IN'THEF§G%fCOURTCX:KARNATAKA,BANGALORE
DATED THIS THE 31st my {BF JANUARY,
PRESENT
THE HOFWBLE EVER. 3USTIC¥EA~»V.fiG.Si§éHAi:$q1T"\'" A'
AND
THE HOEWBLE MR.}'LJ_ST.I_CE B; MARVQRHAAR"-V~
Misc. §w\:o.1«"i%'i122V%jQ%f"'2Q11
«WRLET PETITION NOR": 1'.Q'4§11«0é' .2010 (MV)
BETWEEN:
1.
BA LINGA ‘RE.a;:>Y,_, ”
S/Q ‘E.;AT*E..ES. AfiI:A”?JTH».VREDDY;”‘
AGED A5015-TV:~«~..54R Y’EARs_,- –
PROP: R. E. “‘FR;’.\.V’2:’i«E,E§~,.._
H EAD V9051” O’FF’1C’E.- ROAD,
CH1TRAD.:.;RGA;,._ ~
– 2. ..’;:’}/:”:j..%A,’:=’Air”r~1EMA”B–E<3uM,
V' «._vv;'0'.fc._rv:.QHAMMED NASRULLA SHARIFF,
'A{E?EED_'AB'QUT: 58 YEARS,
. "-"PROPX;_S.V§3;V"TRANSPORT,
W ALI MOHI+'_.L;A, 3"?' BLOCK,
"CHI"rR'A-DURGA.
«. …PETITIONERS
A {‘5$?”:;RI B.R SHAILENDRA & SR1 SHIVANANJAPPA, AEDVS.)
‘ ;5§;’\E$:
1. KARNATAKA smrg TRANSPORT
AuT:~;oRI”W,.
2
5?” FLOOR, MS, BUILDING,
Dr”. AMESEDKAR VEEDHI,
BANGALORE A 560 001,
(BY ITS SECRETARY)
2. THE SECRETARY, 1 T 1′
KARNATAKA STATE TRANSPORT AUTHOR.I§fYL R” %
5?” FLOOR, M5. Buzmxms,
DR. AMBEDKAR VEEDHI, * ..
BANGALORE A 1,
3. MANAGING DIRECTOR,
K.S.R.T.C.
CENRAL OFFECE,
K.H. ROAD,
BANGALORE.
4. M/s. ANDHRA<PRAD.ES'H .sTA*TEA_TRANVs'P'oRT
CORPORATION,j'– '_
MURSHIDfl..,BA;1E§,._w_ ~ ' _V
HYDERABAQ,
(av ITS Ass1s;:1fArxr'TRA.mC MANAGER)
5. B.G;’A.MA.NOHARf=.V
S/O B;-M. -r:;uRAP’;éA,.. ‘
AGED A’B.oUTV:V 23.4 “~.{EA~–Rs,
:2′;/s. RAJ/1\ M.QTORS_.
.fBES;_£.DE..V_SREE”LG-DGE,
PaB’._R’.éOA+D !
T’D;A\.2’v.A_NAGgRE.
5; SR: %*€Af;£’iJ5?1AN TRANSPORT
“‘€£–OM_i5A§\|*f PVT. LTD.
we, ‘BADAGABETTUR,
.. VALUDUPI » :6,
_ REPRESENTED BY EXECUTIVE
“SAIRECT”€}Rg,
SR1 GOPALAKRISHNA NAYAK,
R AGED ABOUT 54 YEARS. .’.RESE3ONfI}ENTE3
(av @oW.ADvcAT£ FGR R1 & R2,
3
SR1 KALEEMULLAH SHARIEFF, ADV. F-“QR R3,
SR1 A. SRIKANTH, AD\2′., FOR R5
SR1 L T GOPAL, ADV. FOR R4,
SR1 A S PRASANNA KUMAR, ADV. FOR R6
SR1 S PRAKASH SHETTY, ADV. EOR R4)
IvIIsc.w rTo.1122/201: IS f?.E,LED I;Ii\I’I;:I€§§i2;vvS’§CTIc.I§” S’
151 OF THE CIVIL PROCESURE c;jaE”R{IA’D v¢ITH.;;RT”ICLE
226 Of’ THE CGNSTITUTION QF ;’I’I\£.E15IA*._PR.iiYIE’iiE.,
EXTEND THE INTERIM ORDER OF ::fIvi.TuS Q.LJO”GRATqTm–..%
EARLIER UNTIL FURTHER VQREIERS,’-..pEr~TmrgI(;..1DTISPGSAI,T
OF THE ABOVE PETITITON, INTV’i_:_R.E;ST JUSTICE
AND EQUITY. ‘
THIS MISC.W C0.r§z”I:\:céILo2.;xIV,.IiG.¥§;VI :(3RDERS THIS DAY,
SABHAHIT 3., MADE THE f*7CV}L¥;C)V\/’–:’IN.i’§:”‘=
0 $1: S S’
7-2~2o_11_, .sL:’§;j.e::§”‘i:q*¢_§5n.;::tion that the petitioners shai:
hoid VaIAiE§Ef41′)€*rFT’Ii’f– tv:r5′..V();2.e$:i*aI:4éV.’the vehicfes.
§..§co.rdin§;§’y’,’v’—–r–;–%s’c.W.1122/2011 is aiiowed.
mgk/~*