-3-
IN THE HIGH comm or ,
DATED THIS THE 1321:: DAY:;§)F:§§UGEIST,' -%;2%e<:.s '
BEFORE % V V
THE HONBLE MR.JUSTI'CE:._xR'AM mama I§é§:.DDY
WRIT PE'I'I'1'I'd_N«.No.§. (M1)
' " _TG/'W'[} .
W.P.NOS. 16 103, 1(:34Q_O, _ $60.9);-.,§ & '*16a;34-'QF 2007(MV)
IN WP No
1 $3Ri A P'GeQ!?IKR13fiHA . j
510' mrxaz sRA1..AT»M'?,,M!JDAL1AR
AGED ABU'U'l'*4?»_§'EARS
BHARM-H: MoTQR..3ERv;cE
; *1' :3 AREA, *m'1RUPATH1,cH:Tr0oR
% QR: I\}'I~P GARGAPPA
310% LA'I"E SR1 B (1 PUNGAPPA
'A£;~i--E£} ABQUT 80 YEARS
- PRO'PR§'§:'}'TOR, SR1 VENKATESHWARA
Mom-§<' SERVICE, NO 9----A, RACE COURSE
" ROAD, BANGALORE 9 1
" . i~ PETITIONERS
{3}} ; s V I<R:s;~1NAswAMY, ADV )
% AND;
' _ . . ~ nun-
1 THE SECR ETARY STATE TRANSPORT AUTHORITY
IN KARNATAKA, BANGALORE 1 R/\J\
..3..
2 SMT ANAN DBXMMA
W] O LATE SR1 K G JAGANNATH
AGED ABOUT 6'? YEARS, S N MOTOR
SERVICE, NO 2651, CHICKPEF
DODDABALLAPURA
(By Sri:SVKRISHNASWAMY;--»If2§i3V I =1 I
AND:
1 THE STATE 'i'RANSi?f)R'I"IS.UiTPi.f)l§'VI"I9Yf'--
KARNATAKAI. BA.?'_\IGALQR.EA"1"_--.._V * 'V I
BYITS
2 SR1 M1Vv1:1_,3KsHMAN.i,'LA I *
sg Sm, VE'§:iKATAL&_H ~
No 1 1'=2,.1~10 C:Ross«,..5 MAIN
I3AsaaP.v.A'Lm(€5:;1'IV.I,IA ' '
HEINUMANTHANA€}A"R,~"BANGALORE 19
:3 I SR1 M ~sNA(}APRASAD
I Sm SRz"M_,v SRINIVAS
Ni?) 3906, 17'€fi'R€f)SS, SECOND MAIN ROAD
K' R RCJAD, BSK II SMGE
_BANG2u,0RE 70 I
. RESPONDENTS
(Bj;<.SMfI": NAGASIIREE, I-ICGP FOR R1 85 2 )
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
("AND-._22'? 0? THE CONSTITUTION OF INDIA PRAYING TC)
_ I :RI'E5:'-TRAIN THE RI FROM ENTERTAINING AND
QONSIDERING THE APPLICATIONS FOR GRANT OF STAGE
._C§ARRlAGE PERMITS RESPEC'I'ING TIIE APPLICATIONS DT.
24.9.2007 FCIR THE ROUTES I.I3.I°IAL£.I TO BANGALORE
AND BACK AND BANGALORE TO I.D.HALLI AND BACK AND
BACK UNDER ANNEXURES A AND B PRODUCED IN THE
M\
I-
-5-
N’O.112,10’TH CROSSSTH MAIN,
BASAPPA LAYGUT,HANUMANTHANAGAR’,_ ”
BAN GALORE= 19. ”
3
(83; SM’? : M C NAGASHREE, _.HC:CT1:$’F{fiR_ R1 ” VV .
é V’
‘{‘HKS WRFI’ PETITKON 1s”£=I};i~r,D U§zaERv.AVA£?f1::fij;,EiS 226 V’
AND 227 OF THE CONSFITUTIO-N QF kN’mA PRAYKNG TO
IJIRECI’ R1 AND R2 TG~(3GNSi}3ERTI?§F, APPLICATIONS 01:’
R3 AND R4 As PER AI€rNE;K.A;,; .Ai~w. ‘B FOR GRANT OF
PERMITS on THE ROUTES m;NGAmfRE” To KAREPALYA
AND KAREPALYATQ BAPECEALORE 0NLY”‘–§i€-“THE REGULAR
MEETING As _C€)aNTEM:PLATED._UNQER ‘R?;JLES 52 AND 53
OF THE 1n’m’ ‘~–‘oP_PQRTuN1’rY TO THE
PETITIONERH. 5:__
{N _
SRIT 15A;.AN1S’w_AMY I
” _ S/£1. ‘LATE SR! THER’i;§’i’-JiALAK GOUNDER
, PR_O’F’RIf3’f’QR–,._ C. P. C. BUS TRANSPORTS,
re9.’158′;.,GA.N{3A–MMAA ROAD,
M;’§!_’.EXTEN_SI(}N”, HOSAKOTE,
BAN<3A1,_QR.1?; DISYRICT, PEFITIONER
(BY"SR!–_g B SUNDARARMA GUPTA. ADV)
AND ;.
-__—
THE KARNATAKA STATE TRANSPORI’
” AUTHORITY, M.S.BUILDING,
DRAMBEDKAR VEEDHI
BANGALORE .1,
BY ITS SECRETARY. 3 ‘K
D