1 "V
I? -31.3... Hléirfi GQURT QF K..A..R..HATAK.A
AT BANGALORE
Dated this the 8*-*1 day 1L;
Between: ' V ' .
1. J HEMA.C£{A:s§DRggég' 7 PE'T'E'I'IONElR5S
~ 5lf: :j._[Bg ]§:;;i P~i"E§$§§§)11.»AdV]
1. s*m_'1*:::%%o1'=* $5 OTHERS RESPONDENTS
; 'V _ _[Zv'is'4 Gectila Manon, AGA for R»-1;
M] 2: Ashok' Associates 65 R Subramanya
"Advsfor R-2; Ms Aujana Snndar, Adv for R~3 5:. 4;
.. U Abdul Khader, Adv for R-5]
~. €*2§'§s--..w*:§'£% PETITEGN ES FILI3fl EENIJER AR'E'ECLES 226 ms
213? QFTHE-.v.$GN8'FITUTEGN (BF ENDIA, PRAYENG TC} DIRECT 'THE
RESPC}iS§DE'I'€iTS TS TAKE IMMEDIATE STEPS TC? COMPLY WFTH
THE {1E§?;ECTI€3N ISSUE?) BY THES CGURT AS PER ANNEXURE-A
: AND FURTHER D1REC'I"E'Ir{E RESPONDENTS TO EVICT, DEMQLESH
T'HE. S"E'RUC'E'URES ON THE PARK AND QESTORE THE LANE AS A
PA.F<'.f{ AN!) f33'f'C,,
THIS PETITIQN IS COMING ON F03 FUEVFHER HEARENG
V' "'f'HiS DAY, SHYLENIJJRA KUKAR J., MADE THE FOLLOWING:
2
ORDER
Per L Naragarza Swamy, J:
Ms Anjana Sundar, Rearmed counsel
3 ané. 4, made submissions thgt
heard in part, may be
the said submission has ¥:)c*.%é,’11.._VI..}:1z;1(Vi<'-.:..<;';¥::(;<x
addressed by her clicfmts — 4 -~ to her
ané Inarldng cepy V<ii'-fit. , J-udgc -Justice: D V
Shylendra aI1{.-?;aiI;s::i:: Chief Justice.
2. wave gi;;:e4.:,$;fe:;gjI%; “Sf1s:V_Eetter dated 11.1 1.2009
produced s_ui§$itted by the Registrar
(Vigilance), ‘vi/’i_161″;?:i11”}s1 remark has been made
against aformei? jucigé, tfllich makes me to recuse frem
n;£i{téf’;”L gflgcordjfigly, piace the matter before the
for appropriate orders.
3
Per D V Shyiendra Kumar, J
3. When the matter was taken u§ for .4 Ms
Arfiana Sunday, learned counsel for respor:fc:1:”er,1t:s:V 4,’
made a submission that the m§:»1t”t?e:” may Ecficegsed §’1:()1:£1f
part heard. While I was Ito:
{he request, as my leaI11Ve(}.vL:’L: :'{)Ifothht”:r’~-
Swamy had some resfttijyfatiofi’ fflatvjthe learned
caunsei who has should mention
the reason as’ R} f1’i7I”1y;=__SU;iZ§1′;S’£ZIbfi1iSSiQI} was made.
4. :§3i1t:iCiaTf-, COL1I”}S€1 for respoladents
3 ané 4 filffiffiifitf the mason in the: court, as
theV1«E:;;arI1€:’tiw {;_v’;f>mf1%l f._é1ii the counsel and the judge are
V’ . gt ghe fiidfiteiits of the letter received from her
‘VV<:,'1_:'1{V=:'2'i*.'.'$',' sha had been instznlcted to make a
sA1:241;2I:::13;_ss:i ;;%1j;=a Asaekirxg to release the case from hearing
V n bcihifi Bmch.
H However, on counsel being apprised that she need
‘ not have any reservafion in reveafmg the rmsans and that
§/
-w Maw” WWW-mm vowm aw»»mww~wamwm~m $u!£K*~¢’I7’5i- my-‘wwwmgi we uswwmaemawwwwazr. <2'e,:s='=.x'wa uwwma
4
the court proceedings are open proceedings; tlaatthere is
no private transaction between a counsel anria’ a
party and a judge, and it wiil be in the
reveal as to the reasons for nixaking j,s’u_(:1″‘i’ s11h_fi*1i§s§en’~.._ V
and in the meanwhiie the counsel” ail_ ‘jf)1.4e3e’:’;t
in the court having been the letter
had been received ‘ me Ms fiekashamma,
President, Priyadarshi12i:’_i*»4aifiVi1Ls1 ‘Ne 13, 2336’ Cross,
Okalipuramg ifiagar, Bangalore-2 1,
addressed and had been
received at-griyi wtiieh-reads as ‘under:
‘PR:YAeARSr:i:’v;.”MAH1LA MILAN
_(,’l’ Lakshmanjv-.Rc2e Itfagarg # 13, (2nd Cross
3 eAOka£r;i;u,r:arn, Bangaiore — 560 021
w e 4V{Presidenz ; Prakashamma)
Eate I 1*} }~–2009
ire:
” 53:3; Aiijana Sunder (Advomte)
A’ ‘#._1.?’0, MRCR, 18*?! Cross
“§V§;’ayanagar, Bangelere-40
V’ H H Respected Madam,
5
Sub: Partiality by Judge Shailendm
Kmnar hearing WP No
16206/2005
We, the undersigned, (on behaif (3,? _o
houses) wish to submit this my kind ‘letter’ V.
your kind consideration and favourabke
Amma! we comes finm poor ‘
belongs to SC community. We are; poor ”
and straggling [sic] hard to :1 xsquare’-:;}edIVV
per day. ‘
Amma! we are miaeh thomkfitl V30 E<3¥e,~»for
winning our cases suoéier.$;sjix.lly émd'rii'ade: us to
built [séc] our 33 houses, 'iaonowirzgiothe loan
of 6! sum of R$"'«.12.'00;0DQ,'.-_ {Rupees tweive
lakhs only] for expenees, it is very
appreciat-able [s%'<«:l.f<=zi yaw? géod
""" ,?1m:i'i%z3' we""were""£?Lere at the court hall.
.- "re: Kumar has neglected
ebout V the order passed by
jucigeee was shown,
"said 'it is not that judge'5
" _i Vgmnd f:;ther's property to change dimerttion
ciimention [sic] was changed
V .. _ _Vac.ccx:féi'z'ng to wrporatiorz plan only.
. ‘ One Mr Hanumcm thappa was
::.et_”z;1A any association during 1999. He has
z ierétted [sic] the faise ease against as in WP No
v1_{:é910/1996 that he was a preeident of
Okzalipuram Resident? Welfare Associetiien, I8’
Cross, Bcmgaiere-21. Then ficsfiee
Chandrashekaraialz, found the reality and
warned him not to repeat the same and stop
eheaiing eouzt. The case is not public interest
e/o
7
favour so far judge said he is confused about
case.
Amma! we shail approached them -.
judge for suitabfie justice _
shailendraicwnar is doing thejudgenzént rI;$.hzLs4 –
own without hearing our Aci;n;2cates;’ ‘A:zi’r_mc:if.we
shall transfer this case toCsom’e« ether ;iuS2n_:e
future. Otherwise, 33 fari2iZie$ »25Q.’pe’c;r:’rEe
will be on roads, we are poo’r. and ‘
Thanking you, ‘ T –
% Aiéiurfs faamay,
{§1’HANDRAM§»IA)
The ” ” (fourt of
Kamataka, Banggaicref’ .. _ é
_ J.u.s£L’oé; -.;SVLVqt’9ref§1e Gem’: of India,
I ….. 4.
High Court of
‘fiqngaiore
V RE} *4}: Gundu Rao, 3 E, MLA,
‘ ‘ -« I jv ‘ ~ Gxzndhinagar
Meena, Corporation
‘ ‘ « -€.?ofte3missioner, Bangaiare
M
wrmmu-uum max-wmm¥w1v.¥5 Wm xwwummwxmmwrmim mwammm ‘t…,fi£E” fi”‘«’u2’~%$?§E,£’%§,§-‘K)g%’-:k’»~.;§”§fi% §””E§$g:r&”fi
8
and 011 my recoliecting that a certain letter of this r1a¥:t1re{
had tbxtwarded to the Regstrar (Vigilance) for examfilatiéij’: ”
and to submit a report and that a report
submitted by the Regstrar (Vigilance) a se§z;u c;::’?
the report; of the Regstrar Vigi1ance.[‘»Vas S1ifl1I}}DI1€d’;i(3.t:}jé V
COIIFL
6. it was opened irl the caf
ccsunsei etc. The re1::;£>z?:t:V V{‘:ourt hail
by Ms Anjana counsel for
respondents the counter
filed on beha}t” nqi”‘ 4 to the main writ
petitien. _ V’ % ‘ A J ‘»
:§31;2_i'<i:<:ti(:I2 on behalf of the respondents 3
v3.I1ci é fliatter before this bench appears to
aicffiording to mass respondents, the prsesenft
Qefifiofiérs have I19 bang: fades in presenting the Writ
$2" majrztaining the petition and that they have
'V V d'eiii§é?at€iy suppressed Certain earlier developments and
%/
mwwrv-wamm wwm m"M!"0nuE\M:hct-ras'\\x|m',9a was wvcm ww-wwwnvm-m
§
particularly {he iéct that this court; had enquired about
the facts of the case from one R .HanumantI1appa, who
had been described as the prosiciont of
residents' welfexra association, who was 1;Hr;é" 'WI'if:_T1E¥(;:tiI.ii3¥1(i§"–..'
in WP No 16910 of 1996 af.__
supporting aflidavit to
was secured before the ootifii' the fllrouggh
the good oifices counsel
appearing for the prostsxii; as this Court
was very the said
'ocoo:'d§1g to respondents 3 and 4,
is the the present writ; pefition and
has beé:1.._;;§iayi§"Lg fraud on this court D.0§ only While
o ;p;if:$o3:?1fii:1gA:V'§VP No 16910 of 3996 but also :11: date and
" =t:1&io.re:i'o1'V{.=£_"&– ._ showiizg S(}I}fl€ importance or gving some
promiiéotioo to the saizé person in getting facts quite
V. fia;t:;1rfé;1ly has Created doubts and suspicion fir; the minds
of {hose respondents about they getting a prayer order or
"justice from the hancis of this court and that is to be the
§"§N.;%§"% €$€§?Ufi'§
wmww vm.ar-wmm van-"tw:I""'twwu"m m&ifi"haVWi$ '9oou"'W"4u§mni' 'k-M5" W6»4""§«%K¥'§§j1'%§W§§*&aW§: -fififl V
10
reason £01′ seeking the matter to be reimsed fitnn part
heard.
8. The mm respondent ~ Ms Prakashamma
present in the court and 011 enquiring,1’1’thE§:i:g:h ”
indicated that she has no objectiofi -.tE(3:?._%t¥1eA.’13c1;3.tte;*i
heard by ttis bench, has :a:e;~%%–s;;ateg§-:;§;ii;;~eM’%1:1;ne
it would be better if the matt;éf&’_T_is éfilvii-‘.’§’»ent to
some other bench, « 2 iV§V§:;’)ondent–
commissiomr of Palike is
not carI’ying in a gmoper
raiaxmer and as ‘hé is of the oxdexs
and diractigns iSsa=1u1€:dVVtj:yAt11iS”‘p%ic:0ur1: and the third and tha
féiiixih 1*§i§p£.:nde.nts to harassment and in this
staid €3§T_ state that it is desirabie that the
. “”-“t£ratter figheard: heibre some ether bench.
.1 .. S2’;-._S Baht}, Rearmed counsei for the petitioners
._t_1_aé;-‘ 1:}i;;t f§’:Asrtk1 a very streng objectien for the matter being
. V Aré:’}:§é;S§:ci, ibr the reason that the matter had been heard by
11
this bench earlier and frivolous and S{3″i}3’I’i.lO1}S 0T’§$_ieg:tions
having been raised by the respondents 3
avoid U13 bench and if the réaquest is
amounts to giving
around fer benches to hear’t1}eir4éCaJ%€s,
healthy development in 3;::*g:)pé;3i”‘–§§L:c2 IV§1iIz1:i}snV;atjon of
justice ané more ve’::” _._fi;¥1t:’ in the
nature of a pubiic a request for
beach on the mere
app1’e1;¢;*;:$iQ1§ of respendents 3
and ~::1:1erit acceptance, on the face
of it gtrozlgly urges for rejecting the
reqégtést far tfansfer. V
– }:fh¢»v44:§e §.;r: of the Registrar {“v’ig’lan<::A”0m4Wfl= %r»’b¢si”‘8:«¥4Ws2’1’
15
16. This writ petition is in the nature of p’t1.E:ii{ij”-ifitgirest
iitigation and wlaenever this court. entegiainfi ‘–%p}1}31:Ec
interest iitigation, the petitioners
bI’iI}g a cause before this C{}1]I’f ?35.I”}:{<€1 i19 t~.p{;rS§i1$»V'v2ho
are neither persens Vhatétgéiééi' {in tmé
iitigation] I101' are par§ox1s'.._fg':;r afi};y"'Apa=:i:sona1 reiief
or benefit, unlike in f3:f'i,'tzrc";1':f;t::;:"fi;1V*1t<_éjf<i%–s-3"'i§::};i"ij_ga%:ion, where the
petitioners in a suit or a
petitioner" »p'e§i?,iGz1,':'V.ciair;r1iz1g reiief for himself or
herseif.
17. Whethefksuch pursue a petjijon or even
1’11; 3. F%s.eexi£:g.Vi2§r s.g§m1drawa1 of the writ petition,
that .i1;sci§’ ~is–,zfic2t__ the criterien far dismissing a ‘public
i11ter”es1§f,2ctiii:i1::e with iaw.
@/
17
the directions ané orders, the Bnmut Baxagalore
Maha-nagara Paiike may act in a to
the detriniem of the fesponéents 3 and
nothing beytmd putting forth :«3;”E:1t§i’:~.*zj1§13t.”‘
28. In 33. acihdressed to the learned
COILIITISEI {qr t31é’~vr;§’spQ:1d£:nf$”‘LV3 and 4, marking capies 01’
which amgl t11¢’i§:1c;x:’b1e Chief Justice, is Concerned,
it’is_.i11;§1’t:. and appears to be an attalnpt is get
“‘~V”*$}1e mafia? 0f the mnsideration by mis particular
” i;ji3:¢:1’1¢:A21, fafffiize reascms best imown to the respendents 3
net on any discemabia iegitimata appreherzsion
18
of bias on the part of one of us, constituting thddjvision
bench.
2 1. Even on our repeated
Ms Pmkashamma has only ”
that the orders and ‘may
misused or abtzsoda ‘co;111.i1ié;s’ionc;:§r, Bruhut
Bangalore Mananagéro :>a1i:<¢ demment and
therefore s1j1..€'« shouid go before
some othcéf 'Lf:–né:i'1§'«.._ 9
22. __ it is the duty of this court to
ensure that Aflofl pubiic acts in a highhanded
nprzarmer oothat iazfii is oot taken into their own hands
every a(§I:ion: Is. _:o be in ful} consonance with the law
and ii”; c”:or1oo1iQ(1f:Ct: iés7it13 fa:°ir–p1ay and in compliance with
:77 _ tho pzénoipleoof xi’1a'{}}I’3i justice.
rE1aci oariier ijtlciicated in the order dated 4»1};~
that the Commissioner, Bruhut Bangaiore
19
Mahanagara Palike should submit a report indieatfmg the
pcssibiiities for rehabilitatien cf third and tile fourth
respondents and ether like persons, if :beC:;mes
inevitabie that they may have to
premises if their éweiiing {Be n
amenity area. V — 2 V x
I24. On this aspect, Ms eouneel
for the respondents 4″,’ appeam
to be some measurement
of ea*,rm :é;fi{e€}~.1br 8 and the subject matter of
the etfifier orfiy the area covered by
parVi~:,_ it e’u11g3t7._g;d expanded in the present writ
11; is 1’16?2:”materiai for the present purpose, as to
‘What iihe”_jeivie amenity area bandied over by the then
c::y% im~pife§:einen£ must board in favour of the Bangalore
City eefpczrafien, as it) in what marmer that should have
” utiiizevzi er maintained is a mateer on record and does
V% V. ._..;§1ot admit any controversy abeut it. The only issue in
2 1
Okalipura, Lakshmanagar Area. Eangalore. it is”–.not an
aliotment ofa house property or site itseif.
26. Be that as it may, the question is
civic amenity area which 3if1ad»_,,4b_sf”:t”:1_1 “_e’1?1t1*u’s_te(V¥5 :’forV.._ V
maintaining and admhiisteritlg fo1′.’a
civic body – the then city —- can
be diverted by the or even
by the state governntentes property owned
by either 1;g'”ei*”fi’1″e state govemment.
27. it iS:’-.§1 i11 iaw that a trustee
Cannot appropriateVe1f”i3;i1:?§;;1§i4o;3riate a property held in
{met £'(::1*.%l:t’;1’V1ct~ bez1ei:§t…ot’ beneiiciaxy and the position of
the is not any difierent from that of a
to the civic amenity area for the benefit
ofthe re’3id7:§:;té’,4′.oI’tI1e ioeaiity, to maizltain it as a park, to
izp — ._g:o£:£st111c:tion to have a maternity home, chiid
eentre and ward ofiioe. It is the duty of the
Atfiahanagara pahke to maintain. the civic amenity site as
%/
W-WWW” we *»’wWw’wWnWAwwW1s Hmmw Vwmmwwi we” Wi§W»’a§’§Ti MK/”Z.-*’§€L§ §’fi§WW £..”€..3wfiN
24
in a matter such as the present one, which is esse11t§aH5; at
public interest litigation, private interest égyen
much importance or promizzenee not cane
for such purpose. Apart from
has been specifically directecikte 4}f)(:.fl§:”i’:-:te<1
by a special order by .;)j11ei:ice and
therefore the Bench,
theugh it €3()1}I(i_ have..bee§J 1eeI1er bench of this
court.
3:2. H0we\.?e%£’,’~.ii1 vim t.he “§esire and sentiment
expressed 4. my V .._brother Justice Narayana
Swamy, Vthat W:”~i.1it1;sA”§:d””feeuse himself from further
éhiswzase Hfe1″‘”‘i:%1e reasen that the respondente 3
W’ mm. VV. W >.~.x’mywA’£ $
a letter to their counsel 1:0 make a
L”-V”eu¥3n1:iS$ie1},~ recffiesting the ehange ef bench and the
” i;jiee;1’*n:ed eezxfisel for respondents 3 and 4 has else filed :3.
:1′}e1:1{; fe {hie effect befere this court expressing
neafiilrfi-filensien foe €O1{11Z§I1’l_£i1f}g the matter befere this bench,
?%
27
binds on the commissioner and the comnzissionéé’-iTs éuty
bound £0 obey that order.
35. However, in the meanwhi}e,._ “wig.
directed H) submit a
rehabilitation of the rcspénéients ot§1ers,
they are ultimately 17.9 ‘fi’a<iz'11~ present:
position, if rule ot'1ax;*' provisions of the
Karnataka and the Rules and
Regmatiohfi to be implemenmd.
36. 1éaI’:1ed counsei appearing for
the sécefid Mahanagara Palike
like V’ plaice an aftiéavit sworn to by the
» Bruhui: Bangalore Mahanagara Palike,
” ‘i§ici1ic$.i:ii9ig;.. action taken so far and the afiidavit is
pL’;{::r§d’V.bc::””::%;:Vvr€ the court fer such purpose;
For want of time, While it may not be passibie to
V. .. the c0r1i.:e:;’1ts of the aifidavit teday itself, the
Q/A
ww.wwww¥sm/”‘w¥AmU’V\ mmwm W-wmww xzwm” mmm,wm§Mm,m mn;;_zs;:~:i; mwmfig my ‘§- yggfigg figfififg”
28
Commissioner is directad #1:} submit 3 {Luther about
the comparative position mi’ the propesed _ Lu1x1its
located at the housizlg board houses a:..£{i_ii’ga1;é:;j’api;ifa,.. :d’:.__
be given in piace cf the ]’Z)I’€S€I”l’i;_ buildings 0Cc2.1p}it3i{)1.’1 of’ 4]
respendents 8 and 4 and?
they are to be displaced to whether
the proposed dweHi1i::§:”u::;i:t%s wéyflon par with
me faciiities that existing dweiling
units new % 0
38. The in Aiéfiditgate if respondents 8
and 4 a<I;(:i -.Q"t:l'".:.<=:V1° . will have to incur any
additiona§_V{:xp<§21ri_ituré f{;15£§i_1ch purpose, as it is highly
I-'§iiésirAab'}é;' thatths: féépcindents 3 and 4 and other 31
pei~:§(i:3€ig_$'V 6i" i).ow 0<:cupam:$ in a stnlcture buiit by
fu;':é.'€'_§n a housing caoperative and beiengng
" i:jt+3_ Vwgakef' 'vfK;3Cti0I1S of society and they shouicl not be
with any further cast or expenditure.
¢/
k~:#'nlli'0bm"'"M Mwwwa mwwmn war" mmnwmwmmmm EWEWW mwammzfi WE'" fifififiwfifiifififififi §"'§%?§;§»W @§.:§3§.J§§N'
29
39. Theugil Ms Prakashamxna [third
V-my passionately plead that thiré
respondents and other 31
to remain in their Presentfilace wOBl’dA, Iliéitz ‘t::V
disturbed, that is a to “”<:lé(:icxi'ef:ci on the
appiication of the raiévant 1;.he:.f'a1ct fiitiiation and is
not a matter which I {gr Q?-ders in any othsr
way other t,]§']"Ei'.f'l'::::,§31V .'–1.<5.'–:'<)23'(:i;-'aix1c'é': .wifr1v–éaW, which is the duty
of the court.
40. The ‘s~.~¢p*oj:-to (Vigilance), submitteci ix:
the c01″zt§:xt <:}vf'Lflie'v3et';tic3rA 11-11-2009 fmm 3"' and 43*
addrés' to their couase} Ms Anjana
_ Vczypj; of which had been sent to my
%$ %»A¢1~;afi1*:;:5ei~ 3,I';{i 1_:3i;1 which : had ciirectted the Regstrar
submit a. report, is hereby directed to make
€335. Regsuy is directed to keep 1:116 report:
V %%~§:§i};;::iit:ee1 by the Regstrar (Vigiiance) along with the
Q/,
' ~ ..m3cords of this case;
we-s'”‘<& aa!:rA¥*6«m"!I£aI "*nurW¢1I'Mw|W.ifi
30
43. List {hr-2 matter next Week beibre the ~
constituted by the Chiefdustice. ._