High Court Karnataka High Court

Panchaxarappa S/O Kotrappa … vs State Of Karnataka R/B Its … on 12 January, 2010

Karnataka High Court
Panchaxarappa S/O Kotrappa … vs State Of Karnataka R/B Its … on 12 January, 2010
Author: H.G.Ramesh
1 W.P.No. 61790/2009 (LB-RES)

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAI3

DATED THIS THE 12th DAY op' JANUARY,o..«2.o'1Vo'__'__o-  " 

BEFORE

THE HONBLE MR.JUsTIs:;1§ HA3.   " 

W.P. No. 61790/200§vfLB--ARES} '_j '. , " '
Between: 3 V. « R

Panchaxarappa . 

S / 0 Kotrappa Omkari  

68 yrs, occ: agriculture _

r/oVinayakr1agar   '

Ranebennur  .     ' 

Dist: I-Iaveri   .    _'    .. PETITIONEJR

(By Sri;  Iagtiii,'iIAc1v)*--'.'  %

AND  * '

1 Stats: of.Kar.nat.a1§r"_ea1to;"§f Municipal Administration

Vishveshwaraiah Tower
Ambedkar Veedhi
" Be-ngalooru -- O1

 .3  The Commissioner

A City Municipal Council
Ranebennur
Ranebennur Tq, Dist: Haveri

4 Vishnuraddi

8/ 0 Hanumaradcli Kamaradcler



2 W.P.I\E0. 61790,/2009 (L.B«RES)

61 yrs, occ: Rtd.Lecturer

5 Bhemappa
S/0 Murigeppa Kadur
72 yrs, occ: Rtd. ADA

6 Virupaxappa
S / O Shankrappa Ritti
56 yrs, occ: business

7 Crangadharayya V « .. _V
S/0 Mahjadevayya Mathaci'--,,
72 yrs, occ: Rtd Head Master  '

8 Dr.Kariyappa V  _ __    _
S/0 I-Ianurnappa M,ukka,.rmavgr'-.  " 

61 yrs, occ: Rtd_Prof_esso.r  ' '
9      

S/    '
73 y'rs,~i:_oc{e: Rt.d..Sta"_tist'1c'a1 Qfficer

10  Chidlikwd, H V _  M 6
 /*0 Hant: .1Vf'12ar1t,hVr~.a__c5" Kuikarni
 yrs, ceci .Rtd"iT.eac':ier

11,, . , Shsfilqsr' .. 
 S,/0 Hafluljlanfll Kulkarni
' {'30 'yrs, occ:"Rtd Head Master

  -- 

__N1,;rigappa Masangi
55 yrsd, occz business .. RESPONDENTS

” V 6-“; RMI3» to 12 are r/o Vinayakanagar
V Ranebennur, Tq: Ranebennur
Dist: I-Iaveri

(By Sri Dinesh M Kuikarni, Adv for R»-4 85 6 to 12

Sri K B Adhyapak, AGA for R-1 82; 2
R6 deleted; R~3 served.)

3 W.P.N0. 61790/2009 (LB-RES)

This we is filed under Articles 226 at 227 omhe
Constitution of India, praying to quash the irnpiigned

order vide Annexure-D dated 4–2~«2009 passed V.

etc:.,.

This WP coming on for preliminary day; it
‘ the Court made the foliowirlgw ” « ” « ‘

ORQEEQ7″

In this writ petitiorii, the p i p¢tttti*t~tt’er’i is

challenging the orde17,_’_dated (Anr1’ei<ure–D)
passed by respondent the~.:_iCio.'n1irri.issioner, City
Municipal §anebe:rrriur___Viiivithdrawing the
permission to install 'mobile
Vigranted permission as

per Ann_exure~}lt'date'd..::2'9 :1 1.2008.

~ jfltie soiemlcontention urged by the learned

_ Conns4e'l.,viorftl:ie petitioner is that the impugned order

at» Aiine:§ure–D was passed without affording an

At oppoi'-ttinity of hearing to the petitioner. This

"'..i'Cor1tention is not disputed by learned counsel

appearing for the respondents.

fig'

4 W.P.No. 61790/2009 (names)

3. In my opinion, the impugned order

to be quashed with liberty to respondent

proceed in the matter after affo.rdingAan_” of.’

hearing to the petitioner

persons. Accordingly, I f.o11.owi.ng_:

The 4-2-2009

withdrawing a ‘Lthe he 29-1 1-2008

granted to install ‘mobile tower’ is
quashed, liberty to
proceed in thv;;g:t¢1- with law after
affording anOpportunity.hofiitieairing to the petitioner

andiiiallv other’A:’conce’rned iadersons.
JUDGE

}3€.t§tiQn :'(::}f.

‘ Spf; V