High Court Karnataka High Court

R Annegowda vs The Divisional Controller on 10 February, 2009

Karnataka High Court
R Annegowda vs The Divisional Controller on 10 February, 2009
Author: Subhash B.Adi
4. in the iight of the same, this Writ Petition is diwiissad.
however, petitioner has given iiberty to fiié apprgpriate
representation making of his cam before the respondejni

and 3. if such representation is given by the peti'a'o:5§r,i  ' 

respondents are directed to consider the      V

the Rules and Regulations prevailing in the – . «. ” A T

‘AP/-