Karnataka High Court
The Divisional Controller Ksrtc vs Parvathamma on 16 February, 2010
IN THE HIGH COUQT OF KARNATAKA AT BANGALORE DATES THIS THE 16TH my OE EEBRuARv,go'io:Ef";',7~.. BEFORE THE HON'BLE MRJUSTICE MOHAJN E:HA§NTANAAVéo.T;b%jA'aA WRIT PETITION No.s»_2e9):2Qe8 (s»,*.E--;§QEE BE'l'WI%3EN: V' .1. The Divisi01'1a1 C()I'1I.1'C}H'€..l" . _ KSRTC. Dava1'1age1'e i3'ivi,<;ic)1--1 K } Ch.i'u'aciu1'ga Depot E Chitradurga KSRTC. V. V B¢'1r1g21101'c*~.. 17 «- 2. The I11Ee:*1T1.2T'},V S6E}i',i.1'it~v 1E*'_u11=1d Both Tc-:p.by'* ._ 1 Cl1ie1"L£%m' O1'ficIE.1" 4' A V KSRTC. s';=m:E'1Thjrggam-_ T3;1g§1~1_ga.1.1k II)zixs'2.11age1'E? If)1':'.at. 2. S2--1fa1z'11II21 S / 0. Ai'm:11c=-'(I Sad Agcéd 37 yez'11'r.--.s R / 21 t. Ci'11.11-oh Road [11 C 1'0s$, I--"Ii1'z'y111' '1"0wn C}1il.1'21cIL11'g21 Dist. 3. Ka11aIi' Nz1tio1'1e11 11191.: x'a1"1ctc C3(;.lJ_;cf. A1ju11 Auto g (TVS Suzcuki Sh'Gxv1-c)(ji11) & 1.\/Iain Rfléld.2_P&1f§?$:i,hi N21g;1i" ' " =. . RE*ZSPONDI£.N'I'S [By Sri N. s§j?.1~v1 1;;1.:s*u§?x7'2113.1 /_\;ci\_M'. ._'} _T1'11's \-vz"i'1. .pe1ii.i't;)11 Eéileci a,.:1'1c.fe1' A1'1i.r*I(:s 226 arlci 2-27 of ,1_.I1c~ .,':Ct.~_>1'1;ss_LtV'i1:..;1'i(>1'1 b1""----E--m"1ia1. prayir1g to (121.11 for 1":1*1e 1'E'.(,'()I'dS Ii\C':I;1,.--2[_iI1i1j]g'£0'i.1'}]}I)I.EgI'lE?{1 award 1)e.1sscd by the Civil Judge (SI'."D l'1,'.]"i3fi'Ci' Mf)t0"1' A(..:(:icl€11t, CIIai1'ns T1'ibL}I1&1i. E.--Ia1"i}"1a:'._ vide in NW C. I 12/2606. vicie A1'111cx14:1"e-I"). etc. 'I'.E.1'i.s:§\\4*1'it pc'l.i11'€)11 coming on for p1'<-'3Ii1:1'1i1'1e11"y I'1ea1'ir1g,§ in V.*E'v*{.:}_l"{S.'LA_'}f), I'}'3iss Cid}-' the Cr:m1'1 r1'12.:de 1.§T1c.= f0§§Owi1'1gg:- ('NJ ORDER
Sincc U”1t’. liability is ques1′.1’0necl _.§’1’%– t”lit:-Q”vzfit ‘
petition. the pe1iit.i(>1’1ex”s Inay l”1e:1\re~1,w<).file 5;-1;)p éa§I,.» . '
In View of the availability of«th'c_ éiit4er111:1t.iw-3
of appeal, the p(–:t.iI.i0n st.2'.u1d:;-.:_béismiss;aed*..T (515611 for
the peti1:i<)r1e'rs to 'I"iE'e..vapptééik .Withi.1_1 six '\:vc%&31<s from
today.
*(?k/ ‘ ”