» sT§;":«~s PRAKASH SHEET? , ADVOCATE 3
' " -4- BANGALORE WATER supprr
P33 Tiifj EZIGIE COLTRT 0? KARNATAICA AT EA!'-%i}ALORI§ W.P.}€0.44} OF 330'?
AND W.P.No.39?":' of 2006
E
{N THE HIGH COURT OF KARNAYAKA AT BANGALORE
pawn mxs ms 24"" EVA? or RIARCI-I
serene é kk
ma HON'8LE MR. JUSTICE N.K.PAT_I_L:"-.::. " A
WRI1 pmmox Hgfifii 03 gm'?
P'E'1"!'I'ION mo.s9W.or
(GH- %
WRIT PETITIOH
BETWEER: TA
1 THE .:v:s:e:;N.
:4c;=.2, 4: PHASE, 10s';I,F£-.£E?RQAQ .
as&<;::1:?s*m.cs£«;'V.'*--__ = _ * -
BANGALORE--B05v '
3 sewoé Mksféa "
EfiLiSAVANAG_UD£,VVK;R.ROAD
,, 4;§ANeAa_oRE.am44 ,
«"4 . V V" '%":.aAr¥;§GE'%< Mme. MOTOR sesavaca
* .1? 3.: MOTORE, No.3
MzL_L_E-3sR<;':sG,. BANGALORE
5: " A ";s.E:~z:c§Fa'§'s:J¥35'ERIm"Er4DA:4T OFFICE
"-:~:o.34,z»2usEum ROAD
Ei.«.%NGALORE--025
" PETITIONER$
AND SEWERAGE BOARD
ii FLOOR, CAUVERY BHAVAN
;§.£'<é Tifii Hiiifl ij(_}UR'i' GE' K1'iRNA'l'Al{.A 23$!" BANGALORE W.P.N0.44i OF Zilil'?
AND W.?.N0.8977 f200-6 _
Ex} T1313 IIIGEE COLRT G13' ¥{ARI'~3ATAIiA AT 3lA3'€GALORE W.P.No.441 {BF 23$?
AND W'?.N£}.897"7 of 2006
4
issued by the fiwird respondeni and Annexg:s?é"'»T.f
Nofification dated 15* Aprii 1997 issued _
rwponderm
Pefitioner in Writ Petition
sought for ceiling the uftin§tatg[y §§'=€;s§1i%e.~d*';in %
naming arder Annexurgs the
respondents and to - A, dated
213* March
O6, 2006 passed by
the Nofificatian
dated 18* 199?’1:5;Ms;isfwsss/cAo[RyAo[R]:s72t97–
93 isguedF%by themi respéhaem.
_vE”‘;!5§fé4″petitieners herein are Central Government
‘Their grievance in thase petitions is that
V the — Bangaiore Water Supply and Sewerage
‘ ‘”..E?,»s:¥é:*d«..'(h§reinafter raferred tea as ‘BWSSB’ far short) has
__1_”V”.*gi\iua-n water and sanitary connetztita’ in tea the premtm of
Igthe petitioners and finey have been paying we chargm
Z/”______”_W’,,,.m………
ibé “l}£}:l %i§(3’H C{}UR.°i’€.}}°’ KARNA’l’AKA AT EANGALURE W.}’.Ne.4×31 UP’ 20¢}?
AND W.P.No.89?? of 2906
AND W.?.NG.8??? of ZGO6
6
connections and supplementing water suppiy tfwrrms h
Bare Welizgs Rs-185l- per month per HP. of
Being aggrieved by the said demand notécafit
the ground that the same 321:;
that, petitionars are net iiab}e»tc~.._pay ‘fix;-é’
Centrai Gavemment Ofganiza_ii_§§§$_ 1a_Vt_j:c:i’1.:*1x::V’f’§::A§a»:f1A’jfi}11ae:rc;iai
estabiishments, and hva”~’r;..’§ T from paying
such service ‘V s:_’.ff’i3_fge:3″ BWSSB,
petitioners 3:-ariég their
grievances». A’ petitions seeking
apprapri¥:é£e”
_ ¥ ha~g eh.ea ¥:i»’ V’ié;3rned counsei appearing for
‘peti’£i;~:$}E’ae:f$ and léérfiéti standing ccunsei appearing fer
..__v’Affér careful evaiuatican of the entire material
gyaazabzekén record, it is net in dispute that, the Chief
Offmer (Revenue) of the BWSSB has mum ma
“–« VV’N’é§ificafion dated 13* Am: 1 bearing No.BWSSBiCAOl
‘__*_«_w__M_M..M..
3N ‘1’I’§.!:I tiiéifi. €_f{)Ui{‘l'()§*’ K,AKN1-‘*£1’Al<i}% AS!' §:§AN{}AL(}!{E W.P.N¢3.44] 01°' 233?
AND W.P.N0.897"? 035' 2056
ER? TIHT. HIGH C{}URT Q17 KARRATAKA AT IEAEJCKALORIE Vv'NP.N0.4-11 OF 2997
5ND W.P._No.3'3 'E'? if 2006
(R)1AO(R)/572/199?-98 in the iight of the approvai given
by the Board dated 27*" November 1996,
Government Order dated 12"' February
Notification dated 29*" February 5997 pL;_!'.",:':'»*i.~.-'34.l:'I.::t'~.=.'-x:i "§V!§ gm «A.
Karnataka Gazette dated 13"' :'Ma:;:h 5
exercising the pewter cenferrezfiixjdec;ASt§§::i$ab|¢é.'(s3*él§f’Ais~;V Vgrwpmt
sf Hateis and Commervciiég By no stretch
ef ilimaginatiorj, . ‘§?ir§ geing Central
Governmenfi under the said
category ” }§f- Cic§’éfi3r11$rcial estabiishments.
Further fhat, during the ceurse of
submégsieAn,L”””§e§;rnéd Akfiziijnsel appearing fer BWSSB
ohv%fi*i&e preposai Icommunicatiaora dated
Is*~”;§**”-‘%Se;3§«%zrx§Mt4s;;~V.«;997 from the awssa two the Principal
_ Secfetaryi’ -V Government, Urban Devebpment
On perusai of the said demi-afficial ¥et’ter
3 §t’§£i amid be seen that us where in flue said prapmai
is mentioned that the aw S8 is entitled ta sweet the
/
iéé ‘!}£!:’ iilfifé {3€.}£}§?[i’ LEE KARNA’!’A§<LA AT BANGALORE 1§t',§'..="~i-izmieiii OF ELK}?
A§'$I3 \?s'.P.?~§G.89':"? e»f2{?G6
E123 "HIKE Ii§G}i C.C'iURT GI? Kg'%R.NATAKA AT W.P.No.44I O? 2097
AND "s¥.?,__b_§_v:_1=._89'E'? of 3366
9
5% =.#
charges. It is pertinent to note…tf)et, men ” 2
authority of the BWSSB, witheLrt;”:.pr{:i’_;3e:§’
mind and witneut authority» en’ .f;he
Sf_No.(vii) of the zxsotifit-:5:-intn*t_d;:.2§¢5neet%*ie5§’tApri: 1997 and
amended Reguletigm i(C?)”,’ the sanitary
charges in ttfie said Si.Nc».(vi§}
ef the ciear that it pertains
to enty v:Hefe_is Establishments. In the
wee en tteitdfi’ téefitieners are neither hotels ner
“een1’énér::éei ‘vesteieiiehfiients and are Cermai Gevernment
‘1eet£&i;ti§$§nntevnt$;:v:]~~Tinerefore, the said eehedute of charges
2 _ at $}:«4Ne._(v£i)v%’€.*aiTnnot be made appiicable to the petitioners
fierein sfittwout making stxitebie amendments in the
tengvan: Reguietion at the awssa Therefore, 1 am of
considered véew that, at :11}: etretnh at imagination;
EN Tflfi man CL§L§KT :2:-‘ KAR3~iA’!’AJ(..1§ Ail’ }:iA5\E(éAL(}Rt; w.;>.m.4a1 0:» 299?
men W.PNc::.39′?”? c-f’2€}f)£3
of ” V
_ 2A1~’=:% March 2905, 15″‘ December 2005 and
as mi: me:;:: cam? :32: §§%§$£ ? 0m W.PN<:».44i on ma':
1%)
the impugneé demand rmticasibifis issued by awss3,ge
far as it reiates to claiming the sanitary charges "
of the bare weiis, cannot be sustained Ftfig _
same are iiabie to be set aside. ' 'h V' V'
5. Having regard to the:
the case, as stated above, are
dispfised of asfoiiowsiv A . . , I
g r:~,-g M1′!
are
%%%% fiesngnd notices./bilis
défed 12″‘ November
2905!; 2905; 15″‘ June 2005 and
Mafcha Vida Annexures A to E (in
;§%3:’?£f2007) and the impugned
A”-4.._§:o:}?r§f;)§%£:;*ation/demand natices/bills dated
V’ ‘éated 5″‘ Oatober 2004 wide Annexures A, B
and C respectively (in W_P.No-8977/2006)
I
Z
194 fiiti HIGH COUR1’UP’KARNA’!’Ai(AA’1’BANGALURE W}-“,!*=$o.4tlI (JV 2%?
AND ‘N.?.N€}.3977 {£2096
mg 1115.11 coma? OF K£$z§%§§§;%?§$LoRE W.P.}~3o.443 or 299*:
11
aniy in so far as it relate to ciaiming the
sarnifary charges on the bare wells, are herebgf
set aside; 2 2 ‘
III} The matter stands rggfr;itted_– I’
first respondent to mcar:§d&;-‘- £!’2.«’=.’¥ A ‘A
afresh and to take appmpriafa dwfion “Viz; .
accardance with few, éffef _ raagonable oppo:1un:_2y-- 1 " or " Sd/-- Iudgé BMV*
E:;~3: ‘!’§’£3::° Hliiii {.3{.3EJR’2′ E)!’ KA§{NA’!’AKA AT fiE.N(.§AL£.}1€.E W.§’.!%.!a_«$dI U}? 2£}f.)’1?
AND W.P.Nc.89″F?” of 2006