Karnataka High Court
Sri R Narayanaswamappa vs The Karnataka State Transport … on 24 June, 2009
IN THE IIIGH COURT OF KARNATAKA, DATED THIS THE 243% DAYUF JUNE, 2099- [ BEFORE THE HQNBLE MRJUSTECE RA-M' WRIT PI::TI'1'1oN No. 17453}"m%.%20O9T(Miq. " BETWEEN :3/0. SR1 A RA:s1%A33'AsAP:eTAA ' AGED 61 YEA;RS"~ 11,,' 3 ~ N0;21,J'(:"1:«:;R_.E:JA.;)i;~¥rR1Cr .. % " PETITIONER (By Sfri'; .3 R éun; ::A'RA§aA.}A supra, ADV ) ;<A:é'Nf4;%::a:§2§"s'rA1*E TRAN spore'? AUTHORITY MU:.<1f1s'r<;RJa:§§g:I3 BUILDENGS -1312 AMBEDKAR VEEZDHI 'BANGALf}F<E 1' V' * 33:' 11:3 SECRETARY RESPONCIENT (Egg Smt : M C NAGASHREE, AGA ) THIS WRIT §'E'T'I';"'iON iS FILED UNDER AR'I'§CLES 226 " AND 227 OF' THE CC}N3L¥'I'i'U'I'I()N OF INDIA PI1.'AYiNG TO DIRECT TI-IE RESPONDENT Ti} DISPOSE OF THE
PETITION R’S APPLICATION F§LED ON 4. 12.07, FOR
VARIATION OF THE CONDITION OF THE ‘EPEEIQMIT
M