1981 INSC 0161 SUPREME COURT OF INDIA Sheela Wanti Vs. State Transport Authority, U.P., Lucknow (A. D. Koshal and V. R. Krishna Iyer JJ.) 11.03.1980 ORDER The Text below is only a summarized version of the order pronounced It was held that if there is justification for upgrading the classification of route, it may do so in accordance with Rule 6 of Uttar Pradesh Motor Vehicles Taxation Rules, 1935.