IN THE HIGH COURT OF KARNATAKA, BANC}é3;LQfiE;:"' A' DATED THIS THE 10TH DAY CJI3"VJL']\1fE}., Vi BEFORE THE HON'BLE MR. JUSTICE'
WRIT PETITION TN~O.5442 ‘Ox? @003 (MW
BETWEEN
TAMILNADU STATE}.fi”‘R1k:NSPfi§RT~ T
c.ORPORAT1O:«(OBE;: Li}V_i1f1’ED,–.5′ V
CHENNIMALAI 1>:_0_, D,””ERE)’;:j1f§:*~. T
REP BY
(By Sri. 13 N ) ‘
AND:
– /. 1 ._’E€’i;AR_NA.fI’AK2&”STA’§’E TRANSPORT AUTI-{ORITY
V’ Iv§.S;BIJlLDING
“iJR;AMBEDKAR VEEDI
” _ *?’i3.ANGALO£2E–01
A REPR£:SENTEO BY ITS SECRETARY
SMTPDHANALAKSHMI
n ‘7 wjo SR1 M K PONNUSWAMY
O , AOED ABOUT 49 YEARS
“PROPRIETRIX
T MKP TRAVELS, PALANIKUTTY GARDENS
DQLLIPURA, ATHIGULIPURA POST
CHAMARAJANAGAR
DISTRICT. … RES-PONDENTS.
(By Smt: AKKAMAHADEVI, HCGP FOR R 1) “{3}
. .. PEYWFIONER.
mxtording to tit petiticncr, rmcwal of
been subject nutter of lifigtion for o’#éi’ _ ‘ *
Learned HCGP for Respcifiept $0. is _
ta file memo of appearanqe – _