Karnataka High Court
K R Narayanan vs State Of Karnataka on 25 September, 2008
1
IN THE HIGH COURT OF KARNATAKA
AT BANGALORE
Dated this the 253* day of September, 2008
mmm:
THE Hownm MR JUSTICE 1) V snvnnmiafig A'
Writ Pemon No 157*o9 of2G{35 ic--M_;§_LUm %?V 'i
BETWEEN
1
K R NARAYANAN
S/O. KR RAMAN
AGED ABOUT 75 YEARS
DOOR NO. 887, N,_<:;~...7'?::§ i u
PYAREJAN
S/O. ABDULL1's*SAHE?3"' -- If V
AGED AB0§;T'§§1'YEARs 3; ..
NEW NO} s'? ?}., ob' ?£§5'.'«.'?_'?5
EQEBAL A.HMED'« '
3/0. M..sHER1*FF _
AGED ABOUT 5s--;_YE.ARs~~
Naav NO. 895, OLD NO. 754
" 'i::{'1_. i>£IT7{fA'i?'PAN
' V _Ac2sD..Az3c:L;1'--.5s YEARS
'- yaw' N'Q.._93;1~;' 01,13 NO. 723
"i§HAE€T'2%- J:'" A
S/'0. ' SHAFULLA
AGEQ "ABOUT 42 YEARS
AA 'NEW NO. 875, OLD NO. 732
V P'{I;-IWAR
S/'0. SYED PASHA
AGED ABOUT 50 YEARS
NEW NO. 875, OLD NO. 775
10
USHA
W I O. ELUMALAI
AGED AEOUT 28 YEARS
NEW NO. 928, OLD NO. '?30
R RAJA
S/O. N RATNAM
AGED AEEOUT 50 YEARS ._
NEW NO. 891, OLD NO. 1286 '
MUNNA
3/0. ANWAR BASI-IA
AGED ABOUT so YEARS
NEW 190.1255, 013:) NO. 1186 ' _
BHARATI _ '. 5
3/0. NARAYANA - --
AGED ABOUT 43 YEARS V V
NEW NO.1270.,aOLD No;-V1.13? - _
ALL ARE 33:0. }2AQ:c{LID;t)A' SIJQIMS "
J.F.NA(3E£R
BA;$té$;:;oiéi3.i_, '7'}, PETITIONERS
[By S15. Sr Counsel for
L' Sri GA Vishwanatha Raddy, Adv.]
_ "'s'I3A*:'E c5F>.}<ARN2{?i*}§KA
~ :3? yrs. %sa:c:'__To THE HOUSING AND
. T.uRt;3A--ss_z o§:*JEi_oPMENT DEP1'
"1v1DH;a;%A__ SQUDHA
" .__I£3ANGAL(ZJj_i'1*E -01
TH~E"I{ARNATAKA SLUM
CELARANCE BOARD
' '"55, RiSALII)AR SPREET
= SHESHADRIPURAM
BANGALORE -20
BY ITS MANAGING DIRECTOR/
CHAIRMAN
3
3 BANGALORE DEVELOPMENT AUTHORITY
KUMARA PARK WEST
SANKEY ROAD,
BANGALORE - 20
BY ITS COMMISSIONER
4 COMMISSIONER op' POLICE
BANGALORE cm' ~-
INFANTRY ROAD '
BANGALORE-01 J. : .
[By Sr}. N v Manjunafli;£g"£iCGi5'fo%*
Sri G Vcdavyasachsig Adv for"R_-2';o . 1
Sm: M D, A_dv},,_1for_._vR--3]
THIS PETFFION IS zrI3....§_2:D Ur~i_Da§:2 ,A£2fr:§:L1?.s 226 AND 227 OF
THE CONSTITUTION oz? IND'IP.',' P¥€15s'{;NG L-To '-z~£oL;::: THAT THE
PETITIONERS ARE NOT LIABLE ._T'OB.¥+*3 UE~SP§.«A€3ED FROM THEIR
PRESENT REs:o1::N:.::=;s 1NAA"T2iE:."RAr,3}our:.oA VSLUM AREAS BY
ISSUING A WRIT 'M!§NDAML__!3..AND
THIS PvETiTI_oN'*c;_oMi1§o__oré ORDERS THIS BAY, THE COURT
MADE THE FoLLo1$I11f:o;V .
E R
petiiiio--I1o3T'$ _ are persons who claim to be
"xI_V'es:1'Vti=-f:;:V11.$Vi3,*1L a.,p!a.oe and locality where: no civic facilities or
defvc-:Iopmoé:1Vit"L:isfifisibie and characterized as a 'slum', who
' 'appeaf rum1.m' g a battle not only with the second
slum clearance board but also with the
___"i1e§g11oours in the area and whom/'e involved in other
_ ' ".v1i.i:'igation before this court said to be finding before 8.
5
provisions of the Karnataka Slum Areas (lmpmvefiient 83
Clearance) Act, 1973 {for short, the Act} ls
petitioners will be left; without any
a writ in the nature of T
respondent-boa1'd not to displace [V
present residences and fllyther-. that
notices are too prema{:lji*e' elc., and for
quashing them. V l V' D l
3. On isetie '__1"lo:f'.':oe,_ have entered
appeam;n£:e~ oolmlself""'fiespondents I and 4 are
repzesefited by learned govenunent
pleader, Sri Ci' \}*e_e1av$Iasachar, learned counsel is
for seCo'I'1dV respondent and S1111: Mala M I) is
third' respondent.
-V 4». of objections have been filed on behalf of
x V' .1:he*sj:atVe, inter cilia, contending that steps are being taken
' sojtably accommodate the petitioners, even if they are
u be uprooted from the present Iocration.
%/
6
5. In the statement of objections flied on behaif
second respondent-board, while the history
present writ petition is recapitulated, it i
made of the earlier round of writ
PIL petition, pending before a.£)iirisien_:V_lE3ezieh if ,
and it is minted out that it is ty*a1§e'of ciireetions
issued by the Division facilities
to slum dweliers, steps. ..ha<;1 ponsiderabie
amount had Mahanagera
Palike for"sVt1€cJ;1.V attempts are being
made to" after providing suitable
alternativeseeoi::a1i1oéi.:itioii..toV.t11em in the 18 acres of land
Vallotte£_i'bysA.the eg0V(:':I"I'1H1CI1t for such purpose in Sy N0
near Electronic city and that
exeeiitioii --_ scheme is delayed due to certain
it ' an assurance is held out in the statement sf
'11' objections, that the notice now served an the petitioners
$/is
7
are all as a consequence of proper exercise of the power
and procedure under the Act, which have been invokjedby
the second responderxt;-board; that the
of comelying have merely, quesfioned the "
that they may as well join the
No 44968-69 of 2004, pending _l')efoi*e_:V't'l2e oilrlslgll
of this court etc., if they are of Vllelieli
7'. I have heard Srl lealaggd senior
counsel appearing Sri G
for the second
V Manjunath, learned
government eleecietj for respondents :1 and 4.
V. in counsel for the respondent»board
seekel-to the action, learned counsel is unable to
point xouxtfisstatutory provisions which can support: the
V' 'demand notices.
8
9. Though Sri Yoga Narasima, ieamed senior cotinsel
appearing for the petitioners has vehemently
seeking various prayers sought for 'in the d
except for the prayer to issue a
relief ea}: be wanted in writ V
effect that the impugned " to
be quashed for the testso11dent-
board, which has j.ssued the been able to
support the statutory
provisions of absence of any
supponfivtg *o:osfs3ons; facie, the demand
appears to deserves to be quashed
__aI1d i"t_§j'iseA.n1ade ~ that it is open to the second
to take such action as is permitted in
r
}.a§6'~.§Vi.i'3£3A i1'ii'fi;ended to Collect any charge from the
V -s}um'uds7e1iers"'V'for providing them any better facilities or
for that matter, it should be done only in
with the statutory provisions and if otherwise
' " * juL1.stif'1able on any other principle of law and not to just
We
9
make a demand and contend that the Board has power for
the same. The second respondent--board being 8. statutory
funetionary is expected to act only in terms at "the
statutory provisions and in accordance with il*;{_)t~~.
to claim any inherent or independent poj_aze:*iu_:
demands on the slum dwellers whq
able to meet such demands. -
:0. In the circumst3t}ces,'..t"'1"u§1e V"is.-';..'.5t1e<A':lé made
absolute. Writ petitieii is the impugled
demandVvnotieeeieatV':}%ti1ne*x§11"e~C'_"to to the writ petition
are by' Certiorari.
.....
em t Q