High Court Karnataka High Court

Sri T Sathyanarayan vs The State Transport Authority on 4 August, 2009

Karnataka High Court
Sri T Sathyanarayan vs The State Transport Authority on 4 August, 2009
Author: Ram Mohan Reddy
IN THE HIGH comm' or KARNATAKA,  _
DATED THIS rm mm DAY or AUG'JE§5t~'2Gi)9 _ é %  

BEF'0RE7.__   AA _ % V _
THE Homsm. MR. msricg  naozaaruzmnriv %
wnrr PETITION NO.  gr 

BETWEEN

sR1TsATHYANA;eAYAN;_'    ' 
S/O LATE SRE €I'HA;NGAavELs;"NAI'IJA£J " 
PROPRIETOR; Marwrfii «M{_.)"FOR7 SERVICE
No.299, vIN;aYAM,ARG;a.» _  A_  
SIDDARTHA N'AGAi'?;,__MY~SO-RE  

KARNA:'AKA's'mfrE  _
  .  * ...PETI'1'I()NER

{By Sri ; S' 'v%§<R1sHNASwA1s,5Y, ADV )

AND  'V

 1  * ma,4S2'A*hE TRANSPORT AUTHORITY

1. -;-IN' KARNATMIA, V FLOOR
" . 1'vI.S.BUILI}'IN(}S ANNEX
'---9R.AM£3;§:DKAR VEEDHI
BANGALORE 560001

 'A BY  SECRETARY

   -  STATE TRANSPORT AUTHORITY

--V (KERALA)
 THIRUVANANTHAPURAM
  REP BY ITS SECRETARY

 RESPONDENTS

(BY SMT: M C NAGASHREE, HCGP FOR R1 89 R2)

,§’,r*4H

THIS WP FILED PRAYING TO DIRECI’ THL*—-.R£3__,__’ ’90’
consmmz 85 9139032: on’ THE APPLICATION .F0RA%c’;:::ANf:*—T
OF COUN’FER–SIGNA’FURE 01:’ THE 1NT13R–$%rmfE -.S’I’A(}E ~ _
CARRIAGE PERMIT P.S’I’.P.69/98–9_9″..QN R_DU’I”‘E.’;MYS{)RE._V
T0 CALICUT 5:. BACK FOR THE H)R’I’EOP5._ op-#1*HE’~ROU’r:3 «

LYING THE STATE OF KERAL THE, RENEWAJ, ‘OF w:~’i;r;:F:J_’

HAS BEEN GRANTED AS PER ANN–A,¥_BY.THE R: AND Em _

THIS PET’ITION, oommebfi FOR “PR1ai;1MmARY

HEARING IN ‘E’ ca?0UP,.#fI’I»1I€;*DA1?*1*I;Ez COIJRTMADE
THE FOLLOWING: ~ ;

filtm a memo
dated 23′;7;’20.:C9v court to withdraw
the V ‘V 1 ”

M¢mo i%’» and the para’ ‘on is

” dism’i._$sedV.as

Sd/-1
Itidqe

» [Jag