High Court Karnataka High Court

Sri N Sreenivasa Naidu vs The Regional Transport Authority on 12 June, 2009

Karnataka High Court
Sri N Sreenivasa Naidu vs The Regional Transport Authority on 12 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE 126: DAY or     _

THE HOKBLE am. JUSTICE 

vmrr PETITION Nos. 15753 85 igsfim. 

BETW EEN

SRINSREENNASA NAi1)U_r-  i 
S/C}.(3 NARAYANASWAMXNAIDU V' 
AGE:5-4 YEARS", j   
ANNA?00RN:3:s1r:fevARI':N11;A*;A  _   
ANJANI EXT?)-.'NSlii);Nj, (:.H_;.:§z'i'.HAMA1a1 .

CHIKKABALLApUVjéALi,'Dts?' " ' « 
 ' . . 4    PETITEONER

(Byifixi :3 R SUNn5gg.RAJA GUPTA, ABV )

 AI~E :

TH£;i"REc:1t5:é.;*xi, TRANSPORT AUTHORITY
BANGALORES RURAL

   ._BDA <:m;:PLi«:X, KORAMANGALA
  8ANGAL'ORE--56O 034

A '=f'B.Y ms SECRETARY

 RESPONDENT

mgiay Smt ; M (3 NAGASHREE, ASA )

THESE WRIT PETITIONS FILED UNDER ARTICLES
226 AND 227 OF THE CONSTl’I’U’I’lON OF INDIA PRAYING
TO DIRECT THE RESPONDENT TO CONSIDER ANE)

M

msmss OF THE PETmoNER’s APPLICATIONS.-AA’PiiLE:9. –
31.1o.2w3 FOR RENEWAL OF THE s’rAGE..,_.s:.P;rs;g:).

9/99-2000 AS PER ANNEX~A AND B.[>ANQA ” ‘ V

‘I’HESE PEFITIONS, % comma T<":::i~.?f '%15cii¢:%V%

}?'RL.HEARING, THIS DAY 'm'1=;%_ COURP
FOLLOWING:

The pCtitiOI1CI”S … even date
3 1.10.2003 No.3 /99
and 9/ when were not
mspondgd __ .A 1 Regiégrlal Transport Ofiicer,

Bangalofé these petitions for a

WI’itV,£j§ffI1i¥I1daIf£{1§’V$.V I

Govt Advocate submits that if

g time, the petitioner’s appkications

K V» V’ considered and order passed, in accordance

— Hljaw, if net already done.

5%

3. Racording the submission of M

counsel, petitions am acu)rding13?A’VcIi’spo:§cd.;

for compliance threemonths

csg