IN THE HIGH COUF11′ 05* KARNATAKA
CIRCUY? BENCH AT DI-IARWAD
DATED mxs THE 3rd DAY OF AUGUST, 2&9′ ~ ”
PRESENT
THE HONBLE MR.J{IS’I’ICE Mo1;1ibi’s:5Ar§?rA;:A¢out:A§%2
5″” ._ . _ —
THE nomma MRS. Ji}-S{1″‘Ef;E 3.v.1§Ac1gx’1é§*f:-;’r~’w.vv
WRIT A9PEAp%.ni&jj;V3628_/ 7
BETWEEN: V : ‘ V
THE ‘£i}EE’T§€€3POLITP£’£€W
‘l’RA-NSPQRT C{}RPURAT§O13§_ _ _’
CEN’I’§’v3AL’ OI*’FICE S’,..L4BANGALORE 560 027
BY ITS MANAG1’N§3’I)IRE@”(3R”
REP. BY {TS CHIEF LAW Ql?F’!CER.. .. APPELLANT’
(B§{_;fsr2:%..L.G0€r1Ar§fs’ARA;s, ADV. ABSENI’)
. OF KSRTC REP. BY
STAFF AND woaxaas
‘1’i*Ejz>RA’I*Imi REG. 930.4/75
zagmazawas T0 Arms)
AA _rz::.:>;:zs, 4m mamas,
“‘5A¥§¢!PI’GE Rfififi, MALLESHWARAM
” -£3A£§{3aLOR§3 568 0.0.3,
BY I’i’S Gfififififii, 8-ECRETARY
SR1. H.V.A2*i8N’I’HAS?JBBA RAO.
2. STATE OF’ KARNATAKA,
REPRESENTED BY ITS SECRETARY
TO GQVERNMENT,
TRANS%R’°I’ DEPARTMENT
WDHANA SOUBHA, BANGALORE 560 001 . RE$P€)j£%.fiEfiTé{
(312: SR} K.B.NARAYANAWAMY Amzzysfii ‘v4.R:I:éA’r:;;i*-ef;1V.g15vs;’«.p{:.R ‘ ‘Q
R1. R2 SERVED)
THIS WRIT APPEAL IS F1139 U—-/S4 OF THE ‘fKARNA91*M§:A V.
HIGH COURT ACT PRAYIN-C’: ‘I’O- ASIDE THE’ OR’DER.Pf\SSED V L’
m THE WRIT PE’FI’I’ION 1~zo.3597″:»/_ 1993 Dams/65/2002.
THIS APPEAL c::CM1NG*”bN’V%.I’Fc$’R.._HEA§1NG; *rH:s DAY
MORAN SHANTANAGOU-D!1.R’ 1:;EL:~.rEREr>_’ THE FOLLOWING:-
Though the
matter”»_i$i.. the matter is not
arg{16dfiIh;§ii§«’ik;%%::%%j’
* -V is clear that the appellant is not
flto g§> ‘”(“>’i1 with the matter. Hence, the appeal
“‘ . is for non~prc3secution.
Sd/-
JUDGE
S§/.3
HEQE
kmv