Karnataka High Court
V Padmanabhan vs Regional Transport Officer on 25 February, 2010
mi-
IN THE HIGH COURT 0:' KARNATAKA.
DATED Tms THE 25TH DAY Q§*_FE3RUA.RY';"'203.u. " = 'V
BEFORE. X 3 '
THE HON'BLE MR.JUS'fICE RAMiMor1A1~él_REn--3bY%
WRIT PETITION No.V2§V1i§9{)8..aOF 2099
BETWEEN
V. Padmanabh-am, _
S/0 Vishwan3.da:';V;'V ~ ' -
Aged abouei 29,."y::2i:>'s--... , _
R/at N0.934, 2-2=iT{Ma1n';V 'V
25m c:oss,--A_HsR L:'1¥;:~;'out..f-
Bangalore --. -- .' ..PETITIONER
{By Sh. EV.-T_. 4Ravi'r1VsoVr"1 &
Sri. J. Ananda;v Ad*a{s.}._ ' '
.....
Officer.
” Elechfoxfxiic City,
Bangalore — 560 I00.
2. “S-.¢rV’1ior Inspector of Motor
–. Vehicles.
Electronic City.
Bangalore ~ 560 1.00. HRESPONDENTS
Sri. RB. Venkataramana. GA}
This Writ Petition is filed under Articles 226 and 227
of the Constjiut’:ion of India praying to quash the Ar1r1eXure–A
@4311;
The petition is accordingiy rejected. it
to state that it is open for the petit§o:1o:s~.V
necessary application in the appealszfo1*2,ret’1’ieVifjg__
documents from the custodyof thé’rsspondé;i{t+.Rcf;g_ioria3,iV
Transport Office.
In.