IN THE HIGH COURT OF' KARNATAKA AT
name Tum THE 1113 an or 8EPTEMBER'.?:¢§i)V$VV__' V "
PREBEHT
THE Howsm MR. 9.9. nrxAxA1:L;§it;"cHI'EF.;at;:s*3*z{:E:V«'
THE aownnm MR. JUSTICE M'o.V§I.m siiA2: 'rA1iAE;<V§i:bAR
Writ Fetitiog No.1;585'af*2(§08iI.B«Bn§F«P:mV
Batwaen;
B.K1tishna Bhat,
Aged about ?.?...y¢é1=s,V _
S10 Late B.{b1a1'ayaP.°a:_VBhat, _
N0.399,J.P;.Road,. '
Bangalore -560 V' H V
.. .PET§'I'iONER
:.i}3Vy'*vMr. R. Ra.§i1é$i:'é:z1d
'- Ms, ,,Lak$hm:§ 'S-..Ho:;»11a, Advocates)
yd: VV
. ' "--« . Vfiruhath Baugalom
V " Ma1_1anaga1*aV' Faiike
* " 1E_§y'~i}'::3 VC<:¥mmissione:r,
V' NV, R."Z'-qV1;1*:3'..zE,
gaggagore --- 560 002.
V V " A I{.N.PuttegoWda, Aévocatc)
RESPON9EN'f'
"3
a
This Writ Petition is filed under Article 226 of the
Conetitutien of India praying to direct the respondent to identify
and provide a glance in the City of Bangalore for burial of dead
animals of dfierent sizes. H
This Writ Petiiiion, coming up for 20.1.1 this
day, the Court delivered the following?
JUDGMEH’_lf…..
{Delivered by P.D.Dina’e1<ar' 3;fl.=:'c.J~.3[ it
The petitioner claiming as; élctivistl
coraplainir1gl"'e'%;}1:.7.§i:*?;. t'eependefi'{;*ce1porafion has failed' to
discharge 3 place in the City of Bangalore
for the vdeeadi seeks for: a)issue of Writ of
"ot1:e_r.vappropriate Writ or order or direction
'zeexfibndent to itientify and pmvide a place in the City
V of of deal animals of difierent sizes; and b)
grant rgtlierncensequenfiai reliefs.
It is the statutory obligafion on the part of Cerperation
T §;§:s"~p¢r Sections 53 (9). 53:12) and 5392) of the Kazmataka
ll 'Municipal Corporation Act. 1976 (for short 'the Act') to maintain,
change and regulate the places for dispose} of the dead
provision of new places for the said purpose and of "
unciaimed dead bociies (S.S8(9)), to dCS1ZI'_L}C'Lt_ht'3 bios" kt'
causing nuisance, or of vermin and confii1ement"or'tt c1e's1:£*t1ctioB_oi'_:
stray or ownerless dogs (S.58(I2)) __to Isretrent L'
spread of dangerous diseases [S.58(22)_):
3. Of course, Seetion…3’5’i2*».ofv«.t1§,e duty on the
occupier of any premj;ses{;iitit1’_Vo;f%on shall die or on
which the found, and the person
having the of dies in a street or in any
open place, ‘ihours after the death of such
aims: death” at night within three hours after
s11ni’ise,V’VeiL’zei’–v._%tiexxiove the carcass of such anima} to such
? ‘e»geceptae1e,””tdeoof’f ‘j of nlace a_s may be armointed bx; t_h___e
_V:;_§91I£i11§issioz:ter”:1_;’_; that behalf. The said Section presupposes a
<isitoatio1t timt such neceptacie, depot or place Where the carcass of
be buried, may be appointed by the Commissioner for
h 2 V V .:1;at
Zone oflice for carrying the carcasses to
the site, the said truck has been fitted
with hydrauiic mechanism. The j
carcasses are being buried in layers
the deeply dug pits. V t '& V '
3. I submit that a pmvisiim A
lakhs has been made 51}-jche Budget o*f’ e’ * V .
2e03–c;9 for installing ncw’~4i§;c5nemto:’_t’c;r _
disposal of the carcasse-3*’
animals.” ‘ 5 _ u
6. In that V-n§§’f””pmpose to add
anything except tr}: made on behalf of the
Corporation in this ‘ «V 4.
. “Wifi1 :’ab”Us.(e obsefeefion, the petition is disposed of.
sa/- , V
Chief Iushce
Ii
SdI§__
Iudge
INDEX 333/ R0