High Court Karnataka High Court

The Managing Director Shankar … vs The Secretary Regional Transport … on 1 April, 2009

Karnataka High Court
The Managing Director Shankar … vs The Secretary Regional Transport … on 1 April, 2009
Author: Ram Mohan Reddy


-3-

PASSEIJ :3? ‘;1.%’1~;_:«:: }~’E}33SP–“€;3§€§§L3E§’~E”1’ VHJEZ

AN I) E’37′{“3. ._

‘m:’s WRI””I’ PE:”PI’f”iON Comirm <.;2'_:~§ ~£%*oi'i;;2’iE:é;_i;s1i§1:.;

“I”‘i~%IS DAY, ‘3°’E-iii: <:;e:: TH 23 :fi.:)_2;;¢0w1JN<;"§;A " '

c):z§Ej1*g;;»

The g)et.it.i0:1€:’;fS’~._ g;ppj:1:¢a:;:;:+i%.% an ‘:3.3.20o§__i.I1g;1jTt:i*;c: éit.Vfiéi’E$t’>d::§I3idz’i point, under

the: deiegg{t-::V&’i:;h:’)Vc33vei9 Of7’f;?i§: ‘Traraspnrt. Ami.h0I’ity

‘ umier} i”<3L_1.i.f.31{'I'1€:. K;a§fI'3fiT«3ka Motor Vehicles; ifixies,

1989 ;~;w seam%a%;»;2:2;a:m; of ms: Mata1~ 'xzehicies Act,

198:3," was' '1*«:2$ p<§n{ied to by the enciarsemant (it.

}§m'1eX11re«{3, caiiing upon tibia p€f,iU'o11_er to

'a§pii<:§;fibn.in the required p1:*o~«f'0m1a to ccrasicier

théciajxn fér variatizm cf the permit 15§.flI1€XUI'€":'§1. Hence

., 1:,§.'1;S,s;_ wfit petiiiiefzn to quasi': Anrae':xum–£3 and to direct

Lfioxéfiizieratiaxia Q?' patiigianafg repre;:1 xvithén 3i)

Yiays.

M

12. ‘”_’l”hc=; p:i”tj.t;’:0I1<=:r <::ia,im.s to be an e:«:i:St§:f;g L':~.<;f.agé V'

carriage permit, holder on ihei rc5i.iu'.c–_:V1'i'c}:,r;.__'i§;;'.;.1,i;{3i té

Memgaiere and back via K_ar.kaiafn.t::S–._an €3V;"§:.}:fI?{f.35§3:

ilaving 0bt;a_i:3.eci the p@:('1::1.itV i5i';~VV.:._V"r'v,'ir;..€._ 2 yeé£'– .'1 ;;r:der the
Motor Vehicies Act} . :4._;;"%;.§)'«.%:a;{<?:(i.VV"A#;%'§;?1V E35? Moodabidfi. poini: for the

pet,it;ioner?$~.. se1’fg:1″g::e,T._ i*z~atéI1(:e the petiitioner fiied the

— , A_ r6£._\s’§i:scf_1f1’i’.a:ti{}Ii” “ciai_:j€_.d.» 1sa:s.2<3:)9 A1mexurc:–B to grant:

»v;e.':1:?2i3V.tief;_v11'.%(';*i?5_ {ha (:«:}n(iit§.0ns of the pemnit by assigrirzg

ILf}}jI.1§§;I1E(gSV8}E :;§\*§i3fi§dabidFi point, in exercise of j11risdici:ic::1

g unziézj tfiause {xxiij of subsecttion {:2} of Seciizm "52 01'_°the:

4_ Aé¥::0r{iiz1g :0 the ieamfid Caunwi tlha said sectign

— jé:1;; p¢$w’&rs Ighe 3-WA :0 vary the condition of permit anti

” “ii I?3erei”‘.c)1″é:=, tbs r:1er in iiie an :«1pp1it:at;i01”:_ in ‘F’0m1

bk

-()..

1r.:<1af.t;<%:r, no exception can be taken to {he "(€111-'écI,i:3:1

ccsntairled in the tmciorsezrxxerzi imp11gn€:dTf:_é:: .1_3:,af7K:éM "

appii.ca_1iiG1'} in the requirfid fz)m1:.~' "

6. The writ petiticfi-.._js x&?3′;,hb11:t is-,;,

accor-:,ii1’1giy 1’6;je<;:tt=:ci. H0w'eVéi*:,.,_§.i'– .315: §):5:t.itj_.0n;%3r 1z1ai_<:es
the a}_3p£i,a.ti{):1 in the”réi;;L1i;f’ecf.j_>i?)£’ifi[V”Ai1I1exu3″e~I3, Within
one week i’I’om.v.t0da_’;*”i{. 111$’ ‘r1;e’:¢(i.ié:’:3:3′.A””£:§’:> say that {he

respon¢:ic3n’r.4..x§;?o121’§€i’«_’_Ctfinfxvénc inflating to consider rm:

said avijpiicéitébxi :é;”1{i Qmers tvhereon within three

m0nt}1s:§’fifo:n tilt}? –(§f’«2’%3ceipt of a certified copy of

t:.h.is Qrder.

sd/,3…

fudge

.111.’ . ” A