High Court Karnataka High Court

Sri Muniyappa S/O Late Giriyappa vs The Management Of B.M.T.C. on 16 March, 2009

Karnataka High Court
Sri Muniyappa S/O Late Giriyappa vs The Management Of B.M.T.C. on 16 March, 2009
Author: Huluvadi G.Ramesh


WWW “ww’~mms Mu ammnmawmummm ruuml Mwwm! WK” NMKEWMEMRM E”‘H’&.:M?”fi LWHKE W? i’£.WWN§~R%£M}2%.fi%’ WEW-W Q.

as ww-mmmawummexza a:v.& 9;

11:: mm rm»;-I CGIERT 33* mmazaram, BANGALQRE
nzmsm THIS TEE 16″‘ may GE MARCH 2309

EEECBPLE

‘PHI: HGWBLE HR. Jzrszxm HUL1:Iw§::: ‘– V ‘

mm PETITIGN I~3’C3.3£5″?48;”2fi%C}_B ‘V–
cg/W ” _ ~_
em’: PETITIQH HG.89fiB;’2§3GT{{‘§.-KSP;’PC}”” —

BETWEEN’:

iv: P zq¢;’v.§ s’:M$/.2_o«;wa _

SKI nmmmm “$.31: 1aEi;’jfE”3I£_tI»3SAE’PFr§’

AGED man’: 54 ” A ._ Q_ ‘
NCL133, oDLa2AF9AN}:HAL;: ‘

}I.S.NEe.G3’s£.*. Pr::5’r*!1_–. M –

Bmmxmneasa' 933"  '    PETITIGHER

my 5:1: "s«.._j3.  332.13'! :=
$33 2. 3 2* :2

cm-:*::>:»m.L ,QE'!k=cEs
' K..1»1.mw 

VB-.;ii.\}:-f}¥3aAI5′:*..;@.E-56B 92′; . . . RESPGNBERT

Vtlkih’ mxr~”vm\*>~§Ibw’Mm

{gy Stat : H R RENEEKA; aw E

THI3 9%’.P. U1’€IiER ERTICLES E26 315% 227 C33?
THE CGNSPITUTISR’ Q? ENEIE EILEE ERAYENG TC}

)3?”

woe«-wwmuwuau

vmwwww

~m«>m- vw-ma is

wuw wwwxmm wean ncw>4r”sa

§’*a,’§»’?~¥£ Mwwma fisfltfi F£\.fi””&I!’UHMV”‘*”m””%Wa锑n muwran “\u=’_\nm*m»n may mmw”:ammWar’wmw”<aiww'w mun

QU3-'LEE 'IKE E{E'EIGcNEB I-X'iI&?.§ DT. 13.11.2005 P$'sSSE__§3

22 THE :1: AEDL. L&BGUR C383? AT aAN£ALgRE,,E§5,
z..n.1~:s.43×99 vznaz A1'91'I~IE?§.A. mar so 5313.
RELATES T9 EENIF-.1: (:23 Bank: mags CC:}I%'.i$R&*§fE:E3fi"
UNDER THE Eacrs EH3 clacsnswanns as éfifaéas; = "
Ann AL30 TO DIRECT Tam REs9aH§EN§~T§'afiI§3TAiE_vg7
THE PETITIGNEE. Bhflfi kzaro $$RVICE;7t §iTE."

cemmmmr or SERVICE;

cansmgmmm BE2~m*:::;*s xbzsibrmixs ,§A{2K
megs mm mm DA”£’i-«Z V<::;5f 'rm IEATE
ms' Mm§TA , AND
cIB.r:u1»:sTA2~ms; €23 . A

_ %%%% ;%rIoj[é99$[«kV§;2% 2:30':

THE 2Ar;GAL5;ag' 2«§3£_=..'F.C;vEfiZLiTAIv$

Tymsgeaw *:€}?§§3="*T¥R.11L'I'I{3rI-I
H '-s.c:m,. sammmasm
' BAk'3eAL:3_EE.-545:2: 027

?»E??'W~ EEC 3'i'S
cHz£2V%'LAa*'."_£:_E'EIcER .. . . PETITIOHER

V .V (B~y "smt:é':"'i: R R.EhTUKA, ADV}

» . _ " –« 1 $3: MIINIEAPPA
, .. sic: Lam Gxxzyawzz

AG-ED ABGUT 45 YEARS
MAT 339.133 <
WM

~W=wh-MM: wwwwmw Wm uwmnawwuawauww anavxn MWWWE 'LIV' mmmwmimmm !£"%H.WK"3 '§.m*a.W8JWl! 3%?" £u6§.'ygwpagw.§fim wygggwy L3,',

GL1} EYRP§ LI
M S HAGER QQST

BAHGALQRE 33

By an : 3 B 1~m1<1<.2×1~m.P9A, ADV:

THIS 92.9. UNDER ARTICLES'; jj..$;wn'1'_2.é*:–,,V:§':*",__ f
TI-{E3 GGNSTITUTIOH 05* INDIA E:;1:..;Ié1':_ PR?§3'~_ INg~.

QUASH TI-m Airman mu i9.i1.,,:"2.::%05 "1*z§s~5_3At;_
Passmmrta orncza. 1_ III Lgiaava
comm, BANGALORE, 5}:.§:é,"i%:;;z{}1*3×199§A "V1133
:=a~mEx.A. —

‘It:-mag __ 93%; 5:§j:Q’:::1c>z4″:2;é:- e;:1j; é*cS:é;””” PRELIMI1wH=L1»’3.Y
magma It-I 11B*I_3;’,;}R.C§i3IE’*._}i’§éIIS”‘f§A?’;, came: mm
mm E’C}I«?$é’iI’?9IisE<Z?.?,5'., "

tyre piéfiitisna have been filed by

the Corporatian praying for

_i$auans$"'a.f' writ snf rzesstierari tic: quash. the
%*i%%%%y%%%s;m,p;1gnea "mm datmfi ma»-:1.:1.«-~2@cv5 passed by the
T.E51:;ési–:iing Officer, III Psatidititzsnal Labaaux

VT _ '{:»«;~fi1:t, Bangaiom and is: such ether xaliafa.

W,

Inayeatmz after stopping the bus, bu_t___

accozzding re» the Inspector, he vmluntaxi"."i§E"*4.VT""._

want and inspected the bus, as sue-if

chargea aura not pmmred. The .'x*cezfa:e:_';ce i3£s;3.:'z:._j_

has rightly oxdemc: far

Ham-aver, according to theV»1:§a;:»ne€i" c_»:x11;j.§s.;§2 };:._ '£'t:*:~3::"j
the petiticner*work:r:a,:1i, th& :. 1ia'f3;:e#¢e–..£I:v:§;zrt
caught ta have ta
the wmrkman, praved,
denial af

5. Acce:}:di_n.§”_éVV_fihe-jiengrned courage}. fer the
reegzrtan-d’e’m_:;’ _ eviciexlxzze is

avaj.1.ja’}c:l§ gin’-.a;5:iaé:>££$ ‘star the affect that the

iaaued tickets to 26

w’¢tdI|”‘mn’1\W.’fi’tt””0\tB!b””hF6″5-fi””W n1mwvrsaI- wwwvmas mm” mmmnwflwmmm rwwm Kuhflmfimfi WP fiflfifiwfififlfifi WWAM”‘§ §.£€JUKm§” §””§§fi]V§”‘§ Q

sf 32:’. paasang-firs, was finding

hag 7’x:<$e1.';' gi«;é'en can that paint.

AA'wa*22

is seen that althmxgh the Refsre11¢$

""'%.__ "§.':<::°V£;:.rt 1'1&$ givan a finding an the sacmzé. charga

. j1::ega.tding discharging of duty by the warhnazz.

under: the imflzzerazze at alcchol, in 3:2: fat as

W

Vhd\h#=wM«-mm wwu »w wave»

‘5aR?¥Mé Wmflwflfiflfitfi ‘M55 E€”%..§”£W.iW£’%$2£”$5’§.fl””€% %T’!M1’%?9’8i”@ %zs~'”?u:#’5_«,67’fl’@e-%t ‘Kali w%a’%ammvaw’W«wr~wwr”m autumn-wn

nan-issuanca afi tickets is acnaarned, nothing _

baa been stated in this xegard mar any finding ‘

is given.

?. In the aircumstanaas, bath tha §etiEiafi$g W

are allawed in yart.

passed by the Rsfexence C¢ufiEt§3 qfih$fiéfi5afifi
the matter is remitééfi’ §%%kH §g-H§heH iiI
Additicnal Laban: C9u£t, fi%%hg§i5;@ for
dispssal of thfifléégfi in §é%§§é%fi¢$w%ith law,
aft-ax bath the

partiea.

Send %a¢k the :€¢§:fis fmrthwith.

fl”._1T§$ ¢fiq§iry”§§aii be cumpletefi within

fimnths i&a@.£hfi date mi raeaiyt af raccrda.

Sd/-4
Fudge

mph!-*

The ifipuéfied 1:%§fid ‘:

six