High Court Karnataka High Court

Smt Jayamma vs The Town Municipal Council on 13 November, 2009

Karnataka High Court
Smt Jayamma vs The Town Municipal Council on 13 November, 2009
Author: H N Das
3 w.p.:494a;os

N THE HIGH CQURT 0F KARNATAKA, BANGALORE V- 

DAT29 was we 13" my CJF NOVEMBER 2999-%[ 'f V73: .

BEFORE

THE !-EON'B£..E MRJUSTICE H.f~3.NAG;fi«;¥:!§O}f§A!5§1V'4£§Li*§E;    

 

wan PE'?iTiON No;1494oi2a9§:;.B;§zEs»x    

BETWEEN:

1 Smt.JAYiRMM-Ag'    L
we i_ATE'v7{.?\£A~i3ARAJ'L1V  *
AGED? A3o;;'T 4€}'5'5'f£EAR$';'
E}C<;?;SERVIC.E£___      %
cH:KKA%%ir4H1aALAmP£Tm'   
HOSAKQTE TGWN~.'  %

BANGALQREE.!2URA1.._fI3i»$5i'R!C'¥'.

_ .v   M'UN!YéL£;AP?PAvSfO ANNAYAPPA

- fi'x€3EEJ'LABOUT SSYEARS;
. "«QCC_:é3&.RViCE,
 _  D(§E3E3A .T§~iiG\A£gARAPETH,
" . V¥*'E_GSf3sK§T{EE'}"€}V§i¥'\§,
' .BF;NGALOF§E RURAL §¥STRi$'?'.
    PETETEQNERS

~ {By 3:13 1? 8;_}%!VALL§., Adm

   

Vi    THE mum MUNECEPAL cou:~sc2L
2 '  ~ aosxms m.u:<,

BY ITS CHEF €}F'F'iCER'

 \'N\'"



2 '§2'.P. i«§9v'iC%fE}S

2 THE BEPUTY COMMISSIONER
BANGALORE RURAL QISTRICT,
BANGALORE.

3 THE a:vas:oNAL commnssmwea 
BANGALORE DMSION, 
E)r.AM8EDKAR Rom, 
VESHWESHWARAIAH 'rowa

BANGALORE.    
  ' ;...REs9QN:3Em?s

(By 314? N NANJAFEEDDY FOR R1  _
Srnt'M.C.NAGA8HREE, HC{$P._ mm g2Va.g_z3_)-._

ms waif := +E*:%'f|m f=iLEé 'L§N[§ER"ARTiCLE8 226 3; 22?
0? "ma CQ£s4ST¥TfiJ""¥"?E3£~.l_ csF= lND£A.._?HRfiiY¥NG TO QUASH THE
ENQORSEMEN?..9T.31;'3;O3"PASSE§ BY THE R1, AS BEJNG

AFEBETRARY, E¥"!RG€%3EQUS*"A[S}i3__CGNTRARY 10 LAW EQUITY
AND JUSTICE 1;+:s.r~mm.v};«.   __   

ms wan? V-PhE'¥'E'TlC§'f'é bomiwa an FQR PRELMINARY

_.~*HEfi;Ri!'4€I'~£~. ':5!' *8; G¥§€3€.JE?.._THiS BAY, THE aoum" MME THE
"  _FOLi,..QWiNG;f~ % 

DRBER

A'i7§;e 15: 'reisfiéndeflf heid a pubiis auction to sei.L cefiair: site$

"  '?hammégtQ§§da Layout at ¥-ioskcte Town. Petitioners became the

 '--sg3 :§£;e:$$f§§i biddars in respect of Site No.21G7 and 36. Accmraingiy,

.   éétifioners have paid the sital value. The W re$pon<:ient

 _4_;e}s:ez¢£1ted regisiered safe deeids am 16.31.1987 and 1?u11J98? as



af
1/



writ pet::i;q;1;' 

3 R1:f=P,1Ai94€3:'€.)8

per Anaemia ~----- C and Annexure --- D in favwr of the petEtier:er$.7 . f{"E1g

khatha of the ssites in question are in the name of the petigioi-*:§3[(3...';§«§%:_.:'4  %

they have paid upto date tax. when the pet¥t£er_:e_rs _'aQp£§§d fu?   ' 

license aria sanction plan, the respondesféts f'éiie<:f£"ir._o -i£:c:n$£'d.gr,V_Lffi§__ 

same' For the inactier: of the par? of  £%2_e :3_§* reé§2:;n'§i'e:t,v'§fhév% 'V

petitioners approached this Cour: iré %%if.',:ii?*;-No.3283£2GS?.'_fc}"1,*§'VQtif of
mandamus and the same carjne tQV"b«%A.'VL_§:i~§S§50§ec¥ 5n"'2G;§7.2G07

directing the 9' respondent to Eca'r:;::ic!é:iéf--1;§1e petitioners.

Now, urtdezihe e’n§}oréefident~~é%zted 31.03.2008 as per
Arznexure -Qifif’ ihe ré$pé§’si§E”ez2f rae§i§i:?§<:i' the request sf the petitioners

on the ground t?2e_ iarjgd VVi't":_<':';4i2§;st§.§:€ r_.:~ Es a government Eanfifl Hence this

' _ 'vv.§r::?'%§:;<;iefst§:::a§ circumsiances, in respect cf other site

awne'rs.£:2*th§e' 2,%?e;§:_'§iA'[1=sVa-tme myoui at Hoskote "fawn, fh§s Scar: in

V%1'aiP,f*€sé§;2?5$$»2*?S72f%§9i véde erder dated 96.017998 set asiée

W ' :'V"'.'$§*;aL,§r:ci:~;$eri°iént issaefi by the ?" :e$po;1dent' and fiireeied them ta-

¢_§{1é'ia"§te'r' the request of the peiitiener for grant of ficense and

§at:*.ct§¢;r2 piars within the time frame of one rrzenth as per Annexure «-

"iiasi [,7..\/Va

4 W. P. évi')-L()/(iii

For the reasons stated in the order dated 06.01,v1'9e§§:8te.in

W.P.No.27568/1991 and connected matters, the totiowsngg-. f

1} The writ petition is hereby aIIo'w_ed'..
H) The impugned order"v–.Edated "S1. sper

Annexure — 'V' i;s..hereoy'qua;-hede._

Hi) The 1S' respoAhVdeiht.VV consider the
petitic_1'rterfs:appti-oatiiori;for'"dra'rit"o.t..iioense and sanction
plori si't.esuVt3§earing Nos.2107 & 36 in

terms of gudgemertt in
a time frame of six weeks

_ frorrrthe date oAt:–ire'oeipt of copy of this ordert
accordingty.

Sd/-=
IUDGE