EN 'THE HEGH COURT OF i{ARNATAK& AT' BAEVIGALQRE
Dated: 4th clay of March 2010
Present
Honvbie Mr.JUSTIC2E V.{}(}PALA GOW.§}{- . N
Ami
I~«:on*b:e M:2JUSTICEE§mV.§;'f:§.«P}'5{I'EI;3 ~ ; % J
'WRITPE??1IGN.Na.'84133$[+?QQ9 1r32'a§»{Res; k
BETWEEN
Wad: Town 85 Rufél §?~ffi§f€iC5'3_3h1f:'Iit A ' =
Committets ®, " .
Wadi, Taiuka Chitfi ';n;ur'"' '
Sismct : G,u1bar ig'~a, _
Through its Pris: Sidcni, ' 1 . V é
Bheem Rat)-.Kam'c:1e,T -~ % '-
Rio. Wadi (gm_.;%, Ta'£u_i:a.'<?1ffi€i,a'§i;r. PEYYFEONER
{By} $311, fiiév;
1. T'-§"§eV«D¢};af:§{{,j'§,z_{:?§Izf:::1i$sia:::er,
Galbeéirga. f_
_ 7." _ ?_ 2; V fhe RS':-2-gM:i;fi:?.«f:.a.;1.4 'i'ra1:s§ri: Oifioer,
" ~ V G.u;i:j§a;~g~a.
._ ::3:;.iT'§Tii€"§":';{fi;}€I'iI}¥1€I1§.(3i}i af Paiiste,
. VA " Géfibargae
_ %§.,"'E'he Sub kzspsctsr cf Fflfififi,
Wadi,13'eii:::e Station:
Wadi Tq, €E::i"£::apI3r.
\\s/
§. The Gt-snaral Manager,
A.C.C. ?1a11t, Wadi Tq.
Chittapur,
6. The Director,
R.T.P.S. Shakti Nagar,
Raichur. RESP§fiDE§"'f_$ T &
(By Sri_.Basava_raj Kareddy, GA
Respondents R2-~6 are deleted.'
As per Court order dated _{I».3.2€)1’Q.)
– 0 Q
WP is filed unéexj Aflicle-3. .226 85 227 of the
COI1Sii11L1ti0l’i of indie praymg to ._i:i1e iliegai acts 0f
respondent fimm rumning heavy §ré_h’%c1ea:, e1:i_d__1.ia11kers thmugh
the road from Ba1a’1’*a;11 C;:f:%)W3e§ 1;::r«..:S:f’inivs;1s%’ Gudi Chowk at
WadiTOWn.
‘1’§1i:=s :91} »§b.fiE’%?r1′.%*fieari11g before the Ceuri: this
iiajs, Gepaia G@wfi3.,VJ._1§3aS’5§;éi«f}i1e following:-«
° fiRnER
‘V V’ . :3I_1.::ari11— gI’:I€2’€z’é.ii’if,’é €3f the petitiener is that tha order at
: j..1@- 12-298′? prohibiting heavy “$1£’afi$.pG1’€
1′”v€hi::’g__V fr§),?.”£:– Qhawk is Sfiriivasagudi Chewk in
~ i.”,§’§fia’£iiA j’}’oi¥13&:’ has 1101: been impiementaé, fiaerefare,
feépfilifiéfits :2 E3 é am mat I}€€€SS8f”}?’ garties. Leamzfici
Ifiauizéai fer fihfi petitianai’ has fiiad; a Isziema seeking to {mists
‘2:;E”1am. Ascgréiizgiyg §em1iSsion is acmréed to fifiifiifi
:’€Sp«::»:’;éent-3 2 :9 §.
\\«./
évmz
% %%%,,,,14.%3.e.2e1_;o.
3
2, Sri Bagavaraj Karedfiy, ieamed Govemment
zixdvucate accepts no’t:i(:e for the 3016 resp0ndc:n!;. “Erie i$
permitted to file meme of appearance in two we@ks.,.__ ‘ ~.
3, On the basis 0f Qrder at A;me;;;1:2:%:_B,jV’TVkzeazxgea
Gaverzimjzent. Advocate submits tft1a1: v2f:L}1_ be
Same and heavy transpcrt vehicular z’:i<3Vé1nent§??iE1A. be' beziiifiti'
an '[135 r<4:$"ir§(::ed mad. His subm§S$i"o_r_1 is piaiéédv-b:1 'Ij¢c0rd.
4. This writ petifiicza is ;:1’VAi;’-:s§.);_<:-:~3»é~:1. of d5Air%:<:1:i11g the
mspondent to implement Qréér iat-"Ai1;é§§X=;1re–B dated 10-
12~2£}{}'? at?,f£"1e..§§:zj:;§i£§S§..~V. A'
—- “(VZGOPALA GGWBA)
JUDGE
A qa.s.m:m,;
V’ %%%%% .. Jgmfig
vséa _ WP H0.31333i2009IGI9′.£-RES)
‘fififififi 619″ FOR BEHIG $POKEK T0′
V’ ,f§’$i}i:; matter is Eistefl at 331$ ézistance sf {ha Government
A.r[i.%,>’$::<,~*%;aie"Ai'0:" "bang spoi-:62: E0' btzcaum the Siiiiifitf daf:€& 1{¥.};2.2Q£3'?,
VT 9957:3103: is sazzrught ta ha i.m§iam€ni:€é pr9§:i§3it2lng heavy trazzspmt
.g:;:m'cies {mm E§a}3ram Chmxsk '£0 Srinivaaagucii Chawk in Wasii
'Z¥"w:::3, Cams :9 Em withdrawn fiy ms Esputy Cemmi$:»;2Zcsm.:3:’ cf
1
‘i’xa/
4, N I Sd/…
Ciuibarga Efiistrict. by’ his order dateé 1E3.é.2{)€}9. Th€1f{:ffi}iT;¢>g~_V_f}1€
diI’€€Z’iZi{};'{1 issued ‘:31?’ this £30111″: wide order daistid 4,3J;E3~’£}1{§’
but not ye’: signed is is be racalied. Same is rscalied.
2. E11 $0 far as the other reliefss S0t=,:€ght ff31′ the fér
issuing Censeqtientiai directions E0 ‘(ha irgsfxoziiisni’ E03, .1
‘sake steps against mspondant §\Is3′:’; 5–~.§;a.1:1::i eta, écvncfirtied,
weuld be sufiéca {hr us :0 the ” ‘p§f::ti6né;;’ to give:
represfintatjofi t9 the prbhibifv the heavy
iz’a:ffic vehiclas fmm ‘V£11Ox¥_;g.,V:%;o .’:’§3;3ffiI1Livasagudi Chowk in
Wadi Tcawn. if such .’r¢pr@s;s:;uté.t§oI1=;s. g’i{f¢f§;’. :v.t1i.€: same shall be
examinefi i:1depenc3?eii$3.::.and§aass”§.§pr%51§i€at::..fbrders in the intemst
cf public: at bi: dispesed of Withixa two
wfieks from _f3*:.e-:_i’éit::-_[. 0f–1i;’gs. _;”c>§éip. ‘:. ”
3. éiccerciizxglfg.
A’ ….. Sfifim
HEDGE
TUDGEE