High Court Karnataka High Court

T Jayaram S/O M Thiruvangada … vs The Managing Director Ksrtc … on 9 June, 2008

Karnataka High Court
T Jayaram S/O M Thiruvangada … vs The Managing Director Ksrtc … on 9 June, 2008
Author: Dr.K.Bhakthavatsala


IN THE HIGH mum on xammmca A1′ L7 ‘ %
{yawn mm THE 9115 DAY o§*..sm;s C

BEFORE

\V.P.No. 1432i,tjée96

THE HOBPBLE Dr. JUST}CE»l{.;.__BHAK’!;HAVA’ffSAu: 1 h

BETWEEN:

‘£’.Jayaram, . L

S/o.M.’i’hin1vangada V

Agcd ahaut 60 ycam; _ V.
R o.N0.99, 1″‘ $01.’, 5; ‘ ‘

ukesh Bhavan,
294 Main, 4’5 Crow, 5,

W9? V .. .

No.11 Road,

‘ VV Rear C.-gmtonmen§rtTRaflway Station,

352.

_h£s_3.’2._l I, Road,

l¢«¢ %. n A} 4% 15:5. B.Ranmda, Adv.)

wgrr Pmmon No.143g1′[ ‘L&Q§x

….PE’i’I’l’!ONER

. . .RESPOl’4lDEN’I’S

_ .. No costs.

VI.P.No. 14;«;:2~:

This Writ Petition is filed under Atticlus 226 ~and’f32?.VofAti1s_:’ ‘»
Consfitution oflndia, praying to quash tha:’iinpug11od_,p1_fia»§ic naiiocg
published fin Vijaya Kmnataka Dm’ly :8,
data: for inspection/sale on 17.10.2006 128003 lat)”

13.31., with Em) 0fRa. 130,000; – me ggnx-U

This Writ Petition coming on in ‘B’
Group, this day, tho Court the A.

Then is no ;T:_ “Pi?

I 2. K.S.F.C fies a memo
stating that fi*a§ :’.:a§t’ as the borrower had
vifas. booow infiuctuous and he
writ petition.

3. at an above. the Writ Petition is dismissed as

i

(D

3d?/-3
Iudgg