High Court Karnataka High Court

M/S. Karnataka State Road vs The Commissioner For Transports on 2 November, 2010

Karnataka High Court
M/S. Karnataka State Road vs The Commissioner For Transports on 2 November, 2010
Author: D.V.Shylendra Kumar
"V "  _( Kaifgé:ata_k';1_) Mufti si(:r--irt Au§11:>;'i.t};
A . *Ud:Jpj'E)§st1'ic%;.

  3'; The Sf3€Z£.'CE£1.§"j_;' & The Rr1z:]
, _" " ~~Tz*a111sp{>z°t O §'fic:e.2;
 Udupé i."}i_<;tz'i<:L,

IIAA 1 , "K

3%

1NTH}E1 HIGH C()UR'I' 01? KA RNATAKA AT 13,¢xNG,:gI;'()ia.1+:   

Ar

mnazz) THIS m1<: -2?" my 01? N<1\,r1*.§*;  V
BETwE12N;   AL %% %% %'

Mfs. K.a1'n.:1tak2tS{z1{e Rozld.  _ 
TmnsportC0;'pm'aEi0n T' V
K_.H. Road,    
Shantinagar, _    r 
Bangaicyreefiét} ' _ _ H   .
Rep. by its NEan2:I;gi_i1g_Di:'t3;i't{3r "    ...Petitioner.

(By sn;B. Pg;1a2:%s%hzz«:a£hVgs;.gixs%;_gc~m;s:§;; Adv.)

AND:
I..  'CQ111:niS"s%.():ie1' E61' Traxlsporits

Dz: _A1:ab::ik;1i"7\Xeedhi.,

Z, A'_§TaE3e E)::_§3zé;';,= 'Ch :23 mésgss is mar
& CE':'a:i:rm;,111;

Uahxpip

4. That II)<»:pLn:}»-' C('3I'I1I'"I}i:§§»;i<_)I1:i;'I'  {,.'.hai1'1n:::":



"'v;;1d11'1i.s§éi:.;*::§ :,>;~\.{<:i::1 thééilghv {he mafiiex" had {:0mbjeL:ti(m.3

-2-

The Rt":gi£)I1£i} Tra111sp0I"{ .Au$E:.1*ity
Uztar Kannatdzs Di..~;trict.

5. The SCCI'ii'i£1i'}=' & The Rcigioimi.

Tramspoift Ofiicei',

Uttar 'Kz,1nn:;1dz's Dist'r*i<:t, I   .y _ «.
Karwar.  . .R e::;?T()11tEen1:sV§"

(By Sri.N.B. \I'is;w:1;':z1£h, 

This vvfm Pc:titin is"1i;'1eai;me1~"Armies 226 & 227 0f
the. C0nstituti011 of I.nc1ia w.i§h=a p_ra;g,Ie1'"'ivn> C211! "for the records
pertaining to the A;-Qmp'iai§:j1t as pa-.§he,"A_11ne::«ure A and 8 dated

28.08.2.0l() 21n_d3._30.§}8._2OVi_{) fi'{3fi1 1~;;.Isp(>:1de;~smog.2 and 4.

This W'--rit"§?c'§i;i(>1:  <:'<)ifii..1d fiirli f0§~ pre1imi_n3.ry hearing this
day, theV'VC()u_:"t;.1;?:21de"the f(')'U'v(')"'»7\/iii '

V'_F_vhis 'xLWitV}:Jetjt}.()fi'-._i%a'ci":be€:11 exzmaine-d on 29.1().2OE{) for

2:m.1'~*;.If;<3 f?*:E.ia'}€5§?i'ii2g r<ie2' had c<m":c:- to ba g3;1s:§ed 2»

_   4¥::2x}sI.33629/ 201 0 {MV RES}
ff;29-- .2 0-201 0

Qffimz' Objraeitiiorls OEEQI' ruled. Taken up
'_{E:3r ;3re3Ii.mir1ar_z; hr2arir'1g ::::Z:' {I16 recguesi Q1' Mr.
Paiaficsshaiah, £eo:m€c€ Advocéczié far' the

pellii iOI?;€i'!'.



it-'(.0 dispose of the

ML)".

KSRTC is the wrii petitioner, who

1;<;1' _ 

cornplaining Em/ore this Court: that  "

respondent~au€hori2fies are eI'!f'brcifi§j..'"." 

provisions of Motor Vehiciesflficis aaria”‘,%33£;:ZéS’.

and also the manner of irfip£er7.1erijia:io’r1 to

Nationaiised scfteme. ‘j}’améd._ ifzé

Government’ Q/’Kar71at’afi’ca ‘a:1d £’.?’1c:’re”;’b_tfév.__: Iiaoé’ S

soughjor if1.e3_/bllowirzg r_e_l_fVt:2;fI9′ .,_V

1′. Call for zfzf?’ ‘ zf?€(*o3f(f’:; ;2é5r’?:a.:’1gtMiI:g to Ike
ciompiianr as per ,z’?2E»* -.%Xr1i’Vz(%,1:Aiia2f<e. 2%. a"rz.<f' B rlareci

28.()8.2():f0 ggmio 3r108i,2i)1c) ;~}<(:;:a 'rE;s'pr2:-1dr);-21' No.2
cnz(14Ki_ qx ' = — v. M

ii}; ' DiféCi'fl'E'hé=IféSpE)'!"idéT'1iS to irtitiate cwiion

against the ifiehicfh-".54 and the operators as

; c-Lea1'ly.Vr:a'r'f(1,i'ed {I1 Armexure A and B;

.__pe{'ii."ioner further seeks to mitiate
__ii:,.'t'orn1s QfSeotL'on 5.3{_I}(b} and l92(A)_.
<332f'f"i1E'z€ M0503' V€hi{:E.€ A(,'i of I 988:

{UK Purifier please to dirzact the i"(:'SpOTid€I'ZIS
r*epresem'.at,£or1 as per
Azmexme A and B in a;:corda.nce LL?'ii'}1 {aw at

an e3arE_a; daze;

V etc.

_ i0ci’eL;;.«._”‘*~. Leamed cr:>w’zseZ fer the petitioner
.2,:§:;:afuii,s; jjiace before the Cour: auiherities to

sL:ppe§*.£Ai”f1e prayerjijr issue of a momdarmzs

A preuisions Qf’ Section 53[1_}(b) read U.}iU’1
“:Sect1′::>n 66 0f {he Meier Vefukrlee Am’, I 988.

I144 4 I144
U. Issue ::my other Writ or D£rec:iior1 or
any other order/5 suiiabie {er the jlczeis ”

c:£reums1ances ofihe Case {minding the a:’es*i,S,_ ‘7

Appearing on be}1aU”:’Q’f the
subrnissiorl Qf Sn’ Pala1€3?1czfa}’iV, ‘§e(1r_fied
COL£I1S€lfOI’ the peieiiio.:’ie:.f__is iiiczfe;;e;:a; L:.;he;1
the scheme popularly IE’r1e’:L>r1′ as” ‘-‘flgwafiifl/L.;C’§id
scheme is ieotaIVe:(elLtsio’fi ‘prgiix-e:;£e 01eer:1i'(i> rs
on the routes fag; Dharwad
shce me, nevert’he.!esvs.,:’rr1a:1 _ “o}3era’iors
are opc§rei;:§zig “5Uer!;:1ppir1g the
nolificeéi and therefore,
deeciions to the
r:e3pc)reLderii:§V- that operation on the

roL’:.’::eS’ bi} €he*«..p:f_fz)'<:Iie' eperators is prevented

.,I)i(:teii'i0:.1…oj" the order is not concluded

I':O '1.."€$pOI1d€I1{"S 3 and 5 based on the

Lzismjbr s:,z«::i'2 purpose an 12-1 1-2010. "