IR 293 HIEH couaw or KARNATAKA Am aAnGALnR$} f
paras 'I31-IIS am 1?" my 02' Novsmaa
PRESENT _m~,_ E :u' ~
THE Hns'5LE nm.P.n.nIHAxARAfi; ca1fir afisfi:;gf tf
KN" _% 1 _ _
THE HN'ELE um.qnsrI¢3 §§G;.sA#HAsir_3
WRIT APPEAL R$,13aiJgdhS §xmn
---av-an---any
1 H J RAMESH,°V" > =,,
AGED '-£2'5:_,.YR£i_,f V '
axe H}§;JA3APPfi} '»j* """
PROF:VI&A%&LAKfiflMI,HOTOR[SERVICE,
CGLLEGES 4B.{):I;D;~.1«i:.1.t£§»I'.'t'CiP.'3,
's:V;v:a;=;;:y;a5.:'r5..-511 213.
'-._~9443~_4.sf:§$5
3 3&9 z*c$mA.c1-IA
AGE? AH-06'!' 40 YEARS,
sis 3.x. 'F1-£A24E~EIPJ-E,
'"'~.14TI-I BLOCK,
* .fHADI§(ERI, KODA33U-571 201.
N 3 PBEQEP
AGED hB€'.U'l" 58 YEARS,
SXO LATE SHIVA R33.
SHIVAPRNKASH I-{('}'I'0'£l SEEVICE,
V'IFtAJE'E:'2T--573. 218.
wuomrwvmre wxn mnnavnnmsuu unwrap Msmwmfg, mmmuwmnmnm rrmww mwmna VP!" mnmmmw-w\H HIWW finuuau W? flflfiflfliflfifl NEWW BUUKE K)?' flfiflflmflfifififl HEW" QWMM
«usw-av
...wwg_A 3. nnmvnnmmm mun 'u¢Gu:J'J¥'.I ur zsnnmmmam Hiiéfl €.;€.:?UR"§' Q? mmmmm %"§!€?E~% CORR? O? KARMAWFAKA HIGH CQUW
5 C D MADAPPA
AGED ABOUT :4 mans,
sic: c.x.:mvnIm£,
£4!/'S. DIYYAVAHI 24I0'£'{}R SERVICE,
caxrxaeenx,
KODPs.G'L¥-5'?3. 213.
{By sx-i wrwrea R RA!-EE5.}~£ ad1};.}_ A
AN!) : V
1 THE STATE 05' I-.'.§RHAT.=_*-.K.A_ ,
BY ITS PRINCE PAL' 5E<:3E§1'§.a':n{_ _
1-unseen? DE:E*.h.Et'£'24E1H_'!',. '
14.3. E»UIL{:-H593, -- V
na.a.a.,a.'««.Vge:Aa;_
BANGAJ_-€:RE--%{5_$_i3 ~*3:E'1.= _V
2 -ms amazrnggn *r'aaN's£-114N,
. av rvrs mumrxr; nrnmc-rose,
" 'CMML os'Frt:Es,
!§.H.fiOflD,
% T.s;;~;;;aLo.a5;es6o 927 .
4 A afijanlssn
K.§J0fl;
§'A'E_HER'S Nuts: HGT mwmm 'PG wwrromas,
.. we oamwm
"-._JAGA{sE' ESTATE,
emaxca, xomm:-571 219.
MALIAHDA erwcnsx
wxaoa,
E'A'Z'HER'3 NAME.' RG1' KROWN T0 PETITIGNERS.
naawmoxnu sum,
G0§iIKOPPA £€0O.?sGU-~5?} 213.
--~' w--v-A-_. -w-mu-unwfi awn"? wvum ur AHHIVRQMNR Wausm K..UUi(¥ Ur ¥£ARNflaTAKA HIGH COEJRT OF KARNATAKA HEGH COURT
13
14
15
15
BUS 0? 5R8."i'0R,
NALKERIGHAHA,
i€GDN3U-*5'?3. 2213 .
9 U vcamsx _
MAJOR, : '
EATHER'S anus Nam Known T9 9$?r%Iém£a§;"f=u'*~
EUS OPE1fiA'I'0R,VIRAJE'E.'Y,
KORFLGU-571 313. ' '
2 A eamaxva
FATfiER'3 REES'NOWaKNURN_T0,PETETIOMERS,
BUS oezaawoa, =» % 2 3: *;a,-.
vxanaaaw, *._ f
xnnasu-572,z1s,""=»;
B aAsaanH£wa;9a5aHu
MAJDR, ,"V" .} *§a"=., =_~
FA'?!-{EEi.TS'--- EDT TC? EETITIGNERS,
Bus aesaawoa; ',' "~~
fl3"VERY'&h¥¢UT;,'aW
KU3Hfib'HAGfiR:'a.*, ,
Ko&AGBe511_234,"a *"
.3 D 9R&§AB~'
.;uA3oa, °--_M _
'E'.'%'?HE8'$ HARE: NOT KHOWN To PEPITIONERS,
3Us,ae£aA?ca,
" fk¥ififi3FET»
*, Kfla&aU«§?z 213.
1?
"V x 3'?$LaHGA9pA
anspa,
s&wHsa's RRHE new KNOVN TD aswxwxoxmas,
i'*.sMa opsaawon,
'-.£KbNhNJEGERI,
K€§'DAGU--573 234.
. - . RESFONDENTS
(By Sri B.VEERAPPA - GOVERPIKEW A9'n'O('.'.A'I'EJ
VRIT PLP?E?sL FILED U/3 4 OF THE KARNATAKA
HIGH {2GUR'T AC'? PRRYING TO SET ESISE THE ORDER
wvvnn we ww-umnuammrmu-1. mseww wmmwmg, wr nnnxvmannn l|"E§'&'l'¥'! mwwlu 'Mr nnnnumflmu HSWH MVUKI V? RMKNAEHIVR Niki" UMMKI 5.)?" @5.flKNAVl3'\KA HIQW QJUURV
953839 IN THE war? PETITION xo.19oex2ou5'~V.§::;;{mn
:s;?;2oas. Tm % @
THIS wan' APPEAL mourns up Em 'é-:§:sL::41x:Lr:.'§a?f_
mum; on -mxs um-, gnaumxxfxg ;_z., '.n's:1;:v§,asnV'-{rug
FOLLOWING:
This apaal in £1254 fl? tfif §hti;ioners
in W.B.RG.1906/03 fi#ifi§ 4§§r%§§§§ by the order
dated 13.? the learned
Singla Jafiéfi ha &i%fiig¥éfi the wmit petitiun
rese1:fvi§,9~. pat it ianars to
queatiQfi th§w¥§§¢l@t£§fi cf the Read Tzanapozt
Authpxit§wp&s§a& fin 4.2.2098 and patitionara
fiés-3:; three weeks time to file
€ rfi#isi§fi;°fi§tition undax Seation so or the
rte-1_: éx Yf9'ii.i_aéias Act, 1968 am has ebsarvad that
'r_tha R§%i§ing afithazity uhall net insist on the
A 5]'p.¢i'nt of limitation.
2. The appellants filed W.P.R0.1906f08
saaking fax a writ at prohibitian at any other
appxqpxiate writ at arder ax directian ta
M)
new»:
a
F
3
.
.t
“a
g
r
s
3
.
2?
3
F
3
9
;
issued. to the reapcmdents and it was
carciered that any proceedings taken 031%
5.2.2903 shall he sub-jact t;3A»V.tho,§»£
the writ petition. During the
writ petition, RTA-thu_ “~fiecdncg
passad the resclutign ggaz;i;’ing–._»LAatuge-:..¢£!.:§.riaga
pemits to the subject:
nmuhezts in the
mrit pet:l.f:*i§€:~:; the leaxtneci
Single ” 15.1.2903 held
that survives for
:mr:aic1eratui4<5nv"r§§sérving lihearty tn the
j…s-writ.»4fgufiitioii&'r3v______i;Ar; question the reaclutiona
»::{f–»_;:}::§_'«R§fi51"-vpassad on 4.2.2608, if aggrieved,
wuwavwnmg .-was aw-nmsua-mmnxuw-a wxnwua wwwnz mu" mnmnwmannm mum'; uvuni wr zxnmmnw-am-1 WMWT"! MWUKJ W? %.»MNN?fi%E.ME'%.:F\ Nib" Kpflfiwfi
writ petition. Thereafter, the
posted to: being spoken 12:: cm
and as mama was mrzaved by the learneci
tfiénuiijael ff:-If the petitimners mead the learned
Eingle Judge after hearing the counsel for the
petitioners held that there was no need ta
mmdify the cu:-dar dated 16.7.2008. Further, in
\.x''
«nu-wt»
Wm..'T' mmmmw "W" "WWI W mmmsam rmwm mmm m» mmmmm mm: czmm W mmmmm mam com'
the light of the interim ardax granted ifi tn;
writ patition, the 'getitionszs 'we;§= §§§fifié& *
three weeks timk ta file, ravisiéfif §a€ifi§on 2
under: Sectican so of the
if the revision is s6 ii;edQ it figfi 6zdéred*
that the respandanta –Rgvi$ing_Afitho;itf shall
nat insist on the §0ia¢ §ffiifii§&$ion.
Baigg agéfiigvfig by thévaaifi orders of the
laarnpd Sinéié Judfifi; tfiig appeal is filed by
the writ–pati#i§n9£a}*"
.-i$g* We “h#y§_.heard the learned ceunzel
‘§@§aaximg far the appellants aha the learned
HG¢§a:fim#§t § Advocate appearing far the
raéfiqfifighés.
‘ 4. Tha learned counsel for the appellants
‘ :m§uhitted that during the pandancy at the writ
petition, permits have been granted vide
resolution dated 4.2.2003 and as per the
K?’
“””*~W”” “-‘T “~”*M””W=*”~M *”*WW %«UM%I H»{r wmlvflmnm Human LUUKE us- maaxmmmmm mmzm tmwuzu aw ammmnmnw Mmm uwum ur m.mnwM§M.mM mm:-a uwuwu
learued singla Juflge in the impugned under anfi ! ;
the grant of pazmdtm to the aplicanta d§¥§§®fufl”x
4.2.2008 pa$sad.by ths so¢and ragpon@nnfim§fi@;iV:=
be auhject to the order that w5fil&:b§é§@§§§$: z'”‘
in the ravisian tiled under fiégtiafi Q0 bf Ehe-H5
Kata: Vfihicles Act.
‘ ‘ : ‘ Justice
u., fl ; .~:.Jtui€nB
X13
In$§x5;?eafR§” f