High Court Karnataka High Court

Al-Ameen Higher Primary … vs The State Of Karnataka on 9 July, 2009

Karnataka High Court
Al-Ameen Higher Primary … vs The State Of Karnataka on 9 July, 2009
Author: Mohan Shantanagoudar
:1: THE maxi mum cw xA1znA'rAr;g_._"'j  7;'  V-. V

(IIRCUIT scam A1' nnAmwAD5 : A   "  

harm!) mus ms am 11;? or    VA

3m_Fow7':_ 

ms nonmm uR.ws11¢?m§a9aAi¢  "

wnrr PE."I'IT!0!§ no.§32i39 ex 2069 .,::r% 

BE'!"WE£!l:

 

AL--AME13N HIGHER PR'i"£v1&RY* _  A
BOYS/G1R1,sscra.ooL I   
CHANBAPUR   _    M 
BIJAPUR€4586104"-'..'_     V   
REPRESEPEFE-U'«;_BY IiEADfMAS'I'ER

 ''''     ...m'rmomsR

Agni' :3/'s,. ciR¢i::fi*» Law mm! & v.m1.w.u, ADVB.,)

._.m-«mu-.---- _

% kw    srA1*E"(3F KARNATAKA

  MINISTRY 01? TRANSPORT
- %1jw.:11>r«i.a1~:As0UDr1A
BEEIGALORE
VREPRESENTED BY ITS SECRETARY

 2. " _ *':'£-'tea nsww COMMISSIONER FOR

"TRfiNS?0R'i', BELGAUM DHHSIDN
BELGAUM

 3. RE(§i0I'€AL TRANSPQRT GFFICER

AND REGISTERING AUTHORITY AND
ALSO TAXATI{'.}N AUTHORITY
WJAPUR -~ 586 104



THE MANAGING DIRECTOR
KSRIC, K.H.ROAD
BANG.-ALORE--1

MEET EDUCATION SOCIETY   
RAJENDRA NAGAR, KHB COLONY
BIJAPUR-586104

(3? mi R.K.HA'r'r:, rice?'  VA R1?-R3,  

R4 Alums nxsrmusmw 

THIS PETYFION IS m:,m: UNi$.é;R5xa9i*:cLEs ééakkmo

227 03:' THE CONSTITUTION' ms .INt;>I15 .PRAj'E.NG To ;

1.

QUASH THE IMPUGNED %:)';2V1:'>ERM t>}xf1';3i;t2" is/M zoos

PASSED BY THE 'RA.ESPGNI}_EN'I' "NO§3vV._PRODlX3ED AT
ANNEXURE43   V ~ ~   

2.

QUAs1~1_ DATED 27/ 1/ 2009

AT ANNEXURE-«Q ff. _

3.

ANY %'%0*mER."§j"R:jE1§'j€>R % DIRECTION MAY BE
ISSUED.'-.  - 'V  _  '

 THIS.' ps,~%m~;o:«% Comm; 0:: FOR PRELJMINARY

 v  _ raighflgxa .,%'TH1s":>A¥,~='rHE comm' MADE THE FOLLOWING:

ORDER

A atspondent Nos. 4 and 5 are dispensed with,

sifiiczz Qder to be passed does not affect them.

The Senior Inspector of Motor vehicle c:he:ck& the

vehicle bearing No. KA-oz. F-9325 aw (Stage Carxiagc) on

1 1.3.2008. It was noticed by the motor vehicle inspects:

3′

23,23

that the vehicle in question was plying on t11_1=::*’

without registration. Ultimately, the

same is now parked in the ofice

master of the petitioner -,.i.1_1s1it1i’éioi}xV. fi1ed,’:e?pmsefi.tégi;:¢no.o

before the RTO, requesting of In tho

vozy representation, flxo’ ._Ychio’Io’aSVVvpmscribed
for educationai institution’ be paid by the
Head master. Annexure — ‘B’
came to Sec.3(1) of Karnataka
Motor’ levying taxes at the rates
vehicle for the period from
2o.11.2oo3–.._V%%m V%V’3o1iV.’3,izo?38 amounting to Rs.6,17,850[-.

fhé’ «sa_id.ordcr the petitioner herein filed appeal

‘ ;V’o’cfort:’:._V4Vflaoéfitputy Commissioner for Transport, Belgaum.

. under Section 15 of the Karnataka Motor

Vo”hioIé«VTéfi;afion Act 1957. During the ooume of the appeal,

., A’ ii::at;::t’i& order is grasated as per Anncxure –~– ‘C’ directing the

‘”‘–:1’j>’e’tA:Ai’t1″o1:1cr to deposit 50% of the amount ondcrcd and was

further directed to furnish bank guarantee: for the remaining

53?

iv

50% of the amount. Being aggrieved by iInposit:io1:1__ of the

conditions this Writ mtition is filed.

2. During the course ofarg11mentss;’1ea’:r:1ac{iVVcm_111$eI’» ,

for the petitioner submits ms-,Ti% pcgificner’ as :_3i1

educational iastittnfion andV’é1s:._..it is§”_VVfin§3n¢iai’ T.

constraints, it may be gay ‘(Sf tfae amount
ordered. instead of A Z M H

” ‘ Plead:-r appearing on
behalf -.o’f«tI:V1e– ..–Nos. 1 to 3 submits that the

co1:;e:I:itio;:1é” appellate authority are just and

A. …..

The question as to whether the petitioner in

question is liable to be taxed as a stage carriage vehicic or as

” “vtzhiclc of an edueationai institufion, is the quesfion to be

by the appcilafc authority, The Regional Authority

” has now Heatmd the vehicle as a stage: carriage vehicle and

Ecvicd taxes. Since the said qtwfition is to be decided by the

2?,/3

E’

appellate authority, this Court does not choose_

on that aspect. Having rcgaxd to the i:h.Vc’ _

circumstances and as the petitions?’ —

institution, in my considcxjsd opiinisia, mtsfssf ~o’f

Wouid be met if the peiifistier is “d%sposi{”

Rs.2,00,000/– (Rs. ‘1\m_1ak1;s;~- Vwscksiifinm this
date. For the nest of ssgtjeféitigner shall furnish
security. Ac¢0zéfiiz1g1yoifi._§:r

by the appellate authority
wide A:r’;i;§xt1,1fe_”C%” modified. The vehicle shall be

rsisassd is ikvsfif ofths petitioner, if the petitioner deposits

.v1§s.VQ,§§{3,Q0Q[-(Rs;W}I\x:o lakhs) within five weeks from this

.dste,~ “: i’uI’nishes adequate security for the rest of the

‘amount. L’ ‘

” .___A\;Vzit Pctifion is disposed of aecordiagly.

Sd/..

E3335

BN3