High Court Karnataka High Court

M/S Sahara Travels vs The State Of Karnataka on 5 January, 2009

Karnataka High Court
M/S Sahara Travels vs The State Of Karnataka on 5 January, 2009
Author: N.K.Patil
 .WwH W mmmmm Wiwfl wax: W mxmmm mm mam W mwsmmm MW {+3

IN Tfifi HIGH CGBRT 0? KARNATAKA AT EAHGAL¢RE.

nman: wars THE: :35" BA? or JARUARY 200$-.T

: BEFGRE :

"mm H£JN"BLE HILJUSTICE H.K.Pz%'if'I1:j;{.'.:  M

wan PETITIQN N0.1658fiJM(iIF"2D'$_B .; 

EETWEER :

l|(z"S.SAHARA wasvmns,  
N:::.21£-1, Azsma aU:m:«ING,_____  '
'I'.S.B.RC>AI3,   '
KALASIPALAYEH, "af_Af
BAflGALORE ~ 550 302, .

3? ms eaomméraa, 

SR1 fiGHAMH$fi~fiU$TAQ. jig

.. ?ETITIGHER

 'naj,;Vg._p(; %§L-*:§j:;;é_:'4s;;p=s.§'é§'M §<;U2»'rA, Auvocars. 3

ARE):

1 . ' 4 §:I'HEu . STATE . {I}? KAEH'-EATAKA,
._  :*1s:§?.§1£:;smr'rE:n'  ms sscamnav
 'so "+3eve:a;:r«z5:1srr,
 " -.s'x2~:£a«:r;:'s.=. Azmeaammw,
 vT1z:1-mn'AV'3cUmm,

 "'5A3:G3«.§;.§aS - 550 am.

2. '"*r§x3 aEs';IoNAL TRAHSPORT OEFIGER
H-ND' 'FEE TAXFLTIQN KUTHQRITY,

" =  4_aaNi:A1.eas: cam am,

 Ef.f).A. csonwrymi,
' 'KGRA2-{A'RG1'3LI.a§.;
wesawas - see 834.

. RES PONGENT 8

{By Mr.K.H.SHIVA¥0GISWAMY, HCGP}

flhiil



-uuwczrwvg-mu wra -um:-unnaws-no-w -mmwwu-miw vwvn ww"w.ww'u.uwA"m tlsmuwwvz *mefl*w€6'msAKn'.m3l wswm-5 vvvme"'VQ;::t"m?,-'<7e'<«'*VI;s"'K_$%,,;!"u. §P,r('iv;¢»5l§_£i m.,..w9,,,;rw.,4;ym=g,- mwm yuwmmqwmammmygyg qgggggrgg awn"

:g.,:

This writ Patitian is filed under Artialas
226 and 22"? at the Constitutian of India praying
to declare Section 15[2}(b} cf the 

Mater Vehicles Taxation Act: {Ama:_x;i1f:'aéxV';--.._;:_"'$(;i:%_
Nc.2D971{Kaxnataka Act No.3 a£.W'2Qu?j»" v1¢§«*»
Annazmre-3 tn: the said extant.' Au'x"._'tra{"ai:s:E '

without authority cf law arigi ta xi:;z.ia:;h.' "t3$1a:{f:}jr'c-évai

of the second re5pon<3et1!;_b¢a.t*:3.An'§<. Nv.RTL€Lf'Ba£::g':3i':;ré'~»i»
{C}£Tribuna1/sRf223f2B07vfifiqe 'datag'i'2fi:1a;2no3*

Vida An.nsxu:ce-A, etc.

This writ Patiticm"--;é§m7.fi§'Vffa:§'i'fiat preliminary
hearing this day, ttig'-f:f::s.:1;t:ma.Qa"--i;_i';g_'..fo11owing:

,'.3.--'~h9 ii as-9.}:'ing e. declaratien
that}.  cf the Kaznatadca Rotor

V-ahi :21 a§é"s«,  .   Act (hmenmxant Act

  Act: No.8 of 200?} vide
'A  the said extent ultra vines: emd

H  of law and to quash the
   the saaand respondent beaming

}f”…1?J.Ei0i/Bangaleze {C} /Tzzibuxzah’ SR/223/2OG’?-2€JO8
iggtéd 20.10.2009 vide anneuxe-A, has

V Wpresentad the inatantz Writ Petition.

W W”- -W-“WWW *W’Ww'”« wuww *M”WIu#H!lV&.l Wu’ wwammiwmkmmfl WZWW %MoJUKL§ U9” flflflwfliflfifl §'”§§&§M W

(M

2. K have heard the learned Caunssel fer

the petitioner.

3. During the course of his aubtni¢§:iV;f$;g’hi:”‘
learned Counsel for: than petit;;§.m1a.3f:

that, the instant writ Pe£’it3g.§ii

dimnisssd as withdrawn

petitioner to file az:..ap;:§¢a1..”L_*-iaimizmg s¥r’iv:h..~i:he

applicatian against f.§:3g:’aant of

deposit amount: 45:’ V’§I3;”.kf,:V:V relevant

provisions zzzf’ the grounds

urged in he left capan.

4. ‘1A’i:,§” by the learned

Commas; .. faxii’ V.,t”h:9° giiatitioner is placed an

Writ Petiticm is dismissed

reserving liberty ta the
t:-cs fila an appeal along with
application within cane was); from
befzz-re the appropriate autherity. All

the gxzcsuncia uxrged in this Wait Petition axe

left apart.

«w”»a>mmt’os wuwwwwn =omw»’wm§vs\s mvns uwm–unvs.mwn~wmzzmu.mar-m name

*tMIK’!uu*Imj’«m¥e I£WUI:\a|lE’Cl!I-5v:mIfAVm!fi $9-nu: Wu-wumworzm-vt um r-wasuw#’two~

»sI=’~

If such an appeal is filed, the authozitf_s_r.___

is directed to consider and ciispcase of

same withcz-ut: inaiating an tha delay.

Gran rad accordingly .

man/05.01._2p13§~. :-~ :’I:1 __ ‘