High Court Karnataka High Court

M Sriramappa S/O. K Muniswamy … vs Bruhat Bangalore Mahanagara … on 22 April, 2009

Karnataka High Court
M Sriramappa S/O. K Muniswamy … vs Bruhat Bangalore Mahanagara … on 22 April, 2009
Author: Ram Mohan Reddy
mt THE mar: com? or KARNATAKA,  T' 

DATED 1*:-us THE 2239 pm? 6?'   _ 

BEFORE   »
THE 1-zorwrsm MR. JUs1?1c§:"*aAM'.nmHA1i: 
'WRIT PETI1_'§O1i;----.B§0.4?44--§F_'2099 (fiemairz

BETWEEN':
MsR1RAMAPPA_f  ;  _  - 

S/(}. K MUNISWATM-'f cmwm "   

AGE 39 YEARS?'  " .j"   »

R/AT rm 9,3 .JA1;Bi§:IARAm'=RjoAD..V*

NE'FRAVATjHi"I,A"f€?;iJT   *

KRrsHréARA;3.¢.x1éURA1;, ' _  .

8ANGA';._.0F:E~35;..'=-__'= _   ' -  PETITIONER

(By Sri : G.1§&A:§1VAr¢'r»iAN:;"';gbV.)

A......._ND: i  

 " 3., V' .¥3l3€i3I{;§T.._BANGALORE MAHANAGARA PALIKE

  ~.151Lr,;D:'s;_t';H~; CIRCLE, BANGALORE
 35.933335;-NTED BY rrs COMMISSIONER.

2A TH_E:'J{}II$1'T COMMiSSIC)NER
BRUHAT BANGALORE MAHANAGARA PALIKE
MAHADEVAPURA RANGE, MAHADEVAPURA

V " ' ~. BANGALORE 550048.

'    "THE ASSISTANT COMMISSIONER

BRUEAT BANGALORE MAHANAGARA PALIKE

KRIS}-INARAJAPURA CIRCLE
BANGAI..C}RE--36.  RESPONBENTS

(By Sri : B V MURLIDHAR, ADV.) {

U'



THIS WRIT PETITION IS FILED UNDER ARTICLEJVSEEQ6
AND 227 0:? mt: CONSTITUTION op INDIA PRA?;NGj<--im

DIRECT THE RESPONDENTS TO CONSI_§)}§}I%2.'VV'~..__'_:§'I¥f:E

REPRESENTATION 9’I’.29.1{}.O’?, 26.2.98 &. V’

NOTKZE ET. 15.9.2008, AT ANN~E TO G RESPEC§’FIVE.LY,_

Tms PETFFION COMING <;2}$:E1%*()Iz.V

DAY, 'THE COURT MADE 'THE FOLLQWIING:

The grievance of ..§=;ti_1:io1:ier. tige non-
censideration of the 2'A<.A3–VAv1(}~2{)07,
23.02.2003 and 1ega1f_ 15~{)9–2008

Axmexfirefi ' respectively, by the Is:

responderfié-4 Bégzgalore Mahanagara Paiike, for

EVBBMP ofiice-rs, Respondents 2 and 3.

"2 2 »I~{¢:'r-:c:Ve this petition.

erstwhile City Mmlicipal Council,

‘¢__I{1*is2;1:3a;u1’;§:j.épura permitted the petitioner to collect Daily

A “?f'”<:_:harges at Krishnarajapura Shandy for. the yerried

I~6~2{){)4 to 31–03–2005, on payment of

Rs.37,6{}O/~ per month, subject to a deposit equivalem

to six months payment, as E}. refundable w

deposit, which when complied with, the petitioner

deposited Rs.2,25,6()0/- 0:11.26-O5-2004 followed;

order dated 2-we-.2004 of the City Mmuepel *

permitting the eoileetion of the

put forth by the petitioner. It

Commissioner, Bangalore District, oiie._reoo1::;11ii–eiidation it

of the Executive Engioeer, L. .l*~1ig1fl1i=r:5iye;V: passed

an order dated 27-09-205:4 mveeerstwhile City
to close down the

Shandfi,'«os'* the wideniiig of the National

Highway, Aaeoord-inigvly, the CMC closed down the

. it petitioner not to collect the toll

of-,:I5eprese:1tation to the City Municipal

Co:;xxzeil__,=E£1;i§Slinara}ap13ra to refund the security deposit

Viwas I10l3—-t30HSi£Z1€!'6{1, but was postponed for one reason

other, until the said council merged with the

leading to the representations Armexures "E", "F"

A and "G". M

3. Sri. B.V. Muraiidhar, learned Sta:1ding_

for the: BBMP, having been directed to

Respondents 1 to 3, submits fl1a’t,”Aitf’gI*a1i§:ec§«

time, the authorities wotlid coIi’:’-_id’er the’V_’v_p€tit§o1*;e’r?s” ~_

representation Axmexures “]L*’I;’?c’._, “‘.’§”‘ a11c1_”‘G”‘.–‘ .’é.:j1dVVV pass

orders in accordance Véloiie.

4. Recording tl1h”” –s *u«binission the learned
counsei, for consideration in

% this pésgiuon ggxiczj-i$*a¢’cc§;;d1n@y disposed of, compiiancc

within two,1;I1o1}tf;s.4′ ” .

Sfii-as
Ridge