High Court Karnataka High Court

Smt Shantha Rathnakar vs The Regional Transport Authority on 27 August, 2008

Karnataka High Court
Smt Shantha Rathnakar vs The Regional Transport Authority on 27 August, 2008
Author: Ram Mohan Reddy
IN THE HIGH comm' 0? KARNATAKA, BANGAL,§;RE

DATED THIS THE 27TH DAY OF AUGUS7E«~~2§}f$$_ ' 

BEFORE

THE HON'BLE MR. JUSTICE  
WRET PETITION NQ.:1§5175' 2oo7£M%v;'%   k

BETWEEN

SMT. SHANTHA RA'I'EiI}?s'AKA'i~"i,_ 

w/0. IVLK. RATHNAKA'R,- ,  
AGED ABOUT 55   % ALA",   ; _ 
DHANASHALA.I€OAD ,  ~ «k =

DAKSHINA'VEf{AI§1?§§ADA,«   4  %   PETITIONER.
(By Sfi: As'.  ADV.)

ANA; %

 "  . v:RE{}IO§fAL"'I'RANSPORT

' - A AUT1_'HQR E'Y, UDUPI, D.K.

L' i?L" TH"E :é'E.C1§E;I'ARY,

« ex;

' ._REG.IQ1~{AL TRANSPORT
AUFHORHY, UDUPI, D.K.

;»3RI. JEEVANDAS ADHYANPHAYA,

 S:/0. LATE N.S. ADHYANTHAYA,
SIDDU SADANA, NEAR GOVERNMENT
HOSPITAL, KARKALA TALUK,

UDUPI DISTRICT. . .. RESPONDENTS.

(SMT. NAGASHREE M.C. HCGP FOR R1 & R2,
SR1. ME. NAGESH, ADV. FOR R-3) F K
Y”

assimment of timings by the RTA. The petfiioner

having instituted the Revision petitions, it fivcirj

him to ensure that those petitions are bf t}a_t% tins’

earliest and it is needless to

the permit Axmexure-“N”V,;31ust Writ

Without merit and is accordixxgiy, d_ismis.sg_éd;’:

KS