Z …..
V’ .§e1§fG1.1:)NAL TRANSPORT AUTHORITY
.. ‘ Slél MUNINARASAPPA
-i..
IN THE HIGH comm’ or KARNATAKA, BANGALORE
DATED ‘£’HIS THE 20th DAY 01:’ APRIL,
BEFORE A
THE HON’BLE MRJUSTICIEI RAM_MOHA1V’:E§§§DDf:f
WRIT PETFFECJEXE N9;j%1’%%1w;%2oo9 (MV)
A.V.C VEERfi.BAE5;R_APPA’_ V
S/O SR: A V cmcK2a:£>PAI;%:NNA._N–
FORT s”§’RT15ETi,’, w3;§s§’.APz1R.A _
BANGALORE D’:’r5v3*r..Ri<:T;«v%._ ._ –
. ‘ . PE*rm0NER
(By Sn : a’.%R,SUN;:ARA»’RA{JA GUPTA, ADV)
. “-v%’BAN<:§AL0RE RURAL
B,_D;.#\..¥E;3OMPLEX, KORAMANGALA
BANGALORE 34, BY ITS SECRETARY
. O LA'§'E SR1 CHIKKAPPAIAH
PROPRIETOR
S.L.N.MOTOR SERVICE
N021, 9TH CROSS
CUBBONPET, BANGALORE 02.
3 SR1 A V GO!-'AL S] 0 SR] ANJAPPA
NO.12/1, 4TH MAIN, MADIWALA
BANGALORE 560068. RESPONBENTS
£'j_}T%a\\
-3-
the Kaxnataka State ‘I’raz1spor£ Appefiaié K
caliing in question the said resol.i1tioi’1; ._
3. In the result,
resenfirlg iiberty to the id ” ‘ quesfion the
resolution by way of £53; and if so done
within one Vefeek, ithé’ ‘ V. consider the
apphcanon 4fQI’44_1fif;CI_’lII£..__ V _ 8;I1d_’pa-‘SS oyciers fOI’thW1th.