IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 13TH DAY OF AUGUST, 2010 BEFORE THE HON'B1.E MR. JUSTICE ASHOK B. l-£INCHIG.E_'+_"'<4'.:IV:VV"':u.."~;..V"'~ V' wan" PETITION No.17978/2010 (LB-BM:-if' BETWEEN: ' G. Subramanyam, S/o Govindachetty, Aged about 64 years, R/at No.334, 5"' Cross, Vinayaka Nagar, K.R. Puraml. Bangalore. By his GPA holder_,"=._ G'. Subramanyam, 'A --. '- S/o G. Gopalachetty, Age 36 years, R/at No_.33_4, A . 6"' Cross, VinaYaka;N'a'¥}§-S', K.R. Puram, Bangalore.i,_,__j. 'V _: . Petitioner '(ByVS.rVi: 'FO.'l<.."Po_ri':1appa, Advocate) AND: A A A J 1,-" 2 ,_ The Ba ogalpre C"0rp.o.ra'tion, 'By its Cornrra~Essioner, Bangalore. 2. -..T'he Adda.-..s,c'::a*ie~commissioner, Ban'§aEore--Corporation, Mayo Hall, Ban.galo.re._ ~ '--The Jdmtcommissioner, ','e».,Ba*ngalore Corporation, Mayo Hall, ' Bangalore. ' The Assistant Revenue Officer (A.£).V.T.) East, "Bangalore Corporation, P.U.B., 17"' Floor, , " Bangalore. Respondents
(By Sri LG. Gachchinamath, Advocate for R-1 to R-4)
This writ petition is filed under Articies 226 and 227 of the
Constitution of India praying to call for the records the office of
the R2. Quash Annexure-A dated 16.1.2009 passed by the R2
by issuing the writ in the nature of certiorari; and etc.
This writ petition coming on for Preiiminary in -‘Br’-i:.Gro-up
this day, the Court made the foiiowing: 2′ S
Q B D E 3
The petitioner has raised the chaiiienge’to'”tghé_o~rder,..y:gcl’a,§ed
16.1.2009 (Annexure-A).
2. The facts of the case in bVrief:’avre”‘t.hat the ipyetitioner was
permitted by the Assistant ‘Bruhat Bangalore
Mahanagara Paiike4.(“B_BMR””‘foi::’;sho;t»)_V_yidehhiis order, dated
29.12.2007?”‘(iAn’ne§z.ure3-}3} :to.V:’coiIe’c’t””the parking fee imposing
nine conditions… One”aniori«g_:s’t…:them is the condition that the
petitionerhas to V_pay’V–.Rs-._20′”,’000/~ (Rupees Twenty thousand
._orii~/.) e§.rery”Vrri*-ointh. The said permission came to be
“Assistant Revenue Officer vide impugned
0’5….»order.”d__atedV_«10:.’§i.2009 (Annexure—-A). It is this order, which is
~.f’_j:..ch3Iienged’~ i_n:this writ petition.
Sri P.K. Ponnappa, the iearned counsel for the
‘peti.ti.oner submits that the permission order itself states that the
iii”–«.AVA”petitioner is given the temporary permission to coliect the
R314.
parking fees until the tenders are called for. As the tenders are
not yet cailed for, the permission cannot be revoked or
withdrawn, so contends Sri Ponnappa. He also submits thatagthe
permission is granted by the Assistant Revenue Officer–.parsu’anty
to the Joint Commissioner’s order, dated
Additional Commissioner has no competenfier. to
permission granted by the Joint Coim4’missio_ne~r.
4. Sri Ponnappa Stgbffiitsvg,-thr:3-t’-.then pet’itio.ner§ has not
violated any condition of theIpei’rnfi-ssiolnffferder. Further, the
BBMP has not made.__any””alterr:a’tiy’e_V_arrangements for the
collection ofthue
5. Sr’ril’~–.(_l3.il the learned counsel for the
regspondyeflts iisubmV’i’ts._VV:tVhat:the petitioner h-as suppressed the
.niateriallifacstsi.. ._l-‘ie further submits that as the petitioner was
indul’lg_iril.g__«Ail1~collections, the public have lodged a
compiaint with the police. He also brings to my notice that the
“.::’l.p4e’fei,htioner ‘filed O.S.Nos.26411/O9, 26572/09, 2115/09,
\ll(g§.’li.lVo’;’58O/09 and W.A.l\lo.387/09 seeking similar reliefs. His
T has already been negatived by all the Courts, so contends
Gachchinamath.
HRH
5
10. Admittedly the respondent No.2 is superior to the
respondent No.3 in the hierarchy. There is no legai impediment
for the respondent No.2 (the Additional Commissioner) to aiter
the decisions of the Joint Commissioner (the respondent
11. In the wake of the complaints, this
difficult to iend any credence to the ci_ai.m__of the’pet_it»io’ne’§=.the-atu
he has not violated the terms of the p’e&rrra’iA_Ssiion’}’~. ztfthe [§hiatt.er
of facilitating the parking of the__v”‘ttehicie’sby_ andt”
coliecting the user fee from the_m,~.__what .is«o_f paramount
importance is the convenience. of ;tne’4″”pVdiaé|’icand not of the
coilection aigentsiff, if
12. The’—petitio’ner’s’ any, are to be agitated in a
duly constituited su’it,V_V” Adrrsittediy there is no statutory contract
Vlenteredaintoxitjetyiieen the petitioner and the respondents.
Foir”aaV_li.r:: the above said reasons, this petition is
.._f_j.,.dismissed.~~ No order as to costs.
Sd/3.
JUDGE
MD