High Court Karnataka High Court

Shamshuddin Babu vs The State Of Karnataka Dept Of Food … on 10 March, 2008

Karnataka High Court
Shamshuddin Babu vs The State Of Karnataka Dept Of Food … on 10 March, 2008
Author: A.S.Bopanna
IN Tflfi HIGH COURT OF KARNEEAKR, BANGfiLORE

nnrmn THEE THE 16" DA! on MERGE 2093

TEE Efl'fi$§

'  I V
waxy rnwxwxun nu.2a1ee or zqgg-§a@ggg;f'v%

BETWEEN

1 fifififififivfifiifi aaaa *»'>

RRRTNER, SHEMS TRflNS3ORT' « ;
flD.3??I, KUMSHR RflflfiA§3fi@flfi?iT'TfiEW
xnnan DIST 553 101 1' u,,'u_

,* 1,9; a;,.vrnT1w1onnn
tn? sax H nannxnua nanny, Afiv: «ga=

E

1HWTHE,3ThEnVflr'KfiRNh$hKh

I flEE§Rffi3"T agjwaan flan cxvzn

__ surrn:ns;<n;3;au3un1uG

¥.BfifififihfifiE,5fifi*9fi1
23?. av iTS.PRJNCIPAL
sfifinfiramv'. "

"? 2 'run n£?urr»cumM:sa1ousn

"~:,a d" THE nzsw HBNHEER

'L*xbaan DIST
, »_<n;c;nrrxc3 carounn
'»JxxugA3»;53 191

~~THE Cflfifilfifilflflfifi F03 F959 AER GI1-h §QPPLIE§

qflcuuuxusuan nnnn, nanannonn

 yr.»

Kfififififflfifi Ffififi fihfi fii'1L 5U??LIfi5
hTD.
HU.1é55 KHHHKBHHRHLYH. BHNGHF?ET H033

KDLAR 563 101

I
E.



5 BUB INBPECTOR 0!' PD
E&"i; I.'-iflfifi FGLICE 3
J€.G.1*'

... nnspounmra

(BY sax H M umaumm-I, sow. AUVOCATE .1!f(§E}V';'ii--.ii§+«.§"-.&
R5)   "  

1111; um? 1*s'.r'1'.r1r.I:-3 I3 1': a3n...L!.:§ng?;'--t.::?.aTI V'
226 AND 227 GF was CDNSTITHTION on :HnzA'P3A?1nc;

I ll-ii Ari!-' '04, III-EH5

29.9.'2005,PASSED av -rt-In "R21_'11SPtJ1*Y"'GOHHIS5.I(3NER L

mm: nzswazcw, 1:4 ma "<'.a'.'%z'f.'F.f3:'!--"ai;2fiI'J:'i-66 "W133
W4. A     X   A %
THIS rn'r1'r1or4 CG1_4_IH£5-.._VON ma rasnznxmnv
HEARING In new anon: -r:-rzst e..l.".§A"1'}g_'I'!-IE comm mm: was

FOLLOWING:     
,0 Ii.:J;'E__1?;-e  

""}*f  'p2:-§*:%;'itfi":3riai*9 __.i:f§ " Tmiifora this Cfourt

eeekinzm     of Ceztiorezi to
qufieh_fiHe"v.'vp;_;ier":fi&i:_ed 29.09.2005 passed. by the
so-::cAah»fi 4' reep§riti¢J.';fi:§:LV""l$cputy Commiesi. onor, Kola:

ngaatgici: e-..;nc......1 14:o.acAxcnI39:2oo5-06 which ;g

 _  at 11__n.e-..;.r.~e 'A' -. .3' the it-11-*-na<'5'.

"-'i"i3i«l."E.l.'. ;._

--'.

 Bijifify Ccsmmieeionex: apart from

'_ ¢"t~ 

 the transport agreement dated

 .e ve3,3;fi4:'.2005 which wee entered into for the year:

At'-eV_VV'»2'£.'é?(J5-O6, the petitioner who is a traneport

F contractor has also been b1e<:_k;;eteti,

L

I
V:



2. I -we heard the .1.I.na.;_r.1.I_u:l. I;

appearing for  partiia and fiat-1'-11aa:';..t11§«.._'-*f.:it

papers including the objection 

on behalf 0: the roapondnntmé  V

3. The petitimgor 4 gas {g;ttt2anfip5ir$

contractcr for trans5§'6zftat1ofi'  ~V'£ e§c1  quaint
and sugar  Wfitt_l§¢£1_§§VL"~--..%corfij'6Jé§.tion to
diat:::1buta__the __:3 &.'319 v"__ 2{:nfentiro Kola:

district 2;; xgtgc égégfins- fin this regard,

w
%
'En
¢:
'Ili-
FL
I'?
an-I
9:
'5»
N
Palm
III
15'
£5

' rt ,
ts-
E!'
$
IF
3
l'1'
ID
l3
ID
I}.
§§
I1'
13
E

aq17_jteem§n't:{_..t_p:"3V.Vtztin§§;sc:rt the found grains. The
aaiél'ggnaamtitfvéiafifshtaztd into on 13.0-!.200.'5.'

'the _petit:V:l,or£¢r."-ifivh'amid to haw» been executing'

.  _ "t1E:i§:,,,";:ai11;;:actVHflfiiic transporting toad grains train

-3:13;'.-sv..".1£'..-5-;;'.r.'ei"-..';-:'.~"'1a-.2 £29 mereti en.

'=g:_ot;;tic7nhr, the said join was '.-sfiiw ears:-iad an

 .. VtLw1th€:-ut any blemish. While this was the

V'--».}-jtsaition, on 19.08.2005 when the petitioner':

lorry banning No.16':-OB-371_was carrying 215

1
E



I-I COURT' or IIEARNATAIIIA HIrsH44c:6u5irrV%¢;§=xAmnA1n.ua I-ms:-I Luuruu Ur .................  __ __

._' 5zar;:;$p:aVV%J: prtmggiure bei'-,7 £6110":-'3

bags of rice tram Food corporation or India,

um-I12! B can-A rue t

5.532 ;

when the driver. Shihu was ai:E:$:{iii.'f"'f§_ ' ->1-._h:a

defects in the lorry, tl::_m:q_ .51':

the vehicle and the ¢'v1;i$i1fi fi"£:V  'uiié;VmAaA::vT_ to""

pgaclnce the trip ahia': 9:'L:~...V_i:fii¢.'§:u?;i_n§,jv"Amd#§t§Li--i:vB

with raga... ta _.t-.e ;.¢:§gs.._}.s9ing' '*e.a;:r.1_.7nd in the

lorry. iacco:d§.'f;ji§r4;L__Vf:-1-gj..1§*}?.é§%fii,:;.ga is ;u;i_<:.1 to
have haefn_::ix;it.fg'dt'a:.§.':: 65 fax: the
offengze Vns 3: 6 and 7
c-1:» 'fifiznrgditioa Act road with

 Efiyatem. Rules, 1992. The

:2; +..m1=%%

.~= etitygzgar is that without

...._.. ....-;..n.

niwu-axaasa er.

. 'u

 ~V.1;ag"~l:§ra§h.._cm:co11ad and the petitioner has biifi.

'1 ."'%%h1Ac}i:1iTé£od.

4. on bahalf of tha rospoiidifits, it is

 -Qzontanxied that when the vehicle was chockad on

19.08.05. the drive: not only did not give

I
J.



Thereafter, he W5 ':.e...e-- to the I-Ioap1§:fi _1;»J.an:d

that paper which had been i?W"11f'a$*.'e:'._.I§17"--«1f;i;S:ttV'1'_3_lfl§4UiL.d

*- -4- until'

been brought out and the game was~°.:.e 11.:'._.g "=__

Ecnrensic Science Lahoratéry i

it is stated that ' .'§h9 £ep ¢.:1: 

Herwevsx, the gage V_.1VVr'jL__'.3\;:ima' '. 1~I"o.v4}9/O5 was
xragiatered. and ; é§:i.j;c§e there was prime;

facia mgt§ r:L_a1   12.L;aga1 acts

conmiti-.é ci,iA:*~-v~i-;e'c9_:Is§@.;:y:' iwétigoxi as c: ii:-r-'-1.-.-.4.'-I.!--

be :&=;1*i:§:i-._ '

 lnwmfiéhia background, a puma.-.31. or the

 would nzdicato that though the

 phtiiéionen car1"anz.°.a tlzggt action has been

ifiitiated withc:-ut przimi facie material. the

§

fact that an incident had taken 3.14.--;n

hr
I
it.

1JiLOB.2005 and the eiurivu: of the vehiciiu

I
33:



Icoum or KJARNAEIAKIK HIGH _ce5im:i' qnjummnuu... ....-.. ..-_--_ -,

been tawen to the Hospital for securing the
inc:imina:ir* :-ataxia; cannot bu disputed.

Further, the ragistratiaa at the <:.1_=;:nj.;:u;Li.4 ':;' 

Distribution System Ruling',   '

drive: 9.11.19 cannot b§._VEii.J5pufiad.. 

6. These   iiidiéfito that

there 4;: pzima iafiéig the driver:

 'icfiaiidod and noticing

oi 'rim #51-;§;Je}.Ve  A
that --.:;a'ia:i:::_giii'  5:' rice was being

m:iz;uth.§£i4aqgiiy  in this 16:13. '£'h.I_I1_:

beiimg 4'  the Deputy Coumisaicmar

 initiating action. In this

   ot the crdar: impugned would

t}--t: the ntsputv Commissioner has
actiiérfied to all these aspects -.-1? the matter
" VA   ultimately taking note cu': tha zivel

 fiontentians, has some to the cancluaion to

cancel the contract dated 13.04.2005 and also

I
15



ta blacklist the petitioner. Inaotnr an the
ca:-.celJ.a...'!.::. 915 *.:..e c-¢n..:':ac*.: far the 3.-'ea:

ifififi-fvfi, the said period has airaafiy4j"eifap'a!9d.

with ragud to 'chm hluckliatifxgv' :§$f' 

petitioner, since the prfincaadujég '4&i§:;¢.éi'dp'3.81;§E1;

ursdor law is tollaflflad    

Cunrmimaionerzg the  Aic'2aL;moj:' - Ahé§"""fai11tud;

criminal case   uqnirmt than
driver   1.1! ultimately
the d:4;§§{;%'.%::[%   ;cquit:tud holding
 offence aoumittod by
ei;$-1_1e':::"  {fha owner at tha -vehicle,

i -In Z'I1V.£'I'l' ,QU\. nni':nfit  II-'I151: vnnbol III-II Assam I' Q mncnunvnnil
-LI-B  -{IIIJ   ll-'lg r'Hh*mm J-H -JII'uuI'-H

_~i.-511:5: Rli§J€r.'.t::(___v to make an appropriate

 "'xVo1n;;imfa.;9:}i:a,tien to the Deputy courniaaionar

 than aspncts to tho notice or

AA ' c.r§nI.§idn1: the :ep:_cng1mt;1::;on 4; to wngthgg 1:1;

£h¢V"'v.p-fifi.-uty corumiaaioner, whcv {shall "thereafter

1.

H

–u–. «I .3 guy.

yu’\’u’4.’i’.J. 1.1

I
¢’|’
II

— ”—.-u ——I .—-L– — .–; —-. I9 , 1…;
In REE I V’ “I! Q V-ml!!! UV luv”, 95″

.” J’\”””‘_””‘

__ . -……. …..n..m vur nnlmlnnnlln HIGH COILIRT OF KIIRNATAKII HIGH Cl

order or black listing teen in v:’..s”w’ all

than 49999:. -1

‘.|’. The petition is at<:<:o:c1:1_,_=j;g"l§'a'A'.. '§;$*-55:-,sd

of with the ahovg -as-.1;:_!;e.=:=.ra-.t.i.:.-3-.5.-».. .:'j2€6"~.:a;:de,,£~ " 9.5"',

'E9 @9535 .

J11! –