1N *1m~; HIGH (.'.()L¥R'1'0F KARNATAKA A1' BANGALO1§E. Dated this the 12"' day of August, 2008 _ L: " ms: HOMBLE MR 11131101: H::L£IVA.!)1' G»; Writ mam ' 10939 / (BoA';f - . «. " Mfs Star Advmtising 1110, 11* Floor, Barton Canim _ By its Proprietor-- M Mani _ t " V _ Petitimaa vishwajimsheuy,,%Aa:g;4)_M% ., a V 1 .« .,ty '1' K-If was 20 - its 2 . ' " 'N?-R Square, * .. _ By in: Recpondenzs E" Adv. fer R}; St! N Pmzgégéwéa, Aév, for R2) mi Wm Peiition is filcd under ArL226!227 of the Constitutkm VA to direct 2"' respondent and his staifto tht: petitioner to '_'-displaythcadvenisemmlsonflwkmsfitboxemaulglowsignbumdseauned dkgflwmimdaalefiyowrgem. T1mWntPetinon wmmgmfmfiflmmmyfleaung iimda"y,&|e Courtmzde the folIow'mg: ORDER
Petitioner has sought for directing the 2″
pcmemner to display adve11isement on the
erectcd on the fly avers; eiimct tin: 2″‘
adverusm” ‘ 2 bonds and slow sign By an}
pet1ta”oncr on the same on . of
compemu’mx (images to the ” safiemd by him in
rww°*’fi~=mes=1m€=m-ht’
be a. agency having emoim
itself on $0 cazry out me buaincss of
aavemsmg, Jbe paymg’ aivafisernmt tax to the
_ mxayea by it and me pamom is neat
2″‘ mspondcm towards a taxes. Th: 1′
dewkrp and nmfmtain me bmtiscayc below the fly
over: and gg;v§:¢a;um¢m’T tn: the same on me ham’ cannula,’ await: and
respect offiw fly (was. As per the agccmem, wocesdul
provided by the am for a pmod of five years and the
ufhiddcrrwasallowedttxinstall 4×6fia6wr&ing hoanitimmfltboxns); 2:4
fiadvcrtiscmentso1z&lecu’icalpolea{g£9wsignbo@8)3!K1li30
W,
advertisement with BDAQ logo can me rear side of ‘ BIV5_jA
and aim altar having paid tax to the tune 0i;A:i?.$.fi;+fi36$?#v_.._ §Iltd. ‘V
obtained’ pesmm ion,hadimtalledth;V-.s§§ii~~,boatxis_
Petitioner is also said to havcv the’ taxti”oi*v 3211:. 2007-08
and also the demand draft was fame for the yam”
2°08-09» mwa-am aw «mm by me Cmpo1atmn' " as per aamxum F, Cospomm hm removed the iranslit causing damagc to me pdititmcr.
Further mkm-.& demand ma sent by them 113:” renewal
for back on rectmeamy mung ma: they
“rm f the “”” “imam mm’ the BDA as me fly overs are being
Lmam- and aim there is no licanse obtained’ tmm’ the
stated mat the act of the respondent is with malafides
§eai:éon«haapa:dasumot’Rs.1 cm maktwto the am andspunt
[ – gs,1,'{(: mafia: the purpose ofadvertising and maintaining the landscape,
to the unilaterai ac: ofthe Cotposztion, is has mm heavy toss and the
displaynudebyfimpefitionerisaihrduepeunissim1offl:eCoa)oratkmmd
aboafierhav’mg¢ntered’mtoag’eemcmwiti2fineBBAtmderBOTsys£an
andalsoaiierkxavingpaid1iw§_:3otmtfnrape:iedot’fiv:yczs.
Sri Puitegowda appeuing far the Cotpotatim has filed statement of
objections along with amexure R1 — application and –
acknowiedgcment for havmg rammed the amount which ;was’ we
Corpotation. It is stated that the petitioner ought to have b *
for obtaining Iiccme for such display of 7
perxnission from the EDA for fur£her> A it
is submitted” that since’ the of
Kamataka Municipality Act itsfiae been taken
by the mspondem agams’ tthe ‘ ” = iflggaiity.
A,»°°0rd1ns %%%% submitted on par with the
avexment$’méds: h statement of objecnamm .
.. respomient BDA submimd that petitioner has
b¢:§fiTavqai’d§citlxe::§c*nuactaperflaeEOTatadalsocoiiectedlxc amoxmtfora
pefi ‘. ” ‘V6t’t§éci.{é¢_ The tender is for five years and it is mnewed every
‘ year
A. Itisseenonthegxnmdofteclmicalitythatnoiicemeisobtaixxedand
is produced by the petitioner for having chained pezmission
.1ir$n:flwBDAmmmaemralot’meaywmcm, Iherespondentauflsorityhaa
,5?”
§
5
taken action and accondingto the rewondent Corporation, the removed ofthc
Bonds was due to non-compliance; It is seen as on the
Corporation hm taken action to remow the Boards wiziefiz.
displayed as a matter d’ t which the
vnme” ofthc agreement with thé -mm on €i:e$JE£:Vsi§’e$:E’:0T-;’ Lft ‘czsu5d % b@=.’
respoadent EDA as weli as the C0,,» h+,,,,,»J :5 ‘ 1: a s
subatantial compliance, well in
advance before the expiry oi'”a’:¢_’ _ muwxme F is the
permission gI*antedvby ih¢’ ” accepted the amount
of Rs.2,4:?;3§§sz;T.1§jgr,r;etz${aa~:ea”* .j;9.20§7″aen& there was a ren-ma: of license
for the péréod of ‘mné’y§a::;% letter and 7.9.2007 my all
givenbythcCm’poration, ‘sto eyqzaire on
. 9.; bgxaee A6]V9.:;oos. ” objection raised by the counsel for tin:
is, alflxough the concurrence was given by flue
cc’. – §g.si§s$ii’Vappnca::on’ is tiled in me fauna: to mam’ ‘ me licmse.
–V has paid the amount to the saahfaction of the
K ” ‘ ‘ it was for the respondent Corporanon’ to chm’ the peminner ta
.’ ifso necessary, or to issue a notice £3: this regani. However, it
T kthecaseoftite respondentCorporau’onthatithas notcomentedtbrthcact
” eftiue petitioner which is unticttaken by the petitioner as per the agrecment
:${\2/
witiz the BDA. Nomhenm the respondent Authority new
notice tmilaterallyg without noticing the date of
glow sign boards md translit boxes which
to the petitioner. Even the anwm~:–eo_};«a:ch god’ to fie
Corporation by way of 2003-09 is
shown to be well in advmce. did not file me name
i:1ti1efin’mat,itwf§raotnot_ yogi’ amoamt. Ifreally
me aim for the cmpesmm
to call form in an founat. The
have been appmpriaied to the
account of: ofzhny and sheer negligence, the
ofliei_{a i§ of the have played nfmehief and returned
1′ wifimgu application of mind, on technicaiities. The wise mason
taken by the respondent Corporation in stead of
A – ._ – ceiiei
rettn~ning*Iise draii to the petitioner, would have been 9.43% the
pl Tmf submit me Qplication ‘m the fm-mat prescribed. In stead, this
, 5-§€M_,…g
power has caused loss to the peiitioner by way seaming the
material which were fixed, finat too without proper notice and
without intimating the petitioner properly. This act of the odeni
Cmpmatiotxofiicmisnmmlycmweddmmgemflmpefltbnerbxmreilmm
WW’
% Sd/’P
upenthemzmnerflrecezporationofiicialsarefixnciiming. Itishightimethe
officials are properly waned ibr negligence on their part. Further, the
aificiais concemed for of me sig boards, without prior. noticc to
me petm’ ‘om, have to shell awn Rs.l0,()0()!– tram’ their salary”
amount shall be remitted to the account of the High 4_
Authority, Bangalum.
Fuxthar. it is for the peuuoner’§§ Ezghnait’ amxcatiossi 3′ 41:. ”
is fizsisted by the respondent :9 a matter at’
Q/£2-\.,-Z’ ;m:i:,»m. gm iéfiri./9é__€”s:/”-.””#”””‘V”‘.:f: Ev
formality. It 13 also for the rasgiognd’-:_mt Eo restore all the
removals; to or due to hadvatawe.
With petition is allowed.
Iudgé