High Court Karnataka High Court

T Venkatesan vs The Regional Transport Authority on 12 August, 2008

Karnataka High Court
T Venkatesan vs The Regional Transport Authority on 12 August, 2008
Author: Ram Mohan Reddy
 Am§ ;

-1-

II'! THE HIGH COURT OF KARNATAKA, BAHGALORE

DATED THIS THE 12th DAY OF AUGUST, 2Q53%[%¢

BEFORE

THE HONBLE MRJUSTICE   kk

WRIT PE'I'I'{'iON r{o.92£;§/%i:(jos(Ip:;ix;« . . " 

BETWEEN

TVENKATESAN  «. ._  
AGED ABOUT' 48 YEARS] , "   
s/0 THIRUMALAPPA '
NO.6,17THCR_U3S, _  _  - 
'7'I'I~I MAIN, B'rM'5AY0UT,%   _ 
BANGALORE *     .

 PETITIONER

{BY Sti : PUT'Ifi(}E 1:2 1§:A1§zii3sH &.
..  LAKSHMI"HQLi;&, ADV)

1_ V THE REGIONAL TRANSPORT AU'I'}iORi'I'Y
 BY I'I'S SECRETARY,
BANGALORE RURAL. DIS'I'RI(fI',
AA , *' BEA COMPLEX,
V  KORAMANGALA,
V '  BANGALORE 34.

% V. ._ 'E2 THE KARNATAKA STATE ROAD TRANSPORT

CORPORATION,
EV ITS MANAGING DIRECTOR,
K.H.R{)AD, BANGALORE 27.

T'
J

"E?

 RESPONIJENTS

 



..2..

(By Sm: NAGASHREE M C, HCGP )

THIS Wm' PETITION IS FILED UNDER 
AND 227 OF THE CONSTITUTEON OF' 1Nn1A_PRAYI:9_c3----%'m 
QUASH THE RESOLUTION mt 30.4.2007 05'-..TH.$-R1 IN  

SL.N().9, SUBJECT N€).22/06-07 AT..A,1\:NExU"R'E.T.;§. 

THIS WRIT PETITION COMING (:2'NT.1§*0r§».P'R1éf;LIi$;r;i'rs:;5;ivé*zf
HEARING {B-GROUP} THIS DAY, mE'rc0UR%1.i;MADE'=-'T2~133:'--'.L

FOLLOWING:
0RD1§K. _ 
The petitioner  fOrf5a'V  permit for

the route   which when

granteiiv W§1S'A air; q{_1Té:':'at_i11' before the KSTAT arxd was
set-asidé«by urd:e'r-- and the proceeding, mmitteci

for f43ges§}:s_ .¢oI1.é.1de_i*sit;'io;:1';' That oxrler when called in queation

 fiis court by order dtd.O5.G9.2006,

 u  petition directing the RTA to conduct a

joim:__1x:)1;.ic: $§A1i;IA1Iey Within three weeks

n   Tha petitiorie2"'s applicafion. for grant of stage

  cginiage permit :0 operate on a particular route when

 rejected by resolution (it. 30.4.2007 Am1exure-A of the

Regianai Transport Authority, Bangalore (ETA), in subject

M



..3..

No.493/{)5-O6, preferred appear} 190.1715] 07 beforeumthe

Kamataka State Transport Appefiate TI'ib3.1I.'!«%i1._

which when rejected by order on  hoe " V. 

preferred this writ petielon.

3. An examination of 't1jiie~._%o1e1er Vimp1;Vg1;ed:'diocioses"'

that the KSTAT having. see1}.red.th'e.._ ;ecor§.'3._.of'§ the RTA
noticed a Xerox copy of     addressed by the

petitioner a1oIv1g_:Wio_tt'I1 ofiedtvfietoeskigfi   authoxities that

they wotfld.   joiiltrttrofute suzvey scheduled on
7.2.20

§37 add’ would file an application for

survey of Irxodifiéd The joint route survey,

&_ nefzegtheless eva–e.VV__cor;ducted as scheduled on 7.2.2007

‘ §V21ereio’3o:tievof the grantees who had appiied for grant of

H route, participated, and those who

notiédlaerticipate in the joint route survey opted to file

applicetions with modified route so as to avoid the notified

The joint route survey discloses that the route from

‘fiomeshwar temple to Bangalore overlaps the notified routes

of Kolar, BTS and Anekal Scheme, since major portions lie in

K0131’ District. The records, it is stated, Ieveaied that the

91%

-4-

petitioner filed an application on 22.03.2007 for the ified

route Midimakanahalli to Bangaiore. The

the applications of the petitioner and other _& V’

route Someshwar temple to Banggflofe; ‘

but deferred for conskieratiop the A:é2pp}ioatio1.1ps_tA for

route between to Bx:a.~1ga191§¢,’VafterVV

holding a joint route sunfey.

4». Befozfe advanced a plea

that his fto postpone the joint route
survey \AW;s1_s”z1ot itrhile conceding that he did fiie

an <?=Pi-'3icat:to11,vfort."theV' zpodified route. The KSTAT did not

.- V, <.fa§i"o1.11*' plea and accordingly, by order

-._ the appeal.

f

Sri.P.R.Ra1nesh, learned counsei for the petitioner

V’_ad_vtaii_:cee the very same contention but however fairly

eoncede that he is unable to produce any Written

representation filed by the petitioner seeking postponement

of the joint route smvey.

-5-

6. Having examined the order

contention advanced by the leaxneci Vi;(:>I–° 2

petitioner when considered by the £33}

rightly rejected. No excepti{}b._V:éa;1 ‘1t’~:a§3ons, V

findings and conclusiozgts a1*x’i\(¢d_I}he .asVx-{E211 as the

KSTAT.

sd/-

Iudqe