High Court Karnataka High Court

Sheshappa Shetty vs The Regional Transport Authority on 14 September, 2010

Karnataka High Court
Sheshappa Shetty vs The Regional Transport Authority on 14 September, 2010
Author: Ashok B.Hinchigeri
1
IN THE HIGH COURT OF KARHATAKA AT BANGALORE

DATED mls THE 14%: 1319; cm SEWEWER 2010
BEFORE   

THE HOITBLE mm. JUSTICE ASHOK B.  

§

SHESHFAPPA $33???

810 KORAGAPPA S%TTY’
AGE 5433533
asnmwm, nmnmm c:m=<;2uzm_ *_
HANGALORE V anarrmolmn

£3'! **-""'='

THE memymn
mc, mmmzpnm %M _ '
BY1'£'Eg3ECRE'TA1§Y~' % RESPONIJENT

(33Y;E~RI K;§¢;'S£nvA¥oG1s."wAM¥, HCGP)

% 321-:c*r THE

Lansmmmwr mo CQHSIDER THE APPLICATION
kmnn ~mR vmzmrrzox or common on Pznmrr
_ NG.4»5fDK}99-20{)G VALID UPTO 22.06.2014 as PER

* AND Em.

‘TffiS PETITION COLEJG OR FOR PRELIMINARY

_”%§ARIHG ms DAY. mm cum MADE TI-E»
, _ gFOLLC}9III€G:

wag: mmgg 30.39123 «gm 2o1=;..~% F

2
1

Sri I{.M.Shivayeg’swamy, the laarned t

mm is direcmd in take nnticne an the z*a5pondae~nt.V_V”-.:_ ‘…_V

2. Sri M.E.Nagmh, the mrneacl

pa1:iaToI1ersubm1m’ thfitflwpfifitm’ 1.; ,1? ‘V

his appliwtaien filed for the var:a’ than A

3. ‘T153 ¢:1:rac*’:§ tiasn

to the rmparximt ‘ pefitiomfi

apphca’ and as Iy

as poasiJ5ir:_a.,né1 an oumr limit of twat:

fie as in costs.

‘Séf:

Helge

W33.