High Court Karnataka High Court

Karnataka State Road Transport … vs Karnataka State Transport … on 1 December, 2008

Karnataka High Court
Karnataka State Road Transport … vs Karnataka State Transport … on 1 December, 2008
Author: Ravi Malimath


IN THE HIGH COURT OF KARNATAKA AT Bx;1§jGALoRE

DATED ‘1’:-us THE 18%’ DAY OF li)3:s’)(3EI!.i45.’t3’§:§I’-“-.’)4Al{“?{“V,*.v1’12t3¢Z§é2.:.’

BEFQRE’gW

THE HON’BLIé.’ MR.JUS’I:’ECE.A_’R.!XVi’P1§§Pxf;1},gifi§jx}:i* _ L

WRIT PETITION’ j1~J¢§;»3g3o’1 01:’

BETWEEN :

K 1 Stats 2

Transp~Wrt~£’»t3I’p0rm:i0i1, & L

By 0.fi”i”–‘«.¢1′ {R91.1t’-3 ,

central 0fiic¢,’?K.Ii,R.9ad_,

Bangalore-56’0*– % …PE’rmoNER

(BYRSIiV*1′.PLVVIV’i’fI”al'(“;I43′ ESH & LAKbHMI S.HOLLA,
* ADVOCATES.)

V’ State ‘l’ra11sport Authority,

By’itj._-=5 Secretary, M.S.Bui1ding.
E)r.B».’R.A1nbcdkar Road,
~~ Ba3nga]ore~56O O01.

.. Kdagadish Raddy,

Major,

S/0 late T.N%.R Raddy,

Bus Owner, Madanapalli,

Chittoor District,

Andhra Pradesh. . . . . RESf”Ol:l?2N’I’S

L’_,_…_.»

{By 8Int.M..C.NAGASri1<3:2E, 1~:<;m%. ;%%j§):<;§}' = "
S1~;.M.1"~1'.'v'.ACE-IAR,AB'J8CATE_F€?}.?{*R,:E}: .. "

This Wm. Petition 1ST':-fled t1i3.§:iér *1;1't: i';-;f2'.7 _i§oi'vti1

COI1S1L3.{l1′{;i£}I1 of incna prajfl-.I1g~..t.o quasf1–..Ltif5: irrciéx’ aateci

16.’? .203?’ of the Karmai;a};a”V«.SLa:c Tfa:1:s§;<3rEf§A;";pc1}a?;c
'1'1'1'13u11a£, bangaiore-;…as at""A13,;:6:X:u'e~A :1': Jr<i"'.tJ.§\éos.1'fb
ta :88;':«:03'7 gm ' – "

This Writ Petitiezi fa;tte1’1ju.;=”‘:;7:’;:;;rfi{£,:it,§ %,}::é:; uzzzsgia-:: the fa}.?u’:;vv’::’1g:«
% %
‘State ‘1’raI1s;;::0rI; U11e:iertai<;11'1g
6:$t,at3i1s'.i=–3.(f:d vL:i1z'ié1*.'p1'9v1s:ons 0: s<:c::t1{:11 :5 of the

"T Ej'raI:$:pz}1}: L},r3rp0r.:-amen. ACE, '19.i)U {h+$:'e3.1"1af:c:r

. :i=t:.=.fc32'3f<,%<§. 1:9 as__ the {.1-orperatxofij.

z '"I'T§'1é seCond respczzact-:11t; £:u1

§}§3.€i peiitgamczr on 111te1f*–Sta.§e reums has ;:>1’e§ier1’ed

‘ i<ev1s3101T1 Petimm Nos. .2 ff") {:0 180 of LZOUI i3eI0z'r:: the

§x1a_"mataKa State Appeilate *i"1*1f;unai. "i'I1e 'i'r1i}una1 by

.65».

vntue of tiae impugned Qrder disposed (;§T_ 5

lacing iIT1fI’11CiiL1()1IS. Evan thougn :10 reiiéf ‘vééas u°if<:_

resp011{ie1:1¥;~'2 llerem, U16 pe'£:i"!:1o:i61*'is1agg3fieVé«;if-bi?-the

findmgs ami obseivatiolisn"ma(§e ¥:3y twne: ii'z'i~E;u'tz1::w21ij 311 tilfi
ceurse cf the order d3.sIfi1ss:{1g tffi'e…AAsa5.§:i I'('3V'iS10I}.
petitions. Hence tf1é'3a_i11é;L_Vgués?i10;*1£*d here.

3. for the §)(3t.11’JLO}16’1′

51:’: f€5;1E[i1;{§S.?f} _’ submitted that Whf’-:11 the

‘i”rib1mai’ (;(i1:1_é55:« ‘t(:i”»:£;i6:”‘conclusion ‘that the ravision

pc:ij:t3Q1:1$ became nfirtictuotas and that no

‘ ._i’L1;”tf_i§§1″” fe;£1_ef could be g’a11tc3d in iavcmr of “H16 rev1’s1n

g’>_§::t§i1:;jv:4″ét’:;§,9_réV.T’VV’v.’iiI;:?:re1n, the “£’:t1bunai could. not have

§5mcc:;£é:1ed 1:0 decide either qtzestlons Of kaw or of fact.

AA T§.Ff£1e:”‘£’i”i£31zI1ai committed an error in conciuciing {frat

V iixtér Siam agfiement pefiamirlg to the 1m;er–Stat€

‘ mums requires appmvai 01’ the ijentrai (,}(;:¥:<:n11nex1t ta

cui.11;1I1;3j:.t: Hits a concludaa CO£'1fI'£-E532 etc. "i'i"1ereiT0r&, in

,_…–.

{rage tile ‘§’r1E;>L111a1 was 0?’ sucth a ¢;:c3ns1(i@r€:d via the

order should have been accordjngiy passed -.

the manner as has been done. The % T’ 1 ‘

observations are not only J

the ‘mterest of the petitioner

4. Mr. M.R.V. Achar,
reefifindent submitted ‘ “.I_1o of
jurisdiction or authority in the

present ‘or dismissal of the
revision ‘_ . me 111’ Jfrucmous, the

Triburral was its observation and

its :42: error therefore has been

figs Tribunal in making such an

obserurg-;!:io11..

191.0. Nawhree, learned Govt. Pieader

the contention of respo11dent-i2 and further

” –rsnbmits that no interference is called for in View of the

fact that the petitions have been rejected as wing

havirzg become imiuctuous. Since no reijéi’ isfééa

ganted ta res-pendent-2 h€T€I13.,””‘tfl¢ ;:%g4:’:t;ii:V’41″c}’1§;:’:4:’VV'<;::a?:'i111xi;~.A1:

have any gxievance against the A' 'T

6. I have heard thr:.}t:aI’1jy:c£ égtzwjiisel for the

pafliies.

‘?. it ISg’Ii€)»fl”~«Ié;fiC:C5SS§1_!i§TVhf0.__ the memts and de-
:neIits”Gi”t_’i:1;é£ 1n£j::ag;:ie§i-0I’diéi*”‘}321ssed by the ‘i’*1’1Tt:«u11a£.
SuIIice§’~1;dn1e11ti0f1%«r;ia§ 1:.’q§;.~revision pefltions have been

dismissed iizimbtuons and no iurther 1’e£ie:’i1as

grantad tr} ir1€:”‘petitioner therem. in that mew or

% _ti3fi: “1n§:it1;.e’xf’ ‘1″rii:n_1na1 has cammztted an error in

its and makmg an Qbservation which are

V’-».wi1oii’§3vj’i21Cai1ed for. ‘file firidmgs anci observations

IaIi€i{_if{§’ by the ‘i’}’i¥::u11a£ are beyond its autizority and the

_j_:({1pug11ed order is Uzereibre iiabis to be ixltaxierad With.

x/’A–

seheme in ofiieial Gazette under sub
the proposal shall be deemed to
lapsed In that view of the in.-zj
notifications of the inter
the approval of the
proposaz and deenzecijifc;-.]1ave’ %

one year ofits STA
had no
nature on a on the
noafizx:mon’ ff __:’n 26-3-1998
perm

were not legal

ezaciwnenzsitoe vehicles of KSRTC an the
‘ V’ it both routes were tying’ in

V’ “the Vareeitz of respective States. ”

learned counsel therefore submitted that the

Tribunal that the inter State ageement
‘jitppltwal of the Central Government to

AA into a concluded contract was wholly
imeailed for and beyond the jurisdiction of the Tribune}.

The finding also that when the scheme is not published

as an approved scheme, the proposals are deemed to

&\.»*”‘”

been japseci. ‘i”nc:rei’re the STA wgrdid’ “110

autjimrity to g;ra11’i: psrrriit of wna’t€Ve1’**m;§’iA1H’e.: ;:-2r1dVL_ ‘tits

K_./

finding that temporary pamiirgl ‘2VéITé’*- ‘iisaai

t10(:u111

‘liaese: 0b:§er*a?3;1:i0:”1e}VAV.II§f:§:é1Ci%=;V .i.§y-..t,ne ‘fi”ifiur1al woujd
aifect {hit ifigai I”ig,f1fi;V{fi” ._ if{I1e ‘£’r1E3uI1ai so

1611: that ‘ti_iés§;j,.£§bSéIv.€n ii£}11S’w9oi:;i<i…E:e Izecessarjv, H1 that

evefzt tf1E:é:srr:;ie1*_' SI1()–'L1i(§ have been a.pprGp1'1a:eiy
passerj." % '£0 the (3OI1{3iUS1()1"}. that the

p€;t2?;:0nc:i'V's, 'Case has" become lmructuous, the 'i'3ri_buna1

_ V'f1asgVi3r:_ begmxzd its jilrisdictiflfl in znaimag such

-.Q’l:;Se.IfV–.at:{§1:$:: Hence it: is gust. and I1€Ct3SS8_I’§£ mat: that

gaortici;-,’«:éi” the order shouid starm deleted from me:

.. VT1_3:11pi:g::1ed order’.

9. ifiar ma aimresazd 1’eas0;1s, the :”<3iiz)w1I1g order

is passed:

0/aw

The impugned order dated 16.7

the Karnataka State Appeflate Tribunal in Ij:v<§§-s4"1";?*'6_&

to 180 of 2007 is partly to' »

order at para 10 as in

order and the same the

impugled order. _ V V _ V
The 'I'1'ib11nal and issue the

corrected =

Sd/"'
Judge