IN T113 HIGH COURT OF KARNATAKA
CIRCUIT BENH AT DHARWAD
mzrga THES THE am DAY €)_l_§'HJL_i_LY :,:U03..'Ii'j; . '-
BEFORE}
THE HOPVBLE MRJUSTICE A81i1:__Ii;
wnrr PETITION K0.61;?6. @QO8 (Laj '
BETWEEN: 'A 'A ' F' H H
Smt. Sushfia
W/0. Devinder Pzzkalé'
Aged about 71 years ._ =. V A
Occ: Pmcessing_.£:1CQ;3cilé:V.'i;?ax .
R/0. PID No.2:;2{:s 46A»{Zoj::: '1~:---4:.f'>.;s)'=,
{Old Man No,%103'A)% ,_ _ " ._ " "
Chitguppi Park,"P3ltV£to I-'.{§a'd_ "
Hub1;i--~58G.,_02£?' . -- 3 PETITEONER
(By Sri: Maxm. Ad§';7.fm€
Sri. S. Pafthasaiaflli, "
%%%%%
The V Eiiibijj Municipal Corporation
Hub-hf V
_Rep. hy the Coifimiéssioner
H E';dd:1'es§':._¥iD§§IiCV
L21;nington.. Read
" "": .}5;;}l131iAAf 580-r3=;2o RESPONDENT
Gachchinamath, Adv.)
2
This Writ Petitian is flied under Articie 225 of the
Constitution of Endia, praying to direct the respondant to
immediately’ remove the seal cm the door and lock of the stall
No,6 on the First F1001′ ofthve Chitguppi Market Stall, Hubli.
This Writ petition coming on fizsr ._t3′::a_’s
court made the foilowingz
The hushané of the pe:i:ione:4;«Lj:’_a’s=i;;der”%
licensee crsf Stall N06 911 first
Stall, Zone $0.8, [Egon Re;-aé),
Hubli — 530 020, ~4;~é§s:§;o:;f;§::{§coxporaz:on
with efifect from of the pfitifionfir
died in the “l%:)ec2n3:1e the licence:
of the said ” fzlcéncre fea of the stall in
quesfion was R§.f).._ 5A0 ” effect from 01.02.1976.
£1. -was to: R%.’*2′;0Q____;;”3<:r Sq. ft. as per the resointicm
N5.'s§92i,'d~atm:._23.'a_i':3985 W.e.£ 23.114984. The ii-231106 fm
was per sq. ft. as per the resalufion
'1:–__No,-1071 éatfed'3i."é8.1985. However, the resolution No.10'?1
4: by a subsequent resolution No.1012 dates}
ésé and resolution No,692 dated 28,01.1985 was
X
I
1,
xx:
restored. Feeling aggrieved by the East resolutien,
petitioner filed 23: miscellaneous case N€).32f 1986 031 the j”
the I Add}, fiistriet Judge, Dhanvad sitt_1’_,ug_at
Disirici: Judge by his order elated 16.12.vI986″edisfIiie3eei’
said caee. It appears that the pefifiener noi*§)飧z?~.the
licence fee in accordance with’ the .V Efhe
petiitieuer was required to 3333:;-..£{“;eA ” fee ai the
rate of Rs.2.0{) per sq. ft. witiyeffeet which
was increased by fiemfom, the
respenelent has exereise of the
terms e:31:;ta3l3:r,:ee1″V’iV,eL ‘ V0310. 1983 entereci
into between by the said action
of the ::’esp0_mi,e;3t,%4ihe_:Vpe1§ii0fief«He1s filed this Writ petition.
figatter is taken up far orders today,
}”ieamed Clqeifisei petitioner submits that the petitioner
dieefite the rate of licence fee fixed by the
‘:.::ee.pc{:i’dee{;’*’_.He further submits that the pefitioner has paid
V. ~ each on 28.06.2004 and 28.07.2004 arid that
‘ uiespflndeni has not beeihtaken into account the aforesaid
H
4
amount whfle quantifying the total amount payable by
petitioner towards the licence fee. Learzled ~ V.
petitioner submits that the pefiiiouer will gay ‘of ”
R’s.i,O0,000f– immediately and for pa3?Iiiefit« o£:{£h;e
amount, reasonable time may be g1″anted.__to–_1ier. fie
submits that petifioner is ready; “pay éeiiergr
month towazfls the balance offihe
3. Leaxned Counsel the -eubznits that
the iota} licence fee payable :RSE5,14,6 17/ –
till 31.03.2008 submits
that if the elxe has made the
aforesaid tvieo «tt1e«j.tfeeQo.ndent will detiuct the said
aznoum: outof payable by her towards
licence fee.’ ~ _ Z ‘
V. ‘_ regard .to__t11e facts and circumstances of the
ctise; that the petitioner should be granted
vmasonzgtble –foAi? j;L)ayh1g the balance of licence fee. The
respondefitz also be ufirected to open the lock of the
31:23} in question and permit tbs pefifioner to co3;1ti1112e
avocatizm on payment of a part of the amount out 0:” ‘7’
amount payabie by the psiitioxmr.
5. In the light of the discussionslhimaéié’ a1$’Qve;’ ‘V
the foilowing order:
2;) The petitioner is di:’ecié€i:”:o
Rs,i,00,{}()0/- within a period: @1513-. ” O1:
such pa3»g1em’:, the IBSpC>I1d€’.fl{ ié iock of
the aforesaid stall on her
avocation/busi11es4s .V 1:’ . A 1 V’
1’1″) a 1″f:pI’€S€I1tafi0I1
seeking dedu€:”t:ipf: of payments said to have
been made by he}a,1o1:1gVjivif:§’.f£I3§;if:ceipts or other dacumcentg,
if .ar:;_y. _’»?’1:.1.r:t’ directed to consider the said
aperiod of one week fimm thc: date of its
__rec:eip§ :=2:ici–.Vpeié*§s’««é1ppi:.t§1V)riate orders thereoa.
.¢ iii} Tfiéévpéiisitioner is dimcied to pay the balanca cf the
.: aiR§.f-if},000/- pm. The firs: instaiment shall be
vfiéi’ §é}:*.f$m {)1.09.200f and COI’1tiI11;1€i to pay at the rate
ks
6
of Rs.40,{}(30/~ every month thereafier {iii the entire amount
towartls licence ffffi is paid.
iv) If the pefitionfir fails to pay the V’
licence fee as above, ltibtétrty is r€:se1W:d»t0~–‘:he ijfgsgfiiiéitfifii
take suitable action against the pefifiofibr i}_1 abcdid§3£.¢& :
law.
Writ petition is disposgd c:>f accoVifd.i11g1y. N£3″c»:3$ts, §
Jude;
Cs ——–