IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 24TH DAY 01? "
BEFORE
THE 1~1<m*m.:r-3 am. JUSTICE
WRIT PETITION NC). 1456 ' V' V'
BETW BEN
SR1 G V PALAKSHA v%
S; 0 5121 G T VENKATASWA:
' .
A{}E:35 YEARs__ ; 7
PR0PRzE;'m1aé':T%RI V:§}\?A3*AKA MG'F{)'R
SERVICE, N0" V21/_3;«V (OLD"~N() 1 :1 12)
'1' S P ROAD, ;s:ALA.sI_PA§,A¥_AM_,
BANGALORE %560.V_0{:!2--
A _ . 4 " V PETITIONER
_ (By as V K'i€2'isr§V;§;gs;wAMY, ADV )
1 '1'I~§3i~';' s?1 jA;r1«: TRANSPORT AUTHORITY
IN. KA'f«?NA'§'AKA, 5TH FLOOR, MULTISTOREYED
BVUELDING, DR AMBEDKAR VEEDHI
.. BENGALORE 550 001.
' - THE SECRETARY
STATE TRANSPORT AUTHORITY IN
TAMIL NADU, CHEPASK
CHENNAI.
RESPONDENTS
(By SMT: M C NAGSHREE, AGA FOR R1 , )
M
‘I’HiS WR§’I’ PETITION IS FILED UNDER A1%T”ICLE,s- 2;136_’ »
AND 227 OF THE CONSTITUTION 0? INE_IA–~»P_RAYI~i§EG To’ –. ‘
DIRECT THE R2, TO MAKE AI\’E'”‘é?,.NDij)RSEM}:1N’1″‘~–f’OF–.
COUNTERSIGNATURE 0? THE PERMIT j:.NG».33}’99-09 ON.’
ROUTE BANGALORE TO ‘1″1~;1RU’PP2::.:1’HUR ‘– Arm _ £_’4_A{3K’
GRANTED UNQER ANN–A, TQTHE W1? FOR THE. PORTION
012′ THE ROUTE LYING IN THESPATE (:31? __’i’Z~\.MIL fiAI’im’J.
THIS PETITION, comma C)fi1?:”3AER”§.S’»,TIi£S
DAY THE COURT MA1:>..Ej;’mE 1§%0LLjow*1NG :
gg&§gHBL’ 5 ‘
L6aI’fi¢V¢5–_V cc37:1’1)_,sc:1″ for _th€:, petifibiier fil a memo
dated *§;m1<;;i;.V1,'3;g'i<%t:a'\'§a«'e~~ofV' the court to withdraw
the ' '
5 2. _T1§é Ifienio féken on record and the petition
is V iiiszxiisséé. flas wiihdrawn.
S&i«
Eufigé
., .. ¢A