Karnataka High Court
Vajarappa N vs The Managing Director on 8 September, 2008
--- - '- ~ -- - -W-~ - -v" \-vvm Ur NIRNHIRKR HIGH COURT OF KARNATAKA HIGH COURT OFZKARNATAKA I-HG!-I
W
tgisyhans %aath 3: §§TC, Shivaginagar Busw
atanfi amé ha :3 rafiming tha aama aa per fiha
texms amé m&mditi$ma afi the gxaat maéafinfhié;
fav¢a£. fhereaftarg ha 3abmi$tafi.'&hi$
zaprafigntatiam ta tbs :$ammi£siahér'*"¢ngT
,,u
E$.§:,2EaE" Eamg has Egan £§fiEififi$a& 8fld tfie
ammmnigatifin has been iéagafiu 5n" §i:fié§20G8
vifie &finsxaxe-Q. ?E§fi~$a%éitfi&@fin§cat$a§ had
bafifi. afifre35e&_ t$ w th& §iE§§l§}Eespcndent
z$£amwenfiing §§¢§%a§:fié:fit§éli§§:§3entatian at
tkfl §etiti%m§§ §% %;§%§§%§ii%nvgrmunda having
xggamfi fig; §€%fj§£fi%%:£3}'j&%fi Lhia hackgraunfi
and qaaiiEi¢at£@.;f§éi%h§r tka Ieayandents 1
amd §:&fiWg Cflfifiifiéféd tha said re§ra3entatian
a §§$,tim$°h§§,bee§ fixtanfied fax the cantinuity
&fi~:érfinfi:n§:?wtalaphana bagth at BEES,
V £&i¥&§ifi5¥fit7 B38-stanfi. Eha tima has baan
"w $x£%gfia%* t$ fififitifififi £3 zeayeat ef Que
'$$2;EaE§. Efiflfiég tfia géaééiamar has presented
_§fifi in$t&fi$ fixit Eetitiam E93 the appzagziata
' féliQf$*
gang. .._...v -
E
8
I
E"
E
.....n...-. - nun \.UUlIl OEJKAHNATAKA HIGH COURT OF KARNATAKA HIGH COURT (3: KARNATAKA I-IGH COURT G KAR
request of the petitioner cannot be consideted
and the submission made by the learned ccungeliua
fer thr uetitianer cannet be acce tee unless "
and until they take deciaion agd;pasé'Qtde;e__
in accordance with law and pteyed f3i.tejedtO
the prayer sought by the petitioner, *7
7. Heating in viefi_the;put§Qse_for which
the licence is» granted 'tatticfileriy to the
persona whe_ are ;ape:iaily'fhan&icapped, the
respendents._fcafifi0t'",keep"""the petitioner's
request in"ebeyefice'yit§gut passing.any order
and it is net at all jaétifiable.
~i,_§C fgétefiore, keeping' in view' all this
aépectai"ef{ the matter, the instant Writ
OiDetitien.3ta$ds disposed of with the following
'O'5fiiiectien9E
ii kéetitiener is permitted to submit his
'H*~~fletailed representation-cum-application to
the respondents within ene week from
todav.
fl
mi
3!
i»«3
ha zaspanfignt ~ Saryaratian ia fiiractaé
if?’
<3
Cflfifiififii and diagéae af the _$fii§
zaprasantatian in acmorfianca wiEE"Ci§$; '_
within twfi weeka fzm tha date cf zeCei§t_ "
$5 t"@ ragrefiantatian by,§hfij§efii&i¢néf:_"q~
firésred ac¢nx£ingly; }a_ ;. , ;u7TMm$
wM_ A §hj/.
Judge
nm:s2,«’1.§,a. 1:5, 39; #3518.’ ‘
O3 ‘f\I’fII~ILI\.l\.l’\I up-A ..-._.. _. –