1:»: THE HEGH COURT 0? KARNATAKA AT BANGAL{39;_'E_:.. _ ~..
cmm Ti-{IS T HE 30*" DAY 0:: MARCH; 3t;o9' f .
seroas
we HOWBLE MR. wsmzs RM »4o%a~m%a-my
wp. N9. i1Vi9:$"QF 293$ W2
BETWEEN:
1 MANAGENG ozaecfsa :<'saf:<: %
CEMRAL 6:'-'FICE, %
s<5H=R.:::Aa,sHA:~ITi:1:istAC3AR
sAN@Am&§-2?
PETITEONER
{BY :¢a%rs%Aa'i»ss: BH_AfiBARYfi_*, A99. )
AND: ', A
ha.
r<VETr~:;%a&.k'r;i2§Ns¢Pé%aT&A1}*%HGR1w
TU_F%K§.%R, _B»'t'~1'%TS =$'_&QP;'ETAR'f
2 sax ra§ARA4wi.a§§v2URTHY s/0 K V GOPALAIAH
; ":1-z.<3«3Ar<z$'HATTA,:<oR.ATAc;ERE(T),Tum<:uR
" A %%%%% REsP0rwENTs
#31312
&k%'?H':s% &?£:1meN is FILEE3 PRAYENG TO QUASH THE
QR'!§ER..__'P;F-VSSED BY THE TRIBUNAL. DT. 30.11.2013? I34 R.P.
?\iO.2?6f;9:§O6, VIBE ANNEX-E EN RESPECT OF sumac.
311999-r»29oc Ta THE PETITIGN AND QUASH THE
RESOLUTION DT. 24.6.65 ifwi RESPECT 0? Sue. N0.
= .1ia;'99--2ooe same A?-é?~iE§(-A PASSED av THE RESPONDENT.
” £s”rr.:.,
THIS PEKTIUN IS CGMING GN FOR FRELIMINARY
HEARENG ‘B’ GRGUP THIS SAY THIS CGURT MADE THE
FGLLUWENGZ – »_
L!
‘1
J.
GRDER
The Karnataka State Rcad Transport Cr;3§:_.:f_atit::1
aggrieved by the order granting permits Lmfier th”e1 ‘fi%’t:;r
Vehicle Act, 1988 by cembimna 206 sul:gi’:e;:ts}.:«:’V’.i%i”
praceefiings dated 24435-2035,.’ bé w.ii:§:ct3t’A V’
secufins; a joint mute survey reiécrflté éisacézitafigi
whether the mates overiapVbtt§L:év..V_netiAfied
R.P. No. 233/2806 fiefcfe tif;e:11–V§V§’L¢;s%ri’at_;~i(a.’ ‘Stv.=;tevA..f’§’i’rans;>c:1’t
Appeiiate Tribunai, Ban§a?é 2*e;*T§§»é§iv _having observed
that n4:–._ routa$i5n;:é”;i_”‘a?éi3«9ft’ was secured to ascertain
whether t§iar4_pr.cf3’e.$’ééi_V everiaps the netifieé mute sf
-*2«_Vti:ev_*é;3;§fA::*~:§:d s’c’i%en7_e,.v éigmissed the ‘caetitien by an erder
‘dat&afi A394~’1i{2’aG_?, Ar:21exure–E. fiance, this writ aetiticn.
petitier: is apposed by fiiina statement cf
“”–.. “‘::hject§i1. The rfifionéent
Neg? ::c$31té–:’: c3.-2; O7-06-20% the servicm are
aiiarateé ué:<:.¢_ %t:+:e rt;e'i3i':_a"eiifi' auestiar: 50 as to benefit the
'_%raa{e%j§i§%:g;*'*p;;b§i¥i A'a«:*":«fij.._.¥_.'rz.vi:i':a fight :33' the 'rwtificatierz dated 2.3-
a§'.'20;Es? _0f._'State Gaverrrment mefiifyirng the scheme,
£.%1é'.resax%§?§'7é"_ej§1';t:=.§'%ié.2 is entitled to the permit in question.
3,. Lfiearrxed Govemment Advecate submits that the
"..jL?z§ifit:§4§t3'a§éecretary, Transpcrt Dezaaiiment i185 iince §S§!JE£§
aAA"{:§%ii2iar dates} 19-Q?-2668 ta aii RTA$ ané STAS pointing
5;}: tn: the iaw fieciareé iay this Gear: in the case ('If
KARNATRKA STATE ROAD TRANSPGRT CORPORATEGN VS
{bk
?Ai.ii.I GGVES reacrfied in 17.1? 1996 KM! 295 and in the
case sf W5 ADARSH TRAVELS BUS SERVICE AND ANi§TaER
vs smvs :3? UP. AND omaas reverted in AI_f:~~-.:1$Q¢"'i"..':'§}':.«
319, the? germits be issued orniy after seturinQ: &jv6§.§jt L.2fc;éJt'ue~.: "
survéy resert $63 as 'in ascertain W';%!&tfié ?jj.tEE *rguie.V/a.;§ ;)i§;eTdf
fer éveriaps the rmtifieé reutm
4. in the iightggf the_..!é§§: «§aT’i:3L_ dca.Wn–Vby _i::i1is CDUi’t
and Afiex Court, referred”‘s2i’;:!8f7S§»;:iv£t”‘éfizrifizi taut be said that
the mrder datveriji’ ef the first
respafiderg ‘vf§£$c§_i§:iai4: ?%fan_s;:éVft Authority, Tumiuzr, is
arbitrarv”a_n6_ iiie_¢aui’,’– :f?h.:}é: “”?:’ibunai without neticina the
afere§aédLA§e:§§aréfi1a}3 of ESQ: mismdirecteé itseif and disrnissefi
V.’ :iég §*éiri:€:’i¢r1:”agtétécéiwfiiefi by the aetitioner –~ KSRTC. The
Li«§§;é§éViVity. gygafiéitiiiated by tfie WA in its uroceefiinga dated
_ 24-A-fi«6–2£_}f§S .f~fiAéVii’!Q came te the natice sf “the Princizzai
“”‘—-. $e:retéry; has restated in issue cf 3 Circuiar irxéicatirsg the
._ ‘:’:é*:eéA§ity ta secure a jeint mute survey ‘rem?! befare arafit
‘V ..r3;¥T§§ermit under the Meter Vaiyicje Act.
N
HVK
S. In the circumstanca, the writ pe.j;.i’E£é’:::.f’jiT:é’V,
aiéaweé. ‘fie eroceedifies dated 2-4-66-2905, ‘cf ‘
the first respanderzt and the crderydf’ ‘i*§*zeA_ :”f”rii:gV'{:i’:*Véi’_ &a§.ed
3s-11-2007, Armexure-A in 3.9.’%’«rysé§%V%%%&2?6:éGaa;
quashed. say. No. zvsrzaes is a*ii:§we{3, am ‘t–!f;:e ‘v_pir’+;’V{ti’ér.:.-a”i:t’:g
is remitteé ta the first:.¢s’aa.:id’e%it: ‘¥¥’»L._;F{TA;”Tu:*s1i%<ur far'
ccmsideraticn afresii and t d% giaés1.§é'r§3e§;$V:ir;..Léezgerfianca with
flaw aim in the iighi .thé;A_Aeb%$i&.{':?vai;it¥'?13. suibra.