Karnataka High Court
Allahbaksh S/O G.Amanulla vs The Secretary on 3 November, 2009
" "vBAN'GaAL©RE':--55O 001;' %%%%%
1 W.P.32()49/0')
IN THE HIGH COURT OF KARNATAKA, BANeALcwIREf"};<--V;"'.
DATED THIS THE 03"" DAY OF NOVEMBER: 20oS:'V'
BEFOREv_.~~~..._ u % '
THE HON'BLE I\/IRJUSTICE
WRIT PETITION NO::'3.2vD49I/2vO(I:)_9IVMVVIP I I
BETWEEN: I I
Mr.ALLAHBAKSH S/O S.ArIAA.';\I.UL_LAs.j.'; "
AGED ABOUT 44 YEARS.
PROP: GATRAVELS, _
ONION POTATOMER-CHANT, _ _ j'
M.B.ROAD,I<OLiAR_, _ 4.
PETITIONER
(By SH. A S PA,RA.SARA I<'UMA}R,._Adv.,)g
AND; .
THE SEORET'ARY'
KARNATAKA STATE TRANSPORT AUTHORITY
5" FLOOR, M,S.BUILDIN'B, '
Dr.Ah.4BED'I<AR VEEDHI, .
RESPONDENT
(ByISm{I.NI.IQNAGASHREE, HCGP)
II.””TH’I-SIVVRIT PETITION FILED UNDER ARTICLES 226 & 227
‘OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT THE
V RESPONDENT TO CONSIDER THE REPRESENTATION DT.
“4.S.2OI3_«9 VIDE ANX~B FILED BEFORE THE RESPONDENT
_ -_W.IT’HIN 60 DAYS FROM THE DATE OF THE RECEIPT OF ORDER
OF§THIS HON’BLE COURT.
THIS WRIT PETITION COMING ON FOR PRELIMINARY
” I HEARING THIS DAY, THE COURT MADE THE FOLLOWING;