Karnataka High Court
M/S Karnataka State Road Transport ... vs The Regional Transport Authority on 16 March, 2011
Author: Huluvadi G.Ramesh
Bench: Huluvadi G.Ramesh
IN THE HIGH COL'€R'I' OP' KARNA'£'AKA AT BA.N'G;fi1, QRE
}Z)A"{'E_{) THIS 'fHE 1. am DAY OF MA.R§§}i"::?§Vifi§";:~4
BEFQRE 3
THE .HON'BL}3 MR. JUSTICE: :%Ui;é§V A--I3I
W.P.NOS.8832/11 &'§;9§i9V}'11 " V'
W".P.NO.859Q/1 1 & V%f.uP.No.95'?_ 1. ;r'A:.3; (zviy)
[IN w.P.N0s.8832%,¥3_1%&g:94;9;{ I :1
I3Efi'1T"Vv'E££N 4 " V' '
M/S KArz:\;A::':;sx;<A:QS1'A"1f§;__'§2QAI:;' 7*
'FRAi\ISPOF!T C;-:3R;>oRAfr*:J<.j3 N'
cEN'rRA;,om«>1c::§,V. "
SI"1ANTPIINZ%;{T}£.\I2/X1"}V ' _ _
K. H. ROAD, -- BAI€G;+'&I;OR£?.j 56.0' 02?
R1313. BYAITS ;\x1;\1\m.(_;;.1;fxz1*:g. _':;:m2c*1'0r2.
- .. m..PE)'f'I'"1_'IONER
{BY 'gag; E3; 1% ";T::%;S§T:AIm[i', m)\:,.,3
;A?~;%:;>L:J " A
2; h ' '§*£-§1E;7?;;§é%310%;; 'I'RANSE7'DR'1'
A;U"i"}:1GR.£'F'r'",
g:m"1'I2:A1)URGA.
E%Y1'1'S SECI€Ii'§TAR'Y
" ' {BY *m:~: E,/C ALOJ
- .9; 'éifzzz B3'M'E{E.}'E"§*-EYU?'~EJ:%.YA
AGE"? 62 'fiiflffifi
8;' 0 E3 M , G L' §*3.r"*:.P§:}f§
EERGE3. S??? Ix/L53}J.LE7Z;%3.E**§§?2?;'§.E€}§
M {}"E'{}§¥E E§EZ§{Z?§{§§%3
13/ "
E' -J
V.I.3.EX.T.ENSiON. If CROSS
CHI'I'RAE}UI91{G-A.
3. SRI S.V,MAE'\}J UNA'.I.'}~i'
PROP. SUMALr'¥I"E-{A MOTOR S IfIE~'.'v' {C E:
I"iOUS1?€G BOARED COLONY
KB-LAG GTE), CI"H'i'RAi3URGA_.; .
4. SR1 DE€V£§NE}}.'%2APPA :35.
3/0 smvA1,rNGAI>PA ,
NO.821,IH' CROSS ' '
LBAJJAPPA NILAYA , »
SHAN'I'HiNAGARA, CE*1A.£4.LfX§€E?%fS« ~ . ~
' .,.m::spoN£)1=::\ITs
[BY SR1 KM.Si~££VAYOGfSW'AZ\f1'{'§ ;1ac.g3;>.I{x:":I2_'_.ra1
SR} I%AJASEiP;KI*iAR;. gm». ;:(>;r2_ 'R2 R3.
81321 MB, N-.e§GAI~21~"€=J, ;:x.Dj~;s°.,-F01;-.34)
'1'}iE:$5»I§ ARTICLES 226 (3:
22? 0:? '1*1~11=; C,O;if~IS1'I"1'EfFI£3NéC§F :j:g\n:>:A PRAYING TO CALL
FOR 'FI_-f-E--VREGORD::Sw.FROM '£'H"E*KSTA'i' IN RP NO648/10 &
660/ZQIO I);?§'I*ifZ»i3__i~..,12--..2;€}3_Q AS; PER A.NN§3XURE~D.
(IN w.pfi 0 gm )
§3Efwg14::I;§I\::V¥% " .....
V. 2 »:v:A£\-1A<3:£_N€;' £:§ifm+:c'1'0Iz
' uK'5_,Rr::Q=«VC.1a:N:%z2A1, oirwcia
-V CH 3'3E*'.£;;'fl3'\:'" VQFWICEEIE (ROUTIQ.
, ., gfiyf SR1 V.t1:A£21=:§3s1*1 BHEXNIBP--IAIBY 3: Arm ,;
2:: 2-: .'E£GAE;é ;".';:_mj€:.:<:;zx;,<3£~2I«:
NOW :z;.«:;-*.. 82' yrs
a . . PESTITEON ER
§&E,'§Ef}:
E , jE_:{E_§'{;§{_}.E'§j§§».E.z 'E'F.%:'-§E'~§$P{}§' 3?' :"§E}'.F§"'EG§'{§'1f"'}'
N {I E'-§E'E'E'{AE'3 if E?.{§£L {E E"[§'E'E"§€AEf} U E{{}fi E} .§S"§'§€.§ C'?
EQEEZE3', BY {F3 -?SEi€IE4iE§'§Z5§§€Y'
',§:"»
.. 4. _;;;§«:jL;AI<:_c15r :1' e:j1»~I1'mA;::HJIzGA,
2. SR1E342}gM'RU'I"i"iY'UNJAYA
S/G LA'I'I,~;', B.E\!§.GURAPP;'§
PROP. M;A:,:,E«:s1~-IWARA Pv'IO'i'C)R
s:«:Rv:cI::,
AGED mom' 55 Ymaas
V.P.E:3X'I'}?3NSION,
2%:-3 CROSS; <::z~~m'RAI3URC:A, . H "
1 ' ';«.T.I+;:::;s;,;:J(3:\:V:)_r::N1's;;
(BY SR1 K.iv'f{.SI~iI"VAY'OGISWAMY, ;»{<':.r;',~.{:4--V.:«:"o3¥2 R51 '
SR1'R.LOKESE*£,A[)V.,'}'?(}R <3/R2)' . ' "
THIS WP. 18 FILED 1;:sJ:3:¥i;;é2,1AR;z'1c:,:é:;<;..2g5, é& 227 OF'
THE <:0Ns'r1Tm'10N€;~I.{' IN13ux'PRAyING TO QUASH '1'H}f:',
ORDER PASSED BY "1."HE-I _fr1:z1a.;;:NA;,Ljv~:)A':f1::1:> 9.2.11 IN RP
310.814/.10. VIBE ANNEXAD TC)"f'}»{E-.I§?£§51;i7I'£C)N AND E'I'C.,
[IN W.P.Né:,.'Q§§j',4,3:'j1 M
SR1 S»'¥,7.i\/£ANJ{J'§%J,./«Kiri "
S/O w;.§«;£Lz3N;$2A'
AGED ABQUT 48..YIE2AE?S"'--.. '
PROPRIE'I'().R - -_
SLIMALa1¥~1A MQ"1f<:;R SIERVIC E:
H'0U?$1N<:3 BOA'R13«CQLONY
0 . . ?-"'I:?'FIT£ONER
§E:%'§ S;~f~2_IV"A:}§NA§'E§ 3-§:%:'rr*r" & SR1 RzxJAs§4»i£::KAR, ADV"s., ,1
._Am:;: *~
A 5 "3. V 'THEE: REGIONAL '1'§2ANsP0H':' ;s,L;"{*:=IeR:*;.**:'
€~=J
"BY ITS SE32-CF2{S'IZf%RY, C'§"E§'FRA§}'U'R{§A.
SEEE B . C22 MR {_f'f'H {E MJ';"§':"53;
$58 L<'%'§"'£§ {}E}'E{z%Ei3E-3;'-E
.i,..§€°:4E;;1L§,.,§§_}E:'€e
E3E3?.{}P%'¥Z.§.E%i'E'{}§%.'
*2.
MA1,LPZS}*iWARA MOTOR SERVICE
'V-'.P.EZX'H~INS}ON, 2?"? CROSS
Cf~{£TRADURG:'%'
3" THE MANAGINC} :)1R§«:<:'ror-2
K.-S.R.T.C. KM. 1205313,
ESANGALORE. ;
" « ._ .; .REfS§3O,§€I)E£?§'fS
{BY SR1K.Ni.SXMIEVAYOGESWAMY, I-11Cc;i:>§.:%oIz" " V
SR1 B.PALAKSZ*iAIAI-1, A};3x{., :«="c:»;I«: :23}
THIS WP. IS §r*I1,;:«-:1) uN:)£;{»: 5£R;TECL1*ZS _226 227 0%"
THE) CONS'F'I'I'U'I'1ON GE' INI;2};A' -P}a*AY'*1.t§IG "ro"QUAsH THE
{MPUGNED RESOLU'FIQ'E€ OF ;:'m+:.__'»::{'1:rx__ DATFEE) 278.10
PASSED IN SUBJECT' 'z$zog:;6,'*2»00_1:Q2.7. " 'BRODUCED AT
ANNf:1X»E: ANI3 'E'HE oA1;::)E;R '0}: '1:'ma 'I::s3*A3' IN APPEAL
NO.660/10, CONE'.{RM}_NG"1'}:iE' R.§;sQi;u:r3'ON 09' THE: RTA
BY AN ORDER §.?A'FE3I3--. 1:12'.zo"w'r'-IIC:-;~'1s PRODUCED AT
ANNEX-F1 __ " . " »
T.HF;S3.§i'2?&;;E5§%§;::5€;iO?xi:i'~lC} ON~§?z5R PRLY. m<:ARING mxs
DAY. '::jm«: (3_O'{;Ef_{'I:Z\;1z3£3«¥§"I'.E§E_FOIJLOWING:
51:2 LAt.heSe;-.pé'i.iti0r:s, 1<«3:;1.:'1'1e<;i {}ova=:rnmer1t: Plezadar is
'(lf.F:1v"{:fV{?"T€fC;iht{}_'{.iE1}:{f3 I"£()ii1i(',€ far the 1" :"e:~:sp0nci€r1t,.
A "v'%T{_:~*§?isi<3.r1 Peiifiiiaras {fled by Sri
' V _B,S,I)e:x$§r':;1drappa. {.r€$pz:)nde:Qi': N0. 4 in
% k»I%x:.%._§,':v;%:;s.8832/11 5; 3949;}: and S1": S.V'Mangm12:i::h
' {pé2£;i_§:§e:}21e1° in W£3':N{:n§§?4/ E E} E"E<':'1"ir'{;';' %;ee:1 ::i:E.ss.::'2_i;<.;s3~e<:§ by
«: '~ ,5
..,
the Appellatie 'E':*ibu:1a.I by its comma}: ';'11dgm€:21Vt:-'--.dat,ed
1.12.52,-€330 c<>11§irmir1g {this <:3:'d€r' of title RTA.
3. W.P.No:~3.8882/201], .5s94.§j;fa'1:VV:
8699/11 are flied by KSRTC am W;P:;N£:».S3£"$?'4-/i;f{3«.}é.I*ii.iS
fiieci by 3. private caperator v-iéh:-1}1<211g;k§i:*?I,,5<;§ t*i1eT'§gr2aj'E:v -11f Satagew '
ctarr1'.a§_§c permit in {avatar <)r1_¢ }:3.L£3.v.Mr:,t1:.h"L:I1jAay;i {second
respondent in all iihzii' pe:{£¥,ionsj,' } '
4, i €CT$.:OI}g L iarivzite operators before the? i'Ha1: of the objections now againsvti";1r§e-- the KSRT C sf;at1'.1'1g that the j{}iI1f .roL1t.§§" .§3::::~*x?ey {ffir she:>r1: URS') report dated f:§1at.es tr; .9. pari: 3f the rout.e 311153: not the ~€f1i,_i'i.;fV3" is s:>bs~3€rved by the Tribzzzaai %:31:at". the fiI1ACi-§.fi§_;§S 'iT"e3'§%4ifiE';€i€fd in i:.he <-iariit-Er JRS reports {'0 the Efftiiti.
"'t}}af{: the' routé: s<)ug,"}1i: for by the 2"'? re.spG11ée111i~ _ ':3V, §:3'~w§TI'L2E'.%EyE«1§1°§EE:;7E§. gwéiriézgas tE:_E'ac<:: :':_<:x':.i'f}'.€sc§ r<::»ui:s:; §"€.1'3;1a§}'1E§ = .§:;%.2:*:<:i; 5:23; féééliih. She a7<32'2?;:e::¥;:§§:m {)5 %;%1e §r::ar*_:2<%d; <':<}':,:.::sa;€:E {€,}§" firm': z"€:v;Z:<;;~i0:_'2 ;3€§,§E"i€}§'E.%;'-'§"'$ %:»a*f<3:"$-- £:§::::=. "§.'z*§§;4,2:':za1E ififéifi £:h2s'§'::
ii *5 ...« .' ,,V _ ,-
,\ .45' 6 the RTA Caught. not to have g;,"ra11t:<-3:1 permni: in i"21.v'<3.;zr 0f the 2% re-sp<)11d€:w1t, W110 is the <:é21ve21't'(>I* 1'1€:'e;';.3._. . the Very saline C<)r1i:ez1t:1'm'1, KSRTC and ithe: fiyfai i§)'pé1'5::tG_fj "
are before:-*. this Court.
5. The grim-*a:1ce c3F_fh_§2 pen{'i011r3r¥::i\za.1"Gper:fat0r"
is that' the responcierzi, 21t,:t1';_ej:r£i;$;;vv.,_with<:§u'£i_cQ1§duc{'iI1g the entire mutt: surVé'a I1aS} "ff-,é1j:r1féd'M )é:sm.it. in favour of the 2"" rc;>sp0n<:Ig:--njt, 'ths: petitioner-
KSRTC is pe?:if:ion was served f1G;;..h.(;211"d in the matter and 530 a1s0 .,_'tI1~.e¢Ix e:1tire distaxzce has to be t.a,ken ir1t(§"}Q01").sitiera%'i()r1QJ'which has not been done by the ....5i;:>i3<'ii,!.:«11i,c:% ;Fr"1'}:1;_1_1;_2_z.ai. The "I'r'ibL1z1aL only on the balsi-SV{>.f_thev:7é'p{;art: S(3CiII'(fd by the R'I',A and csbfiaining 21 iiéilfiE~§{3£1§Zi{}i'f_:':'{{i' U76 effecrt ihai: byhpas-S r<}21d§_~; are net:
jnot,:'1"£e::1.. r_r.:L1i:es, proe:tee<7ied 1:0 pas$ an (zsrder gramizzg ..p»5éf:rfi'i«£;&i:3 .f21v<:zur of {ha 2% re.3:sp<>nd::-3111:, is net. £:§:rz21bE£:. {£5 E1; ;:;3p:;éa.z°s% fifififli E'i.£m5 fix; '€'iI"§.E€: {Em R'E1='% hag " E3<-rm: m.:":{§:.:=:::i:i;":g; MERS §E:::* Eézés €i?§'Ei'_§.§"{?'.f gimzzwzzz 23.32:? 54;: £,%;§§-.§{f} E2213 " 3/.1 / .
giveen fi.11ding' in 1"esp<3<:t of" difiE3rt=:.nt imer 534:'->.<'r't1'0r1_;_~§"~.,21s to whemer :11: amo11m';$ 13:3 ovepiapping or i:1i.é3r»§3£ic'i:.§§j:z- E:{j: rr:sp€~rc"{: 0f '£1316 b}./"~p{€1S:T-3 reads are ctynct-:rné%d,"'i.f t4i'*éf§:*v~21rt:2i ' n_otif1'ed eariier in tbs: f:{)I'IIIE1{ i()I1 Of fh€2f._by~§)'Ei'$_é»"3TQa{fS£_ Cazmot: be i'.reat.ed as {me wh1'.ch--.. f'aiIs.-71 x,Vi'i:ha'n°} fhe '< definition "Natifieci Rama". T I'ib1:.Iia1i Ctznfirming' the finding of the :*fi;3r§iii~ssed revision petitions filed by the riva} the KSRTC also has b€f€I?." 0'I;.§{.'of't:i1€ = '2', ____ I't1.,V_£*5ci*-Ifazf the?' 2:-.;«3g.zv":fr0I11 one poim' to the anoi:he-fzif paint ié3'vi%fc,xr§{;£é19:1.5;iii'; jfhit is considereci already in conncrcti0i1,Wj'é.h {.'11§3VCi:he:?L'(:ase$ that théa fzxtcnt of which is ssagigci tit; be 0'\?€:r....}z1'ppiI1g has to be i::'e.at:c2d as inizep sr:e}¢'tic;Vr1 .,;;'1';I<'-:3s§"'iiT_ is 211t:@:red, the same hoids good. In 2111 the <it'E:Sé:*s; gjfziiiii of per'1I1ii*. sghaii be made zmless iihere is j a ch211':;:_2;€9' €}£' 1'11{}€Iifi(?a{'1'().I"I is dame. V' = 8; in f:.E":€ aftzise an hazlcig thg:-é '§E"'r§"i>'amai E1215; ri§_§h£;§y '~5E_%.:sInis35;<:%<i 1fl'E€;,' <f>b}e<:i:'.<>::s§ r.a§$:%::E 3}},-' 82:5: r§%v§s:§{3:'2 " p<*:i:_2?'2:i<m.5:=%rs?; :32': E..h€3 _g;_jr'm.§z2{§ Eiiaii £:§':s;% E'£"§'}_§}iE§_§:"ié%£§ <';s;"*=:§<%=2"
35*.' W:
V3 bassvsd an f21<ittue1E finding thaii the zmutes in qL:es *;.'ir_m do not (yvfsriap 3:13? of the rlezztiified routes; c:)mi11g._i131i:E*&§1*T. {Jim S{?h€'L{11€S formxfleated by the G{)V€EI'I31T1€:'?Z1fl' 'E'}}€r(:f0ft%, iihfé 7 orcier pastsed by tihe T:'ibur:aI ?3JE3I1fi()'f'. $'.1"@:gii::3_g:§._é;E§ 2131 erroneous order. Hawevcz", H16'-._s'L1bn1i';ss£(:a1§ C2é:f '%:I'1c:%'V ieamed 001111361 for the not considered several} area. If the Tribunai has 110% ignoring' the ox7er--}a.ppingi.~a;»¢;§'arid in favour of the 2"" Hence. it is for Case 01" the p<3t:1't:i0n€:rs and afresh.
.V.f:.;1d;:1g_:"' already arrixzcirci at by the ' >--._ATri3;2iI:1"1e."-1. 1:»; tha1i' "iihé bgwpexss macis are not rzotified __.rt:;:1_if€?;:"s_ 'a:*':c.% same Car11'1ot. be dissturbed. if $171.63 p€'z,i.:§(>r1€::? _ j'.:~§p€::ific:e1I1y pasinis out that them is;
-'.._ '»,{}~g?g=r(}gE§£j'§:}_g in {E33 §_;;§~3§}_'{; Qf §}{;'g}~g}IT{: in _f£;:;:{}-gr Sf 2:253 " §f€::a;}:::ré1d€nt--E3,{f§,}f'vfru ':;E2}n.2;':j21}-*:22. 1%:h{;% 'f'.2fib2;.::";e.1.§ aamraslé .. _ré--<t§3::$i{ier €}§':§y §::{.§ §;%1{r~. e>:::,em; a:}_E." iéx-:'€;é:*~»§2':*:pp.§:'":g."g".? 9
10. Partms to appear before the Tribunal 01118/«£1/2O1__I.
II- On such 21pp€ar21;'i{§ii%V,""« &_'"I_'.he -;"1"T;'r31?:>_'a,s.1v;V1éa;i is directed to give an c3ppQrt,11:iiiy' 'o_f h&>§1'1fiz 1'g " {<51 fghé' petitioners and there21ft.ef, the matter in 21(:c:ordar1C€/'ax{§i:}"1 'I':{{§flV' resuit of the decision of the 'Afi§:§%'£_ific>11ers are at I'1ib€ri:y to sefik A£_:<;_QrCLi1figIi§+.:.;::_t1:c--..$izr§f ;5etiti<'>f1s disposed of. L€E1l"1'}€d Goxrerzfafzjézit.'"Bié2.:ii'E:1er is permiiied to fiie memo ofa.ppe21.réi'11gte'wfihiél four weeks. Séfm 333$