High Court Karnataka High Court

P.M.A.Azeez Parthipady vs The State Transport Authority on 23 July, 2009

Karnataka High Court
P.M.A.Azeez Parthipady vs The State Transport Authority on 23 July, 2009
Author: Ram Mohan Reddy
..i..

in THE HIGH COURT or KARNATAKA,  

DATED 'r1~11s 'THE 231% my OF JU_L¥,; '2:Q09j~  % T '



THE HON'BLE'. MR.JUSTECE R13;gf'!Iv."l\#}'OH.z§.I'¥f-1}§ EI)[}f;'."' A

WRIT PE'I'l'I'IC)N No.213V'§'>8gi- E£)VV 0i?=:2f>:oé§ (M31)

BEfI'W'£3EN

P.M.A.AZ;3EZ P_A;:§i*H1P;§DY j

AGED 38 YEAiRs,j;~' _ .   f   
S/O MoHA_~MM_EVDw-V~.AJE1g;...__  "  
PARTH1PAmf_ ir5i_(1'§U8Ef, 'i{iNY_'A_VILLAGE
?v§ANGALE)RE*g.    
mg §';iIS'1"R_IC;"i".,_-.   . 

 PETITIONER
(By Sri :  NAf&E;'53.§i,,"  )

  :m.s:% €f:I'ATE4vTRA.NSPOR'F AUTHORITY

M;':§,e3l3::';£)1N,c3'BANGALORE
3a<__1*1* SEZCZREFARY
.  . 4-  RES?(}NiZ)EN'i'

'   n:jBy5_ am; M.C.NAGASHREE, HCGP)

 "  THESE WET?' PETWIONS ARE FILED UNDER
£f:R"'I'iCLES 226 AND 227 OF 'THE CONSTETUTION OF' INDIA

 '""PRAYING TO DiREC.T '.§'HE RESPQNDENT TO CONSIDER

THE AF'PLiCA'I'lONS FRED BY THE PETITIONER GN
7.8.200

“? IN NO. 23179 ANX-A EDT’. 7.8.2007 IN 23180 ANX-
B AND DT. 20.8.2007 3N NO. 25138 ANX–C RESPECFIVELY

M

-2-

FOR GRANT OF STAGE CARRIAGE PERMIT AS,” ‘5-2:éA?{Ie:1)
FOR EN ‘mg: APPLECATION. ”

THESE PETITIONS COMING 0N FOR

THIS DAY, THE COURT MADE THE FOLLC}?!-I.N_C3;VV ‘

9§_.n§.at

Recording the snbm’is$ionV”oVI””t.he :ié’ai.rI1_e_d >

Advecate that the pefifionerg ‘finniexures-A,
B and C for grant permit wifl be
considered in the 11(2):-t;–j11:eeii1&A1’g_ if v_’State Transport
Authority, fiiiiher survives for
consir%i€I’a§§id1;:._–vVir_1 :. peti_ti0ns and are, accordingly

disposédm: ‘
‘-.u ….. §g§g§