Karnataka High Court
M/S Mbc Enterprises vs The State Of Karnataka on 14 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 14*" DAY OF DECEMBER 2010 A BEFORE THE HON'BLE MR JUSTICE ASHOKWB. HINC~HIGER1I"f WRIT PETITION NO. 14305 OE2OfI.QAA(fTF¥'i'4\/T)" f BETWEEN: I. AND: A "THAEE"SEC?€ETA*R§* 'G.O'v-ERR_M'ENT OF KARNATAKA M/S MBC ENTERPRISES NO596, DR RAJKUMAR ROAD, _ RAJAJINAGAR, BANGALORE..-- SS0 010; A SOLE PROPRIETARY CONC'E_RN. * " REP. BY ITS PROPRIETOR I 0 MR K MANOJ KUMAR A AGED ABOUT 37.¥EA-RS S/O MR M. I<RISHN:;APPA _ _ I PETITIONER (BY SRI S Su"B.AS.R«';EOR.._R._D |»1AR--'&'~KEIMAR ADVOCATES) THE STATE OF"K'ARNATAKA«v.._ REP Bx/'TITS: SECRE'If'AR\r_TO..GOVERNMENT DEPARTMENT OF" PAP,_LIAM.ENT.A~R\/ AEFAIRS AIND REG'I'STRATIO*NS VTDHANA SO"0DHA,_[. ~_ BANGA'LO.RE -- 560 001 T-.TRANSPO'R.T"DEPARTMENT, ' .4 M ISBUILDIVNGA/IDHANA VEEDHI BANGALORE 560 00:1. _*-.THE CCJIVTMISSIONER OF TRANSPORT " -_c50\./.ERNMENT OF KARNATAKA "flC.u_NN_INGHAM ROAD, BANGALORE - 560 001 ' TRE REGIONAL TRANSPORT OFFICER " -~-RAJAJINAGAR, BANGALORE WEST BANGALORE RESPONDENTS
{BY SRI K M SHIVAYOGISWAMY, HCGP)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECL,ARE”=._THAT
SECTION 2 OF T%”§E KARNATAKA ACT NO”? OF 2010 TO TH3E.E’XT’E;¥\IT IT
INTRODUCES CLAUSE C TO SECTION 3 OF THE KARN_ATAKA’–E\f’i–QT’GR~.
VEHICLES TAXATION ACT 1957 AT ANNEXS – C1′-._