Am§ ;
-1-
II'! THE HIGH COURT OF KARNATAKA, BAHGALORE
DATED THIS THE 12th DAY OF AUGUST, 2Q53%[%¢
BEFORE
THE HONBLE MRJUSTICE kk
WRIT PE'I'I'{'iON r{o.92£;§/%i:(jos(Ip:;ix;« . . "
BETWEEN
TVENKATESAN «. ._
AGED ABOUT' 48 YEARS] , "
s/0 THIRUMALAPPA '
NO.6,17THCR_U3S, _ _ -
'7'I'I~I MAIN, B'rM'5AY0UT,% _
BANGALORE * .
PETITIONER
{BY Sti : PUT'Ifi(}E 1:2 1§:A1§zii3sH &.
.. LAKSHMI"HQLi;&, ADV)
1_ V THE REGIONAL TRANSPORT AU'I'}iORi'I'Y
BY I'I'S SECRETARY,
BANGALORE RURAL. DIS'I'RI(fI',
AA , *' BEA COMPLEX,
V KORAMANGALA,
V ' BANGALORE 34.
% V. ._ 'E2 THE KARNATAKA STATE ROAD TRANSPORT
CORPORATION,
EV ITS MANAGING DIRECTOR,
K.H.R{)AD, BANGALORE 27.
T'
J
"E?
RESPONIJENTS
..2..
(By Sm: NAGASHREE M C, HCGP )
THIS Wm' PETITION IS FILED UNDER
AND 227 OF THE CONSTITUTEON OF' 1Nn1A_PRAYI:9_c3----%'m
QUASH THE RESOLUTION mt 30.4.2007 05'-..TH.$-R1 IN
SL.N().9, SUBJECT N€).22/06-07 AT..A,1\:NExU"R'E.T.;§.
THIS WRIT PETITION COMING (:2'NT.1§*0r§».P'R1éf;LIi$;r;i'rs:;5;ivé*zf
HEARING {B-GROUP} THIS DAY, mE'rc0UR%1.i;MADE'=-'T2~133:'--'.L
FOLLOWING:
0RD1§K. _
The petitioner fOrf5a'V permit for
the route which when
granteiiv W§1S'A air; q{_1Té:':'at_i11' before the KSTAT arxd was
set-asidé«by urd:e'r-- and the proceeding, mmitteci
for f43ges§}:s_ .¢oI1.é.1de_i*sit;'io;:1';' That oxrler when called in queation
fiis court by order dtd.O5.G9.2006,
u petition directing the RTA to conduct a
joim:__1x:)1;.ic: $§A1i;IA1Iey Within three weeks
n Tha petitiorie2"'s applicafion. for grant of stage
cginiage permit :0 operate on a particular route when
rejected by resolution (it. 30.4.2007 Am1exure-A of the
Regianai Transport Authority, Bangalore (ETA), in subject
M
..3..
No.493/{)5-O6, preferred appear} 190.1715] 07 beforeumthe
Kamataka State Transport Appefiate TI'ib3.1I.'!«%i1._
which when rejected by order on hoe " V.
preferred this writ petielon.
3. An examination of 't1jiie~._%o1e1er Vimp1;Vg1;ed:'diocioses"'
that the KSTAT having. see1}.red.th'e.._ ;ecor§.'3._.of'§ the RTA
noticed a Xerox copy of addressed by the
petitioner a1oIv1g_:Wio_tt'I1 ofiedtvfietoeskigfi authoxities that
they wotfld. joiiltrttrofute suzvey scheduled on
7.2.20
§37 add’ would file an application for
survey of Irxodifiéd The joint route survey,
&_ nefzegtheless eva–e.VV__cor;ducted as scheduled on 7.2.2007
‘ §V21ereio’3o:tievof the grantees who had appiied for grant of
H route, participated, and those who
notiédlaerticipate in the joint route survey opted to file
applicetions with modified route so as to avoid the notified
The joint route survey discloses that the route from
‘fiomeshwar temple to Bangalore overlaps the notified routes
of Kolar, BTS and Anekal Scheme, since major portions lie in
K0131’ District. The records, it is stated, Ieveaied that the
91%
-4-
petitioner filed an application on 22.03.2007 for the ified
route Midimakanahalli to Bangaiore. The
the applications of the petitioner and other _& V’
route Someshwar temple to Banggflofe; ‘
but deferred for conskieratiop the A:é2pp}ioatio1.1ps_tA for
route between to Bx:a.~1ga191§¢,’VafterVV
holding a joint route sunfey.
4». Befozfe advanced a plea
that his fto postpone the joint route
survey \AW;s1_s”z1ot itrhile conceding that he did fiie
an <?=Pi-'3icat:to11,vfort."theV' zpodified route. The KSTAT did not
.- V, <.fa§i"o1.11*' plea and accordingly, by order
-._ the appeal.
f
Sri.P.R.Ra1nesh, learned counsei for the petitioner
V’_ad_vtaii_:cee the very same contention but however fairly
eoncede that he is unable to produce any Written
representation filed by the petitioner seeking postponement
of the joint route smvey.
-5-
6. Having examined the order
contention advanced by the leaxneci Vi;(:>I–° 2
petitioner when considered by the £33}
rightly rejected. No excepti{}b._V:éa;1 ‘1t’~:a§3ons, V
findings and conclusiozgts a1*x’i\(¢d_I}he .asVx-{E211 as the
KSTAT.
sd/-
Iudqe