. 1
IN THE HIGH C0f§R'”E’ 3? KARKATAKA CI
AT I)i-i&RW’AB .
Dateé this the 8*?” day Qf.I3¢c4embé:*,’ u
Be:p«¢>1″%:§s: _ « * 1 ‘ 4’ V N
THE !{0N’BLE m1’i;,.-«…:j;s?;42c’E 3.
Writ Petition N0. 31%r34@;.£ 2003″ gigjslieifits}
Betxveenr
Ashok Cronki-
Sfo Tejappa _ .
Age: 38 yeaxts V
Occz Mi11{;’&?ci1:iO1=~- 7:; V
R10 ‘if,efi:I::1:>16″ ‘ A: ‘
Near H–os.ayai1a§i:;;f * V
Ka}g}1atagiTRG;1d ”
‘ Dharésad ‘
533;:
.. . Pehltienai’
Sui. Kaiwad, Advocate)
_ ‘;’i’}1t:– Cemmissioner
” . I«~1_11i2li :2; Qhazwaé Municipal
V'(,’~c;%i;t:>o’:”§31iioIz
p1:a.%~;ma
~~ Ladwa
“310 Prabhakar
Age: 32 years
Occ: Business
R] 0 Near Valmiki Temple
Opp; MC Quarters
Kalghatagi Road
Dhaxwad . ‘ . Responcieiits
This Writ Petitiorx is flied undar Art:c1es.–i§£§6 rgf
the Consfitufion of fndia, praying to quash Axi32.§:xujra~F; _fiCet;:se”-._
No.2946 dated 1/ 4 j 2004 granted by respeziiciénif-3: in i’Z:w«::s1,1r of
rcsp0né.ent»2 to carry the b11Si1fiEtSS”‘C3’ _W{)0(f} .wi:;«3:”_i§ bu;s:é:issg.
and cl1i11}’§I’i}:1dé11g11nit. = = v ” ”
‘I’his Writ Petition coming on fbrj this
day, the Court made the follotxzingz
9″;
The petgtjiutrger Wm’: petitien the
liccace is;sua§ d §i;_;s’£.::5Si3€%}Ei%i%fi€;;C3ommissioxzer, H ubli-:
carrying on the business
of hales and potmding sf dry
Chimes.’ ‘
A-J
:’)’, ” The giievance of the pctitioner is that fhe second
Visxsjgfibundmg the dry Chiiiies amt} not grinfiing the
same. _*’I”:.1:%refc;:r€ under tha Act t§1{‘:’3{‘6 is no provission for
:gI}311tii.I’ig:SL1C}.’1 licence. By vixiuc of the licencs granted, tbs
” secqiid responfient is carrying an the said. busirzess whicil is
VM dausul noise Elation arid n.uisaz;ce is the ad'<:=i11i:z1
k/"
residenm: includmg the pefitianér. ‘E’hereibm=,
for writ of mandamus to quash the 581:}, 1icc«:ncf:- u ”
3. Sttction 3:33 0f
Corporatian Act, 1976 pmvidé$–_fé h*at nfi
of thc City 31253} ha ‘i,1s€d_ for az;y–«<;f"L$hé–»pzzrfiésfr-ms:ta;fione£i in
schaéulfi X witilout at Ii#:éé'r.:;§:e– 'the Commissioneir
and except in ua";.3ec§1ied therein.
Schrz-tduie 1G. fer the p11rp0s::: of
gr;'z1dir:.g," ($3: retail of starring for
snvlxoieéeiisé ' "Ii categonicaily prcavidess far
grinding the premisfis in quastien is
situateédv withiz: flagffimitfis of ctity, the second réspondfini cught
I V fictfffiission for grindizlg chillies. The.re is no specific
<:l1i11ies._ The werci gxiuding includes
p012114:ii:1g_va':~:. in that View of the matter when the seczanci
fe$pon&en'§ has obfamsd licence as requireei unéar iaw anci is
T an his busiziess, the petitioner has 110 100113 standi ta
:<; }:;;%}I6:11ge thér said order. If he is aggrieved by Carryirxg on thfi
{said business, it is causing naise poihmian 01' health hazard,
the said fact has to be prcsvcd after trial in a ¢empeientV.C i_'1}.§%2I'V' ~.~
Court Where fhsy can agtate the matter. 1 {is net a:1§3. V
mm/'fizinthis writ petition. Accozfimg" 13;, it: _V "