:1: THE maxi mum cw xA1znA'rAr;g_._"'j 7;' V-. V
(IIRCUIT scam A1' nnAmwAD5 : A "
harm!) mus ms am 11;? or VA
3m_Fow7':_
ms nonmm uR.ws11¢?m§a9aAi¢ "
wnrr PE."I'IT!0!§ no.§32i39 ex 2069 .,::r%
BE'!"WE£!l:
AL--AME13N HIGHER PR'i"£v1&RY* _ A
BOYS/G1R1,sscra.ooL I
CHANBAPUR _ M
BIJAPUR€4586104"-'..'_ V
REPRESEPEFE-U'«;_BY IiEADfMAS'I'ER
'''' ...m'rmomsR
Agni' :3/'s,. ciR¢i::fi*» Law mm! & v.m1.w.u, ADVB.,)
._.m-«mu-.---- _
% kw srA1*E"(3F KARNATAKA
MINISTRY 01? TRANSPORT
- %1jw.:11>r«i.a1~:As0UDr1A
BEEIGALORE
VREPRESENTED BY ITS SECRETARY
2. " _ *':'£-'tea nsww COMMISSIONER FOR
"TRfiNS?0R'i', BELGAUM DHHSIDN
BELGAUM
3. RE(§i0I'€AL TRANSPQRT GFFICER
AND REGISTERING AUTHORITY AND
ALSO TAXATI{'.}N AUTHORITY
WJAPUR -~ 586 104
THE MANAGING DIRECTOR
KSRIC, K.H.ROAD
BANG.-ALORE--1
MEET EDUCATION SOCIETY
RAJENDRA NAGAR, KHB COLONY
BIJAPUR-586104
(3? mi R.K.HA'r'r:, rice?' VA R1?-R3,
R4 Alums nxsrmusmw
THIS PETYFION IS m:,m: UNi$.é;R5xa9i*:cLEs ééakkmo
227 03:' THE CONSTITUTION' ms .INt;>I15 .PRAj'E.NG To ;
1.
QUASH THE IMPUGNED %:)';2V1:'>ERM t>}xf1';3i;t2" is/M zoos
PASSED BY THE 'RA.ESPGNI}_EN'I' "NO§3vV._PRODlX3ED AT
ANNEXURE43 V ~ ~
2.
QUAs1~1_ DATED 27/ 1/ 2009
AT ANNEXURE-«Q ff. _
3.
ANY %'%0*mER."§j"R:jE1§'j€>R % DIRECTION MAY BE
ISSUED.'-. - 'V _ '
THIS.' ps,~%m~;o:«% Comm; 0:: FOR PRELJMINARY
v _ raighflgxa .,%'TH1s":>A¥,~='rHE comm' MADE THE FOLLOWING:
ORDER
A atspondent Nos. 4 and 5 are dispensed with,
sifiiczz Qder to be passed does not affect them.
The Senior Inspector of Motor vehicle c:he:ck& the
vehicle bearing No. KA-oz. F-9325 aw (Stage Carxiagc) on
1 1.3.2008. It was noticed by the motor vehicle inspects:
3′
23,23
that the vehicle in question was plying on t11_1=::*’
without registration. Ultimately, the
same is now parked in the ofice
master of the petitioner -,.i.1_1s1it1i’éioi}xV. fi1ed,’:e?pmsefi.tégi;:¢no.o
before the RTO, requesting of In tho
vozy representation, flxo’ ._Ychio’Io’aSVVvpmscribed
for educationai institution’ be paid by the
Head master. Annexure — ‘B’
came to Sec.3(1) of Karnataka
Motor’ levying taxes at the rates
vehicle for the period from
2o.11.2oo3–.._V%%m V%V’3o1iV.’3,izo?38 amounting to Rs.6,17,850[-.
fhé’ «sa_id.ordcr the petitioner herein filed appeal
‘ ;V’o’cfort:’:._V4Vflaoéfitputy Commissioner for Transport, Belgaum.
. under Section 15 of the Karnataka Motor
Vo”hioIé«VTéfi;afion Act 1957. During the ooume of the appeal,
., A’ ii::at;::t’i& order is grasated as per Anncxure –~– ‘C’ directing the
‘”‘–:1’j>’e’tA:Ai’t1″o1:1cr to deposit 50% of the amount ondcrcd and was
further directed to furnish bank guarantee: for the remaining
53?
iv
50% of the amount. Being aggrieved by iInposit:io1:1__ of the
conditions this Writ mtition is filed.
2. During the course ofarg11mentss;’1ea’:r:1ac{iVVcm_111$eI’» ,
for the petitioner submits ms-,Ti% pcgificner’ as :_3i1
educational iastittnfion andV’é1s:._..it is§”_VVfin§3n¢iai’ T.
constraints, it may be gay ‘(Sf tfae amount
ordered. instead of A Z M H
” ‘ Plead:-r appearing on
behalf -.o’f«tI:V1e– ..–Nos. 1 to 3 submits that the
co1:;e:I:itio;:1é” appellate authority are just and
A. …..
The question as to whether the petitioner in
question is liable to be taxed as a stage carriage vehicic or as
” “vtzhiclc of an edueationai institufion, is the quesfion to be
by the appcilafc authority, The Regional Authority
” has now Heatmd the vehicle as a stage: carriage vehicle and
Ecvicd taxes. Since the said qtwfition is to be decided by the
2?,/3
E’
appellate authority, this Court does not choose_
on that aspect. Having rcgaxd to the i:h.Vc’ _
circumstances and as the petitions?’ —
institution, in my considcxjsd opiinisia, mtsfssf ~o’f
Wouid be met if the peiifistier is “d%sposi{”
Rs.2,00,000/– (Rs. ‘1\m_1ak1;s;~- Vwscksiifinm this
date. For the nest of ssgtjeféitigner shall furnish
security. Ac¢0zéfiiz1g1yoifi._§:r
by the appellate authority
wide A:r’;i;§xt1,1fe_”C%” modified. The vehicle shall be
rsisassd is ikvsfif ofths petitioner, if the petitioner deposits
.v1§s.VQ,§§{3,Q0Q[-(Rs;W}I\x:o lakhs) within five weeks from this
.dste,~ “: i’uI’nishes adequate security for the rest of the
‘amount. L’ ‘
” .___A\;Vzit Pctifion is disposed of aecordiagly.
Sd/..
E3335
BN3