High Court Karnataka High Court

Sri Balakrishna Gowda S/O Monappa … vs The Secretary Regional Transport … on 12 December, 2008

Karnataka High Court
Sri Balakrishna Gowda S/O Monappa … vs The Secretary Regional Transport … on 12 December, 2008
Author: Ravi Malimath


=16}-I COURT OF KARNATAKA HIGH COKE-RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUIR OF KARNATAKA I-IEGH C

(__1w

ESE’; ‘E’?{§§ §’I§IG§{ €;?’$5.f35?’ £955′ ?;:”‘z§x? ¢%’E’Z-%§’f.-A. 3?? &%f§”G§z§.£}_R§$

mgwas ?HEE wxa 1?” §fiY Q3 aaaafiaag $3fi§ p

-so-z .-.w§sa-u

E32]

$3; g$M* éfi fi3s€§STi§$ agvz %Aaza%%H,«

wax? ?a?:?:@g §$w::?:? $$_3§3$”gfi?}==, , f

mu…»-

fiaéfififi

%

$3: E&baKRE3Tfi% gagaé,”

33$ g@a§§& cfi§a% ‘

A$$§ 33 ?&a3’*

Rffi aafiaga v:$L§3§F 37

EEL?Kfi§§&B?§ $,gé ‘ ~ ..*.<,:
%33@aL$.$ _~u-}-'-_a, Q%§§?ETE®%ER

mYs$@fi$x@amm%§ '

:?fia_sE£a€?$%%.'

1 . . -_ ..

&flE%E§Lfl%Efi§§§Q&? fi§?H%E{T?
3;g; %%§§&a&§$ra”<"

2._$a: “.$££§&&:a:”§£%§£
5 V§§E¥&&fi%fi Ragga

2′
Efifi. “Tr; §~i53éQV§”*§’;§s€3§§§5a Z*{=C=§,§§§
_§{§7’°§§*i.f?I’éEiE.z E'{3$’?

3:.

“S 3%:

3 %

”zjfi§E$%g$§§; §,§£ .¢E$S?&R§$%T3

{av 3%% g,fim§§$A3HR£§, Hagy gag &i§

~’§?’§%ZT E’E”fE’?’§€§?§ Z5 §1′.2.;§I§i %.¥3*%E%’§.}R ?«.§.TE&ZfiE.:£S 22$

“ng§a 33? Q? $3; €Z%S?E?§?E%% a? Eflfiié ?§A¥3§G ?@

af §§RS§ TEE fiflfififi $3 TEE §E§§%T&KA S?ATE ?RAR3§%R?
‘.%E§E%LL?E TRZ%§§§h ERRQ%&3RE §gLE$ §.%¢?§&$ agaa
‘ix eJ§fl§9.§é§;2§$£ gagxaxyagmgg %xa Tfi mzzazzz %§
__ ?€*3,§§f2i’?€3.fi .%?§i3 5&2 $3333 fifi’ 3%.??? §5§I’}”§Ei3£ §:$i;EE§”$.

‘Zi”Z°{1′.S §Efi’§’§”L{»E%% -{f:i$:=€?{F€=3– 51:??? ;’?”:”}E; }§EZ%:,?;Ei?€%S- “f§'{E3
Efiz’; “f1-SE $%Z?%..?Ff€* E%€}%,§’§éE; ‘WEE; §’*Z’IhE.§.’;%’£?i$:
W’

nun ………… vr nnlwunuutn mu:-I x.§;uu}: or mmnmm men COURT or KARNATAKA HIGH COURT OF KARNATAKA men COURT or KARNATAKA HIGH ca

-2-

fififififi

-asst

aging agqrigvefi by thé mrdéz sf ifié ¢

xmpzmaargt zmtmf 2,a_%.:’::::§§::; ma 2%’ .~;:s§g;:};.1z~;::.;sV::’-.32;

heraia. yrefsrrefi a arevigiwn §a$i:i§g”e$ei¢$$ tna«’

?Eibuna3 whareix by the ;ifi§§fi§fi ;$3§a3V fia$éfl

$.%.2¥$§§ tug §evi3i¢a gezifiifia was ax;m@é¢ §fifi_

tfis axfiar mf {ha fig”:$3§§§¢&a:.wa3;s§t’g§i§# and’

tha mattar was réfiaafiaégfimrwrfirfixgtimn/fig fresh
timimga. The T§ifiafi$l*f¥ffih3§L§£Sfi:&§ gérmissiafi

:9 tfia mpsratér ai§”‘&§$:aég gig’ 3ervic%3 with

exifitiag _i;;{fi,_.”«%g§:igv:§’iéys age sama, the

-zaaafit matiiéaa i5»§i;§&§ E
. . ‘ . .. kw ‘» ~ ”

VE,” §$a£fi%§V=_£§$fi$eE. far the §$%ifii®fiE§

aabmitsxwahat ‘%h$_”ifi§uga@§T mxfiaz yaaaafi, %’ the

“p ?§iEm§2l*i3 agfiéfiaé ta law 35$ fatts 2&5 iiabla

‘t&”u$é_ ia:§;f&r&fi §ith¢ Ha submits Eng: tga

?:ibuaaE baa axsaafieé itfi gawexa gnfi gagged the

imgagaafl $E%fiEfi

3” E Eava heard 3:: €,¥.Kuma:¢ Eaaxaed

_H$am§sE1 aygaaziag far the ggtitigaer and

Smtsfiaggaazeaf learmsé fiiga C$urt Gfivarmmant

‘. -. .~ . , -.5 .53 ~ ‘.=\.a- .

§A§£flQi g§§§s:¢a§ imi ffigfiwadéfit Kfififik

Q;-~

IL-ii-I UUURI OF KAIINAYAKA HIGH COURT OF KARNATAXA HIGH COURT 01″‘ KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH C

.3…

£3 The az§$:* g§s5a§ by the ?ri$a§ai._is an
axésx’ afi zemamfi fiifififiifig ifia 3?’ za$§$n§§fi§r.ta

fG*fiK .fragh timiags 2% 3&3 §e§viag_ g: ‘?E& Uy_.

rsspunfiaai amfi ugtil Sag: Via .£¢a§; §ras:£d*

§ermi33i®m :5 the m$ara§&: _;$’g¢§ératé; fiia

serviaes with fifiifitiflg zimimgfi, 1 am 33% Eiafi an? .

Qgggf in via§ af :&a f$§: t§aiV%é%’fiffi%§ gaaaad
by’ the ?ribu§aE..§§V,&§j §%§¢§::§§ ra$§fi§ 33$ tag
interas: mf the §é§fitfi§fi§$ is Qégé figmtafltad. Rs
fiacfi, it ;&” ¥$¢ii%*€£$as:é%$a; if§m ga iaim tag
marita $fwi§&i§%@$ti§$L fl’

i§a$i:£§§Hb§i§§v£gVfiifl $5 mfirit £5 Eagestsfi.

h”=- ….. We Ekiftgfl
Iuclge

W
23.1
of”?