Karnataka High Court
H Basavaraja vs The Principal Secretary … on 26 May, 2008
No. 24/0?. Indeed, when the matter is fcfiision before the revisional authority, I am of tilt: said revision is disposed at', eifect to. 5. The first respondent is £0 91' the
revision, if not already disposcd ‘item
the date of receipt of the Oliliffi’. V’
6. Petition.
7. Mr. Khureshi, Ieémficd to file memo
ofappeara1_1ce four
safé
105- 9