High Court Karnataka High Court

Sri.D.K.Venkataramana Reddy vs The Regional Transport Authority on 23 July, 2009

Karnataka High Court
Sri.D.K.Venkataramana Reddy vs The Regional Transport Authority on 23 July, 2009
Author: Ram Mohan Reddy
IN Tiifl HIGI-K COURT OF KARNATAKA, BANGALORE
DATED TI-IIS THE 2331' DAY OF JULY 2009 V. 

BEFORE

THE HONYBLE  JUSTICE RAM moiiafi  '

'WRIT PETITION No.21335 "0F42o¢:)9  %     

WRIT PETITION NQ21336 *m= 2oe9  = "  

 . A _   
WRIT PETITION No.g_;3as§a4o or 20-I19 r.;_n;3_r1

{N W.P.'21335/2009:     

BETWEEN

1 SRI.D.K}'VE.NKA.3'ARA"MANA REDDY

S/ -'Q SR! N K:)NA§?PA,__ ~ %
AGED 48 YEARS,-   
DRARMAVAPALLS " 
fr' GOLLAEALLI' POST

.. 4.:g*JHi'm'HAMAN1 TALUK

-  C£~%.1L:<I<ABALLA}iU RA DIST. _.. PE'}'I'§"l(}NEi~'€.

 g;«:;y_Sr:i: i¥'ii,1§ ~;€u1$;'1f3A12ARAJA GUPTA, ADV.)

Ami;-.-.___ 

  _' '  1 '§'f§_E i-REGIONAL TRANSPORT AUTHORITY
"  'A  CHi'KKABALLAPU§§A,

V'   ITS SECRETARY.  RESPONBENT.

  (33; SMT. M.c;:. NAGASHREEE, HCGP)

THIS WEE'? PETITION iS FILED UNDER ARTICLES 226
AND 227 SF THE CONSTITUTION OF' INDIA PRAYINWO



QUASH T HE RESOLUTION OF' THE RESPONBENT PASSED
IN SUBJECT NO. 14/2009 VIBE ANX~B.

IN W.P.2 1336/2009:

BETWEEN

1

Sf€I.D.K.VENKATARAMANA REDDY
AGED 43 YEARS,

s/0 SR1 N KONAPPA   
CHARMAVARAPALLI 1
T GOLLAHALLI POST
CHINTHAMANI TALUK _ 
CHIKKABALLAPURA DIS'?-{..,'V "_

(By 311: B' R S'UNDARARAqA G1,Imi§';V--Ai3y.) ' "

ANS:

" E.

':'I,£ E'A1iiiEa-'ii?NA§§,4"*z'R:A:$i'SPG;%i*'VAUTHGRWY
cH.iK1.AMUs ';:;;w1m5:c:fr1'=r)N TC)  "rm: RESPONDENT
AUTHORITY  .(§,C)..l?-.'--E§-II';§;'_R*__ "113 HI' APPLé{3ATfONS FILES BY
THE PETl'I'i{)N--¥;'3i3? {IN _ '1.9.;;'2u09; 'DEFERED IN THE
Mamlnfi%._1;)fr;V.,%_26:--:;,_2oc:9 .5-r' 'SUBJECT NUMBER 18/()9
VIDE ANX-A 'A1j}.sUr'sJ13c'r..¢ NUMBER 19/09 DT. 26.2.2009
VIBE A!§{X~_B ARI)'-_,'AT'"$f1;f'ESJl:E'(.;'i' NUMBER :21/09 DT.
26.2.20{)9.VI«DE ANxe.£)":rfQ'-...E'm'*1éiiiS, COMING on FOR ORDERS, Tms
';_my ~*§HE,_c0'§1%RT__MADE THE Fomowme;

ORDER

Cgftignbn questions of fact ané that sf iaw arise for

I V~{ive{:iVS§i@11–maldng. Hence, with the consent of the

____””.Zea¥;?’I”:€ci counsel for the parties, the petitions are

, ;’Cl§_,lbb€f§ togsther, finally heard and are diagnosed of by

this COBLIIIIGII order. M

2. Rewarding the submission of ~

Government courlsei that the pf3ti12i(}I416I’&§’M V

would be considereé for grant

next meeting to be held on 3»1{0′.7_~29A¢’?)4il,
survives for COI1Si(if3§’€.i.f3C.i0fl’VA»”‘2’i”i;’VL’:1’V(‘i~ the arse
accordingly disposed ot”. ‘% __ V . ..

% *      % judge

KS