High Court Karnataka High Court

Sri K Ranganath vs State Of Karnataka on 4 December, 2008

Karnataka High Court
Sri K Ranganath vs State Of Karnataka on 4 December, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

nu was maxi mum on mnzwruu A1'   " 
mm!) 11113 ms 4": DA'? on nscxMnE3,'®fl®j'~  % " T

PRESENT

mm nownm Ian. M). nxzmmnm, cftimr   %%

ma nozrnm MR.;JU8TI§:EfV.G;B4§BHAH£T 

warr pmnon so. £4507   rm

Between:
K.Ranga.nath, _

S/0 Sitharam ;  "

Aged about 49 yeaxs  ; 

No.21, Kirloskavrécplciny' 

3"-3 cross, 2nd M ' * .,   

13* stage, Basa*a{eshwam"n;iga1"a  

Bangalore 560 670 « ' V "     : Petitioner

(By sn: Rameshchafiazxag, Advoéatéj' "
 V. "   E   .,  A  ..... .. H

1. State ¢1* 

Vidhaxie. Soiadha, ' " "

Ambcdka1*Ver:dhj; 
 £§epmsenteci..};;y ifs.-;~ Chief Secztetary

   Mahanagara Palike
 N4za1;;'etai.i:£zs.1.1-a.*.'a§,a Road
V I2cpm$c'nte:d' by its Administrator

     'ssioner of Police

Baagalprm, Infazmy Road

-- q _ u  :Rcspondcnts

(%SmLt Niloufcr Akbar, AGA for R. I and R3)

 



 

Writ petition flied under Articles 226 as 227 "(if
Constitution of India praying to dixect the :'espondent1:'3"'t<3fVV'3i;a_i'iEisg.te'«
proper action against hawkers, peddlers and prever:1f't3rait: V' '_
carrying on business at their whims and  the -« .V "
footpaths or in the street in accordance vIzith_thc_'di1ecti¢g1 

by the supreme Court.

This writ petition coming on for     *'

the Court delivered the fo}1owing:- V

 

 

(Delivered by 

The petitioner   ifztcrest litigation

seeking to:

(i)  t?:,te'  proper action
   and prevent them
  at their whims and
eifixereugz fofitpaths or on the street;

(ii)  ta11e__V1eepoVndents to set up separate

  zon'.eVBjfAfo1ming a Committee headed

2  " ..by» in the fieid of trafic management;

   mspondents to frame appropriate

 mica; 

 1); L' The-' iaraycr sought in the above writ petition is based

   of the Apex Court in the case of MAIMRASTRA

  e_.z'+;a WKERS' UNION AND ANOYHER Vs. MUNICIPAL

  ijogféokawvom GREATER MUMBAIAND 07113123 -» reported in AIR

{'  E

   



2004 SC 416, wherein the Apex Court has, in crystal 

discouraged amauthoxiscd hawking in public places.  Ls'  

2.2) The Iestzictions and conditio;ss   

shall do business, as held by tbs   '<.:a.s}f: df 

Maharastra Ekta Hawkexs' Union  as foi1:na¥ts:~ 

'''(i] an area of 1 mt:rX.__1 n;xi:i"Mos'j4:)V;\ic..Asi£1e cvii1 Hxthe
footpath wherever they  side of
the carriage way, in such..--s:.111ann§r'_tIist  {rchicular
and pedessian, is=__no.;t sirsig-§<:£édv.asd access to
shops and nst__  '

(ii)    stalls' or place any tables,
stand as-_ sxgtch _<5t!.ierV  3.0.1' erect any type of
structure. 'Ph¢y-  use handcarts;

 '~    within 100 Ints of any
 pi'  holy shrine, educational institutions
  150 nits fI'OI£! any municipal or

.  Asr from any railway station. There
Ishoulti  so hawking on foot--br.idges and over

  The hawkers must not create any noise or play '
" instrument or music for attracting the public or

  "the custmzncrs;

 



a direction as prayed for as the same is very ambiguo1_1Ms,_' 'aV$:'  ~ V.

pointed out by the learned Government Advocate.

4) in the circunlstanoes of the  

respondents to take all necessary and _appz£~p1§ai£   V  "

the hawkcrs and the footpath shop the
guidelines issued by the
Ekta Hawkers’ Union case known :9
Law, in order to avoid public safety
and public health; shall! pass appmpriate
orders in to all streets and
roads sitxlatevlitg or panchayats

as the case may _VfVl11rvcaV1 1g__l:1<A)'.u.f 'tfzé State

V' *5 wxré Cizétibn is ordexgd acoondin .
V. ' ' ~ . "~

Sd/-

Chief Justice

Sd/-3
Tudgé