High Court Karnataka High Court

M/S Agarwal Silks And Synthetics … vs Bruhath Bangalore Mahanagara … on 29 January, 2010

Karnataka High Court
M/S Agarwal Silks And Synthetics … vs Bruhath Bangalore Mahanagara … on 29 January, 2010
Author: B.S.Patil
.. AND: ..  V

'W? 18027'/2007"

IN 'rm; HIGH comm' 0? KARNATAKA AT BANGALORE
DATED THES THE 291"" DAY OF JANUARY, 20 1 
BEFORE  .
"rm; HONBLE MRJUSTICE  V a 

WRIT PETITION No.1802?’/éOG?¢v(lg13-Bllllifi
BEZTWEEN: I i All A. L

lVE/ S. Aganva} Silks and
Synthe’Lics Private L1’rz1ited.

Shop No.26, 1 Floor.

Nethaji Subhash Cllandra Bose
Commercial Building. * –. }
{Public Utility Building}. M.o.Road, ‘
Bangalore — 560 001.: .

Represented jts.;E51’oprietor.””e:.’: ‘
Sri Sanjeev_QVoel”‘Ag’é:1’§»;’;;}§ ” _
S/o late Mal’:e1’i’cira5,Swaifna Gog-:1′.

Agecl ‘c1bOLV’3l yeg:i”:’%;, ‘ PE’]’l’]”lONER

{BY SR1 Asr-1’o_K K. 1.’. ” ”

M /S. vA(}o,£§:v’1. As$_o(i1A’V::’13s. ADV. J

I, §E3111l’1e £191 VB21:’1l.ga1lore Mahz1r1aga1*a

L Palike, “bi:R.S’t;;1e1’1=e, Ban.galore.
” Rep1’esent’egl b.y’i{S Com.m1’ssio11e1*.

2. ‘£’I*1’e__Speoi’alVCommissioner.

V BrL1l1a:li.Banga]o:”e Mahanagara
Palike. N;R.Squa.re._ Bangalore.

‘lThefiDepuiey Commissioner {Markez},

” ~BI’l]l:l&1l.l’] Bangalore l\!Ea.l’e:aI1aga1’a
Palike. Dasagnoa Compound.

” = …-Secorlc-l Fioor. Ba:=1gal<)1*e.

A " ~ Sn' M.N.Poo1.'1e1cl:2'1.

S/0 Sn’ lVE.i{.Na11_j21p})a, Major.

R/0 No.1 10. ‘Kaveri Nilaya’.

wp E8027/2{)()7
2

E32i.bi.is2ibpa1ya. Kalyz-11121 Nagarzi.
Baiigalore — 560 043. RESPC.)NI)I€§\1’EIS

{BY SR1 ARUNKUMAR. ADV. FOR
M/S. VIS1—EWA1\EA’I’f–1 ASS’E’i-3., ADV. FOR R~ .1 TO 3:
SR1 S.N.B1″IA’I’. ADV. FOR R-4}

THIS PE’1’I’I’1ON IS FILED UNDER ARTICLES 226-‘:82-.2’2?”‘..Q§~’
THE CONS’E’I’I’L§’i’1ON 01? ENDIA PRAY’1NG”1’O QUAS1-I’1’1-1’19–I.1yIVI?_UGNEL1i)

ORDER DA’I”I*3E) 7.4.2007 VIDEL ANNIEXLFIQEIIK PASSIEDBY T1′-11′

THE SAME IS ILLEGAL. ARBITRARY AND UNSE5S’I’A.1N}’i.I;31.;1§_.V

TE-11S PE:’I’I’1’ION COMING ON FDR’ i5Ri«;:..iMi..NAR\31’iLiIe;ARi–i4¢c; A

GROUP. THIS DAY. THE COURT MADE ‘=1fHE.-F01;1.0W£iNG: * ”
oaiigg

I. Learned Counsel a_ppearii1g.fDif_D9111 Eh’e–.pg11f1.i3es submit,

that in respect of the Sé..17’3(?~.d-1.S§i1I:.i€’V’1.111S.’C()LII”i. 112155 ziima-1c1_v

passed ;e_1r1 (‘_)1_”VCA1AVL’*’K15″vv()1:1v’:’4I’EIS’.iI:>1″..2OO§f in W.A.N0.848/2007 in 1.110
appeal {Heat} ‘I”€$p,(‘)’1V1€j1.E}’1v1%5.4′.hC1’CiI’1 aiicl 1.11211″. the pI’L”,S€1″11′ writ

pe1.iti01;* fi1(–:d by .1jhe~1j’e1,if.-icitiei’ 1’ie1’e1n who was 211’1″£1_ved as pz1i’1’y

.i’es}_)D’1=1<?1ei-.i'i; No.5 iI1'v'\v/V.A.NO.84%8/2007, I112-1y be (1isg)0scc.1 01111

Via.-'..1"V1i'1:s CV)?1.113'O1'd'é'_I":}321SSCd and Obsewatimis made ihereiii.

2. ‘$1: flseeri {Toni the copy 01’ {he jl,l(‘1,f__{I’I1E)I’11. In

‘A”–__vW.A.jN0.84_3/2007 disposed of on 38.11.2009 that this C01..11’¥i.

7Vv’1f111€.di’SI11iSSiI1§§ the appi-sai filed by 1’esponden1 No.4 herei 11. has

,qb_:’_;%i’\/:’:d ‘£11211’, 11bert.y is 1’es:31’vt3d to the 1’ctsp0r’1(1C11i No.4 11c?1’ei1’1

51.0 work Out the I’e1i’iedy in a-1cc:o1’c1a1’1(?e wiih law aiici the Civil

%”

WP 18027/20{}’?

3

Court 5112111} di:~3p(:)se of the suit independentiy withm1t ljeixzg
iI1flL£.€1’1(‘€d by em.1’y made in the lialhal as the s2.u’nc is c1i.:;;.)1.11′.ec4{

and is sL1bjec.t. to the clecision in the suit’.

3. In the light of the SUb1’11iSSiOI’} made: by.b_dih. t.h§”1e21.1’i1€f1&V >4

Counsel, this pemion is disposes-3″ of:: 1’cVsé;-\riii1g._.: T_aVi::5
observed in para 9 of the order in ”

‘ *}U%DG.E

KK