High Court Karnataka High Court

Sri Sadashiva Nair @ G S Nair vs The Divisional Controller on 7 September, 2009

Karnataka High Court
Sri Sadashiva Nair @ G S Nair vs The Divisional Controller on 7 September, 2009
Author: H.G.Ramesh
V BELOAUM.

W, P. No. 995352009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7113 DAY or SEPTEMBER 2009 

BEFORE

THE HON'BLE MRJUSTICE   O" O

 

Writ Petition No.9953(iCoo9.S;L;;ORA'I'ION _ '_   
BELGAUM SUBDIVISION

T§I.E"MA1§rAOINQ DIRECTOR

 KARNATAKA TRANSPORT


CENTRAL OFFICES, K.H.ROAD
DOUBLE R'O.A,D, SHANTHI NACAR

; BANGALORE

" -.j1'HE..CH1EF ACCOUNTS OFFICER
 "FINANCIAL ADVISER
 _  KSRYC, CENTRAL OFFICE 4
  BANGALOREWZ7

O BANGALORE METROPOLITAN TRANSPORT

CORPORATION
CENTRAL OFFICES, K. HROAI)



W. P. No. 995352009

DOUBLE ROAD, SHANTHI NAGAR
BANGALOREQ7 ..RESPONDENTS

{BY MS.H.R.RENUKA, ADVOCATE FOR R– 1 TO R-3.)

THIS WRIT PETHION IS FILED UNDER AR’rIcLES ..
227 OF THE CONSTITUTION 034′ INDIA PRAYING ‘rQ””Qu’As_I-I
THE IMPUGNED ENDORSEMENTS ISSUED BY; THE._ 2e’: . ‘

RESPONDENT’ DATED 28.03.2006 (ANNEXURE-JI.,..,0s..0:a.2007

[ANNEXURE-M} AND 10.02.2007 {ANNEXURE-NI] AS”1LLEGA_t7

AND

THIS PETITEON COMING oNV7__F’o_R pREI,IMIrIAi1$?~~.%V”

HEARING IN ‘B’ GROUP THIS DARTHE*<:oURT=IvIAD~E_fIHE
FOLLOWING:

D it
Learned counsel for thed’vp’etitio:n’eIf;.after arguing
the matter forfsotitie tinge, Nvithdraw the
writ petition a.pi51joaeh the Statutory
Authority’ 73A of the Employees’

Provident Fundys and._VMi,see11ane0us Provisions Act.

-” = .19 523:,’ “in E aeCordaIi’c’ev law.

resoiught for is granted. The writ petition

‘ is disrr1issedd’asdwithdraw’n.

_ A. Petition dismissed. Qd/_

RIDGE