High Court Karnataka High Court

M/S Mbc Enterprises vs The State Of Karnataka on 14 December, 2010

Karnataka High Court
M/S Mbc Enterprises vs The State Of Karnataka on 14 December, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 
DATED THIS THE 14*" DAY OF DECEMBER 2010   A
BEFORE

THE HON'BLE MR JUSTICE ASHOKWB. HINC~HIGER1I"f 

WRIT PETITION NO. 14305 OE2OfI.QAA(fTF¥'i'4\/T)"   f

BETWEEN:

I.

AND:

A "THAEE"SEC?€ETA*R§*
'G.O'v-ERR_M'ENT OF KARNATAKA

M/S MBC ENTERPRISES

NO596, DR RAJKUMAR ROAD,  _ 
RAJAJINAGAR, BANGALORE..-- SS0 010; 
A SOLE PROPRIETARY CONC'E_RN.  * "
REP. BY ITS PROPRIETOR I 0

MR K MANOJ KUMAR A
AGED ABOUT 37.¥EA-RS 
S/O MR M. I<RISHN:;APPA  _ _  I  PETITIONER

(BY SRI S Su"B.AS.R«';EOR.._R._D |»1AR--'&'~KEIMAR ADVOCATES)

THE STATE OF"K'ARNATAKA«v.._

REP Bx/'TITS: SECRE'If'AR\r_TO..GOVERNMENT
DEPARTMENT OF" PAP,_LIAM.ENT.A~R\/
AEFAIRS AIND REG'I'STRATIO*NS

VTDHANA SO"0DHA,_[. ~_ 

BANGA'LO.RE -- 560 001

 T-.TRANSPO'R.T"DEPARTMENT,

' .4

M ISBUILDIVNGA/IDHANA VEEDHI
BANGALORE  560 00:1.

_*-.THE CCJIVTMISSIONER OF TRANSPORT
" -_c50\./.ERNMENT OF KARNATAKA

"flC.u_NN_INGHAM ROAD, BANGALORE - 560 001

' TRE REGIONAL TRANSPORT OFFICER

" -~-RAJAJINAGAR, BANGALORE WEST

BANGALORE  RESPONDENTS

{BY SRI K M SHIVAYOGISWAMY, HCGP)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECL,ARE”=._THAT
SECTION 2 OF T%”§E KARNATAKA ACT NO”? OF 2010 TO TH3E.E’XT’E;¥\IT IT

INTRODUCES CLAUSE C TO SECTION 3 OF THE KARN_ATAKA’–E\f’i–QT’GR~.
VEHICLES TAXATION ACT 1957 AT ANNEXS – C1′-._