III THE HIGH COURT OF-KARNATAKA cxacuxw-'3"E'ia"'_z§.i~zA'
AT nnmwm _
Datcé this the 1791 day of Decemb¢r,..'é§O8 M
BEF0REgM ' 1» . a
THE HOWBLE MR, v¢r_4t';:a'1?41'c_M-I. " n _.
Wfit Petition No. 3i6§?»of 26:33: £'s§.:<2
Batwmin: « ' V'
Sri Rcyazadhammad. ~.
S/0 Sayedhusan Sutar .
Aged about 5'? V.
Occ: Driver (2i§€~§)8}i;*" . "
Nargund 9e::poi_"----. '
As Division in G=a;:iag
R/0 Ka}as'* --. _ "1; "ft; *
'¥'q. §{ui1dgol_ _ . _
Dist. Dhazwad _ " __ ...Peti£:io13.er
*.m;c¢ . %
(By M[.Vs.'-»$_Vafli<ct'VM. .Ye:t:1ag:i Associatcss, Advocates)
1' . The Mémélging Director
N¥3i{!§(§"C Hezad Oflfice
Road
Htifiili - 91
V' frhe chief Manag- er (Stafi)
NWKRTC Head Gmce
Gokul Road
3 The Divisional Controiier
NWKRTC
Gadag Division
Qist. Gadag
4 The Depot Manager
NWKRTC
Naxgimd Depot
(Gadag Division)
Dist. Gadag
5 The Presiding 0flic_e'r.
NWKRTC - '
Gadag Division _ . _
Dist. Gad:ag" _ " 1 .V.I;'.vRespondents
This Writ_.§’ef£iu’d3i.iS’vf11etiv..1;1;1da3r’ii11:icl{:s 226 and 227 of
the Con_s1:;it13;’ii§:i11«:_r;f I’t_;di3;’,– ‘pijayinfg to quash direct the
I*cspon¢f{enfS”e3.ft.o 57:6 th7e'”‘petitioner to represent ihe
matter $931 ._18-V12’.–j3VOO8 th_;6ou_gh.’1cgai practitioner as per the
application dated 1T2’~8¥’20{}–8″zg2.nd the memo dated 5-12~2008
filed by t}:1r:_ petifionervai Annexuire-C and E. ‘
.VTbis W’4I.;;’i:»–,vI3e1.itiori’V’r;oi:a.iIig on far 13I’e1imi11aI3’ hearing this
. &_- day_,~’€11ev{Zo1irt maé_eV___151ie following:
ORE
The iieeiineci Counsel for the petifioner seeks leave of the
“Withdraw the writ petition with liberty in file an
ajfipfieafien bef-are the enqtxiry oficer seeking permission to
-entigage an Advocate to represent him.
2. The above submission is piaced on
petition is dismissed reserving the liberty m’~@ntf§£. “
% _ ksp/- V