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