High Court Karnataka High Court

Sri Alla Bakash vs The Regional Transport Authority on 20 July, 2009

Karnataka High Court
Sri Alla Bakash vs The Regional Transport Authority on 20 July, 2009
Author: Ram Mohan Reddy
 

-1-

IN 'rm: HIGH coumr or xanmrmm, %

DATED THIS THE' 20TH mayo? 72. mscgo/e9(M1q

BETWEEN V H
SRIALLA BAKASH'    "  
AGED i2'om*Y'»vTt«§._R1:E"1rjb:A}¢s  
S/O SR! :3 AMANULLA «_   
R /AT NE_sgR'NEw--: ;:;A_'o_1_~I MARKET
MB. Roan; _  --

 . -    PETITIONER

(By sri} 'B R~ sU"rmAi2A:§23JA GUPFA .35
% V K N"AI§AYA§\IA"SWAMY, ADV )

 * 1- 'V   'i'I;{TE§..j??IEn£3-£*'("}NAL TRANSPORT AUTHORITY

.  KCJLAE-? REGION, KOLAR
 B3; SECRETARY

   2 mi: KARNATAKA STATE ROAD 'TRANSPORT

'   CORPORATION,

V'  ..*KsR'I'c, K H ROAD, SI-IANTHENAGAR,

BANGALORE-560027
BY ITS MANAGING BIRECFOR
 RESPONDENTS

M

-4-

I find no merit in the review petitioii. ‘is,

accordingly rejected.