Karnataka High Court
Sri K N Mashna Reddy vs The Management Of Bmtc Limited on 26 February, 2009
. WMIWKE wwwwm 'MEI I\fi"'\l'Il'l.l"IIl'\wfi#"?9 IHHI ."'HWW KJUUKI U!" RKKNAEKKR WIUW ¥...A€.I#'i._£'i€i U?' fififlfll-'kflflhl-t vmwra huunl Ur fi\l"lI\i"IP'lN"'N\v9"§ W.P.No.15098/2008(E.«~RES). IN THE HIGH COURT OF KARNATAKA AT BANGALG:E§E. DATED THIS THE 26TH my 01:' F£::BRUARY:.~2:1t):.#'T_"__*- " BEFORE THE HON'BLE Mr. JusT;cE::'Sfi3 H1Tsa 3A§;');- WRIT PETITION No. T15098 iw:3G38(L-R'1§;,;<3}'A' " " V' . SETWEEN: " V. * H SR1 KN. MASHNA REDDY, T s/0 SR: M. NARAYANA 5-%.EfJI)Y_, K " ' AGED ABOUT 44 YEARS, 2 RESIDING AT KGDIYALA..KAR~EN'A§:ALLz., 1, '- " KARENAHALLI POST, B1;9ADm0_BLI_,.._ ' RAMANAGAR T' " BANGALORE'R13.R}%.L7DI§a'TE_IGI'V. ' ...PE'I'I'l'IONER (By SRI;M0HHAMF.Dv Abv.) AND: THE ,A§'£A'N:3GEME'NTfOF BMTC LIMITED, " '~ «.QEN'TRA;_oP7T't}'ICE, ' """ " KENGAL HANLPMANTHAIAH ROAD, '--:BAvNGALGR;=; 553 027. REPRESNETED. ITS cams' TRAF'FiiC CONTROLLER. ..RESPONDENT
” , This Writ Petition is filed under Articics 226 and 227
*~’of the Constitution of India, praying to set aside the order
f dated 27.3.2003 passed in ID. M224/2909 on the file of
“*_the HI Add}. Labour Court, Bangalore (Annexure-C).
This Writ Petition coming on for pmflminary hearing,
this day, the Court made the fo11oWi1;zg:–