aiiuvlv Vu4'u'\-oll\I fill I\FIl\l1rIll'lI\l'I
-ur\n'v uynfnu Ur !\:l"|i\l'Il°\!f"\l\i'| l'lEu'rl MUUKI Ur' KAKNAIRKA HIUH KACJUKT UP' KARNAIAKA HIGH CCJUKT U!' KAKNAIAKA HIUH '-
IN $35 3163 CGURT as KARNATAKE, aaw§Ananz"a;
Bfifiififlfi
THE HQN'5LE MR. JUSTICE ;anx~MoH&N_éS§p% afi "
wax? PETITION N9. 1e?441aF7édb9J{Lé§$;¢" 'xH
I
38%! '
__............,,.......
BRGAb0RE ME?RoPoh:TAN ,H
TRAHSPORT ccRPOaATI@N2_ f
CEN?RAb QFFICE P» U
K.H.RQh§
ERfi§ALQRE~2? .. ,w~-;V -_y_ ';a';
B? 1T3 HIE? ?a5F¥IC MANASEB"*§_v 5
REPRESERTED BY 5T3 .' % '- ""
CHIEF LAY a5F:£$afi_ *v~ ._ _'g .
uu=_:1 ' "" §mPETITIQfiER
Asa: . ~~~~ ~~." ' W'
1.
THE BEPUT?.La3avR_’*
GGHMI$3I$flER,Afin THE,”‘”
A£?ELLA?$’auTH3RIT?.§
nxfiaa THE §AxaEmw*¢¥”saATa:Tv Aer
3k§GAg0RE A .
EE§IQ§&x M ….. –
A’EfiRMEEKR.§HA§A§
‘*aAR§$2$HA??A;RaAs
L’_$A$s§L§a$~§6fi§29
3:§.a§5m§§
sic LR?E asvaxnahyva
‘”nA3§n?~’
E£aA§@§2a
‘”,’fiA§nA§A Qafissn
}suwcI%¥ Rfififi
_jx$xGm&:
3A?TEhhITE TSQN
aaxggaaaa
m.Rfiflfifi3E§T$
$3?’ $31.. €§.€’:§?;§EES’if€ MSIQARGE, GE §$K%.g
3&3 Mafia $&.§FLVRfiw.’.§’£§§ REV; Ffifififi 9,
M
BATES THIS ax THE 06″ 3A? or FEBRURR¥m3$i§ f'”
“mm mm? ?E’I’I’!’ION IS szmn U!’IZ3m?._….1_I._'<'£.*EV'Vi¢'!'.:fE'VS'3
226 E 227 OF CON$TITUION GF IQDIR
QUEST! ms GREEK oz' TE-¥§ 1*-21 saws 2s.2;.goa3..vz:m;
"Dt
1*:-:13 amxwxox CGMZNG ZQN;~¥;§§R 1,%?4E§Ei$iFi{3§!«lfiR§f
HEARIr#€« 'B' emu? '1'!-{Is om, "1fHE._ COURT'._MADE',_'1'HE".
EEC} L LOWE HG Z
. cmnm
Learnefi c¢un$é1 ;§¢;f $h§ :fi§£ties aubmit
that the ozdég '2.5;f§§.pé1lg;§Q*fia Autharsity
unée: the,P&yméfi¢ ¢§,§£§tu£$y Act, 19?2, doaa
mat dia¢x5$§{"%pnftia&&m1;§tha aantrolling
v\;r- ..
auth¢r§§y*$$f§¢§aiz§§_§§;¢onsi&er the point of
3.imita.–1;ia5iz<.'_V%% . ii:. ti;;.:¢%;_"..'~xéiew at the matter the
s.petitfi%§§zfsa§z$§§§nc$ ia nat W311 faundad.
K1 ;"m§e%fit§$figia accexfiingly°xejected.
Sd/—
JUDGE
&
‘ ‘ “” ”’ “‘”””‘”*W’* “N” ‘-9AU.K’I’ or KARNATAKA HIGH count or KARNATAKA men count on= KARNATAKA HIGH COURT or-‘ KARNATAKA men c