High Court Karnataka High Court

Dr H Ganesh Pai vs Commissioner Udupi City … on 19 January, 2009

Karnataka High Court
Dr H Ganesh Pai vs Commissioner Udupi City … on 19 January, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT 0}?  A  

DATED THIS mm 19th DAY;:6F g}};;§13AI§¥?: _ 
   %%   
ma: I-IOIWBLE M12. wsrxczé am V1¥I€)aIiz¥iN. EftEi)9Y
war': PETITIQR..I€o.§Afi§Q6:;fV;?=.§B8 (Lfihlitfi)

BETWEEN    i%  'V

DR. H     
3/0 LATE Pms'     %
AC£}:) ABOUT 55'v»Y}i§ARS'   .% 
R/AT No.32    "
AF~}AI~i'I'E-iN1?x(}A5R    

MANIPAL  ,   
UDUP1TALU§w;&%D1s% RIC'i' '----._ Y  PETYHONER

( BY SR: .;ASHO£{HA1§ANH}'xL1l ADVOCATE)

 1. C@§:MM%1Sé'zL@N$R%

Umafpl CITY" {MUNICIPAL COUNCIL

 V L KM 1x«1AR(3'%%
~ ~ .. : :.mUP1;  %

 'z;§;m:1fAL COOPERATIVE HOUSE

- . . BUILSING SCJCEETY LTD,

  V     REPRESENTED BY ITS
 "«_SECRE"I'ARY, MANIPAL. ..RIasPoNBEm*s

( SR1 S VISHWAJITH SHE'I'TY FOR ORR} SR1 TL
ABDULLA FOR R1, SR1 AANQNIDSHETTYFQR K)

M



THIS WRIT PETITION IS FILED PRAYING, TC)
QUASH THE CIRBER DATED 5.2.2008 P..ASSE}D

BYRESPONDENT NO.1 VIBE ANNEXURE:~A.   R

THIS PETITION COMING ON FOR (L’*’.F._:§I3.EV’3E”S” H
INTERLOCUTORY APPL1cATIoN,j:HE ‘.’c<3u.1%T'*%MA:;33'. "V

THE FOLLOWING: O R 3) E

This petition though 1is»'£c:;d_. for -:3:L1 'Lv'3&tzé;f_1.oc1j'1t::aV13,»

appiication, for modification. the oréifer dated
1.8.2008, with the co§fi.$é'3.1t ceunsc-:1 for the

parties, is flzlaliy this erder.

2. Et is _,t’mt_V d§5s§1:1.ts{:’j }’;”5 respondent Co»

Operative “19E_g§s’f§re%d– ,Co.Operative Societies
Act, *m:1$s~ V15′”§a.crés ‘5?VVV–é:e11ts in $E§y.No.183/2 of
Shivah:a1_1i”” ” fzaiuk for an upset price of

I~”_se. The bye iaws sf ths sficieiy, it is stated,

f:Ef1$;1?iV’£.1;1# sita aiiotted to its members shall be made

_ “SEW. {Of-__’At};é”.Vpurpos& of C€3I1S'{I’E1a’CtiOI1 of house m t, for

3
any other purpose. in the year, 2004~05 the General Body of

the 235 respondent society was informed that xnuitietoyjed

buildings were being put up in and around

consttuction of the :-;aid buildings would $e1°§ot;s1j,f” ._

the hygiene and cleanliness of

o underground drainage provithjd. inétmeizipal

View of the mater, the 2nd V

respondent, held decided
not to permit any or buildirig in
the property any other sites
allotted to It is further not in
dispute” eavteiiector of the society and
party dated 10.9.2005 which

grafified by the ._ ‘._(}egteI*a1 Body meeting held on

, &_ 28:Q32{)(jE”: e’f’fe(_:1_;_€HC1 Wicie publication in the newspaper.

tfmtispizes that the petitioner made an

appéieateion a licence to erect multistorieti building and

R.””~._VV”‘z;e;ighi§ou£i’h0od shops in the property measuring 33 cents

« –.it1~.S;t%’.N.Z83/2 allotted to his father by the society in the

year 1964 and obtained a licencs for <:011strt_1:a'§'i;i<:ianj…_i_:§i;séirifi;v:ii

Municipality and the Town Pianning Authazity. i

it is thereafter on 7.6.2007', the pfififigiiiefiinatig

to the society to issue 3 N0VC}bj:3c¥;i(§13, Cfirtificaifl A. Vito: €1"'€?C.'ii'{i "'.

buiiding to which the 23°' mspfinidiént soéistjr reply'
datec} 1 1.6.2007 bfing§ig'~3p thTé'iiii:1:oiig*eii"6f¢1.:he giéfifikiner over
the decision of the Genersii a.ti(ivAi.i.:'g:s? ” iiifaveur of the petitiemzr, caused a

shmi. gauge ni}ti3§:___g:i§fs*3c1 26.11.2007 Amexure–;~:: which

__to by the petitioner’s reply dateé 8.12.290′?

ls: respondent it appears secured legal

opiiiion’—‘:da’~:;:£§1 13.12.2007 from its kzzgal counsel and by

(;3,’rf£§r déied 5.2.2088 Amziexure-A cramzelled the licence

granted is the gietitianer to erect; the building,

“‘~i:{iv0king Sec:.188 of the Kagmataka Municigialities Act,

1964,f0r short the Act.

.5. There is considerable force in the S11bIIli§SiCIl ‘Qf

Sri Ashok Harem halli, learned counsel for the V’

that the 1st respondent instead of _,9;pp_lyiI1gl ‘A ll

facts, ciztunlstances and matexiéglé, ifélléiwed. “t}_1e

secured by its legal cou31se1′,l_j.%:;–l;ic:11 lead 1;) off’

the petitionefs l;in::en.<:e.V__ I say eel the Ac':
provides that it is forvtlael' _B/lnngejvigméi.fjlemignissioner who is
required to take intiepellélefivt the material
on record. ecifiistitute an opinion
0f 21 leaxned. l\duI1icipality. Having
examiiled _' tltlere is no more deubt, in
my flat did not apply its mind

inde]§:;c1rden1ll"y..,v"t0' {hell nlaterials, but simply followed the

I of the legéilleeunsel to cancel the licence iseued

On this ecere alone, this writ petition

des.efve$;. afleweci.

6;” ,Le1arned counsel for the petitioner submits that

to the interim order dated 21.2.2068, the

eefifiener put up construction, however at his risk and

M

peril without seeking any equities, in thc evcx.1é,~–.»the

consfiucfion is not said to be legal and that

{stopped further CO1’iStI’11CtiOIl immediately

order was modified by ordcr dated.-‘ “1,a.2Qc§28. _o ta,

the learned cmmscl, the constxixciioxijfi’

except for plastering of the v€§€t:é:”1~’§,(§I that ‘V

tho petitioner be pemnittcd tZ:{c’v::m1s§’Lt11ctio1:1,
however with a rider to woulti not seek
occupancy certificate t.v<_) property until
the mattec. 131; respondent

Mu.13ioip;_e1_1ityI" V V" ' 5%.; Z: 1; _ _

7. Pg Anafifii learned counsel for the 2″”!

res;;oi1i:ie:1t~Socic_%Lj,%V’ vchemcnfly contends that if the

is perrnitted to complete the ccnstrucizion, it

“”-.§?_0*-Ixldx e3AV.T ‘ve’;’i’c:x:¢:;.g signal to the other persons in the

iocétiity j§?§7}”1(¥«f§\?Oi1Id also be intcmstcd in erccfing some

“sAug:h louiiéings, contzaxy to {I16 bye laws of the society

decision taken by the Genera} Bod}; not to put to

use the property allotted to the members of the society
other th£EiI1éh¥’C0flS1ZI’L1CfiOi’1 ef house. T ”

8. Undoubtedly, the rainy season has ”

if the exterior of the building is 11:61: ‘p}a’ste-re<3..

at this stage, nothing serious 1iQ. fif;1I3

if it is not done so and if t11evis.:._t;'i<espo3:.1(1g;;;11 is

directed to secure tfE1e..pa11ieee~~*31mti V"-pass drdersvvvéwithin a

fortnight. & __ V V

In the ci1t;11mstav13.<:€i:e_,:V. is allowed.
The order ist zespondem
is quaehedi. for consideration
1 oppertunity of hearing
is bet11 t.h}%: to be present before the

1st respondexfiiyon. at 3 11.13. and the Is:

V' .,zesi3<3nd,ent"e§g 'to hear ami pass orders immediateiy

,._.t}jereaf§£:r;A iii event, not beyond a fortnight therefrom.

shall not put up £11152" further Construction

" disposal of the proceeding before the 1st

mspondent. it is needless to state that boi£*; "thv,ci V'

should Cooperate in the heaIing,»AA»Vax?it§1o*s'_fim$*;gé:t:.£§:ifig VV

adjouznment.

All the contenfions of b01;h_ }’}E31’§if:’…<§! " oyen.

csg