High Court Karnataka High Court

N Subramani vs The Secretary Grama Panchayath on 18 February, 2009

Karnataka High Court
N Subramani vs The Secretary Grama Panchayath on 18 February, 2009
Author: D.V.Shylendra Kumar
  1     ..... .. V

L  ANEKAL TAL:;f;;:;T
 3ANGALQEE.' ...RESPONI:>EN"I'

IN THE max COURT OF KARNATAKA AT BANGALORE
DATED THIS Tim 18m DAY OF FEBRUARY, 
BEFORE: 1'   
THE I-I{)N'BLE MR. JUSTICE  * x 

WRIT PETITION 1~Io.43g5 01; ‘V

BETWEEN:

N SUBRAMANL ;

S/O RANCEAPPA,

AGES ABOLIT 4m<fI5:AI2s, I

01;.-2 LICENSEE;N§;;1:5<3;.1;.
LAKSHMIVEE\?KATFES"£%IWAR;%,C–CT}M1?'LE}{,
BALLUR VILLAf,'.f~E,1'.;__ =
ATTIBELF2 'H',I, ”

ANEKAL V % %
3ANGALIs’1’R£.<:T.' __ …PE'I'ITIONER

[BY SR1, G 9: 3:15-1',;is@§?. g)'

T31? sE¢gmm,%
GEE?'/{AA 'PAN CH23;YATH ,

fivkirafi-'k

mandamus sheuizti be issued to the res"po::.der1t to g1*a};.£'£._V

€116: ficexlse itself.

4. The very petitian a.veI’n1eiii”s”‘zs::1d«, $L1b§1i1i§si{3:3:
made at the: bar clearly admits t11at~__t1ia=; peti5£f§)1ier’~
‘s;:i0},at,or of the provisions Gf S€¢fi!}}1»69 of the

Panchayath Raj Act Whi:’Li:1*;~~.rea(iV§’§;1:$L*: ¥;_x§ €Ir.i:1f:

#69. ‘V piace

Wifliiii f}.”‘:;:gVaJ”(I§§:fé®§’i5anchayat

sh ” W1″161Z11€I’
other than a
she}: féfeneci ‘§§:.~<V rfiééétieix 6'? and 68, axcept

,a iibA§éi1c§:%….g;raI1ted or renewed by the

' :V'.P é1*1;j.hayat and except in accerdance

— A ._i3;*ith_t1*i§é%i__a:énditi0ns specififid therein.”

.’ V. as a shop for having any
While petitioner can definitely make

” _ an funciei’ Section 69 and seek for gant of a
‘ ‘-. :’l<ZCI1S€.. me authority has a. comespoizding duty to

.CQ_ii$i§e1* the applicaticaiix, £11 t.}:1€ present Ca$e the

N}

5. It is such a vicslator who has appr0aChed» this
C{:»ur1: for relief in an Articie 226 and 22′? peti{iei}_&”‘
every citizen in the COUI1tI’§f has a right

trade or business of his choice; that’ri’gh’::* i:-3__ i1e;w1:_L

absolute right but subject’ £:C’-~ ._rea:’sAor_1Vabie .:I”‘<§:'3 'LI'iCt"if£}I1S
imposed in the Iargel' p__11b1i<: i.1:_1__I_:_é::I"»:=,:_si;~.__v I11 hixxattfirsfiof sale

of Eiquor such a right is""I1;€§t. .a1i'§ai{1a}3i€:–. f

6. SeCtio;’1’£3€2 .bf the E§9;.=r;1′: Pa;;Vf1’c11ayath Rag’ Act
is L1fld0{1bt€i%.”:§1§:’;é3; :1z§tm*e and Eh6I’6fOl’€
unless ii30}§f(I{§_’1i(fE$ the requirement of

Section of a valid license such a

person –f.3£i,£1I1f)E;.,¥.1S€5 filace withizl the jurisdiction of

I0

dj$1′:1issed at the tmfeshoid. It is for the co11<::eI*1"_:ed

3L1fhOI"i{i€S to mks action in accoréance with law. T

Sd/_, :5 if if f_ _

3,-RU ..