High Court Karnataka High Court

K Iqbal Ahamed vs The Secretary Regional Transport … on 10 December, 2009

Karnataka High Court
K Iqbal Ahamed vs The Secretary Regional Transport … on 10 December, 2009
Author: H N Das
:'TT_f-.lE"SEC"R.ETART;A._

1 WBSBBST/09

IN THE HIGH COURT OF KARNATAKA, BANGALQ.RET"-Ti'-_:T~..

DATED THIS THE 10"' DAY OF DECEMBER 2ADD9C    

BEFORE   

THE HON'BLE iVER.JUSTICE H.N.NAGAj_MOHAN    

 WRIT PETITION NO:'36'é'57/250-QWV)   

BETWEEN:

KIQBAL AHAMED  
AGED 59 YEARS, '  T
8/0 LATE TABDUL. I<T}I'AI_Ar<;' A .   
BUS OPERATOR     ' " 
NO.2,:STIvIAIN B"'R'AQD....--';'--_)"    A
SLIDHAIVIANAOAR ;  'T A _ 
BANGALORE:__56'G..O'27*~I;,._  I. '
    PETJTIONER

(By Sn.S.v.zé<RISTHNAS'w'vAAI_Y',<.AcIIflT-

AND:

...._.__.......

REGIONAL T.RANSRORT AUTHORITY
RAI\AAN.ACARAM  .
';'~ ~F . RESPONDENT

{By SrT.SANGAAAESH.C.BATIL, HCGP)

‘*F_HTS’. WRIT PETITION IS FILED UNDER ARTTCLES 226 &

227. CE THE CONSTITUTION OF INDIA PRAYJNG TO DzRECT
»f*T_Ig»TE RESPONDENT TO CONSIDER & DISPOSE OFF THE

:’\PP’LTCAT¥ON FILED BY THE PETJTJONER DT.6.1.09 FOR

,,TuRI’\NSEER OF THE STAGE CARRIGE PERMIT UNDER SECTION

2 W.£-3.3685?/G9

82(1) OF THE MOTOR VEHICLES ACT, IN RESPECTING

NO.29r’D0»Qt AS PRODUCED ANN–A TO THE WP,

1+ustNan’PETnu3N comnwo ON FoR,ea§unfiNAa?f~i”
HEARING mas DAY, THE coorrr MAoE.IH.E4iéodowrirxro:-‘

oaaea

Sri.Sanga.mesh.G.Patit, is directed =.__to Atakevv’ notice for
respondent. A. A it A

2. in thisvwrit petiti{:j’n,V’theipetiitioner has prayed for a writ
in the nature of :_I’¥’%&:’.’f”if:i’_Ei£’z:At’..1.Lt’,V’;fV direVc_t_ing_ Vtiie res,oo’ndent to consider his
application Vda_ted””{ipE_§.’0ft.:$309».:’An:ne§<u*re…e"§A for transfer of stage

carriage per-mit.._ *

3. _ Noip-rej’udic’e. Witt tjesicaused to the respondent if they

,-are dire_c_t’e.d to cocsédeiri tEt’e—-petitioner’s application Annexure ~»- A in

accordiance wi the t_aw..”

A direction is issued to the respondent to consider the

-…A’_fjV»~petitioner’s application Anne>'<ure »~ A in accordance with law and as

e.xpeAdiVtioLr"s1y as possibte.

r2\k~**~

3 W.F’.3685′?fO9

5. With ‘me above observation, the writ petition is he’r;e ldy_V
dismsed 0?. . ;_. A’

CW’