High Court Karnataka High Court

Sri H Mahesh vs The Regional Transport Officer on 17 September, 2009

Karnataka High Court
Sri H Mahesh vs The Regional Transport Officer on 17 September, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALOREH»

DATED THIS THE 17" DAY OF SEPTEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE A.N.vEI~IUGOPAIIA   

WRIT PETITION NO.27646 OI5′.2O.€’.A)§S§’E (M\;}EA~ ‘. 2 ”


BETWEEN

 

SRI. H. MAHESH 
S/O HANUMANTHAPPA; ._ 

AGED ABOUT 38 YEARS  "    V

NO.1656/D,6TH MAIN  

RAMAKRISHNA 1\sAc;_AR,;

K BLOCK, MYS{OREf,.’V

(BY SR1 A.G.SRI[§HA.:§,’;,Ab’V)’ ?::’V:r’:’.-:lVL” ‘

AND

1

THE REGIONAL ‘OFFICER
MYsORE~wEsT _ ‘ . ” I.

MYSORE =

THE §”I’A_fE.OE3’KARNATAKA
“By””ITs’ S_E(CfRETARf'( TO GOVERNMENT

TR~AN~SPORTf’_*D EPARTMENT
M.s;BuILDINc3;E,’

N’ .DR.AMBEDI<AR VEEDI

'BANGLORE3-

E4″V..”.’–{:f5′(‘.SMT.I:NA(§ASHREE, HCGP)

PETITIONER

RESPONEENTS

lawful decision, after affording reasonable opportunity of hearing

to the petitioner, i.e., within a period of one week, fro_rr:__”th,e’44tiaVte,.A

the objections are filed. The decision taken in the

shall not be later than one week from1-the”date._objeCtions”are”1

filed, shall immediately be communicate’E},__t:o~the

the petitioner still is aggrieved, at» msleek
appropriate remedy in the matter. ‘ it ‘

Subject to the above, the’w__r’it p-et’ition::stan_tls»__disposed of.
,

sac*