wr """*"""'*"W"* ""'-W' '-'-'UM W.' KARNATAKA 4-new coum ow KARNATAKA HIGH coum. or KARNATAKA t-HG!-I coum or KARNMMA Hm:-s Coax' 1}} THE HIGH CGURT OF KARNATAICK, BANGALORE DATSD THIS 'PR8 24TH DAY OF NOVWBER 2009 ERFORE -rt.-is av:>:~a*a:.x ma. auswxca I-r.:¢.:~:1a.c;p.no%£1%!'..' " * w.p.No.33-no or 2es9gm_Q % BETVEER R A cmmnassx!-mn M sin n.AswA1'I~mA3AYAm am??? man ABOUT 45 mas, No.13, rm MAIu,*>.__ new wxamuvsv, nmsamax-560 002 : - ."."'.PE?fi'i'IONER (By an afixsanfi 1 smart or . B?'2.IT3'3Efl?§'fi;R'E.'_ * mmsmam M. 3. EH: nnxmzz, " , »~ V mg. a. R;.a.MEm;c:9.n " O61 wmmrmw Atawrzztxwv *!'_BY"-1§'fi°--$_ A sucrsmc warm: Bnrelsmms-sea G11 . .. . maonmws V' .\.n.vmvA, Am 'I'!-IIS HRP. FILE F3331: TO QUASH THE '"»}ii§'s3wTIt>N are 15.9.99 as was R2 IN s:...nc.5 " susaxcw me. 41 at 9-439 Asm mm-A Ann me. 7*" LN' RRKIVMIHRM !"li\.7i"l L..\.JiJlI "*~»6W»J'cJ1l\ I! mark )I\.l"'\£'M& 'l£"'|Il"lI\l'!s This yatition coming «on for pxelimi:;_§my hearing thia day, the court made the £0119-ari::g T:_~¥'T._V_ ORDER
In this writ patitian,
prayed .for 1: writ in than >Tnntu1§fi-.Aét£
quash the resolution uat¢::,f15.9.misc» ‘by
the 2″‘ respancient as 1:19:
2. The supxreme Bhasin and
Others –Vs—H ..:§:%d’–~—-:5;thezs in Writ
* Hutu uwun» l\1’\l\i’lI”‘|ll”ll\l4 ntwfl Lkiufii L)!” nnxwmiamm mwrs LUUK! L33″ l\.MK!’U~\lI-URI-\ HIUH l…§)UIU
Petition disposed an
9. 11.2005, Qfiéiificatians issued
by the stfitg’ the offences
panismnze um; sc:<::t3;'~::xi'sL'V113, 3.14 and 194 of the
gl?i:2i:pr relevant portion reads as
"
_ “I it ‘1; “£:m.uput.umc that the poem: at
A. watt with that status
but tau aoeazmueum mum
;:i.n that regard oannsrb auttwrin
mntiauation at 9:31 attaam vista 1:
porlittnd to ho eoqoundod by pagmontu
or the mount: filld. If pOl’.’IittOd ta»
bu ncntimznd, 11: would amount: to truth
fine of Ra.!>OO!- pa: Ton :01: the vehicles
carrying the wight beyond the permitted weight,»
8. The imagined notification is .
cppassd tn the directions issued by
Court in ir.P.Na.’i.36/’Z003 as
also the circular issued, by Gowrézzinirtazitv
Karnataka dated 16.1.2O6§”L«L.:”‘as §pe.r: _ “‘A.ltVi:an1«§*;;4tv.L:'”<VI.1r-'-D.
Therefore, the impugiagd pa:¥s§d""i7y the
2" rospondmt is 1iaba1§.T_"t:S
5. For the writ
Fatition The imugnad
reso1ut:f;V£§£ “Eli4VV15.;9«.;_2Q8§_”Vjiasaad By than 2″
raspondain; ‘Es ‘pa?’ is hereby quashed.
Sd/’3
Iudgfé
mwwnl ma s\r’lI\l’l.i”‘\ier’%!\r\ ‘F’I!\Z7I’3 RHKEVHIRNB VTIKJT1 LUUKI U3”