High Court Karnataka High Court

The Karnataka State Bus Owners … vs The State Of Karnataka on 3 July, 2008

Karnataka High Court
The Karnataka State Bus Owners … vs The State Of Karnataka on 3 July, 2008
Author: Ram Mohan Reddy
 Ami)»;   

m mm HIGH COURT or mmwraxa,  "

DATED THIS THE am BAYOFJIM    

BEFORE  % _ V
THE E-ION'BLE MR. J{}S'l'IV(3E; '§2AIv§. r%§«:DDi?

wan' PE'1TrI<3':-:V_1\J0.%wA2oo7  

at-nu---A _ -- , . . . . .v

THE KARNATAKA S1'ATE-Bits f  " 
OWNERS FE,.'I)E'R*A'i?I€1N   "  *
(REGD) BANG;A§;O§?E :0;  A_ " 

B? we PRES'i13EN'f'  ~ V '

K RAJAVARMA' i§;:.._A;.I.;AL,--.

"'&:{E:41-ifés
 1- '  PEI"I'I'IONER

(By Sri: M" 5 Nadasai-a.'._  ' 3

'-__ .... ._

  I T_ ' op' KARNATAKA

. * .__BYV :.r:am'.jR"sEcRETARY TO THE
' _ TRA153SP&')R'F DEPARTMENT
 M 3 WILDING
B.AN;.G=ALORE--01

% 5]" 3; "~TI-IE COMMISSIONER FOR TRAN-SPORT

= ~'M s BUILDING
BANGALORE-01
 RESPONDENTS

V’ (By Sm ; NAGASHRI M (3, H06?)

THIS WRYI’ PETITION iS FILED UNEER ARTICLES 226
ART) 227 015′ THE CONSTITUTION OF iHDiA PRAYING TO

M