Karnataka High Court
The Karnataka State Road … vs The Regional Transport Authority on 12 March, 2009
-3...
THIS WRIT PETITION IS FILED uwoeafeefactfis
226 & 227 OF THE coNs"m'u'r10N OF" INDIA PRAY'I'i'1G--e
TO QUASH THE omen DATED O2;Q.4;2GQ7.' m .
CIRCULAR NGTE N0.1/2007-G8" »«S1JBéJECTi'-if-1A'{TEFvl«.
NO.78/2006-07 PASSED av RESSAPONDAENT 5
THIS PETITION comrms Oi\iA.v_:"-'(DR nneegimxwmv f
HEARING THIS DAY, m_E'rieicouRTreirMAi3Eii'i THE
FOLLOWING:-
The petvitiener éseeicsffcsr:"ei_"--w.rii€' of certiorari tr:
quash the vice Annexure~B
passeci V V
2. uS«rnt..Mx.C.§J.ag'e'§hree, teamed Government
-W,Plezaifiieij__re;3peeri"ng.....fgvr respondent No.1 submits that
the ‘qrder herein is an appeaiabie order in
of_ASe§:t.ien 89 cf the Motor Vehicles Act. Hence,
“~.». _*.t:he petiiéiinn is iiabie to be rejected.
After hearing the iearned counsels appearing
” en both the sides, I am of the censidered view that in
er/<
…3..
view of existence of an aitemate and efi’i«aj:a.i¢_ieus’
remedy, entertaining of this writ
unnecessary.
For the aforesaid rr=;’_a:=.:_ms,V”‘i-iziie writ”V’i’pétiitiQ_§1
rejected.
rsk