High Court Karnataka High Court

Syed Ashwaq Ahmed vs The Joint Secretary And Chief … on 23 June, 2008

Karnataka High Court
Syed Ashwaq Ahmed vs The Joint Secretary And Chief … on 23 June, 2008
Author: N.Kumar


W? W.» W. m.«w.w.mmmm mmM”‘5 mzwwaw we” mmwmmmamm mum KJWUWT £9?’ mW€N&”!'”M<fl.. Ewfifiéwé mam" {W mmmmm Hififi W

m____…

-1-

3*? TEE EEG}-I COURT OF KAR’H&TAI{A, BANGALORE
$15355 THIS THE 23″‘ DAY OF JUNE 20O§8:”*~.T

BEFORE

wm. Hmram nm.JUs’m:E

…… nnnn ……..4—u-

aw ssfzzzz smxmnnm;

$355 ABGUT a*:’~Y1*:8_ .

mmpmma mvnxg mugs    ' %
Amzmmw   

NW59 REQVE fi€?TEL?L%IW&~T’_’~~&V
fisimy Figixzzfififcflaiszi a,1I0sQfi’E=’

PETETIOXIER

:33 $15; : sh-i3sccm*rEs,Anv: 1

~ . ,_,r;fI’i7Efi§§3C3Efl?i’ sscm§’rAH?AHn’

£;”‘;–§};’*.’gF QFFEGER

?i3ir’}f§’£RI¥E,$&igT mm
a.”§»§*’e.F mrxsxw Pmmm EQUSE Azrmzim

_ magamxmwvzxm 1

:j*i’121I%:_ mas@<::RT mmzwn
~ « $Q¥E ca? mm

. m_as~I:$'?E¥s¥ E)t'l'ERI€ALhFF'AIR5
33?: mm
' » gmmas mmnamwvmmm

p%"-.:é:3R2za:ec+.am95

%S1"(}EDENTS

E-y8E?:§OZA ,AB¥.FGRR1&2}

oi .2.

THE Wm 1°E’z*r1’£(::I;~I E FEED UHDER ARTICLES 226
am 222? mi” 1% Gflfismflfiflfi OF I1’EI)IA mama TO
Qvfififi mg mmR1sEmEm*r rm 14.3.2995 vmm 2..-zm-H.
isaxmamwmmmms PE’1’1’I’IflHER.

Q
,2;

S?

:3
§
3

THE Elfllffii’ MAIJE Tfl P”OLI.{)WI§G :

‘G A’ ..

dated; 14.3.2905 as gm; the 256
rwpeafient and for rwpondent to
mp: @113 in with the
pfificy E1 ‘

2.. that he is a Travel
ag&:£’;.’l:_ cf the Travel Agmm
It. 75 his specflc case that has has
rm. behalf of citiaarm of
. my heme been ‘waned with u.-avel
by the 235 respoflent arxxi afier the

VA mi’ applisatimsa, the 2*”! rwpandenst used in

Inn: ‘5n’§I.’4L:fiI\i NH wmmwmimmm Waww %W’W%fi W3″ Wfififlwfiflflfififi NEW” LUUKE W? WHKMWTAWR

‘V. F 3- the applications and the am-vac.-M” aha.

” “:;.§a§’ey$.bis: tmésr Sub-rule (2) 91” Rule 8 used to be paid. In

nu-any ‘Iar”&IU”fl\E\l”‘K I I

V. aawaréi wfih Rules, gujdelzénm have been

TEES PEYYPIGS cozmm on ma _

-; a writ :2?

swan

…-…..nu-sm-u nu:-:1 \.A.Av-gin: Ur RRKNAIRKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF i(ARNATAKA_ HIGH 0

-3-

{mm tax: tmae anfi $623 2% zwpenécnt thmugh Izattnr
éam f£%».f£,1§%2 has mzzhamwa gm entire

rmmgréaéxzg mam} agmta ‘ifi flea}. with
gar &: fig It is 1153 mnfifiégn ”
agants win ware grwmt

‘nzfiezs fix pyevm. ‘ us di5Pefi6a’»TV. if

membzam cf”§’ra.m3l be
waflmtxafifi ta dn ikev Eat we said
Ewaéfi. 3,3 pm ihe pestitionar
M an rfl3’ecwd by the
afiithsfifiifffi this Wm petition.

3.” £5}: the petiiixsrnatc submits

V €§zé”q11t2e-atian Eanverivsad. in tffm saga has been
%:isam “”.v§mEV H {Zaurt in mm Peti&@1 N::.403-6012094

impumeci aadsarraamamt raquxras’ is have

V 2 he 313.2%” that an issue of
“~T.?$énueé~;g11§a~Q, m m Jul}: 13, 2% a3 time.» travel agenta
am on htzsizzeaa iundm° the prawn’ as

u d§fi§&§%$.§:i!£3I’i am mziitlcd Ea mntiziue in do this passpztrt

‘/

uflnpnun D

– .–. . V. nu-wuvu-|Ir’II\l”| ruurl uuuxl or KARNATAKA H194 COURT OF KARQATAKA HIGH $URT OF KARNATAKA I-HG!-I C

-5-

Fmm rim afemaid paficy énejbfion, it 5% czlmr

Damfimmi far tiw pt-arm: sf issue sf _

mhaif mf am cfiiaratran me mid 53:3-hem
21:1: gzrsaar 1W2, The: fifiifi aciéég cff’

c:§.a3}zr1ga& :33» the travel agmm fl’ %

Cfillfim. fix Sup’;-ems Court to the
High _-c:i;n:wc1.1wm%,
fgémfz Armaxure-C

an 18%’? éuiy $3.5 the
traawé agmm wing lg/952, wafre
gem mg amgh they are
mat memfiem af was fiarrmzlatafl

an 3.$:;a% §:?¢:-d;a._.ai} the am agmm when

L the paaaspert efim unciezr
.’c1ia§aé;r1§;gé:ia3:3. means tmae yeraom who

afygaaffifin, as flaw} afim prior to 1992

%é:}§”;>%A§s3;*§LtIi2*;ucac1 ma ha rawgfied as travel agcnbs
A’ they was mat membmu of TRAI. The

§f’~£¢”%.’§1’13&3. for the petifime.-1* wanm tha Court tn

aen°’benwtm%;mthepe1*5nns whoare

V.

LIl\l\Fh. 5

.. ….. .r..n.u-. . u\.’rI1 sfiagnu vr IKAKNI-\IAlU\ {HIGH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA HIGH COURI OF KARNATAKA HIGH C

..E..

m1*:j,;§:’:g em “i:}i§afi cf Emmi agmm as rm the date 01′

‘aha mfiisra ‘flu: £3 mi ‘him imam: and yurwrt of

ga:-,~1~mm Wm mm pm: E33 2992 that _
aypfimfifim by fiw wsapart asfi”3.s;::§.f Wfifi ‘*
{mm §§€3§ tr; 2:330, me c&r1nzfi__b§b.,g.A..V§gaf2t:A

in Eamra, Unéar them mzceiz’ &’s, va:’hm.3V

the: pzaéziaimrzar Ea: $5 agent
fizzem l$@f€””;= fiat Es cf pre’u’:§:3ux
défiwmaiifizzfi ibenafit under
§mm_;m.;;; cf ‘TAM. In the
mffim” 021 a esencmsion
mfifi $3 the mg am. came to he passed.

Hz: izaw film said will

, Ezinéiiiig. The Ssh:-mine: is way char and

w%;aWgT is very aimpisak The petimme:r’ bang’

gmzgmm’ % ‘ &:aa¢%%;a§*r:w me was mt remgaasadas trawl

§x«:m9g§ 3992; $3 mt emmga tn the benefit ar the

, germ, tha patitian ia

Sd/3%

Ila Iudgg

I1!’ Ll’