High Court Karnataka High Court

Vijayakumara Shetty vs The Regional Transport Authority on 17 November, 2009

Karnataka High Court
Vijayakumara Shetty vs The Regional Transport Authority on 17 November, 2009
Author: H N Das
1 W.P.33fT§('>/()1)

EN THE HIGH OOURT OF KARNATAKA, BANGALORE
DATED TH1S THE 17TH DAY OF NOVEMBER 2009

BEFORE

THE HONBLE MRJUSTICE H.N.NAOAAAOHAH__D<'A:s A 

WRIT PETETION NO:33618ff§€}Ad9'('fv€Vj'-«AI .; I
BETWEEN:  A AA '

em/IJAVAKDMARA SHETTY  
S/O STEIMANJAIAH SHETTY
AGED ABOUT 53 YEARS
"SEETHA SADANA", '   ;  '. T A
NADA POST, KDNDARDRA 
UDUP1 DIST. ,_ '  V. O

  EETTTTONER

(By sac V.T:<U'Ek4.!¥F%j,5"AO:V;:.,)'.   t

AND:

1 THE ..REGI4 ON.]\L T'RANs'R'ORT AUTHORITY
  LaD,DRT,~ BY ITS' EEORETARY

 A "«SR|.SsA~NJ-E.E\/A SHETTY

  szo. S'R_1{MAi:iAE3ALA SH-ETTY
. i\§_A.}O'F% BY AGE,

T,vARA_t,AT<s_3HM: NILAYA",
A'LuR..'vnLT_-AGE AND POST,
KUNDAPURA TQ., UDUPI DiST.
_   RESPONDENTS

(Ry-Vsm:…Tiz:.O.z\:AOAsHREE, HCGP FOR R1 &
____””STi.B.R.S.GUPTA, Adm, FOR R2)

3 W. i-‘.335 i (tr’€)9
revision petition No.t017/2006 fited before the Tribunal. The memo

is placed on record. Accordingty, the following:
ORSEF-‘i

i) The writ petition is hereby atiowed.

ii) The impugned order dete.ti__ oti’.’t’0:2o’Q9″”‘-git

R.r>.t\2o.t O17/2008 passed by the T:iitii.t.’teti’itte’ tt.e}’eoy

aside.

iii) The Revision Petition Hi\’i’o,,:tot_7/2005.die hereby
dismissed as Wt”[TV’l(21if..€V3:”‘N_l”i.”_V_ » ” A

Ordered’,ac_oo3rdiit-gtye _ —

Sd/-5
JUDGE

. 2 dhst