Karnataka High Court
Mahabadrappa K S/O Sri K … vs Karnataka State Transport on 31 January, 2011
'3'$%@I
1
IN THE HIGH COURT OF KARNATAKA, BANGALQRYE.»
DATED WIS THE 31" DAY OF JANUARY
PRESENT x %
THE HGNBLE MR. IUSTICE"v.64_.SA'_EHb}I."+§IVI§5_ ' I~'.i1.
AND . ,
THE HON'BLE MR.IQS,ffI~C_E :-IS;;N--0Vfi_AIé~§V'%"""
MISC. W_f\EoI ':I'i'2.$n_:Of5"'2_O11
WRIT PETITION N'c§s:,_.'iO4,O*--3;O4A1».CIE§v2-Q10 (MV)
BETWEEN:
SR1 Ii, M:A'§_:iABADRA3§.DA;_. E
Sm-.3R1'7-_K \%*E.ERA.8A.DR'AP--P.A,":
,éxGEI::+ .YEr-l;.RS_ I
P..RO.PRI.ET{§I'R, * _ " '
M'ALL'IKARJuNfA_ MQTOR SERVICE
GANDHINAGAR, C.H;'ILLAKERE
PETITIONER
(S%;""SI2;AIv.B IIR,Sur§IIj}1x'R'ARAJA GUPTA, ADV.)
1 KARMXTAKA STATE TRANSPORT
'AUTHORITY,
~ MDLTISTQREYED BUILDINGS,
'j;I::u-. AMBEETDKAR VEEDHI,
" BANGALGRE M 560 0031,.
BY ITS SECRETARY.
2 THE FVTANAGING DIRECTOR
KARNATAKA STATE RQAQ
TRANS?ORT CORPGRATION,
2
KENGAL HFXNUPEANTHAIAH ROAD,
BANGALORE - 560 02.7.
3 ANDHREA WEADESH STATE ROAD
TRANS9ORT CORPORATION,
MUSHIRABAD,
HYDERABAO,
REPRESENTED BY IT'S A.T.M,
(By GOVT ADV. FOR R1, _
SRI KALEEMULLAH SHARIFF, ADV. FOR C;'R2',
SR1 LT. GOPAL, ADV.;-FOR F§3'"&
SR1 S. PRAKASH SHETTFY, A1Dv,,V ,FOR._R'3}_
PRAYIM; 'TO.E§(V"if'EI§£'DEf'H:E"ENTERIM ORDER GRANTED ON
13--O1A2O:Q'IA_NVD_E;%T'EA§DED FROM TIME TO TIME AND
EXTEATDED O'NA«-.27f§1§)«1-2911 MAY BE EXTENDED UNTIL
I §O.R7'H,EI?.%OT,T{'DERs IN THE ABOVE WRIT PETITION IN THE
;iD'éTIcE AND EQUITY.
T515 I?'MISc.w COMING ON FOR ORDERS mzs DAY,
SATBHOAHIT 3., MADE THE FOLLOWIE\iG:-
RE';:It%>O.NDE:§iTs*.IVV
T E<;/ - fir
ORDER
Interim order granted in this
7-2-2011, subject to c:nditio::> that 4En.;e’f ‘petEtig§a9§gVr$:”§h§§E ” ‘V
hotd valid permit to operate the’§eE§»icIgs. V V ‘ 2
Accordingéy,
r $» ; §[ AAAA ” E§§§§