High Court Karnataka High Court

Sri Reyazadhammad vs The Managing Director on 17 December, 2008

Karnataka High Court
Sri Reyazadhammad vs The Managing Director on 17 December, 2008
Author: N.Kumar
III THE HIGH COURT OF-KARNATAKA cxacuxw-'3"E'ia"'_z§.i~zA'

AT nnmwm _
Datcé this the 1791 day of Decemb¢r,..'é§O8   M

BEF0REgM ' 1» .  a

THE HOWBLE MR, v¢r_4t';:a'1?41'c_M-I.  " n _.

Wfit Petition No. 3i6§?»of 26:33: £'s§.:<2    

Batwmin:   « ' V'

Sri Rcyazadhammad. ~. 
S/0 Sayedhusan Sutar   . 
Aged about 5'? V.

Occ: Driver (2i§€~§)8}i;*"  . "
Nargund 9e::poi_"----.   '
As Division in G=a;:iag
R/0 Ka}as'* --. _ "1; "ft; *
'¥'q. §{ui1dgol_    _   . _

Dist. Dhazwad _    " __ ...Peti£:io13.er

*.m;c¢ .   %

(By M[.Vs.'-»$_Vafli<ct'VM. .Ye:t:1ag:i Associatcss, Advocates)

1' .  The Mémélging Director
 N¥3i{!§(§"C Hezad Oflfice
 Road
Htifiili - 91

V'    frhe chief Manag- er (Stafi)

NWKRTC Head Gmce
Gokul Road



3 The Divisional Controiier
NWKRTC
Gadag Division
Qist. Gadag

4 The Depot Manager
NWKRTC
Naxgimd Depot
(Gadag Division)
Dist. Gadag

5 The Presiding 0flic_e'r. 
NWKRTC  - '
Gadag Division _ .   _ 
Dist. Gad:ag" _  " 1 .V.I;'.vRespondents

This Writ_.§’ef£iu’d3i.iS’vf11etiv..1;1;1da3r’ii11:icl{:s 226 and 227 of
the Con_s1:;it13;’ii§:i11«:_r;f I’t_;di3;’,– ‘pijayinfg to quash direct the
I*cspon¢f{enfS”e3.ft.o 57:6 th7e'”‘petitioner to represent ihe
matter $931 ._18-V12’.–j3VOO8 th_;6ou_gh.’1cgai practitioner as per the
application dated 1T2’~8¥’20{}–8″zg2.nd the memo dated 5-12~2008
filed by t}:1r:_ petifionervai Annexuire-C and E. ‘

.VTbis W’4I.;;’i:»–,vI3e1.itiori’V’r;oi:a.iIig on far 13I’e1imi11aI3’ hearing this

. &_- day_,~’€11ev{Zo1irt maé_eV___151ie following:

ORE

The iieeiineci Counsel for the petifioner seeks leave of the

“Withdraw the writ petition with liberty in file an

ajfipfieafien bef-are the enqtxiry oficer seeking permission to

-entigage an Advocate to represent him.

2. The above submission is piaced on

petition is dismissed reserving the liberty m’~@ntf§£. “


  %   _

ksp/-    V