High Court Karnataka High Court

Master Irfan Khan S/O Ayub vs The Managing Director Ksrtc on 5 March, 2009

Karnataka High Court
Master Irfan Khan S/O Ayub vs The Managing Director Ksrtc on 5 March, 2009
Author: N.Kumar


. j:sysrz c: KUMAR, ADV., )

m me man coon or KmmA’rAxA A1′ B%A:mfA;é%aé%%L A
Dated this the 5″‘ day éaf 4′ A’
BEFGFE
Tl-IE flown: MR. :4. :<uJmn%
Writ Petition%4n§3g_,§:§:9;2z;;3,;t1Cu?_{i%% §:MgAc)

BETWEEN: H

MASTER 1-RFAN"*K»HAhiV'L- A' =
S/O..AYU.B",'
_.1iGED 'AB;o_uT*'15 YEARS, M
szN<:.E MINfi{R,_ 'R.EP=BY~HIS
NATURAL GUARDIAN"

AND”FA’fHER SR1 Ayggfi
Vs/0 MG’HAMM.ED”‘KHAN,
V, ._%_AGEi) ABOUT 40 YEARS.
R/ga…N€;a,8, 3Rm:R0ss,
V $!jfAMA4N’N.A GARDEN
_ ” ?I?EALI»N”ET. RQAD,
.__VBA’Pu’f3ALQ;FiE – 560 026

PETITIONER

‘wv…’.’……

THE MANAGING DIRECTOR
K.S.R.T.C

i(.H.DOUBLE ROAD

SHANTHINAGAR

BANGALORE 550 027

RESPDNDENT R/_

mzs W.P. IS FILED PRAYING T0::
ENTIRE RECORDS m M.V.C.NO.163/2008 mos; ma FILE _ W
or THE CHIEF sums, CGURT__QF__SMg5\LL””{‘;;§USE_’ .VA”¥5_V ‘

BANGALORE.

THIS WRIT r-verrnom CC}I»€.1NG C:N F€)R P’FiEiLI–MIMARY A

HEARING THIS DAY, “me couafrmoe ‘F:-i_E”Ff.?LLC=_\r\IING:

Learned:.céQ;n:se£ fér Péti§i%c.r3e ;fjhi§s flied a mans
stating that:’£héjwfiii’3V’!?§tifiije.:}g””h.a§_ béceihe infructuous.

Lmmd1%:%s%.§;a::§§t:%%§:;.% récord. The Writ Petition is
dismissed _havifig._ bAe:;i’or§7e infructuous.

/;       3d/..
Iudge

suma