High Court Karnataka High Court

Smt Rehana Begum W/Osheikh … vs The Regional Transport Authority on 24 April, 2009

Karnataka High Court
Smt Rehana Begum W/Osheikh … vs The Regional Transport Authority on 24 April, 2009
Author: Ram Mohan Reddy


In ram HIGH COURT or KARHATAKA, _

nxmn was THE 24% DAY 91% APRIL’ 4- _ ”

BEFORE

‘1’!-IE HOFPBLE MR. Jusncri; _§&oa.g:i””§§5£ nV_bYi: 1.

wan PETSTION No.1i9:§ s ()!i’ fi09§1i§1vig

BEFWEEN

I

SMT REHANA BEGUM wig sH’E1,1R.__ U ”

No.33, 2.”1′:’§;£.\,i<:RdSsi

SHAMFUR EI1A1.N"RQAD.. '

NEXT 'r0.::A:§:HRAF;AT..zjy50€..Q

5S'I4io';{:§saGAjii; ,'* B}u~.{';3A1,€.i_reE;

(By SriV:"*M'E_ NAGESHV,'TA§*-1;)' h

" 'TEE REGIONALTRANSPORF AUTHORITY
BAN~c;3.%L'<:u2E RURAL
1:r.¥ jiaizfs SEGRETARY

zA.R~E 3'N'TTAJ W/O LATE MUNEER AHMED
AGED 40 YEARS,

1998, 1 MAIN, 6TH CROSS

, " = BALAJI NAGAR
_ ;lE3ANGAL()RE

ALLAH BAKSHA S10 G. AMANULLA

AGE: MAJOR

POTATO MERCHANT

M.G.R()AD, KOLAR law?'-

)

9

PE”‘i’I’¥’IONER.

4 KARNATAKA STATE ROAD TRANSPORT
CORPORATKDN ~ ”

K.§~I.ROAD, BAN(}ALORE~2’7
BY ITS MANAGING DIRECTO¥3′””

5 THE SECRETARY, RTA

BANGALORE CENTRAL,’ Rasisgijmaéirfis.

{By smt; M13. NAGASHREE, AL:;Aj

‘I’HIS WRIT 1>g’rI’1.’:o~zs; ISfFILED._U.NE!ER ARTICLES 226
AND 227 OF THE CONS’FiTU’?IC?},N:. 0’Pjz3$tD;A PRAYING ‘TO
CALL FOR’ RECORDS, QUASH ‘f1’1~;:E _:’~’.E’i’~I.EWAL or PERMIT
MADE BY THE’. SECRETARY,’ ._’REG2QNAL TRANSPORT
AUTHGRITY, BANGALORE 1::URA:;.j_~*.x;:T;§I EFFECT FROM
352.200? As, }’?_ER1′;A1’§INEX–E._

‘r;»;is~ ‘= :f:0M:N’t}~¢’iN FOR PRELIMINARY
HEARIHG, _’FHIS_–D1§Y.TI:’H«E§ ‘-cgjmir MADE THE FOLLOWING :

§R9ER

‘5fPVIv1é petiiiGnep___bas an altemative and efiicacious

1’¢ 1i’z1t3dy»,Qf~ revision under Section 90 of {he Mater

‘Q’e}é§i’c=1e%§ ‘1§§88 caliing in question the endorsement

AI1i1éX11£’€i’;~’;E:” ‘of the Secretary, R’e§’ona1 ‘I’ransport

VA rerxewing the Permit No.25/99-2000 upto 73’?-

2{;§09 with eficct from IS-O2–2(}G’7. The petition is

‘ ziccordmgly rejected reserving liberty to the petitioner to

£136 :3 Revision petititm and if 30 done within one week

$~*k

from today, the KSTAT is directed to considsréf’

and pass orders, in accordance v§?ith’13w.”.4 _. ‘

Sd;’~%

Tkgage