High Court Rajasthan High Court

Akhtar Hussain And Ors. vs Municipality on 27 April, 2001

Rajasthan High Court
Akhtar Hussain And Ors. vs Municipality on 27 April, 2001
Equivalent citations: 2002 (5) WLC 662, 2007 (2) WLN 718
Author: B Shethna
Bench: B Shethna


JUDGMENT

B.J. Shethna, J.

1. The petitioners have challenged in this petition the impugned orders dated 18.1.1996 and 29.1.1996 passed by learned S.D.M., Bali in criminal misc. No. 6/1996 whereby he has ordered the petitioners to close down their meat shops.

2. Learned counsel for the petitioner vehemently submitted that the learned trial Judge was wholly in error in passing the order under Section 133 Cr. P.C. without giving them any opportunity of hearing.

3. This submission of learned counsel Mr. Mehta has no substance because in the instant case, the Executive Officer of the respondent Municipality filed an application under Section 133 Cr. P.C. for removing the nuisance caused by the petitioners by running meat shops in the heart of the town where there is an old temple of Lord Shiva and there is also a Dharamshala where number of persons coming for pilgrimage stay overnight and have food also. Most of the population around the place is vegetarian. Dharamshala is used for the purpose of marriage and other religious functions also.

4. Under the circumstances, if the learned S.D.M. is satisfied then he has to immediately pass an order under Section 133 Cr. P.C. and for that the other side is not required to be heard.

5. It may be stated that after directing the present petitioners to close their meat shops, by order dated 29.1.1996, the petitioners were called upon to file their reply under Section 142 Cr.P.C.

6. At this stage my attention was drawn by learned counsel Mr. Mehta to the order dated 25.10.1996 passed by the learned Single Judge of this Court whereby the parties were asked to find out some amicable solution in the matter. However, Mr. Mehta states that he has not received any instructions from the petitioners, therefore, the matter must have been settled between them.

7. In view of the above nothing more is required to be done in the matter. Even otherwise also after lapse of so many years, there is no question of interfering with the orders as no fault can be found with the orders.

8. In view of the above discussion, this petition is dismissed.

9. Stay petition is also dismissed.