High Court Karnataka High Court

Sri K B Balakrishna Rai vs The Regional Transport Authority on 17 June, 2008

Karnataka High Court
Sri K B Balakrishna Rai vs The Regional Transport Authority on 17 June, 2008
Author: Ram Mohan Reddy
1

In THE me:-1 counrr or rmmwmxa,  

DATE!) 11:15 THE 1773 my on JUNE     "

mm Hownm am. JU8'l'!CE 

war: PE'rrr:Q_z_{ Ko.$7u:2-- 'I; %  A2
BE EN  _   

SRIKB BALAKF;ISHNA;'RAI"~¢: _  
AGED ABoUTs_'4s'jymR$   "  
PROPRIETQR"   "  "   »
NAVADURGAVTIF§ANSf'ORfI"Cj= é  *

KADRI _F.AMBL_AIێ22AD--.._'  ' 
MANG£.LORE'~.f _   ..PE'I'I'I'IONE.'R

( BY SR1 ANANnA"sLiféftTi";;2:. SR1 RAJASHEKAR)

 V' 33   A.   ..... .. V

  1'mE  TRANSPORT

 _ P:.1}THO'RI_'i"{,_' SAKSHINA KANNADA
RE. mi  SECRETARY

 Tris éEG1oNAL TRANSPORT

" .. AUTHQRITY (mum

'~ _ VBY,I'1'S SECRETARY

  .é.}H 'PRASAD BALLAL

s/0 SUBOD BALLAL
HEBRI, KARXAL TALUK .. RESPONDENTS

(SMT AKKAMAHADEVI, I-ICGP FOR R1 AND R2. SR! B.R.S.

GUPTA FOR R3)

-7’r

THIS PETITION IS FILED UNDER ART.2E.2g3 AND”
OF THE CONSTITUTION WITH A PRAYER’-Te, ”=ISSUE »
APPROPRIATE WRI’I’,0RI)ER 012:-it3IR£;c’r:01sz. % in *1*f:~–2E-;
CIRCUMSTANCES 05* THE CAsE:.A1AN:DTfI?o’–TT(}ivE- EFFECETA
To THE ORDERS 01? THE APPELLATE “-TRIBU’NAL.PASSif1-D ‘~_

IN REV. 1334 AND 1335/97 ETC.,__ V H
THIS PE’I’iTION coMiN¢I=(_5N M Poi?— VvAPi§’EI. EMINARY

HEARJNG IN ‘E’ GROUP THIS DAY. ‘THE_ COURT-.MA’DE THE
FOLLOWING: V ‘ _ ” V.

Learned for gieitiitiijnerfsubmits that the
Ifiliflf fo;4;”i_’r¥. ixgaiicicxcd in’ fructuous by

passagrf V t’)Ai”” _ K {:1 ‘

R_ccozit1’is1g”tI1(iV-.si1bS1i1i§L$sion of the learned counsel, the

‘~ having become infxuctuous.

Sd/-3

Iudgs