IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 26"' DAY 01*' NOVEMBER. 2009 PRESENT TI-IE HON'BLE MR. P.D. DINAKARAN, CHIEF JUsf1.f:'(§E..f'g: -_. AND THE I-ION'BLE MRJUSTICE ANAND'
WRIT PETITION No.n596/2696 .
BETWEEN
1
DR A R PAI S/0 LATE JUSTICENARAYANA PA}
AGED ABOUT 67 _ _ .__ _
R/O No.44, CUNNINGHA1′ 1 CROSS ROA£)._ A _
BANGA.LORE–56O 052. — _ i ” v
MR EHARAT’Iv:VE;MEH’f1fA S/Q LATE SR1 M S MEHTA
AGED ABOUT Sm-jEA12S ‘ –
R/O No.59, cUNNINg;L1Au\4″ER0SS ROAD
EANGALo1=Ef_–560 052.; »– .
MR MANDEEP S1E:\1(:;;’.~1 CVHANDOK S/O SR1 KESAR SiNGH
cH.A1\;;I)o:~:_ ,AGED.._ABOUT 45 YEARS
* «R/0=’.EN’:o.;»52/53, CUN”I”\TINGHAl\/I CROSS ROAD
BA1\.IGALO.E§E–E3–50 052.
‘A c;:%
A1\;:R”A:$1iL’v:§U,i$,zA}2–£a1~1ANDAR1 S/O LATE SR1 K L BHANDARI
AGED ABOUT 62 YEARS
R/O”NO.-5;/1-5 ANIL ASKAR ROAD
?,1_3ANGA1,o;_RE–560 052.
V.I1vrE’E–1, VARDYA S /0 DR B K VARDYA
‘ _ A.(3E-EABOUT 97 YEARS
R/O 1310.62, CUNNINGHAM CROSS ROAD
BANGALORE–56O O52. …. ..PETITIONERS
{By Sri K N PHANINDRA, ADV. )
STATE OF KARNATAKA
BY CHIEF SECRETARY *
VIDHANA SOUDRA, DR.AMI3EDKAR ROAD
BANGALORE560 001. M I
BANGALORE DEVELOPMENT AUTHORITY 3 ‘I =
REP. BY ITS COMMISSIONER ” = ‘
KUMARA PARK WEST
BANGALORE–56O 020. ._
BANGALORE MAHANAGARA PA1;I,I{E
REP. BY ITS COMMISSIONER ” ‘
J.C.ROAD, CORPORA’I’IOI*I.’ CIRCLE
BANGALORE-560. 002. _ ” ‘ .. * –
THE HEALTH OFFICER’ __
BANGALORE MAIeIAN’AOARA PALIKE
WARD No.18? , ‘SH_IVAJ-I N’2iGAR DIVISION
QUEI_;:N’SROA9″‘ – ..
” * BA§J.GAlgQ}{I€f560 ‘052–;~ *
W/O LATE SR1 MALPANI
‘AGEO.ABOI,JTw5A:’YEARS
No.56, CU§\’N’_I1?{‘£GIv~1A§\/I CROSS ROAD
BAN’GAI.;OR~F;’-‘560 052.
‘M/S S13>AI.RKLEIzED
I REP;=–BY ITS PARTNER
” _ MRS.SHALIKA KUNWAR
N056, CUNNINGHAM CROSS ROAD
BANGALORE660 052.
7 MRS SHALIKA KUNWAR W/O K BHUPINDER SINGH
AGED ABOUT 40 YEARS
R/O NO.L-135, SECTOR–6,
I-ISR LAYOUT BANGALORE.
8 MR KULLU PHOKELA
W/O COLHBS PHOKELA
AGED ABOUT 58 YEARS
R/NO.2, ATMANANDA COLONY
1ST MAIN ROAD, SULTAN PALYA
BANGALORE660 032. ,_:,’,;.§,
{By Sri R.G.KOLLE, AGA FOR R-1, SR1 ASROK I A _
ASSOCIATES FOR R3 & 4, RRAMILA.,ASSOCIATf:«;S_VFQR’~VR:STO 8) =
THIS W.P. FILED UNDER. ARTICLES 226 .3: 227 OF THE
CONS’I’ITUTIQN…,PRAYIN–fiPROHIBIT9 THE R1, 2. 3 AND 4
FROM ISSUING LICVI«:NCE”:,TO_TT.I’E R5. TO 8 OR GRANTING THEM
P1«:RM1SS1ON:_TO ‘STAITF-..,AI _BEA”i’Y’PARLOUR AND SPA IN THE
PREMISES BEARING S6,”-».,C–uNN1NGHAM CROSS ROAD,
BANGALORE-56’0,_o*52. ‘
IN THE; EVENT THAT THE LICENCE HAS ALREADY BEEN
ISSUED BY’ IAUTHORITIES, THIS HON’BLE COURT MAY BE
PLEASED TO DECLARE BY ISSUE OF APPROPRIATE WRIT OR
ORDER’ TR.AT.,_ ‘1’HE__ SAID LICENCE IS NULL AND VOID AND
DIRECT .”‘SAID}”‘AU*mORITIES TO CANCEL THE SAID
O”AA..LICENCE,AS HAS BEEN ISSUED IN CONTRAVENTION
TO _ LAW THAT NECESSARY ACTION TO BE INITIATED
_ _IfA_G4AINST ‘l’;EIIE’;, AUTHORITIES CONCERNED FOR ISSUE OF
IN CONTRAVENTION TO ALL STATUTORY PROVISIONS
* ._’_’OF_ LAW.
DIRECT THE R1 TO 4 NOT TO PERMIT THE R5 TO 8
COMMENCING THE FUNCTIONING OF A COMMERICEAL
VENTURE OF BEAUTY PARLOUR AND SPA IN HTHE PF£§AI’SE–5
O52.
BEARING NO. 55, CUNNINGHAM CROSS ROAD, BANGAL–QR.E§f’5T€iO
DIRECT THE R} TO 3 T0 ENFORCE A1\iD””‘.NIAI1’~?I_’AIN,_ ‘
CUNNINGHAM CROSS ROAD, BANGALORESSO ~:O~5_2’–_A,S” A 7
STRICTLY RESIDENTIAL LOCALITY IN ACCO;RDAN’CE’A~W’I’rH.f”IfH’E1i
COMPREHENSIVE DEVELOPMENT , PLANICDPI PRE;PAt”{EDBY
THE R2 ON 5.1.1995 VIDE ANX–A.
THIS WRIT PETITION COMING;UP’§O¥§'””O.RDERS”THIS DAY,
THE COURT DELIVERED THE A
o n
.__……..I
(D
Learned ‘1e….petitioners has made an
endorsement Ci.ater:I’ “the Order Sheet which reads as
hereunder: 5 5 V 5 5 V
“The .,5?,f’5ure.sporIde’r:i:I1as_dem0lished the property
.tu;.’1efe Oreiép-ofidents 8 proposed to Open a
Spa. Hence, the petition will
nO’L~ ASu.;’viDe present since the same has
5 _ become infmctilzous
2. In View of the above endorsement made by learned counsel
appearing for the petitioners, writ petition is dismisSe:d”–«_ a’tsu
infructuous.
/.e
Index: Yes/Nojv
Web Host: Yesf’__N0–. ‘
Snb/ ‘. «