1
In THE me:-1 counrr or rmmwmxa,
DATE!) 11:15 THE 1773 my on JUNE "
mm Hownm am. JU8'l'!CE
war: PE'rrr:Q_z_{ Ko.$7u:2-- 'I; % A2
BE EN _
SRIKB BALAKF;ISHNA;'RAI"~¢: _
AGED ABoUTs_'4s'jymR$ "
PROPRIETQR" " " »
NAVADURGAVTIF§ANSf'ORfI"Cj= é *
KADRI _F.AMBL_AIێ22AD--.._' '
MANG£.LORE'~.f _ ..PE'I'I'I'IONE.'R
( BY SR1 ANANnA"sLiféftTi";;2:. SR1 RAJASHEKAR)
V' 33 A. ..... .. V
1'mE TRANSPORT
_ P:.1}THO'RI_'i"{,_' SAKSHINA KANNADA
RE. mi SECRETARY
Tris éEG1oNAL TRANSPORT
" .. AUTHQRITY (mum
'~ _ VBY,I'1'S SECRETARY
.é.}H 'PRASAD BALLAL
s/0 SUBOD BALLAL
HEBRI, KARXAL TALUK .. RESPONDENTS
(SMT AKKAMAHADEVI, I-ICGP FOR R1 AND R2. SR! B.R.S.
GUPTA FOR R3)
-7’r
THIS PETITION IS FILED UNDER ART.2E.2g3 AND”
OF THE CONSTITUTION WITH A PRAYER’-Te, ”=ISSUE »
APPROPRIATE WRI’I’,0RI)ER 012:-it3IR£;c’r:01sz. % in *1*f:~–2E-;
CIRCUMSTANCES 05* THE CAsE:.A1AN:DTfI?o’–TT(}ivE- EFFECETA
To THE ORDERS 01? THE APPELLATE “-TRIBU’NAL.PASSif1-D ‘~_
IN REV. 1334 AND 1335/97 ETC.,__ V H
THIS PE’I’iTION coMiN¢I=(_5N M Poi?— VvAPi§’EI. EMINARY
HEARJNG IN ‘E’ GROUP THIS DAY. ‘THE_ COURT-.MA’DE THE
FOLLOWING: V ‘ _ ” V.
Learned for gieitiitiijnerfsubmits that the
Ifiliflf fo;4;”i_’r¥. ixgaiicicxcd in’ fructuous by
passagrf V t’)Ai”” _ K {:1 ‘
R_ccozit1’is1g”tI1(iV-.si1bS1i1i§L$sion of the learned counsel, the
‘~ having become infxuctuous.
Sd/-3
Iudgs