High Court Karnataka High Court

B.N.Aravind S/O B.Narasimha … vs Karnataka State Road Transport on 31 August, 2009

Karnataka High Court
B.N.Aravind S/O B.Narasimha … vs Karnataka State Road Transport on 31 August, 2009
Author: H.G.Ramesh
W.P.N0.22445/2009
-1-
INTHEIHGH(XNMIPOFK3RNAflN&AATEfiNGALORE
DATED THIS THE 3131' DAY OF AUGUST 2009

BEFORE

THE HON'BLE MR. JUSTICE I-I.G.RAMESH Q

Writ Petition No.22445/2009 (SRTYC   

BETWEEN:   ._

1 B.}\§.ARAVIND
S/O BNARASIMHA MURTHY
AGED ABOUT 37' YEARS *
MUTHYALAPET
MULUBAGAL  _  '_ ' 
KOLAR DIS'I'--563 131.,  _  RE:Tf1T1ONER

(BY SR1 PUTTIOE: R  AD_\_r.f5;." ;

1 KARNATAKA"STATE  TRANSPORT
COR'£'ORATIONf"S«.   O ' 
BY ITS NLANAGING 'Db_IR«EbC1V'OR
CENTRAL OFFICE, 'K.H,.ROAD
BANOALORE--560 027

' V'  "~---TH1:-SCHTIEF MANAGER {STAFF}

. ' u , KARNTATAKA STATE ROAD TRANSPORT
" _ 'COR¥?OR'AT10.N
 .RST'AB~1,1SH£v:ENT SECTION
A CENTRAL OFFICE, K.H.ROAD
"«BAi\§GAL«ORE--560 027

 '  «    TOIVISIONAL CONTROLLER

*  _IfIUBLI DIVESION
HUBLI  RESPONDENTS

” “”(E3Y SRE K S BHARATH KUMAR, ADV.)

W.P.N0.22445/2009

THIS WRIT PETITION FILED UNDER ARTICLE 226 oI5″*IiIIE
CONST’I’i’U’1″i0N OF INDIA PRAYINO TO gUAs?a-I~.OV”-.._’m.E
COMMUNICATION DTD 16.05.08 OF R3 ALONG

ENCLOSURE DTD 09.05.08 ISSUED BY R2 AND

AN NEX~C.

THIS WRIT PETITION COMING.~ON. ‘FOR 1§i§E§.IgIM1N_A.RY’v.. V
HEARING IN “E” GROUP, THIS DAY,f

FOLLOWING: V

This writ petition is—i:W(g’liire£:gA1;_edh’ the
endorsement dated issued by
respondent NO’._2«:-fie the refusing to
grant extrac-rdiI_iai1;V$»r fordoy the petitioner,
who was Trafiic Officer with
H I have heard the
learned _CoUrI’seuI’ for the parties. A perusal of

“tithe endorsement at AnneXure–C would show

“tha”r._r1’ioi are assigned for refusing the leave sought

for the.’f):eiti.tioner. Accordingly, in my opinion, the

TR””I.giinpugnedit’erI.dorse1’r1ent is liable to be quashed and the

requires to be reconsidered by respondent No.2 in

W.P.No.22445/2009
_ 3 _

accordance with the relevant rules/ regulations. Hence, I

make the following order:

[i) the impugned endorsement dated ‘

(Annexure–C) issued by respondent.§No’.2_’V:-is; _

quashed;

(ii) the matter is remitted to ire’spqndent:AdNo,f2i’to

reconsider the app1iCation.of»..the pdetitioher ii’:

sanction of extraordinary leave in aceo1vd.anee

‘with the rules /regu1atioris._VV

Petition disposed of. j . .