High Court Karnataka High Court

Sri P U Venkatesh vs Union Of India on 31 March, 2009

Karnataka High Court
Sri P U Venkatesh vs Union Of India on 31 March, 2009
Author: P.D.Dinakaran(Cj) & A.S.Bopanna


IN THE HIGH CQEIRT OF KARNATAKA AT BANGAI..f}I§’E»_ ‘V-WV

DATED Tfiifi THE met DAY 0:? MARCH ” –

PRESENT A
THE HON’FiLE MR, P. n. nI§JA.§§A.1§A:§.,'”
AND” % % t
THE Hownm n4%e;.}_; $5;2{>{39«V.a%é;§(*,A1’}

BETWEEN :

13 U VENKATES.aN~ 11;,,, _, W V *

sjo LAT*E’P;’V,U:RAP?£&N

AGEIB mom? 44vx*E_.{u3as _

WORKING AS LQGC P1}.O’}’_ *

{PASSENGER GRA{>E-‘ix – «

Qfe THE CHEEF 2:239; corm;RE PETITIONER

“{B¥.f3″fi: séziiaiiézxganpaa ACHAR, ADV.)

V . 1 .””€,JI*€§i’;}.1’i”€);P’INDiA

TO BE REPRESENTED BY
.. GENEIQAL mnaezxe
” . “”SoU*m WESTERN RAELWAY
‘ .HUBLi~580 020

.’ GENERAL MANAGER

SOUTH WESTERN RA§LWAY
H¥}BLI —~ 580 020

K

‘Rica! ~

S. Atxtmflingiy, the petition beiwg tiewzid Inf H
dismissed with iihcflym the pei?iti<merf;i'i1i–ave the jffiigméiv
for expediting the hearing of the its": nzm-§'ts,%

COSi'S .

Index: