High Court Karnataka High Court

Rickshaw Chalakara And Malakara vs State Of Karnataka on 10 July, 2009

Karnataka High Court
Rickshaw Chalakara And Malakara vs State Of Karnataka on 10 July, 2009
Author: K.L.Manjunath And Malimath


IN ‘1’:-m HIGH COURT 013′ KARNATAKA AT ‘

DATED THIS mm 10?” nay:-<;~;F"c:2;.'§;, ,2o;69_ L'

PRESENT 2

Tim E-IOIWBLE '
was 1101*!' BLE ..;1fUsT;'CE __S€_AV"I__ :4ALIMA3:€'H

W' . A. N6 ..T2'2S~5}'2o<3 9_"(
BETWEEN: _ 'A b' L V
H A
1 RICKSHAN
SANGHA, –.{REG,__ 2-zo,.'26'}.':2az;»_.BHA:«cza.1z KUNDER
co1~1p.w«’

THIS A9pEAL CDMING on F@R*H%AfiIfié $Hi£jnA¥;f2

HAN3UNATH J, DELIVERED THE EQ;L0w;NG;’_=
JUnGMN:§,

The legality _ <:i¢xi:é¢!';n§5ss_ of the order
passed in 9195/9 dt…-$3?" .1-L;2Y 20fi$§*–"is called in

questicn in_

2 . «'1u.'he aggriexred by the

dtQ7{ioféooe issued by the State of

notificatiéh

/'2 _"k._ V v» «-.¢ …..

Kamataka, cailing upon the owners of the

fit LPG kits and to use LPG

E'”v Ret:g£1tmfit has filed: the aforesaid Writ

T “””–__VEiejtit:i.§:zn A1′ on the ground. that in the entire Udujpi

{V

L1
” _B1;£$t.:i.ic:t there.» is only one LPG Bank and that the

is in a far off piace. Therafore, it is

” c:.<:sntende& that the notification issued by the

Govt. so far: it relates to Udnpi District is

€'

M' T
concerned has to be quashed' othe1:§§ise- the

perm::.'s$ion granted to the Autorickshaw–..'::¢a1:.§g "i'§~?b1i.3§d"

be canczelled. The 1earned:"'Singi£;

hearing the parties has "then

Petition holding that wherLé"'».tt1met°e2–. . is

LPG Retrofiting vzagzd '.ii'"'R';–'.=§ffi;3;–l.'_ing""'"f§§::¥.11ties
available, the noti£ic;atic§h::' application

and if such in the
Udupzi. ciiiy'A,if}; jfxqitifiiéétion shall not be
enforce"-,_A§y_ Accerciingly, the

Writ ?etitiém ':£.ssVV',::eAj';_ee'<:=ta<i. Challenging the same,

'the wvt_appaé$aLi'*""i's filed.

._ contention cf the appellant

Vthieforéf u._ tlié $.pPea1 .

heard the counsel for the

V M ;>¥*;.;L;t:*.V’.A3;’s=;~’saVV,..V of the opinion that the learned
‘ ‘3.1’.ngJ:é.. has rightly pointed out that the
can be enforcad only where LP6
Stations are -available. As out

the learnad counsel for the appellant that

‘SEl’xc:’-31:6: is only one Refilling Station at 3. distagce

of 6 194.8. away from Udupi City. It is for the