Karnataka High Court
Sunanda Devi vs Regional Transport Authority on 9 March, 2010
J1-
should not cor11111e3n('e from Hampanakatia bus siigeixid
and having not done so, there is (:o1'1sidet"e1bl_<;?""fojjs;:e" Vi.'l'_','., '
the submission of Sri.B.R.S.GL1pta, learned-.c:(j';;f13§9:i._i'ur'"
the petitioner that embarking ()1'1V=.;1. (1OA1i1§,'§id€rE1$;iO!1'"Gii-iiihififi.'
applications by the Regi0néi1'...,T1*aiis;:ii)ri on
10.3.2010
is contrary to
In the resiiit. ‘the writ’Vpe’i:it:it>i1_3._éii?§*.eniowed in part.
The agenda at N(‘>._s.61–9: 1:0 ,A1jifhexure~B for the
111céet.ir1,§”i’ luOV.V3;’2O1O before the 15*
t”espoI1dAeni1’~are’the 3″” 1″espondcn1′. \2vere to
I’I1El1′{€’.’:_’..I”1fi1€T1’d1′.”._l:vE’/’}.”1f,v$’ to.”-t:h«’é:: applications deleting the route
“‘iQ cE'(>miii’:eric:e fr0niWHampa1′}akatte (State Bank). it is
‘open Af0r4″i..’rn1’£; V1:%i§}resp011cie1’1i to place the applications for
c>0z’1’:a~=..ideVr21ti(i’i1 in its future H]€Cf.iI’1g.
eéf ”
”