High Court Karnataka High Court

Sri M R Raghavendra Rao vs The Management Of K S R T C on 25 November, 2009

Karnataka High Court
Sri M R Raghavendra Rao vs The Management Of K S R T C on 25 November, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY OF NOVEMBER 

PRESENT

THE HON'BLE MR. P.D.DINAKARAN, CI~111s'Ir--}mS;-'1§1(:.E "  'V

AND
THE I~ION'BLE MR. JUSTICE ANALND BY:{AR£.pDxf:
WRIT APPEAL.No.2742°e.:«* 2909' {'L--._VI:{S'RTV(g3)

Between A 3 2

Shri. I\/.{..R. .Rag11aye1}ci1'a1  '

Aged abmu. 5:i}uvy-;::11*S_.   _   .

S/0. La.t:e R. R??:111"1i}'!ie£:"r1V'(4'.I"1C?refI§éi.o. 'V   

Residing at,'L211f£h:1_VN11;;3_(§i'=.,_  ' '

41" Cmsss, LI'C1:,\IE1'}?¢E;l:§%;a.I_ " ' _ "  «_   

K0131'  ....  __       APPEI.LAN'I'
[By S1'1fviA.A;--.}. 

AND:

'I'1"":e.  ti 1'19. gnu 1'1c}1"E':-- . of K . 8. RT. C _

" V'  ~.R(3f}~!Tr£€S€.I'1~§.€(f1 by its I.')'i"V'i's§*é?3_E  A1'1211'3d._ [~\.d\.=o<éat 9)

'E'I*1*i..<:; Writ. :'3.;.);:)c~:.=;1l  iilzzd ';.§.1](."1G:'1' .se<'11.i()11 4 of {the

xiK,£V:1VI"i.§'é4,11:'c1k'c1 1'---iigh Couri, ACE. pl'?-1:»,-"1'.11g" to. set aside the <.)'sfder

'p:;1Ss--:s{%'(1 in the Wm. Peti1:i01:1'N0.I1.8870/2007 datzecf:

  13.03.2009. g



I .1

'E'1'1i." 011

this d21_\,»*. ANANI) BYRAREDDY J2. d<:1i\r'c?red i.I'1c: f01l()wi:1g:~
JUDGMENT

‘I’1.1e ap}:)e.2;z] (‘t.omi11_g_{ 011 for P1″eii1’111’11ary I–IL12-i_x’i:z’1g=._¢was

llezzzrci at icé:’1g£.11.

2. The fa(‘1.s are 1.h;11′ me z1;.).pc’;I]_’c1’r11′ ‘.~;.v21s it :(fic) :1″d.1_,._1’c:1.(5′;.j

witzh the 1″esponde1’11 ~ C0:”p()r;1*{i()n.7.11 211l?€.;g€%'(1_.{?iLat

on duty. the ve}1ic%i(~é vve-:15 i1’11.’fi’:'(‘i’c:.g;)1.ed a«:11’1(;} .0111.i1″1s;5’e<:%E'.i.()'i1. it *

was'; foiilld that: Iiht-.t:"c w€1'e 75 1:)_;.1_s§:ei1'1g;{:_:'s 111 i':.1«1.e_1.')141_$f 21 nd the

21ppc'll¢2::j11 had"v§1::.ilc?cil1'.() 17::-'..su_c* £'iCEi€Es to 29 p21ssc1j1ger'5~s despiie

h2.1vi:1gI_{ C.0i1€;rc1e(.% ,V1.1r1:5;V.!"21':':é'_ "2x:1=i1 it also fai1t.'(.1 1.0 pu.:T1cI:'1 the

t.icke1Vs_ i'.1'1al' "we;_'i'c: .is–sL1€:d E11'1d (tl1:'11'gc=2s i1a\.»*i1"1;g 1:366:11 br<J1.1gh1..'

'mg-1r1(.'i.._ £2111'-L.Aenq1.1i:'y C'I'()1"1d12(%ie{1._ he was+3 f0111'1d guilty and

L_(:ii':.511iiss=.u' 1 {H.511} é;;é1*x'i(?c?.

__ 83.)1x~..,Cii:is;’>1;i’f.€ hm»’i.1’1;.; b(»2(=:1T1 :’:-Used 1:1’1Cie:’ the I11dus;E.1’1’aI.

£.)isji’:..1Ics’.{‘P~l:;<':'*1:1211..ak21 A:'nend1'"n€:11) Act". E987. 1.116 maI""tc;%r xvas

h"RV.":€f'C1'1'(;?C§ if) the L£1b(.)l,.ti' CoE.t1't., whicim held that U'1(i'. e1T1qL1iry

6

.4u

xvz;-1:; Ellis’ zI1:”tC1 1)m])r..?1′ amd 1′{‘_E§”(‘ft'”(1 ¥1″1v 1″(=tfl*.:”€m'(*. ifcnv.–‘m'<=.1". the
L21bC)ii1' CoL.11'1. 1'1a.u'i (i1'H;*c.*t€(:1 Lhc 111513'12:-1§_{€"1'11(?'t'1I to 1'("iI"t.Sf.2IL{'f;T the
worknlen wilh cor111'm.:i1.y 01' SC'1"\/i{?t','. but \x*iEI1*1011t }:321c:k'\r21ges

and ci.i1'e(ri.ed wiIhhc)]c:1i1'1g two a:1"11'11..m1 i11’¢’3.1’11L.’

was: c*}12111e?1’1ge(i both by {he 21ppe]1a1’11. as-3 u.{&¢j]’1

u .1 1’1-P.

res’;po11c1e:1I’._ which w~_..V v:f:x_

;)€:14i£’io11 was filed be{(:)1’e this <*(;–1..§ The"i9;11*;'1§:d'.Si'r1§V1{*"Ji,1dg€ V

E1215 z-11"f1':'1'r':ec:1 the (.)r(:le:' £351'diSi1'1§ASE5i"l'X'z?hViti?h is ué'Ic§ct't' .:.i:1da]1€:1ge.

"IE6" 5C3.()1_:1r';3vs+';e:i-.{b'1*_t1":e '::1_ppell2.11'11' wmaid vehe111e:'11.1y
1’i:-hev(‘as-39, that the e1’1q:1:’1’_v in the first’

K

‘”V–.i1’1s1’a15in:€”%’. \-9211.5 1n)1,V%I¢z;-1.ir and p1′(:wpc1*1′ as me procedu1’e

L’CV.5.2V”},I’.'(V?V1′?I5V}é}§f'(%(1u ‘1.§_1§ tj1¢”1′ the R€%§.'{1,1].£1tI'()1’1&=; ;{()vt:*.rz’ié;1g the wc)1’k.me7{1

xveiigt n0l._ .{0i.}-g;we(.i émd the 111a1jc>1’iz1I m»’ic’!c3:’1(*.:~> whi(.’}’: croufd

V._:.1bs01v€>1.11:’ wor1<me'1_r1 has 1101' been 1C)(')1{€.'d into i.1'1o1.1gl'1 "E1" v«.-'a55

" « . V:~;x={z»1i I _b 1 <1:

6