High Court Karnataka High Court

Ramu vs The Divisional Controller K S R T C on 6 February, 2009

Karnataka High Court
Ramu vs The Divisional Controller K S R T C on 6 February, 2009
Author: Huluvadi G.Ramesh


– -» u —mm um -ws-Vtnwri numvtmluza wwwmg Wm;-” mmwgwmamnfig mmgm hwuflg Q)?»

fi{TH£%flGH<Xfi§fi $9 xaayaraxa Am a£x@§§%éf }f*

cwa THEE TE 3%?' 3%? GE gaaauaay 2§§9V. "7'

EEEQRE ..w-

TI-E E-¥Z’.§I*£”‘EiE zatz-2, s:5s~’:=.rr:a: I*{E}i.;%.{%’3§§1′ G ‘Ts”~;méét=:¢:§i1

M’? A §$.1a§$§ggaaaf%%;,_’ 5 ,

8ET§EEN

Rfififi -V
336 ?UT?k8%&H? Gfigfii ,””=-‘
mm mean? 31 ‘s’2«’.:;.§;§.:;<.,,_V ' .

EKG Maxsaraxyaaaav V
HALEfi§fl&§§R .’ _, ”

EQST MAxaYA TALQK; ;

.. éséanmxw
gay 3:3′. :: § :. §”§é»:$§:’?,;g,g._;~..;; 2»: xmzsna, away
2-‘-zxm :

1 THE a:v:si®§§n.¢s%?a$§3an
2:: 3.3.5′: was V
‘IL§%’.’.%f;.,*’E»1;g”*3A 9.:*:2.§.§,”‘ “””

. ,sx3 ?H:§$§Aa§
L BJ’i.?:€Gf%.1.;-GEE» ”

2 2~?£.e’3″”%2%:<:-a§.§@V§,_aséfi.§4".&~ 'i'fi§FéE?C*R'I'ERS

3.EaRQ$§,.3fiEfih¥&Rfi,
¥.Q.§IS?RICT, £N§fiR%?RR§ESR,

K “”53 ITS’v..1-ifisréfifiififi gmvxaa,

A .fF}{.E_§~é’;%.'{*I3*«¥fi.L MEUEAMCE :9 2:21:

*1-*’ ..”«’. Rags, smgaym

3′?! ms i%§A3’€fis.f3ER.. RES?G3!é”§.’5$?~e”‘i’S

‘ ‘»§éy 3:: : G a K ewes gag ax, sax a 3 QQEACHA,

K3? F33 R3; §%?EfiE_?G E2 E3 QXSEEEEEQ ¥§TH}

W

wwwu mwuuuwma-nmmsum-um nanunmmsza Wwwwmm we: WW.d°”0al!VMiWE:-)'”‘%4Hff””E@.k%W.&”‘i muH’+”am’M69 “vsanfiz¢J”Wiu-J£’5’£’3k5i WW5 ¥\’\.¢:”~2zI’Va«.’\2’\%a’J”‘$!«!i£”*#:B’9ée.g1l””&\ wswm ‘£w’€waF’

kw}

mya FELEB wzs :?3:1; S? xv fifl? AA:$é?f$fiE

JUQHERT EEB A§RR§ §ATaa: 2{‘§,2sea §&3飧 :§}$?$ ;
59$ ;%r5?;”§9 52%: 7:35 was :3? ma swan…..g;4:z;:’;;.T.j’a:;::2%:;§ ‘
(33.5%; AHQ §AC?, §fifi§Yk, j?§RTL$’ fiLL§§2§¢’ TR$p
Chalfé £=€’:’:*$§:::r§ FQK ¢w9m$sf=s:’:*i:’r; ‘mfg

Cfi%@§T GE’ 55%? EBiS&T3f2′.3’§¥ s

was $53.3. zmzfia xi?-£131.’i?’QR–».._QK}’3E’Rf3..’?}{‘%5 am,

THE flfififi? aanzvaaaéafifia €$L;3§£x3E~_

This -,ag;%3.?;r;L=;a§,” ‘i«:s ‘€é1eVf. claimant; amaking
anhazicazr2efi’::; .– .._a:ié’fi =._ “r;:;x:$s$.z1:ases.’:§.r:;n gaging nmt
aatisfiesgri , aee3′;;t;’rs:’~ ‘§3;:€f V’ awaxé géagaefi by %:h:a

Addi;;t-magi’ s;?2,;?:’.;:§ a, ;;§».;v=.,:::3.»:..:: ma E»iA$”§’, Eiazafiga in

mcfi’ §~§~–:f; , ‘:’f: fii’§,§f2f§€33 ‘éatezfi 2 *:»~«5-2 am.

2”. %*%*’.zs;<-,~§;+.:~,§';z.§%s=i'%':a;w.-'gag tat: tha r:::lai:::a.z1t; an 3&3-«:2-3.9%:

az':3:z1'2.::i .3.§.5 a.m:;., EQEEQXE kg was aiitizag an the

f "r:Vafr'*'<:.A and 93% 'éathiah waa zifigirig t':':z=e bizllztrck

sziax which arse-:13 lataafiafi; with sugaxcana an

Banga3.=3:te—Eiyaefira .:°z.*.;=a=:§;§ zmzétaazz tha ilarfi mmmd can

ting left Eifié zmar fifimlmtha Qarasni. 3. 13:32:;

.,., ….. "'u"'u«"'O»( -….»w my Itm>:m:< warm M\R"'$H&Ve&V.VKI"Q§€flI1'"Ta.li'%:R""&. onvsnvwnii wwwmw 'WW mmmnwmnmmm !"EflWm WWWWQ 'JV §'?"'<s§§*§2W§Wi%»§§'KN.m WEMVW keg»?

claimant zmzzlci ha awazfigd anaizher
5.5 . 8 , 33%' – ésczwsarda $31.2 abii. ity . VV H
c}. aimant arxmzlxfi 323% amt :f;é:"3;es;:%;. " a_ . "
csrsxswenaatisn $223 33 .. 2% 533 ~.

cmqsensatian that §m.5′–v.,_E:;:s;3r: §s.%eai.:;E3;:;_;d they

Tribuzmi with ::1’t:–@..r£:a%;:..V””‘é:2€A”»”~;L.:”?’$>’E_ §.e§;”‘-Afixam the
date caf yetitizm ‘:;§;’;_’l gacazdingly,

the aggpraai _J?..§ a%:3.}~;fig%«:g;j§’_”;%_1;.<§:~2éi;":?.;.1 '

Tha '.§?§1§:11."§$I"S§1f*.;iii «.ast§;$§?–::a§.%é.;a,*:Z_"»: the Efiiié ammzxzfc.

withivja, %:2:;.4~l:eie*.–v::;¢:v:,+:m"~«:?:::;~:m_' mmgg,