High Court Karnataka High Court

B Krishna Bhat vs Bruhath Bangalore Mahanagara … on 11 September, 2008

Karnataka High Court
B Krishna Bhat vs Bruhath Bangalore Mahanagara … on 11 September, 2008
Author: P.D.Dinakaran(Cj) & Shantanagoudar
IN THE HIGH COURT OF' KARNATAKA AT 

name Tum THE 1113 an or 8EPTEMBER'.?:¢§i)V$VV__' V  " 

PREBEHT

THE Howsm MR. 9.9. nrxAxA1:L;§it;"cHI'EF.;at;:s*3*z{:E:V«' 

THE aownnm MR. JUSTICE M'o.V§I.m siiA2: 'rA1iAE;<V§i:bAR
Writ Fetitiog No.1;585'af*2(§08iI.B«Bn§F«P:mV

Batwaen;

B.K1tishna Bhat,

Aged about ?.?...y¢é1=s,V   _  
S10 Late B.{b1a1'ayaP.°a:_VBhat, _ 
N0.399,J.P;.Road,.  '
Bangalore -560  V' H V

.. .PET§'I'iONER

:.i}3Vy'*vMr.  R. Ra.§i1é$i:'é:z1d

'-  Ms, ,,Lak$hm:§ 'S-..Ho:;»11a, Advocates)

  yd: VV

. ' "--« . Vfiruhath Baugalom
V " Ma1_1anaga1*aV' Faiike
* " 1E_§y'~i}'::3 VC<:¥mmissione:r,
V' NV, R."Z'-qV1;1*:3'..zE,

  gaggagore --- 560 002.

V V " A  I{.N.PuttegoWda, Aévocatc)

 RESPON9EN'f'

 



"3
a

This Writ Petition is filed under Article 226 of the
Conetitutien of India praying to direct the respondent to identify

and provide a glance in the City of Bangalore for burial of dead
animals of dfierent sizes. H

This Writ Petiiiion, coming up for 20.1.1 this
day, the Court delivered the following?

JUDGMEH’_lf…..

{Delivered by P.D.Dina’e1<ar' 3;fl.=:'c.J~.3[ it

The petitioner claiming as; élctivistl

coraplainir1gl"'e'%;}1:.7.§i:*?;. t'eependefi'{;*ce1porafion has failed' to
discharge 3 place in the City of Bangalore

for the vdeeadi seeks for: a)issue of Writ of

"ot1:e_r.vappropriate Writ or order or direction

'zeexfibndent to itientify and pmvide a place in the City

V of of deal animals of difierent sizes; and b)

grant rgtlierncensequenfiai reliefs.

It is the statutory obligafion on the part of Cerperation

T §;§:s"~p¢r Sections 53 (9). 53:12) and 5392) of the Kazmataka

ll 'Municipal Corporation Act. 1976 (for short 'the Act') to maintain,

change and regulate the places for dispose} of the dead

provision of new places for the said purpose and of "

unciaimed dead bociies (S.S8(9)), to dCS1ZI'_L}C'Lt_ht'3 bios" kt'

causing nuisance, or of vermin and confii1ement"or'tt c1e's1:£*t1ctioB_oi'_:

stray or ownerless dogs (S.58(I2)) __to Isretrent L'

spread of dangerous diseases [S.58(22)_):

3. Of course, Seetion…3’5’i2*».ofv«.t1§,e duty on the

occupier of any premj;ses{;iitit1’_Vo;f%on shall die or on

which the found, and the person
having the of dies in a street or in any
open place, ‘ihours after the death of such
aims: death” at night within three hours after

s11ni’ise,V’VeiL’zei’–v._%tiexxiove the carcass of such anima} to such

? ‘e»geceptae1e,””tdeoof’f ‘j of nlace a_s may be armointed bx; t_h___e

_V:;_§91I£i11§issioz:ter”:1_;’_; that behalf. The said Section presupposes a

<isitoatio1t timt such neceptacie, depot or place Where the carcass of

be buried, may be appointed by the Commissioner for

h 2 V V .:1;at

Zone oflice for carrying the carcasses to

the site, the said truck has been fitted

with hydrauiic mechanism. The j
carcasses are being buried in layers
the deeply dug pits. V t '& V '

3. I submit that a pmvisiim A
lakhs has been made 51}-jche Budget o*f’ e’ * V .
2e03–c;9 for installing ncw’~4i§;c5nemto:’_t’c;r _
disposal of the carcasse-3*’

animals.” ‘ 5 _ u

6. In that V-n§§’f””pmpose to add

anything except tr}: made on behalf of the

Corporation in this ‘ «V 4.

. “Wifi1 :’ab”Us.(e obsefeefion, the petition is disposed of.

sa/- , V
Chief Iushce

Ii

SdI§__
Iudge

INDEX 333/ R0