High Court Karnataka High Court

Sri Khajasab Aslamsab Giddbade vs State Of Karnataka on 25 January, 2010

Karnataka High Court
Sri Khajasab Aslamsab Giddbade vs State Of Karnataka on 25 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGAL_O__RE

[)A'I'1E)[) THIS THE 25%" DAY OF JANUARY 

PRESENT

'I'HE3 f~ION'BI,E MR. JUSTICE \/WGOi3AI;13\x'} Qfl'JVi'3 ;A'*AV . 

AND  AA % _
THE HONBLE MR.JUS'£:ICP3 1%.._S:E3OP5'x.N1§~§A.  V
WRIT PE'r1'r10N NO. 2353?/QC 10 {G'r»a%--;"RE-S-lim

I3 ETVVE EN:

I

. cc".

SR1 KHAJASAB ASIAMSAF3 'G11)1"3.:3zMxm; 
AGED ABOUI' 36 YE'/IXRS' '  1 ', 
occ; I~'1.Qvv{a:I'21' «MIS:RC%E-£_!A;N'F«.   1111 H
IS}-IWAR. NAGAR. ~15'? CROSS if; .
GIRIYAI, R,r:~AI:)';'30L13}-=i}U;:3._Lg_

I--I.UBLi 5.so«0'2_.4 3 ' ~

SR1 NOOR P~,l<lAiE'\/EADV A£31_3u£.wA1--1A8
I3/»\'P_u1-21. AGE)D"AI30.U'.Jf'€g5 YEARS
occ'; .._R£«:ir1R1«::13 'Ks. R-i1' 'C EMP1,oYI~:1-3:
KASAI-3'~--MOE~IALI,A, ow HUBLI

1iL»:I.:3I.1 580 024'

_ V"*",r{1a3i;3'u1;"' 1)VAL3Lr<: M1~:Rc1~i/WT

'ASAR Mo1Te=1m.1.A. 01,1) HUBLI

'  T1U13Ln_5*e~:0 024

SR1.  I N NAPPA H U C IWIAPI-"A HOSAMAN I

* = w.4f\G ED A130 UT 40 YEARS

QCC: CI,-EARNING SUPIERVISOR

 I31'. AMI3P3I")KAR COLONY. OLD I-"I1_}E3I,I

HUBLI 580 024
1

W



N)" H A

'3

SR1 BISIOOTAYYA SI--IIVAPPA HANUMSAGAR
AGED ABOUT 32 YEARS

OCC: CIVIL CON'FR/\C'E'OR

NAVA AYODHYA NAGAR

N PEAR G I "I O D K E FACTO RY

OLD HUIBLI. HUBLI 580 024

C¥CCIL JAMES FJDWARDS
AG 191.) A30 UT 49 YEARS

occ: PRI\/'/-\"l'I*3 SERVICIEZ   _
Ei NO. 254/A. SIDDRAM %\IAG;\R
GOPANKOPPA. HUBLI 580 023

SR1 MANJUNATH S1£)1JANc:.QUI')A..RA'If1£.   
AGED ABOUT 30 YEARS     
occ: BUSINESS. RONADAMMA,

COLONY. tr. BY TH   im«:,}«""S EC R1:-:'rARY

. ;fvI1.3HANA''SQuDHA

1], " 1:) AI\'1i3E£I)K]\.R"r'{OAI)

 v. 3 BA?*«l(3--AI;QRE W 560 001

  om-'i1AR1\zzx1'A.KA
'"R.r+:r->. 'mffm1~: I?'RINCIPAL

"~..SI.3.._CE{!£'i;'Af{Y '10 HOME I) ffII"ARTMP£N'I'

\f.II')'}g_IA.E\}J\ sOU1)1~1A
I)1';..-AMIBEZIDKAR ROAD

' «..I3ANGALORI~1 550 om.

' HS'I'A'I'E OF KARNATAKA

RISE'. HY TI'-IF} I--'I'{ENCI$AI..



1
I

SI€CRI.S'I'ARY TO D P A R
VIIJI IANA SOLEDI EA

DE'. AMBICIDKAR ROAD
BA§\IGALORFI 560 O0}

4 Ti---{I43 DEPUTY COMMISSiONI£R
DI IARWAI) DISTRICT
DI IARVVAD

5 'mI~: HUI--31,: Ii)! iARWAD MuN1C:1':">'AL. 
CORPORATION   3
REP. BY ITS COMEVIISSIONER  _  -. «.  
H U BEA. I)IS'E'RlCT IJHARW/,\__O "  .  RF3SPOL[\' O:::N'Ijs

[BY SR! ASHOK I--{ARANAf*IALI.l.v'V}Xv{_;' O
SR1 BASAVARAJ KAREz)I)VY--.------OA«). "

'I"HIS WRIT PE'i'I'I'iON  I%f'i1L'i>jVO A1-'mew 226
& 227 OF T}--{I-32 A€ONSfI'i"'i"U-TI&OI\E I'NDl'A PRAYING TO
QUASH "rH:~: QREDER/I.=££'I7I_'I£.R DA'FE3DV_ 231.2010 ISSUED

BY Tm; 3&2  R£?;Sri~O~N'OEN'r A if; COPY OF WHICH ES

PRODUCED i'AT _A:\.%N'I:xuR--£%:;vA:--  V .

'I'hi's ;"3r:%€:it'i(.>._i'«1'  On for Ol'd€.'.l'S. this day.
V. GOPALA._vGOWDA'vJ;«fi_-~h1e1€ica 1' he foifowing :

ORDER

‘—..’_’l’hves’ev}pet.it.i(mers have appmachecl this Court

V:§eg2ki1’1g,{‘v..fOr issu21n(‘te of the following reliefs m’g.._{i11§;

., /I \}aj»j–c3L:A;s f21c:is and ie;é,21l (_?(:)1’1t_<ri1Ei

-E

lsszac £1 writ of (‘e1’t.i0ra1*i or any 0t.he:” writ
c;L.:a-15111115.; the order/It-:tt’er dated 23.01.2020

in N0. C].A.SU.{*J:13:RARAA.2010 is:-;1.ted by

the third :’cs[.)0nd€nt. a v0p_v of v».=’hi(:hV

pmduccd at ANNEXU RE~A.

ESSUE a writ of nt1amda1r1″:us or a-lny ‘<)t£'1:L'aVa'b £&=rit'* _
directing the I)epu,_t.y 2Ciomnii'S$"i-0:"iéf';.___ ~

Dheuwad to ilmiait-21__i11 f).'t!b!V'1{" }')~._='éiist’ingH_V_g5a1._ and 26″‘

: Ja1!_”1L1afy.x(3i’.0cV(:;’y’—yezt1* as usual Imseci on the

:;a1′}Vierx’ p:5act’i€r«éi’_.’LVby the President.. Anjurn21n~

Ejli.

£3~1:%’:-cm. Hu

A ..?)A’E.C3I,ARE. that the power exercised by the

.”~..Q(;\§j€15fin1ent. in dir€(%ting_;’ the Dep1.1t:y

.’C’0§I1£T1iSSi()I1(‘I’. Dharwad to pC1’mii the

Comnu’ssira2ti0n. Hubli to hoist. the flag; on

26.01.2010 is ultrel ;)()\arcrt* Lt!-l(:1€’i\

the (rude and without jL1risdi(‘£’.ion and CE1]”:]101.
be SLlS1’c1iI1EEb1(‘.

(iv) I)ICCI,ARI*1 111211 the Govc’1’1’m1en1 has 11};
power to direct flag hoisting in 1’e.spe(?.€. 0:7
placie where it is not a pubkic “lL'(_:”1.i(‘)’I’1 2 ”

deems fit to g1’a_1i”‘u._ in “thev _£’é:1_s;”.__”an:I”

(I’.i1’CEII’1}S1,a11CCS of t1’1,(‘…(,’Tc:1’E3.C. .’ ” –. _.

2:, }j2z*;>,§v11g7.;”eT-1_ciyWfileci writ petit:ic)n No.EiO3]6/ 2010

}i1)(;éI’c5_1f€ ‘1″:i’1:”e.__1′)ha1’wad Ci}'(_’.lli1, Betlch, Dha2’\V6ld s5cek.i11g_§

cez*1″é’:—i:’1 .-fiiii-:=’i§’$, the vsmhus f.’acrt.0r and Ieggai 0()r1t.<:m1'o:'1&s

"*._é:1ei\.Iaz1(r(%d by Sri Igakshlniz1araya:'1e.:. Eeartled (lonmsei on

_ B91712-11'f of thc pc1"it.i():1cr:*s wl"zi<'*}'1 are c't()11t.r(')vcricrc;1 by the

\k/

{I
}€E{I'l']€d Advocate GeI1e1'a1 are not I'€:'({1.liI'('d to be

aclx»-'91-t.e(.Il to in this order.

3. The i1’1terim prayer No.(b] is that the pe1it.iI_I.1’f:ers

seek for a direct:ior1 to the respondents to periiii-IL. _”‘~t:}.1″:j

President. Ar1jurI1arI~E3~IsIam. Hubii to hoist’ V’

26″ Jz11’11.IaIy ZOEO at Idgah v-i–‘vi’ai-d.arI V

No.17-4. Ward No.3. Hubii city mi

eariier practice in the ends L>.14″‘jIWt’:ic*.é.u_ ‘S-.iAI1t_:e’V’i1I锑s21ici

0rgaI1isa1ti(:)11 is eIlread3{ bef0’1’é=, ‘Afhé””-CiI'(?l.£i’¥’:””B’€I1C?I’l at

Dh€1I’\N’£f{d s(é6k§IIg sa1n1Vé”I*eIiI:3i’. this wrii pe1.it:i0n

is not 1:1.211I1’1t.eI.i~:’;Ieii:¥I¢._’iI1 “iI1vv. The 19211-net} Adxrotratc

CI(:’i’1C’.If’ai iI”1Vi’t’_'(,’:(,_iv o1..Ir e1t’i’i.c=.I’i1’i0II the d€i'(‘.iSi()I1 in the case of

‘IPRCAPESSIONAL WORKERS TRADE UNION CEN’.I’RE OF

I.N’I)_AIA-\Ij;s..j¢%.’I}N.I§iI.N OF INDIA AND OTHERS (2001 AIR

KANT IIc~Iaj.II’I6sI of mm com. In that case while

VééxAe1n1iI’1i11–g,§ the m21int:ainabiEity of a writ pet:iti01’I of public

Eitigalzion filed u1IC1er A.I*1ic1e 226 of the

“C{‘):I’1S1ii’1.lT.i()I] of India by 1.ht’-2 p(?Iil1iOI1t’,’.i’ the;’cin

Iv

7

(%11e.1ilc*1’1g_{i11g the (‘()l’l'(‘(I’i’l1(‘S$ of the Clostirc of the miims.
This Court 1na”1cie an observatitm to the effect’. that the
e1gg1’ie\rc?d party who has already filed 2:-1 writ pct.it_i0h

Ca1″1|’1(_)t’ Cha1l€’I1g(‘i the ssante under PH. si11(.:e»~.¢’ the

pt-3l’.i1.i()l]€?l’S have filed this writ. p€ti1li()I1 in 1t}.i:_L”‘f(}i;U7!_’:'(fF.{:_x’._

public int’c~rest_ litigation. sc’:ekir1gVtAh>e. 1’elité’I”‘i’i*1–:falifmitiof

An_j1.1man -13- Islam. Hubli and it. h21s;’fi1As:{d ét._writj }3ét:it..idi?1i_’

before Circuit Bench of I’)ha’;’wa1jd seeking the x%g’:’i§.r.,s:in1e

l'(‘1i£;’fS as prayed in this pc?tiiti(_).1:i1.i”v.._ ‘

h’I’i1″t.}§15is (ifjfhe :rié1″‘t’t{c:*r. we do not find any

publité iittc-.i#c’St.–of’paibi..i_t”‘injury or vio1e1t.i(m of Rule of

law Qi.I_hCi’ z’ii’f’ciCt’eci’– or ‘\’/”i()121t’.ec.i. The said Al’1jt.lIH8.I1″E”

“isAla’m€’is§.A”aIr&;=gtdy the Cimuit Eiench at I)ha1″wad by

-f_”iIirj.gV21 ;5G1:it;~i()l’1 seeking ctertairt reliefs Similar to the

rcrlicrfs 21}-;~ ~;1.1v;;:y(?1.isir1g.§ the private interest”: of A11_;’t..imem–E3–Islam.

iti/

‘I’]1rc. um’ Eio not find any public i1’11.01*cs1 in 1hi$._wr’it

petitiorl. A<?C0rdi1'1giy. the $211111' is clis:I1iss@(:l.

;

Efiége

Ack/bms