High Court Karnataka High Court

H Nagaraj vs The Regional Transport Authority … on 2 July, 2008

Karnataka High Court
H Nagaraj vs The Regional Transport Authority … on 2 July, 2008
Author: Ram Mohan Reddy
A  ADV )

VA  31 REGIONAL TRANSPORT

V'  2 SR1 ABDUL REHMAN

IN THE man 0083'!' or Ikaluwrnxa, 
DATED THIS THE 2ND DAY OF JULY 2903.   _
BEFORE    _   n X T L% T
THE HON'BLE MR. JUSTICE  

WRIT PE’I’I’I’ION N0..T1%3642 LQFL 3

nu-……n..

1 H NAGARAJ
S/O I-IALLAPPA .. ~
AGED ABOFJT41 ‘ _ ,
BUS OPERATOR, EVIDYIIXNAGAR VDAVANAGERE

2 Sm’ SOWMYW.

w; 0 1?RABHAKAR V
AGED ‘A3021?— 38=_YRs

V, _: 3&9 Cnoss JAYANAGAR

– ‘~sx_£iM0GA —-

‘. PETITIONERS

AN:

‘ ‘ ..’AU’THOR!’I’Y SHIMOGA
BY ITS SECRETARY

S/O LATE ABDUL SAMAD
BUS OWNER IJADAPEER
EXPRESS MALAGHATFA

SHIMOGA
J/PK R£:sPormENTs

(By Sm. AKKAMAHADEV1 M C, HCGP FOR. Q

‘THIS WRIT PETYTION IS FILED UNDER-_ARf1″ICLESa236.
AND 227 OF THE CONS’FITUTION’*OF._INDIA’-?RAY!NG’TCr._
QUASH THE ORDER PASSED’ BY THE S1’AT}?:”‘I’§?ANSP{C)R’I’
APPELLATE TRIBUNAL PAssE_r:…,1N APVVEAL N0;.304]2007 ‘

AND 321/2007 ON 5.7. 2007 AS”PEB ANNEXU’RE~E;:§

THIS PETI1’ION,’::(3{)M5i1*.J”(:}” €1)’N’v.’FOR PRELIMINARY
HEARING IN ‘3’ GROUP, TH!Sf’;*D=AY’ COURT MADE
THE FOLLOWING: * ‘_ %

‘péufimier submits that the
pe:::tion,*”§ x 342 V is dead and the legal

xepteseritatfiveé on record.

“;ree;m.::_i;1g tifisubmissisan of the learned counsel, the

” dismissed as abated.

Sd/-v
Judge

\, CS3