High Court Karnataka High Court

Sri A P Gopikrishna vs The Secretary State Transport … on 13 August, 2008

Karnataka High Court
Sri A P Gopikrishna vs The Secretary State Transport … on 13 August, 2008
Author: Ram Mohan Reddy
-3-

IN THE HIGH comm or  ,  

DATED THIS THE 1321:: DAY:;§)F:§§UGEIST,' -%;2%e<:.s  ' 

BEFORE  % V V
THE HONBLE MR.JUSTI'CE:._xR'AM mama I§é§:.DDY

WRIT PE'I'I'1'I'd_N«.No.§.  (M1)
' " _TG/'W'[}     .
W.P.NOS. 16 103, 1(:34Q_O, _ $60.9);-.,§ & '*16a;34-'QF 2007(MV)

IN WP No      

1 $3Ri A P'GeQ!?IKR13fiHA . j
510' mrxaz sRA1..AT»M'?,,M!JDAL1AR
AGED ABU'U'l'*4?»_§'EARS
BHARM-H: MoTQR..3ERv;cE
; *1' :3 AREA, *m'1RUPATH1,cH:Tr0oR

%   QR: I\}'I~P GARGAPPA

  310% LA'I"E SR1 B (1 PUNGAPPA
 'A£;~i--E£} ABQUT 80 YEARS
-  PRO'PR§'§:'}'TOR, SR1 VENKATESHWARA
 Mom-§<' SERVICE, NO 9----A, RACE COURSE
" ROAD, BANGALORE 9 1
" . i~  PETITIONERS

 {3}} ; s V I<R:s;~1NAswAMY, ADV )

% AND;

' _ . . ~ nun-

1 THE SECR ETARY STATE TRANSPORT AUTHORITY
IN KARNATAKA, BANGALORE 1 R/\J\

 



..3..

2 SMT ANAN DBXMMA
W] O LATE SR1 K G JAGANNATH
AGED ABOUT 6'? YEARS, S N MOTOR
SERVICE, NO 2651, CHICKPEF
DODDABALLAPURA

(By Sri:SVKRISHNASWAMY;--»If2§i3V I  =1 I 

AND:

1 THE STATE 'i'RANSi?f)R'I"IS.UiTPi.f)l§'VI"I9Yf'-- 
KARNATAKAI. BA.?'_\IGALQR.EA"1"_--.._V * 'V I

BYITS     

2 SR1 M1Vv1:1_,3KsHMAN.i,'LA I  *
sg  Sm, VE'§:iKATAL&_H ~
No 1 1'=2,.1~10 C:Ross«,..5 MAIN
I3AsaaP.v.A'Lm(€5:;1'IV.I,IA  ' '
HEINUMANTHANA€}A"R,~"BANGALORE 19

:3 I SR1 M ~sNA(}APRASAD

I  Sm SRz"M_,v SRINIVAS
 Ni?) 3906, 17'€fi'R€f)SS, SECOND MAIN ROAD
 K' R RCJAD, BSK II SMGE
 _BANG2u,0RE 70 I
  .   RESPONDENTS

(Bj;<.SMfI": NAGASIIREE, I-ICGP FOR R1 85 2 )

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

("AND-._22'? 0? THE CONSTITUTION OF INDIA PRAYING TC)

_ I :RI'E5:'-TRAIN THE RI FROM ENTERTAINING AND
QONSIDERING THE APPLICATIONS FOR GRANT OF STAGE
._C§ARRlAGE PERMITS RESPEC'I'ING TIIE APPLICATIONS DT.

24.9.2007 FCIR THE ROUTES I.I3.I°IAL£.I TO BANGALORE
AND BACK AND BANGALORE TO I.D.HALLI AND BACK AND
BACK UNDER ANNEXURES A AND B PRODUCED IN THE

M\

I-

-5-

N’O.112,10’TH CROSSSTH MAIN,
BASAPPA LAYGUT,HANUMANTHANAGAR’,_ ”
BAN GALORE= 19. ”

3

(83; SM’? : M C NAGASHREE, _.HC:CT1:$’F{fiR_ R1 ” VV .

é V’

‘{‘HKS WRFI’ PETITKON 1s”£=I};i~r,D U§zaERv.AVA£?f1::fij;,EiS 226 V’

AND 227 OF THE CONSFITUTIO-N QF kN’mA PRAYKNG TO
IJIRECI’ R1 AND R2 TG~(3GNSi}3ERTI?§F, APPLICATIONS 01:’
R3 AND R4 As PER AI€rNE;K.A;,; .Ai~w. ‘B FOR GRANT OF
PERMITS on THE ROUTES m;NGAmfRE” To KAREPALYA
AND KAREPALYATQ BAPECEALORE 0NLY”‘–§i€-“THE REGULAR
MEETING As _C€)aNTEM:PLATED._UNQER ‘R?;JLES 52 AND 53
OF THE 1n’m’ ‘~–‘oP_PQRTuN1’rY TO THE

PETITIONERH. 5:__

{N _

SRIT 15A;.AN1S’w_AMY I

” _ S/£1. ‘LATE SR! THER’i;§’i’-JiALAK GOUNDER
, PR_O’F’RIf3’f’QR–,._ C. P. C. BUS TRANSPORTS,

re9.’158′;.,GA.N{3A–MMAA ROAD,

M;’§!_’.EXTEN_SI(}N”, HOSAKOTE,

BAN<3A1,_QR.1?; DISYRICT, PEFITIONER
(BY"SR!–_g B SUNDARARMA GUPTA. ADV)

AND ;.

-__—

THE KARNATAKA STATE TRANSPORI’

” AUTHORITY, M.S.BUILDING,
DRAMBEDKAR VEEDHI
BANGALORE .1,

BY ITS SECRETARY. 3 ‘K

D