High Court Karnataka High Court

Sri Abdul Hameed Sikander vs The Assistant Regional Transport … on 31 January, 2009

Karnataka High Court
Sri Abdul Hameed Sikander vs The Assistant Regional Transport … on 31 January, 2009
Author: N.K.Patil


E35 EEEQEE Ciié $13? $3? E~ifi.E~i3*=§.»’={§Li’=.;%éI;’% 5&4″? E%£’a3€§:;%L€3!§{E ‘:S%~’.P7″€:-9.1 .: 133 $3? 2’£§}§

‘MES ‘v”£z'”§*.§T P§i§”i$!’€ C{}?v’2§%’-éfi *C’.%*~é KER PQEL%€s:’i%¥’~££%R'{ i-§Eé%§%i!j£G9
‘{%~%i:’;S 3%’? “$345 SGQR? %’e.é§.%,§E TREE ¥G%..L€3′-e”¥%”»%G: ;

G R 13 E R

Fetéfiéaner in this peiiiécn 322$ sgught
ihe order ciaieci 8;” September ”

Eesemwr 29:6? Er: fixfipééi ae”%};sfe=-.V. §:§ii&2§V}:;;*’;es
resfiectiveiy. L» > AT I V

2. ‘”§’%’;& §;sr;sa§a::s;a%aé&%gm:2e§%é*;§:g§%Aé{;:ha:::;¢ sf fhe
mfisénéent has ” égaénsi the
fiéiifififief f:::ra’:*é%§ffit*:%;*’§%”:’§__ R€Q%S”€§”§’§C¥fi
sfiaszté af garage
wiifisfit p§i?$§§éséafi %§ 3uz§’mré*;y_ hr: aséew fif

véoiaiécs;-»_. of tijFié.–V_:Vccn1ai§§t;n “bf the n§ot?::%ca&:on dated 8*’

‘Vj._§31;i:g;;§’gAV2€§é’}~3 ‘%:%?3;_a§, %”sAé’mé; %§§%§ fiéi remeve ihe vahxée fmm

af gargga %i*§?€§”}§i§’§ gréas’ fififffiififiiéfi 3%

the ré?§;§%s%:_e5?§r*;§ Aaaiharéty, Ehe cfimgefefit anfimréiy has

“‘v.4’%§§e3%:$§ €§”:3$ érsiémaééan :3? nan-«use sad demamfefi tax %a%*

.§%”§éV.§ei:*’§*§%”e fieséeé a? mi? izafies’. Aacégééiégiy, 2 rzaiieie

Z

E?-2 ma §{;{:§7;~Eé,?%’§f%é:%}é:”é7′{E§$:’éli:§é3§%3%’}§§}§;§%i§ié15$: _m:’«ss.;3V::a.:,:’.::§«:2; :::;:=.:ss:é7§’.5E :::?ééE§§.%é

EN 331$ EEKEEE CQEEERZ” €13? §§.Aé{‘:£é1.T:’%§§J% A”? }’§§;’a7§*£Ca;%LGi>\.§: ‘§’«;:’,?.}£::::,} ?} 3% GE’ 3%.’?
‘7

“,1-

Wm ififiiiéd ‘Ea tha petétianer ta fihaw cause 2;; is as.-fiféy

éatéafi shfiisifi ma? fié iakfin ‘£5 fevfike the %?%€§§”fi3*€§<;j%'i~ '{3% "._

mas?-ase §ar émvirsg aséaéaiaé {fie séfifiétiaéifi s;:v–e:é§fée::§ "%:*s" "

the ?xi€}%§%§=::;3%§§:";_ The regésiarefi 5wrj*:§%'%§-';«%;2r'§3 $uf7.{'3?:'3§§é&'«'

ihe 53;??? éefiyirsg we aiiegafierss »':é%2€é§':*.:éd

€';3£i$& $1-::%§£:e. Yhe Cfiffifififéfif :2§i§_
fine raga"? sL:§%"s*':§§%$afi by ?<e'%<3~fa:=' i¥év§§:Ee%és
{fated 3132 may anfi to
peiiiianmg dafeé am
Sépfambef G: directing 'ska
peffi§oner: __t4:3__ for $112 period fmm 13:

fiovember to Qfififi and afsso differencze

.9? taxfaér W-§%£.~:-;::.”r% 15* Apri? 2002 is 30?’ Am: 2354

Véfgéiiéfigfiaiiy’xs%fé§§§§§”:.sever; fiays fmm ihe égie cf main? (2%

the “$<aéi:3' :3ré&93éi';j__ . 'Assa§%%ng '%§"s& carrafiirmss 6% tfée mas?

'féifie Assistafii §ae§§§na§ Yrgnsfisrf G-ffécer,

Septembar Efififig petéfianer has flies? the app:-33%

'*~.'§i:};§;'_§§'e firm gain? Cammissi ar far '§"?3ns;3€;:"'{ {83r:ga§are

EEK' E §"§§€;§Eé {f{3i5§{'§"f;_'3'§-' _§;53r.fi:"'<:5§.'§';§~i<;s'»': .2513" §§5%?xsz;§,=§.§,{.}§~E:?r£ i¥\§%*"':'%a':".%_§ 733$

Z}; 1322!}. EEEQZEE {§£}':§§€'.T a J K;'§E1}€'..-%'§',5';§i.z'a AT §£J*£'£éLL»%L{}E?_E '£.?,I*«is3.i '?E38 £32'
:3

iirifiarz am Ruraifi in Appefi %%a_G3{%3x)!2GG8-G'? aafi §%":e_

sazéfi apfieaé 'ffieé by gefiiianer had same

ccasideratioxn befnre the appeiiate 3

gebruary 288?. 'F53 appeilafie 3év.:;2:%E"se i{%"£'}A,§+j*. é€:é;*._'%:#é–:%'r%§V

bath séées 3:36 aféer c€:ss*:$;§<:§ee*%.:<':'g-.___'t%3e fn;§§er%3§ 3

3:16 Sfiéf gaing fhmugh tfié {ha
}ur§sd§<:i§afia§ zmthoréiy ~» v*.f§*;';.€'~V*§';;re§§§:fi§%ié§ii} %:§$ éésméssed
{fie 335923 Baéfig gggriééwéfifi impugned
ssiée herein $32:

;7ecessit2§s*fiV[.t::i}’A’ :%s?%€ gefzééerz sgékifig
3p§r5;3r%afV%a§A riziiefiy :Sf’a,vf§S?’a.

3. _ é %§’2′:avf e-%*§$_ré’~.v_¥’éaé%r*:a€§ mzmsei Qfiifsfiéféfig $6?

“;::fi£§’§’:%-::-;v:’Eisjé~:* arfxi ..§e3rnV§é§£v«–§’:::ve¥nr;nen% Meade? a¢p&3:*%:*%§ fm”

:’e:;*s1;53;%*3<i§&:f§%$::V§ '

$f'§5e;;*:§«.V.:.:ér'efe:§ serum? 5% {ha aréers Empugrzeé

~ §§,=__.§5:a$p=m§*sése:'3%s *3 am 2 'wide Amgxure-3 G arezré

–..§dr::.§’ée: férsfi my arms’ £22′ 33?; G?’ §’¥33?$f§2§ irreguwrify as

: _$’a.:§§’–s; énmraifiafi £3? bath fhe autharéiées in §£$$§§”§§ iézé

3}?-?’E’§.2b; §é2{_.§’§%”{§'{.37:.§§<'§'as' fi:%§i?éfi:%:.;3;K.% _..2«.'a" £::a%»¢e;;~;ag..:~se.: L3?’ zfiééé

E3313 E§§%:i§E:f£L’~1iE§5:’§”‘ if}? Eéifi E.3″<EATZ%.§'~'L;%. A? E} 'i-'€£3é'=gLGE&3 XE. .?'is'3.§ "3238 Q? ;"l{}'*§l¥8

érnmigned sréers: agaésvsi the pe%%i%m7er' far' the reaser:

3234:, Er; spite sf gixéng Sifffifliéfif appariiasnity, peiiéfieraer

has faééed ta estabéish his C333 Aéméfitaiiy, 33 per.

fapéfi gubméfied by 3'56 Mata: Vehicifis E:";*s§ecf¥:«:';'iVz.9.."d;fa"§':%i»;j2;:f«.T' "'

313% May 2G{}é.§ vvhen he has made a »sL:_rpria'[§"

garaga whare the vefécie was kept, 5:*3i}:3 S2?é'd *Jé§°3 E:;§e

{mt axsaéisbée, am $38? fiaé A.é$£§'hE.§§§§é§ v!flV511$
%%*:e£ef<:}§*§, the said §§fifi%fi§~.§§ faf;:;t"'%'1 aV%;~; :i§egef:1 by
fiath ithe aaiémriiias 3fier §r%f'%§'§§;.' the era;

graé aiacumentargg ‘E§”‘e$ raéevafit
materéai av3é§:é§§é egpartunify ta
_”‘v’?’VV1?2::es”efa:’e, ii’: View 3?

c§ncu:*:’a:3t’2§::jé%ng’s?f $3: bsfi”: ihé azsééisrifiee

323d §:f;f§;§FeEsé.r::g V:§*§a._ ‘{éx ‘§ia§§§%$§r 62% $23 peiifienei in

A’~::e:ifij;:i¥3::s:f;véa;*2§*~«.¢9fi$:3n3nce Witfi the Natificaféaa éaéefi

V 6%”; am nf ihe View that brrfh the

422;;ih3ri§iessV”‘v..fr1#§?e righiiy cafisifiemd and §a$$ed ihe

;3§§¥;3?;§i;3-§*§~«,}%§& arders £2’: $*%::”ic mmpééafice 6? the reievazrét

” _ ‘fig: gaze}; «.;7<}:,e«rs=;E:~' s«;T::a;zé;'§§".ss.§;,»a £2' §iA?'~éai%.i..é}§é;kL <31: 2z%.§%

E}: '§'§§§3 1333?} C{}'{§§1"§ ELLE; }E;%'"E1i"§§aZA A? E;§l'=£i.1+'%Lf}§i§3 'a?~éfl?'A3'~–E::nE '?13£i ff}?
fif

pravisésm as? $32 Act and R§.,s%a:$ am 3333 tha reiéyéfifj.
ficiéfécafian' '%'heref9;*e, irsierfereme by this
émmzgnea' Gréers is ainasaiéed far fifif § '
§%"€}i.%¥"ii'§$ as such made east by ;3e€%t%::§=.%f}a?,§:$..Efiérrféféhi %4z#"'§'f?v"*::s#'f-;V5;
wafi mnsidereésafdefs p3$sedV§':,;«-..%:;G£§§"i%:"ei 3u§§%'§%%f.§§*$.; u

5. %r: #39 §%§%’§i ef iéxgfazsfi the
sage, as stated 3%:>m.te*v,»,”” ;::;r'”_:e fifed by

paiifianer is §%ab§e.j€{:.._ ‘we 3::i’5%é?:r:é;%z.éfi.V:’jaa_$ deégijifi 3% meritg

Ac:css’d§::g§y, Si ‘%s”‘:’§%s:%2~:%:é,;vsf?g,;3§..,.__

sa/-3

2;::;_;;~§ <.?£;;s:,:;~:'2' :3? ;<;a3é§:é.':;aé<A ,s.'2':"i4é;:{:i5si;%a;¢{;§{§ :e2;:<:~;::».: 12:33 £3? 2%: