High Court Karnataka High Court

Sree Gajanana Motor Transport … vs The Regional Transport Authority … on 21 November, 2008

Karnataka High Court
Sree Gajanana Motor Transport … vs The Regional Transport Authority … on 21 November, 2008
Author: Ravi Malimath
-1-

IN THE HIGH COURT OF' KARNATAKLA AT 

DATED THIS THE 2 zap my OF' NOVEM'£3~;3uR ;..:2(.)08 A  "  

BEFo$E j'
THE H'C)N'BLE MR.JFJ3TICE MAL1;s4iAi'ri';  %
WRIT PETr1'I0N Nofi-3Qc3;_>, O§"g._( i(J'?(M:V}
BETWEEN :

1 SREE GA;}AN'AN:'%v:isa§01'Qi?_   %.
TRAN$Pg'r CQMPANY. Lzmrma

; SAG1?kR,.,SH'§Mi)GA m..<s'1'RIcr,
'RESP. BY'£'FS "£2'XE:§3U'I'IVE DIRECTOR,
S:'i.P. su9_H§.::a:R~ -._1\_IAYAK,
3/ 'O._4Si*i..S;E.J.I*¥.AY5K,
%   A3313 ABQUT'-54 YEARS,  PETITIONER

% *  %,  329:; as PARASARA KUMAR, ADVOCATE)

' '  THE§"§2EGI0NAL TRANSPORT

 AU'l'HORI'1'Y, UDUPI

#   V' % THE SECRETARY

 REGIONAL TRANSPORT AUTHORITY,
UDUPI.

 3 THE PARTNER

DURGAMBA MOTORS,
0ZL<*'"

 



-2...

NH?-17, KUNDAPURA,
UDUPI.

4 $1915. N'E1i."FHA SATHISH
W/O SATHISH KUMAR
MARGONI GATE,
SRIRAM TRAWLS,    %
VALACATIA,MANGALORE,»»I),K.  * 'V

5 SmtISAMMA  
W/O LATE K.A.MQELAMMED 
RUBIA COMPOUN£),--.._ "~.__ *   
0PP;()ASC1A HIGH SCHOQL,   
JEPPU,MANCrALORE~,~~--D;I{. '   RES-PONDENTS

(I:3y"S:ri :   &  SRIKANTH A,
ADvocATE:§,;?0R _/'R:-3 S1nt.M.C.NAGASHREE,
HCGP, FOR 11243 (as R.~:_'2',,.':?.--1'i RLOKESH,
ADVOCATE, I3'fL_)I¥'£.I%»fA3'j_;.

"   vv .P.1s"F1LED UNDER ARTICLES 226 & 227

»A  TI~EE'«CONSTI'FUTION OF INDIA PRAYING TO QUASH
 V PASSED BY THE R1 VIDE DT. 7.10.2005
'-- A IN' GRAN'T;iN'G THE VARIATKJN OF' CONDITION OF

i?ERM'I'l_' 0N THE ROUTE THLRTHAHALL1 TO
MANGALORE 8; BACK WAY 014' CURTAILMENT OF THE
ROUTE E-'ROM BIDAKAL KA'I"}f'E TO BRAHMAVARA AND

 AA VKD.EVLATION OF' THE ROUTE FROM BIDAKAL KATTE
'  -AND  VIBE ANX~D.

THIS PE'I'I'l'ION COMING ON FOR HEARING THIS

' DAY, THE COURT MADE THE FOLLOWING:-

stflcw



ORDER

The petitioner aggrieved by the {)3} _

the Secretary, Regional X

respondent to refix the timings oftitze of L’

conditions of permit, the petittolzer appeal
before the Presiding’ State V:’I”ransport
Appellate ‘I’rib1_1_na1, ‘arm; virtue of the

impugaed vide Axmexure-H

and dismissed the appeals.

Hence, ” V’ ”

” The” “oniy… «contention raised by the learned

I petitioner is that notwithstanding his

ooittelt’ in the said matter the order passed by

the R~.’f;z§.Vdeserves to be set aside on the sole ground of

A “:t:V’_noti§_app1iea.tion of mind. He submits that the Presiding

V’ Qfficer of the Appellate Tribunai passed a common order

by clubbing 72 eases together. This clearly shows that

there is non-application of mind while passing the

%LJ,

impugned order. On this gmuiid alone the impugned

orders will have to be liable to be set aside.

3. On the other ha11:;i,….tIf;e

appeann’ g for respondents ~

does not impose a eondiit:ion.,_ the gve-it

reasons for the order, M0rt3Q’.’PJ’,–. ‘a..of,.the order

passed by the and every case

was “orders have been passed.

He fmther concurrent finding of fact

sho3:dci_ not by this Court and hence

i s;.::::¢nizés that the cpgfiuon be rejected.

-45′ -.iA§ot\Nit11standiI1g the contentions of the

V. petifioner and the submissions of the learned counsel

i “‘.i’o1**the respondents it is a, fundamental principle of iaw

“-‘tiiat no order could be sustained unless there is an

appiioafion of mind. In the instant case, prima facie it

W”

35

appears that there is no application of mind”‘*~–whfle

passing the impugxed orders by the 211″

the 72 cases have been taken together V:iaj’_._

which pre~–supposes lack of

passing the order. This gfound is verio1igf1eto”~ s’

set aside the order.

5. For the the folkowing

0I’CiCI’Z’-4′ –. . _
1’1} The V_.7.- 102005 vzide Annexure-«B

passed the respondent in Subject No. 106/O2~03

c37;1er”dVa’E*x*:-€;”24~’?-2006 vide Atmexure–E passed

/O2-03 by the 23*’ respondent and the

ciatcjf 15-10-2007 vide Annexum–H passed in

Appea1:’_ No.1573/52006 by the Tribunal and also the

V’:-‘ dated 18~ I0»-2007 passed in Appeal

‘ 157 1/2006 vide Annexure~J passed by the Tribunal

are hereby quashed.

/Ar”

” .rS’i§

-5…

2] The matter stands remitted A’ 1*”

respondent with a direction to pass :VA(§rderT$’

accordance with law.

In View of the fact that the

operating the services the ifidisturbed
until flesh orders a:ée”jmatie.ie_ .A ~ _
Writ peeuon