Karnataka High Court
R Annegowda vs The Divisional Controller on 10 February, 2009
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/-