IN THE HIGH COURT OF %<i3.RNfi\TAKfi» AT BAN§ALORE
DATED THIS THE 9?" DAY OF FEBRUfi§R*§Q'2'fL§'$§"
THE :–m2=BLE MR."_§.§gf'$j"IC"E"E%<{§JIVVAf?§é§;§.}i'f'»'§;1i'é'"'i"'§~f A
wan' PET1'zf:oN %;4*§322%26é3% (aim
BETWEEN:
SREE .a’3A3AN;§ViV§i {i rms P0 RT
co%MPA:w%.:..zM.:T.=5_a
NEW e..sa;i2aADT&%% ‘ %
sma,sHzWA axsmm
R”EP._E5Y {T3 Ex.E_Cu?IvE DERECTQR
S_RI.VP”SUE?-§IRV.N;-‘%Y;-%&<, AGED 56 YEARS
@$0:\: GE':'§L}RE?§:i}RA U NAYAK
PETITEONER
_;S3riu: AV"S'*–P@§_._E?gé;S15sRA KUMAR, ADVOCATE}
THE KARNATAKA STATE TRANSPORT
..__'A%-JTHORITY
» "ST" :"~"LO0R, M.S.8UI£_E}INGS
kaa AMBEBKAR RGAD
B§~WG;&LORE~G1
REP BY ITS SECRETARY.
RESPONBENT
(By Smt: :vs.<:.wAGAs:-1aEE, HCGP)
cwrr
3.:sr§t§’1§i’fi;€é%.rJ3:*x ” .
‘ms WRIT psurzssxs IS mew urvzsrsa A+”a7$r:%;.s$é
226 ms 227 OF THE CONST”ITUTION_..QF”*£NE}Ifi,_ wrm
A PRAYER TO maecr TF£VE..4’RESPC}i’*-EYENTA. F%’ron
cozxsszaea we REPRESEN?fisTIQNiv ‘Z?)T..A”–22′.VG?.2Q€38 %
AND msmse as’ THE s;é.ME’ Gmgmeazfsiw
ACCORDANCE WITH LA’W__ wmsiyea 3=:}%’A:>,a.%¥s %gam%
TH?-1E DATE 0? THE R.ECE’vii?”§OF’TirfE~.QRD’EERf’PASSEb
33* ‘THIS HCWBLE CGUPCE’ Ema ,éNx-Cfigxsa ETC.
“ms _~’¢1!,_RI’r_~*’F-‘*E’5F’i”T’i€Z§’5x§” V’.C§§W.E\£G ma FOR
weL:MINm=w«T%kJ;aEA§azr~sGkTHES Dzamg THE COURT MADE
THE FoLL0m*:xzr.:;A:+A %
R
_ Ir{2;§éw rfiémo flied by the ieamed Ceunset
,t§f:e..V_Ape§:V’é”ticm–;.}r, the petition is ciismigsefi as