High Court Karnataka High Court

Purushothama Poojari vs The Divisional Controller Ksrtc on 17 March, 2008

Karnataka High Court
Purushothama Poojari vs The Divisional Controller Ksrtc on 17 March, 2008
Author: Subhash B.Adi
IN THE HISH CGURT or KARNATAKA Am BRNQALORE=_
BATEB THIS THE 1?" DAY or MERGE 20g&   E
BEFORE *2 'Va
THE HUM'ELE mam JuaTIc§~5uEHAsfi E £fi:_ V:F

wax? PETITIBN mm.3%26x$Q0§i$LK3Ef¢: 

kl.

Pwguflhmthama ?uoja:,
$fmn'ithagya Poojary a
%q%d amwmt SQ yearfi
flflrivfir Ku3.R.T.Cfi
fl.mfiu&3fi, 47"'$r¢a5 w~-'
Kumaraawamy Layout ' _
E Etagfi, Eafigalfiremfiéfi E

1

n. '  -.--"---a--.n.-cu-um.

Ifi,,=  "..FETiTlUNER
(Ky firi flhivabfifira}'PWhfir? 
guy:

1.

Tha niwiai¢néLf:étg£aIlar
K$RTfl;.EangalQrfi”fientral Divi_icn

EfHlRfl$d
‘!3′.;-.9-n-I.,r1. .!”III’I.]c_|.=’:’:_.I.H:-u!” ‘1’-.’r”‘
.»~.J:~’-‘7l.l.1 5 -L.» .I.’-.u.. 3.» w *.J.’»:-‘ ‘-.r a.-.. Yr’ »

u\’I.1′ mun u a uni

,2,_TL% maputy Tranfigart flammlaalanar

Tch;tt¢mb,m1strict
‘<crttt¢grk;~' …RESFUNflEWTS

Thié Writ Patitian is filed under Article

VEflfi mf'th& Canstitutimn af India with 3 grayar tn

uV"qua3h rstha impugned latters issued by the
_W:a5g@ndanta datafl 4.3.2008 and letter dated
W£fi}l;EflGfi wide Annex.B and C raapactively.

Thi patitimn caming an far preliminary
' -=- u-{I-..-1-It -I-1-.11 i"".n-uI|–I-i- rn-_-an-9} _ ~|-*1-.n, 'F.-'01 1|"'|1|21. 1-\.r|-I _
CF 'u-iii."-i"J' .1 'A.-l.l'i.'F N.-"a"'.AJ.. '-* lJ.l.'5l'4.-l 'L'J-Fir J. '~.l|'4a<l-'HIV-J-.l.l'3 I

jvmgrguanca cf the

In this writ patition,afl ardar pa33advby*Ehé T"
Deputy Transpwrt Cmmmisaicnery"Ehitfioqx Eisfiricfi.

mf Amfihra Fradeah la callefl :in qfiefiticn én&

cmnsaqmently the Qetitibneia ham" alga gchalienged

tha cgmmunicatimn _ issued f~bya3 thé'w_Divisianal

E. The flE%fiingg1#@§fifi$ Q§_#hé patitianar is
auspendad;"bf gfihai_fiafiuiygufxfifispmrt Cammissionar,

1..r:i.1:h the accident
a11ege§::4_t:;; an .r.~.’12.2oo7 in chittoor
.f The Eréfiapéyfi aut¢n:ity 0: the Amdhra
Praa%#h<in éxfifiéisé 9f its gwwer ufs.19:1)!C) wf

"uaniula hat, 198% has suspended tha

"Liéan¢eTEgr{3ik mmntha pending invefitigatian.

fl§gTha fliviaianal Cantrallar sf the KSHTC in

Suspension af the driving

_ patltlcner fgunh that ;he
§fititiflfi%£ :ann3t drlvn the v%h;:le wutuout the

till fha amaganaian cf driving license ifi rgvokad

I

arm §_m'titi-:3n-ear geta -a valid authority tn adrive

the ma:ata::a..*:= valaicla ..

:’a.’f’i13’§Iv’31{l..i.I.’.”-Q

Fradswh in rmacpect of an apzciciéa-r;i”:*’aallé-:;’;:fiA'”ta }*:.=-;**”‘i~:a’

hag::paw1=.-anti within the ‘tarritoi*y caf ‘:1,.x_’.Vd’}.:ir._;;-3 iifxléiiesh.
Under Particle 1-‘:36 .:$JE.__th.ea”mIi3i:;«:9Li;~=1:§iLtt.1.Lt.ic:rLV”i:a;E” India,

tibia II.’.f*’:m.L’t”. csannot exerfiiiawi’;jLz_;::i;~:3′;:’..;i.§:’:ji:::n over an

cu1:’t34a:’ pasami, t:::*”-5.-“_J.l”1. §§.§L11:j3’c_§sV,r:i1f.y~.’,i’«;:a;I;’ E-.1:-zdhra Pradesh in

rafipact s.’:+j:””5:131,«;;ggV–5:,-j;»;:’.«9sgVtfL__’E;”~.,al’la§gmd»ta have happened

in J!&fi:£’i.’.i”£”1;1i”1E’;I.V “‘_]?;K;i§£%.€1S13..g’V’.__P\I;i.E’li’?1.~I!{L.llE’§E ‘E’ 3.5 ml? 5:

direcfzvimra’1:41??:1fs’::fl§2§i*l:i}c;i.o’114er mat to drive without

‘Ir-”

.. i,¢::~e:n-:a=a:;_.”‘<jurhi,¢:]V*j" Iii'-era iii'; mnsequenrse. Admittadly,

1:-….'.."'.'-"E:}:;Ht=i.t-.iDfiE5.I:Vis: mt. having any valid license.
.A«.;;+e_:=:."a.._.T:.ir..-2:".-ax-..::.'e 'C' is: asencarnéd, ginca the;

q:;.§1i:_a'»§?$ x".-u:c.*u.tr.:*ari wit.'a:Lr.- the t%::rita..}' ._I?
PL3it:2«?1r-:iv.__v" lEi-ibfiidash, unafier Article 22% xii thé’;
C»;n31:§i;t7§f.:t.1.*3n Inf Imftia, this IIZ’.«’::I.n.*1:. cammt exercise
xii,ju:’i–ar:ii«:t:ic:m in resgsect «if the incident which
U 52:15:»:-a in Jimdhra P:-smash. ‘E-I-anga, writ

patitirsm mt maintainable and the sauna is

crlisraiwaaaci. Tha -disrrsissal. cf this writ patiticm

$9»

will prficlude tha petitionar .f£nm challenging

Annaxura ‘E’ mafmre the apprmpriate cuurt,W” °=tz *

F133 n