High Court Karnataka High Court

E V Vijayakumar S/O Elakal … vs Regional Transport Authority … on 14 November, 2008

Karnataka High Court
E V Vijayakumar S/O Elakal … vs Regional Transport Authority … on 14 November, 2008
Author: Ravi Malimath
Ilbrt LUUKI U1' l\A.KN£\II-\l\M ruun \.\.pt4_Iu Ur nnnlvnlnnn rllvrl \..uuIu Ur nnnwalnnn rnurl uuunl Ur nnnlvnlnnfl tllurl I...UUlu Ur MHKNAIARH HIUI1 LA

IN" 31% was cam Q?' i-ammrmxqa 3:1' 

mrmm mxs Tm 14%: my <3? smzmmgn,  V;     _

BEF'O%

Ti-E Hmmm am manna   "   é  7

§'1mE_}32'i'1'I'It:31H'Io.175~'3; 3K'<--¢CJf17'fi§1i%{$5'.&  J %

 

Evvmammmpg.-%%  - «
aw E£AEfi.LVfi.JRA1?:?&,'  
AorEnAB{:§t?z5w*§t;.%§., ,  
Hosaauw, * * 

CB1'TF.AI3%IRG§a1   % :  PETIFIGRER
{BY 33:. H E  
     ..... 

:3 mmemrsr,
€}m’fR£§3§URr&i’g”B’£’ rmsscamaxy,

% ._;f:’m’1″R!§D§.IRGA, L 3

8.3. ETATE mm
‘ “‘*I*’£E;’%,fii’*3P%1′;%R’E’ S.C3RPGR&TIEm,
u _ 4: 2333 ‘wsmama nmmcmx,
‘K is — 2?.

… EESPOHDENTS

V E awamaa, Am men mg;

. _ 312; H’ K r§,.mv:, FOR R2}

4»:

Id ‘WEE §Q.3.?’§l5 243135

BE’E’%E-2’?

E B ,
am E 1: mmyammm,

mew AB€Z?%I3′? 33 ‘rm % A T
Hassmxgm, ‘ M V V _
C«EI?F.A£3*%.§R£’;§~. nxsrmm. F} u ..;?E’fi’1’*3EC#§*ER

{BY SEX hails.

1. RE31a§%gz.%:%2r§nf§e’rA:}*§*H;<§j3irzmé;~~I"_;«_V' % " '

r;:mrm%:Rm§2f¥§$:s;:?;c:aE;*rAa¥,
£iEI'i"RAD§3R€£k

2. KARRJ%.§AE3£’§?TA’FE
‘rRA1~i$Pc:2R’J:”:.;{:wR:I=~I9mIf1:31\E,*«.V% _

BY YES mmama EmIe.”‘_£:.f1′;cr3t@,”«.__ ” _

K H Efififi; -~’-4%-‘?._ ” ” …RE8POHDEN*’l’S

{BY 3%; R ‘mag E 3;

a,1%:«_z<z K R2}

ififififi

* '. 'W:~%%:[ %ti%aie:z%Re?17s1312ou5 *3 am undmr Articles
71122:? 553% "32'?f 13? 'tm Camtxfmfian est' India, prayixg to mt
~ ~.Cm£_cie::-..t1?:a Mam' ".P§.d¢ figure A paaacd by rm

4. Siam ‘Ermasport Appellate Triburzal, Egalnre,

% firm-HT;i%,}€g,§é73§§20§4 flamfl 39.s.2-. a;si:ie thés imugaad ma vifie ; A pasmd by the

Sm: ‘§’§*a.r3a§ort Apwflats Tribunal, Bwalom,

mm wax. ur tuiumu-umin a-nun-i guga-u or mmnmm HIGH coma or KARNATAKA HIGH COURT or KARNATAKA HIGH couu or KARNATAKA HIGH c

Ewfilfia .r:2:2a,!2m4 saw 35.5.2335, am: am,

fir

‘nun uuulu ur nnnnnnannn ruurl \.I..!u_lu ur nanmnlnnn ruurl uuulu ur Iu\l(I*u-\iAI\A rllurl LUUK: Ur” IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH C1

‘Ewe Petiiians aomim as far hx;-.an’ng this

Coma’: mg: mg f’o§lv:.:w’ing:-

fix mag :31″ tm paetitfxzzm-:x*TVia:


gm: 3%' atgge   
rmpmfimzt KSRTC     tlw
Karsmmzm gram  The

Awelhtg: Afimufigf Imrciusr set
asidae thus: mma to the 1′-*
rmmmem survey report, 653.,
arfi 5 by tie same the

piemt ‘

–c:::uzz,wi far 12:23 yetitslaiwar aubmita that

the Aywilaw ‘§§’ibum;1 is aga1ns’ t the
. juafiaw ax ham the same: calla far

VT The arm: passml by t& 5ymI1a’£4:: Autlzarity is an

.T1′:Lefar:ti:st1mtthe crdarissat

agidfi aizaé. fix mars mac }1% ham mmmed is the 1″

0%

rnurl uuuau ur Ixnxmaimul H16:-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OFKARNATAKA HIGH COURT OF KAINATAKA HIGHC

rt-apaaéazrzt :3 @495 at flak earfier fix aamréanca with

510 I151 azzggr ii “inn.–‘

mm afi? gmunds. Farm it is awn that rm T

m mag by me pefimzm: £1’: 7

W I – ..

petiaaévzenz ‘:’;et’:§% dawifi i1II=f§%”i’€3

in E%3::s gram: as. is mam.

that m.% $2′ ”