Karnataka High Court
P.M.A.Azeez Parthipady vs The State Transport Authority on 23 July, 2009
..i..
in THE HIGH COURT or KARNATAKA,
DATED 'r1~11s 'THE 231% my OF JU_L¥,; '2:Q09j~ % T '
THE HON'BLE'. MR.JUSTECE R13;gf'!Iv."l\#}'OH.z§.I'¥f-1}§ EI)[}f;'."' A
WRIT PE'I'l'I'IC)N No.213V'§'>8gi- E£)VV 0i?=:2f>:oé§ (M31)
BEfI'W'£3EN
P.M.A.AZ;3EZ P_A;:§i*H1P;§DY j
AGED 38 YEAiRs,j;~' _ . f
S/O MoHA_~MM_EVDw-V~.AJE1g;...__ "
PARTH1PAmf_ ir5i_(1'§U8Ef, 'i{iNY_'A_VILLAGE
?v§ANGALE)RE*g.
mg §';iIS'1"R_IC;"i".,_-. .
PETITIONER
(By Sri : NAf&E;'53.§i,," )
:m.s:% €f:I'ATE4vTRA.NSPOR'F AUTHORITY
M;':§,e3l3::';£)1N,c3'BANGALORE
3a<__1*1* SEZCZREFARY
. . 4- RES?(}NiZ)EN'i'
' n:jBy5_ am; M.C.NAGASHREE, HCGP)
" THESE WET?' PETWIONS ARE FILED UNDER
£f:R"'I'iCLES 226 AND 227 OF 'THE CONSTETUTION OF' INDIA
'""PRAYING TO DiREC.T '.§'HE RESPQNDENT TO CONSIDER
THE AF'PLiCA'I'lONS FRED BY THE PETITIONER GN
7.8.200
“? IN NO. 23179 ANX-A EDT’. 7.8.2007 IN 23180 ANX-
B AND DT. 20.8.2007 3N NO. 25138 ANX–C RESPECFIVELY
M
-2-
FOR GRANT OF STAGE CARRIAGE PERMIT AS,” ‘5-2:éA?{Ie:1)
FOR EN ‘mg: APPLECATION. ”
THESE PETITIONS COMING 0N FOR
THIS DAY, THE COURT MADE THE FOLLC}?!-I.N_C3;VV ‘
9§_.n§.at
Recording the snbm’is$ionV”oVI””t.he :ié’ai.rI1_e_d >
Advecate that the pefifionerg ‘finniexures-A,
B and C for grant permit wifl be
considered in the 11(2):-t;–j11:eeii1&A1’g_ if v_’State Transport
Authority, fiiiiher survives for
consir%i€I’a§§id1;:._–vVir_1 :. peti_ti0ns and are, accordingly
disposédm: ‘
‘-.u ….. §g§g§