.
(By SMT. M.C. NAGASHREE, A.G.A. FOR R1;
SR1 B.N. JAYADEVA, ADVJI) FOR R2. )
2
THIS WP FILED UNDER ARTICLES 226 AND.-2′? 01?
THE CQNSTFFUTION, PRAYING TO QUASH THE QRQERS
OF THE K.S.’I’.A.’I’. m APPEAL 1~:o.7e2/02 m.’e3e;%a,1.o5
VIBE ANN–C. n
THIS PETITION COMING ON FOR ‘rHis,e%%
DAY, THE COURT MADE THE F’OLLf)’ir’€’
ORDE§@e v % Ak
It is submitted by “1e}imed’Ly
counsel appearing for the matter
of this writ petition is this court in
W.P. No. , wherein this
court has remitted the matter
.1; the accordance with law and
also to eoVfxsi:derV objections filed.
.2. if ee»,’?::11ere is no apparent reason for this
A “:.:V1ft«»®:e _peti1ion pending.
3. the reasonings stated thaein, this writ
_ ” i5″ “also allowed. The Tribunal shall consider the
accordance with law as directed’ by this court in the
V J Writ petition. /fl
é7/
, 3
Petition allowed. The matter stands to the
Appellate Tribunal for fresh disposal in ascordanca
Rule made absolute.
Smt. M.C. Nagashrcc, xeamm .«.(}.;$; §s ;
file memo of ap&a1itl’1ix1fo11Vr’1§’féw~:.ks. V
age