High Court Karnataka High Court

R A Chandrasekhar vs State Of Karnataka on 24 November, 2009

Karnataka High Court
R A Chandrasekhar vs State Of Karnataka on 24 November, 2009
Author: H N Das
wr

"""*"""'*"W"* ""'-W' '-'-'UM W.' KARNATAKA 4-new coum ow KARNATAKA HIGH coum. or KARNATAKA t-HG!-I coum or KARNMMA Hm:-s Coax'

1}} THE HIGH CGURT OF KARNATAICK, BANGALORE

DATSD THIS 'PR8 24TH DAY OF NOVWBER 2009 

ERFORE

-rt.-is av:>:~a*a:.x ma. auswxca I-r.:¢.:~:1a.c;p.no%£1%!'..' "   *

w.p.No.33-no or 2es9gm_Q   %

BETVEER

R A cmmnassx!-mn M  
sin n.AswA1'I~mA3AYAm am???
man ABOUT 45 mas,  
No.13, rm MAIu,*>.__ 
new wxamuvsv,   
nmsamax-560 002   : 

  - ."."'.PE?fi'i'IONER

(By an  afixsanfi 

1 smart or .
B?'2.IT3'3Efl?§'fi;R'E.'_     *
mmsmam  
M. 3. EH: nnxmzz, " , »~ V 
mg. a. R;.a.MEm;c:9.n 
" O61

  wmmrmw Atawrzztxwv

*!'_BY"-1§'fi°--$_ 
A  sucrsmc warm:
 Bnrelsmms-sea G11

. .. . maonmws

V'     .\.n.vmvA, Am

'I'!-IIS HRP. FILE F3331: TO QUASH THE

'"»}ii§'s3wTIt>N are 15.9.99 as was R2 IN s:...nc.5
" susaxcw me. 41 at 9-439 Asm mm-A Ann me.

7*"



LN' RRKIVMIHRM !"li\.7i"l L..\.JiJlI

"*~»6W»J'cJ1l\ I! mark )I\.l"'\£'M& 'l£"'|Il"lI\l'!s

This yatition coming «on for pxelimi:;_§my

hearing thia day, the court made the £0119-ari::g T:_~¥'T._V_

ORDER

In this writ patitian,

prayed .for 1: writ in than >Tnntu1§fi-.Aét£

quash the resolution uat¢::,f15.9.misc» ‘by

the 2″‘ respancient as 1:19:

2. The supxreme Bhasin and

Others –Vs—H ..:§:%d’–~—-:5;thezs in Writ

* Hutu uwun» l\1’\l\i’lI”‘|ll”ll\l4 ntwfl Lkiufii L)!” nnxwmiamm mwrs LUUK! L33″ l\.MK!’U~\lI-URI-\ HIUH l…§)UIU

Petition disposed an

9. 11.2005, Qfiéiificatians issued
by the stfitg’ the offences

panismnze um; sc:<::t3;'~::xi'sL'V113, 3.14 and 194 of the

gl?i:2i:pr relevant portion reads as

"

_ “I it ‘1; “£:m.uput.umc that the poem: at
A. watt with that status
but tau aoeazmueum mum
;:i.n that regard oannsrb auttwrin
mntiauation at 9:31 attaam vista 1:
porlittnd to ho eoqoundod by pagmontu

or the mount: filld. If pOl’.’IittOd ta»

bu ncntimznd, 11: would amount: to truth

fine of Ra.!>OO!- pa: Ton :01: the vehicles
carrying the wight beyond the permitted weight,»

8. The imagined notification is .

cppassd tn the directions issued by

Court in ir.P.Na.’i.36/’Z003 as

also the circular issued, by Gowrézzinirtazitv

Karnataka dated 16.1.2O6§”L«L.:”‘as §pe.r: _ “‘A.ltVi:an1«§*;;4tv.L:'”<VI.1r-'-D.
Therefore, the impugiagd pa:¥s§d""i7y the
2" rospondmt is 1iaba1§.T_"t:S

5. For the writ
Fatition The imugnad
reso1ut:f;V£§£ “Eli4VV15.;9«.;_2Q8§_”Vjiasaad By than 2″

raspondain; ‘Es ‘pa?’ is hereby quashed.

Sd/’3
Iudgfé

mwwnl ma s\r’lI\l’l.i”‘\ier’%!\r\ ‘F’I!\Z7I’3 RHKEVHIRNB VTIKJT1 LUUKI U3”