Karnataka High Court
Sri Alla Bakash vs The Regional Transport Authority on 20 July, 2009
-1-
IN 'rm: HIGH coumr or xanmrmm, %
DATED THIS THE' 20TH mayo? 72. mscgo/e9(M1q
BETWEEN V H
SRIALLA BAKASH' "
AGED i2'om*Y'»vTt«§._R1:E"1rjb:A}¢s
S/O SR! :3 AMANULLA «_
R /AT NE_sgR'NEw--: ;:;A_'o_1_~I MARKET
MB. Roan; _ --
. - PETITIONER
(By sri} 'B R~ sU"rmAi2A:§23JA GUPFA .35
% V K N"AI§AYA§\IA"SWAMY, ADV )
* 1- 'V 'i'I;{TE§..j??IEn£3-£*'("}NAL TRANSPORT AUTHORITY
. KCJLAE-? REGION, KOLAR
B3; SECRETARY
2 mi: KARNATAKA STATE ROAD 'TRANSPORT
' CORPORATION,
V' ..*KsR'I'c, K H ROAD, SI-IANTHENAGAR,
BANGALORE-560027
BY ITS MANAGING BIRECFOR
RESPONDENTS
M
-4-
I find no merit in the review petitioii. ‘is,
accordingly rejected.