High Court Karnataka High Court

Akbar Ali vs Brihat Bangalore Mahanagara … on 3 June, 2008

Karnataka High Court
Akbar Ali vs Brihat Bangalore Mahanagara … on 3 June, 2008
Author: Ram Mohan Reddy
 B1§iHA'r; B,§b§'G§ALoRE MAHANAGARA PALIKE

4    REE. BY-FPS COMMISSIONER

 2"  MEDKDAL OFFICER OF HEALTH
  ...BANGAmRE

  3  MEDICAL OFFICER 0}? HEALTH

-1-

at nm man COURT or KAREATAKA, nanmmnn
DATED THIS THE 3rd DAY OF JUNE, 2oo8_ 
BEFORE   j %%  %

THE HONBLE MRJUSTICE  MOB  _ é %  

WRIT PETITION No. 1 I252f.2oQ?'..(3Li3*:yJ§MF)"  f»  f
BETWEEN     "  
1 AKBAR ALI

3/0 P 1=- MUSTAFA
AGED ABOUT 36 ms

R/AT No.2] 1 i:f:2QY2;L' mum APARTMENTS
KINGS'Sl'REE'P'i£EHiND*~BRIGADE TOWERS
RICHMOND Town  ._ __  
BANGALOREQS   »-- "
 ' .  ...PE'I'ITIONER

my ~SMt 1§;..j2i3NuK'A',.'ABv. )

 BANGALORE
'  ERIHAT BANGALORE MAHANAGARA PALJKE

OFFICE OF' THE HEALTH DEPT.
SHANTHINAGAR ZONE
BIRHAT BANGALORE MAHANAGARA PALIKE

iii'

 



-3-

Palike vtide Annexunas-C and 1) dated  

petitioner awieved by the cancellation of     b 

communication dated 13.7.2007 

respondents No.3 and 4 Iespecstiyely,    'V

petition.

2. There is consfléinbis f!;§It%£é:.ii4i”f3 :1n sa11_3mission of the
learned counsel for the péfifiénér impugned
having not notice and an

oppoxtunjfiy of primziples of

3. leamed counsel for the

‘~ ._vmsp§§§ad;nt-Qorpniixtinn«submits that the Corporation would

to the petitioner and provide copies of

£hc{3m”oxma ‘ uvneceivcd by it from the jurisdm tional police

nnthorities, in the matter of closure of the

V’ ‘:jRéstauranu ts and after extending an opportunity of hcann’ g to

— t”1:;ge”pé:titionar, pass orders strictly in accordance with law.

:3. §
S LU»
{J {K

-4.

4. Re-ooxding the submission of the learned ‘

the petition is allowed and the

and F are quashed reserving to 2 V’

Corporation to initiate action in

the light of the submissions .,.-supra;

Ln.