ralurt LUUKE UP' KARNATAKA HIGH UCOQRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
E'? PEG}-I CGSRT SF KERRATMQ AT B.MV(.':'rAL{"._}EE
mmm ms Tm rm my GP' c:.~c:T0BER %(R)B "fj- %
BEFQEE
*2'm §m1mLE I&§r.JUSTICE « A
T cm 33.1 7. ~.
BEWEE:
Mjsfiurmba Matorw. –
Rcpabgr Sari %da% Clmkag ' 'M . Ifiiupi Efmmict. 'V j ' .';:;PE'I'I'l'IO1iI'ER (S:-i 'A.dw .) mm: %%%%
Regmax” p¢rmgt%«§:é¢,
iggup;
*2.
. 53,3 K.;?s=szhEam Shety,
_ Auto Corm:1°,
KL1,;néap11:f;’:–.jUdupi
_ Sma Msotar
” ., ‘i§*.mfm-pert Ca. LE”,
“I’q.,
Tfia Exwutive Qficm”,
% ” ,_,1_?”*.SI.1dl@ Hafiz …REsmmEH’rs
=(Smt. I’é.4Z..’n.PIagmh#ae, HCGP fiat R3. and R2]
‘§% W.P’is- filed under Artrickbs 226 and 22′?’ ofthe
Cazmfimfien sf incfia pa*ayEm ta quash the carrier mammal
‘W;–
a any: as \.a\.o’\al\sI
v- -v-mmwv- n-an g.~.-s_.m- ur mmwuu:-ma a-mm Luuxr 0r’– KARNATAKA HIGH COURT or KARNATAKA HEGH COURT or KARNATAKA HIGH c
by $3″; Karnataka State Tramport Appellate
Bamalczam éataed 12.fl2.2OG8 paasmzi in Revision Pet:’r£_i¢x;
Nz:’:.*%?’5 and 1633372 Qf 21%’? praduccd a:n.d
C-,
‘% ‘€33.13’ reaming em far
day, tha (femur: mafia thc fallcwixugzg ‘_ _ ]
an n 1u:”,,_.%,%__T__:
mam mm sor writ the
erder amp: me? sum
Fiea.*§?’5 3. the impumad
mg, cram passed by
the fir frmh eonsiderafian
in ‘§:’:::_’j:3;*”a;4’§.»1*11’s easrder that *3 aought to
. qu.-.z.=§’§fiI5:52:efé in thh petition.
H ” __ far the perm’ ‘ ner aubmim that
tifm .°%§%;::e:}iia;;té”;I’:-ibtznal should not mm antm-,ajnaa me
_ V ” a Iawa cf mare than sever: years. He
cmtxtems that my apspiicaticxn for grant of
n V s&u1d mt only be wnsidered but granted fur
firm mare ssldng. in aupport of this conflenticnbe has
re§:§a§.ama.dat:”minno&’t}1eApsxCounir2thec:asa$of
%:…
* 1w%
HIUH L’Ul.f§<l' OF KARNATAKA I-HGH JCATOIJRT OF KARNATAKA HIGH COURT OF KARNA'!'AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
wmm name Vs. mm or mm;
Am ms: M 443. This case gs mt aapplbable
vfiw azsf that mam’ =::f1’%n§ psmad by me
mi dfifiisififi vmuld be applicable i.f;a’ms;ae 4-‘$33 V
be zmmifiww an mgrma
cztherwise.
3% Law 131131312 we mat}: by
ma lcaazrrcmd ma
ardaer arder of remand
dam ;r1s:*;§’éé§i1 aver, the saarvkzfi
:::f the am net disturhad and
by t11§ 3’mpz.®2¢€i’ ° fig man eanm::11′ :5: his mum”
I do mt find any
in ms pefiiian. Amord1’r1g1y, Writ
Perm .
iSdI- _
‘Judge
fiI;’-