Karnataka High Court
Sri B Jayaraman vs The Regional Transport Officer on 6 August, 2010
nz Tm man mam': air K£§i%€2%"'§'&.'§% gr ggfiisazggg
mama mza THE 5% my wmags?
EEFQRE
THE Ir§Q£'¥"BLE 2%. gusxmg $:;S§§_§}=§. fa;;"§i§':--5:%.:f:;'§?'§3:f;~:aiEa: M' "
WE?!' PE*mm~r z~§§.23§:iLA9 §s% 1?:*T2%:T:;% _
Bifivmga:
am B.».3A ~
am am
am::aAEc;::*r4aYEA1e:és;T--. = A 1 .. A-
§s.1;93_mam¢K--g, ._ V
'P,V$.§&K§;13E}, xs7~A:*:**:*z::;méi:*'§'.e;s.;; migzxxg I
§E"£"I'T§"§$I*¥§.'«R
my 3;:&§i:§_;§§34"§§. .§¥;:r7I°§§E§*:;f?.§.'£'7.§s;.§§5g.3 aisvm my. $3
:: _ .... .. ., V ~
3. *i"s§E? awmm
::é;:%.:$g;;:a, §.t%E€'§%"£.QEE
2' 4 g ' "1'*E€IE mmam: ms' 3&3-':*m: vgfiiams
g.g:::m2%L' v:?:.;::$:s1:%§r §§'F1$E
X :§_ i:?%§:Lé,'%%s:;€;a%'Eea$?$amE $32 méicg
' sammmz, wagsx $"$:"§'E'§$?%'
- ..
.. §E$§$£€DEI°iF'1'$
{B53 SREIK M S§'fiVfiY$Z§§$§€'£MY3 HC§P}
TI-{I3 $31' ?E"Pfi'§$E§' f*?§Efi *{§Z'%'§ER IKRTEELE Qfifi
2?'? QF' 'i'fi§3 flQ§¥3'?'E'§{I'FI§E§ Q? Wfififi ?RFs.YEG T3
QUASET TEE SEQZFRE figfifig §3$I}E§ §§ fififififi Nflfi?
DATED 2§.fi.§3, EE UEEER Aififii/{EEK}?-E BY $$'{}E
{JF Vw"E};'Z' $§" C§§TI€f?Ké.R§ <% Sifflfi G'§'fiER
RELEF$i
2
THIS PETITION COMING ON FOR ORDERS THIS
DAY, THE COURT MADE THE' FOLLOWING: '
ORDER
The petitioner has raised the challenge, it ‘v
order, dated 29.6.2010 seizing his=..yehir§ié:.R”~ea,. ” O .
2. Sri
Government Pleader V appeajifigh _ _ the it Rfespibyridents
submits that the first :hasR__’_’.re1eased the
vehicle pursuanttef ‘esnipeunding fee by
the petitioned”. J” ‘ R J R
3. –T’hi.s Vpeftitiun”isA_.therefore dismissed as having
become inffu_cRtu,o1V1s. ” V
….. I
JUDGE