-1-
IN THE HIGH COURT OF KARRATAKA,
DATED 'I'1~::s *m1«: 24TH DAY OF JUNE,__'--i'§.{é§;{)'Q _
BEFORE
THE HON'BLE MRJUTSTICE R;%M::'MdHAN_v"R:Ef£>:{§§*~[1
WRIT PETETION No;:_:2~V%16 GP'
BEWNEBN
SRI.S.C.SREE'.N1VASA ._ 1 V
S[() SR1.3.CHAN::1RAsHi~:'KA::m1AH.:'+.__ _
AGE:39 YEARS'
R] AT No;:2:3--, mwasfi
1?TH MAIN, .B'I'MVI¥,_ S'I'A'G_E";~.8AN'GALORE '?'6
'« V M PETITIONER
(By Sn' ; B"'N.4;aYADEtfA,'A-bv )
.....
I Q] A Taa’%s2cRE:TARY
%KAI%:’r»f.a;mj;<;é. STATE 'I'RANS?OR'¥'
_ 'AUT:a'c~i12;TY, M.s.Bu1:..mNG, VIDHANA
VEE[}'HI, BANGALORE 1.
:2 SR1 G V’ CHANURSHEKAR
. “vs/0 SR: G ‘3’ VENAKTESH
–*REDDY’, AGE ; 46 YEA§S
SR1 VINAYAKA MOTOR SERWCE
Nan. N011/12, A.V.RC)AD, KALASIPALYAM
BANGALORE2.
“.RESPONDENTS
(By Sri: PUTTIGE E2 RAMESE, ADV FOR R2 )
(BY SMT’. M C NAGASHREE, AGA FGR R1) 5
-2-
THIS WRIT PETITEON IS FILED UNDER ARTICLE’:§ 226
ANS 227 OF THE C{)NS’I’I’I’U’1’ION CIF iNDIA PRA?’II’~FG’-«_’I'{)
QuAs:«i THE RES{)LU’I’lON §Z)’1′.’7.7.()8, AT ANN’-c3~..I>As_’sI::3:_>’
BY ma R1, IN so FAR as IT RELATES TO c0Nir3RM2m’o§a——.T
9? GRANT MADE IN FAVOUR OF ‘R2, _ !N~
SUB.NO.11/05 AND ETC.
THIS PE’I’I’i’§ON COMING ON §*oR:;Pre;,.1§T;3ARfNr.§;V?1*:::.i;<;T_j
DAY, THE COURT MADE THE EQLLGWING:
onfisfii V.
Undoubtediy the ‘jpstitiaiiéif a11’:<'3Vi4i1a7fVive and
efficacious remedy of Section 89
of the f988;- in question the
renewafof "$118 herein. If that is so, it
is open f()r'¥;1'1e'vpe§:ii_:i€i;§ce1*~~–1{o make necessary application
= ,t_o me ACAiéiay~,–« if {my and seek orders of the said
*1::)etit;i0n is, aoccrdingly disposed of.
55/'
Judge