High Court Karnataka High Court

Sri.H.N.Chandrashekar vs The Regional Transport Authority on 27 July, 2009

Karnataka High Court
Sri.H.N.Chandrashekar vs The Regional Transport Authority on 27 July, 2009
Author: Ram Mohan Reddy
 

.E..

IN THE HIGH COURT 0;?' KARNATAKA,  _

DATED THIS THE 27TH DAY OF J{,.I1:;f,i';:2.c§r:é.i[9j  _: "  

B§:I«*0R13_

'THE HOWBLE3 MR.J'US'1'iE*1'1'1'1c.)N Nos. 21 5j-;ré§'»s77 (519 .fi(iz£)9 :(M'\/)
BETWEEN J . 3 T' '

1 SR1}!.N.CHE~KiF¢D1%ASH'EKAR"~.v"»._ 
PRGP: Aéifif-£}§.BALL:ESH'WARA NIO"F€;3R
SERWc:E,.4_Ae:3;§--£>"A.:%3:)':;:3* 50 31353523,
T.N.ExTN:.',"TAR:§:gR.§5A '_  * 

CH ;'.1ffRAw;:;U I-ma' {}I_STf.'
    ...PE';'I'i'}'I£)NER

{By Srj A E. PAr~eA§§_ég;aA'§{:fi»MAR, ADV )

AND:

 " 2 _   i? Ef€3.IONAL *fi~':ANsP€)IeT AU'}'HOE€f°}'Y

' - f -~z::;r:m2A£}_U-;§GA D§S'I'.

:93'. "THE; é§.:§'.§%E':'ARY REGIONAL
'».%r'::2.,;m:-:§}o£e';* AU'§'H£)f.j 
OPERATE THE SERVICE 'I'ILLTHE:"'MA'}fTE1?. piss 

RECONSEDERED BY THE R1 VIBE ANX4C« AND  

THESE PETITIONS COMING f:;.N F<5R x:¥re;%}.;a1I::;xIé;if%£Q:_"~.

THIS BAY, THE COURT !sr:A13£:»':'H_§;: FOLVLOWINQE   
Recording the   counsel
fer the State 'thxat    to the 2*"
respondent?'     in R.P.259

and 25:6″ i<a1~@:aka State Transport
Appe1la te_ cancelled on 13.8.2007,

nothing £1::fl1'erVVVsui'vivu€?s for consideration in this

'' «-petiv£it3n;_anxE_ is, aécorciixigly disposed of.

5d/–:

Iudgé

% znj