High Court Karnataka High Court

Smt Varalakshmi W/O Ajjappa vs The Commissioner on 3 September, 2010

Karnataka High Court
Smt Varalakshmi W/O Ajjappa vs The Commissioner on 3 September, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 
DATED THIS THE 03*" DAY OF SEPTEMBER 2010 
BEFORE I 

THE HON'BLE MR. JUSTICE ASHOK..B,,1HINC'HIGE---RI  "

WRIT PETITION NO. 11118 Of2Q10;'(L[§~l5;'r»1!5)'~   

BETWEEN:

1. SMT. VARALAKSHMI
W/O SRI AIIAPRA .
AGED ABOUT 43 YEARS'  

2. SRI A33APPA '- _ f

S/O LATE CHIKKASIDDEGOWDIA " _ ._ .  
AGED ABOUT 4;9'YF.ARS, =3gnmI.IOOR. 'T  A. 
R/A NO. 337,9?" M*AIn.i . ' ,  if.

4?" CROSS, :DOLLAR'S'«.COLO~NY'--   '

JP NAGAR 4"'?..PHA.;SE .. I I.  
BANGALORE..5'E36O 'I378    PETITIONERS

 '-- (BY  ADVOCATE)
AND: ' I  I 
1. _ THE c;:3MM.ISSIO'NAER:' V
 * «BHRU_HA"!f-IBANGALOREFTIAHANAGARA PALIKE
 BANGALORE _ 
2. THE(ASSISTANT'.I'E>{"ECUTIvE ENGINEER
BHRUHAT BANGALORE MAHANAGARA PALIKE
JP NAGARSUBADIVISION
-CVBANGAIIORE .  RESPONDENTS
'  "(BY SRI B v MURALEDHAR, ADVOCATE)

   PETITION IS FILED UNDER ARTICLES 226 AND 227

.I'v:OF_ITHE§ CONSTITUTION OF INDIA PRAYING TO QUASHING THE

NOTICE- DATED 22.01.2010 VIDE ANNEXURE-G ISSUED BY THE 2""

j -- 'v.RES.PONDENT AND ETC.



 

THIS WRIT PETITION COMING ON FOR PRLY. HG. IN 'E' GROUP
THIS DAY, THE COURT MADE THE FOLLOWING: 

Q3DER

The petitioners have raised the chaIlenge'I.,to.:«the,nVotEc~e,'I'g

dated 22.01.2010 (Annexure-G).

2. Sri Muralidhar, the learned _co'un_seV1_»for"the'respondents
has raised a preliminary ovbjectioiiiy t,i1;§f..Vm'A'*«;hallenge can be
raised to the notice aS*.':-"t.1Ch;:ti"l1'-3».Q€¥tII;§Qi7lEi:§aviféiifilifly called upon

to give the explanat'i.on:i:_._~_ ~.  2'

3. Sri I\/ll.I..{'3-Aoi-iidaifjtiieji"i~e'arned_"'co'iinsel for the petitioners
submits thatii.,;;hIé<--  rushed to this Court, as the
respondentswerié~.interfe.rin'-gt' irfthe petitioners' possession of the

    ..... 

“4.’7frhi’s7p_sti£Ii;:ri is disposed of with a direction to the

petitioners to:f’il’e-“”objections to the show cause notice within one

‘rfrorn today. The second respondent shall consider the

pet__iti”o.nIer”s’ objections/explanation in accordance with law and

pass”the orders in exercise of the power conferred by Section

I”<.IZ.'§21(3) of the Karnataka Municipal Corporations Act, 19?6.

fig!-1

5. Neediess to observe that the respondents shall not

resort to any precipitative action without and before passing”»t:th”e_t’~w–vV

321(3) order.

6. This petition is acoordingiy disposed J

oosts.

t 3udqe t