High Court Karnataka High Court

The Bangalore Metropolitan … vs Ksrtc Staff & Workers Fedration on 3 August, 2009

Karnataka High Court
The Bangalore Metropolitan … vs Ksrtc Staff & Workers Fedration on 3 August, 2009
Author: Mohan Shantanagoudar B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 3:4 my 09 AUGUST: "    _

PRESENTHW

THE HONBLE MRJUSTICE MORAN :sHgs;1st*;1g.t§2;gc3:::UVvAfé I

.5″-D _ . .

THE HONBLE MRS. Jusrfba B.v.NAGA?;;aT1?mA”‘

wnrr r;ppEA1gNo.’3;~é*:*;%%2oo2%

BETWEEN: % A

THE BANGALQRE W:frR0PoLITAr:VV–
TRANSPORTACC3-RPOVRATION ~
cENTRAL’.0PF1CE’S;_BAN’cAL0RB; 560 027

BY ITS MANAGiNG*Dj1’RECf£GR~”

REP. BY FPS CHIEF mw- oFF1cER.. .. APPELLANT’

(mi jszei L. .L.Gév1:q 1j:;RA.j, ADV. ABSENT}

I KSR?frE.,SI$é;FF AND WORKERS

. ‘P’EDRA’–If§–0}.*I REG. No.4/75

-,(AmL1Ah1f–E£> TC} Amie)
M025, 4’13 moss,
sAm>I;GE ROAD, MALLESHWARAM

‘A . BA;~:GALoRE 560 0:23,

_ {TS GENERAL SECRETARY
SR1. I~i.V.ANAN’I’HASUBBA RAG.

V. STATE OF KARNATAKA,

REPRESENTED BY ITS SECRETARY
TO GOVERNMENT,

– 2 –

TRANSPORT DEPARTMENT
VIDHANA SOUEHA, BANGALORE 560 001 . RESPO_ND_E–NT$

(SR1 MCDNARASIMHAN, ADV. FOR R1.
SR1. R.K.HAT’I’I,, HCGP FOR R2)

THIS WRKT APPEAL 18 MLED,-‘U’]s«:r .0137, ‘rufi;j”1§;.«xRi§ATA1§:A

HIGH comm’ ACT PRAYING TO SETASIDE A’PHE»GRDERVVPA_SS:I§’.D
IN THE WRIT PETITION r4o.359?e/199.3 DATED WV/as/2oo;2~..

Tms APPEAL coM1NG’T_dra.. FOR” HEA’Ri§qG;i._”‘m:s: DAY-

MOHAN SHANTANAGOUDAR J., DE§}{VERED.THAE– FOL§.OWING:–

…………_

This matter is Though the

matter is agijk5¥;1§I1ed:3«.seivc3i’ai”‘ tV§13z:i¢3s,…f1;h<»: matter is not

_ 'itiis clear that the appellant is not

to g§'6n'*With the matter. Hence, the appeal

__ far non-prosecution.

sa/-.

JUDGE

8%/r’/V133
JUDGE

kmv