High Court Karnataka High Court

M A Fazlulla vs The City Municipality Madikeri … on 23 March, 2009

Karnataka High Court
M A Fazlulla vs The City Municipality Madikeri … on 23 March, 2009
Author: Ram Mohan Reddy
IN THE HIGE COURT GF KARNAAK&.A$ BANGAL0RE*K 7

namzn rats was 23"'nAx ox MARcH,2oog<

BEFGRE , w-_

$32 HOE BLE MR. JUSTICE 33" H3§N RfiD9¥   fH ""

W.P.NO.13811/Efiaé'
§ifi_ -- : v"a»'<_
19ai2¥29o5(L$~gEs)

Ifi w.P.No.19e1;;g§s2$o§i€_" :'f" "~5

BETWEEN
1.

3 A.EAELB£LEV,”.

SIG T g aLz_”j, ,
AQED 46 YEARS, *_~.

§o.13;51;,KnnA5Ug *ICKEE STALL
GOWLi swRznm;*Mmnzx3Rz

=Q§§: RT GQMPLKX
B.M.RaAm, mnxxxgx

‘”u.-KoDAe$ vzswazcw,

PETiTX$RERS

(By M/S: %@E ASSOCIAEES Ffi PETETIGERSB

M

jfl§§?k$§fi’; m_ =-“H« …..

‘”u ” 2 ;aAsEEBuR RAHAMA§

TIE CIT”! !4I.}’£iI(IIPfiLLI.TY
bfikfilfifil

KQDAQI DIST

BX ITS QQQMISSIQKER

r,¢..VkE$@0NBE§$ _. Z’

{By 3:1 : 3 s caaaamaabafiz a

sMT.K.s.ANvsU2A§Ev: F¢R”R3s§&EnzNT*;VV

w.p.ne.1ea11;2ae5 gs =FILEp’ FI1EB wanna
ARTICLES 226 &..227 _eg_ wag ,coH3T:TfiwIoN 0?
IEDIA.PRA1IflG mo;=nsgLgR Tag RESQLUTIQRS DT.
10.4.2909 AND a.§L2§G2’As EER”§EEEX*E. gym 9
PASSED 32 $32 RE$?QfiEEE?Si?YfMflKICIPALITY A3
uuauwaaaxzxn Ann x1z3aAL’afln $33933 was scoya
OF sncrzafi 25s or EHELEERRAQAKA MHHICIEALITIES

ACT 1964} _. ‘& ,

IE w.9.§a.i9a14 gg 2Q§5£

51?~$&IR$tB§fiH
*3 age LE¥AK&$H ALI
Tasks aefixtaas
gangs HUTTGR AND caxcxxn 5309

v_ MEHEflB COM@LEx, EILL RQAB
Vin ganxaxnx
” _KomAsU DI$TRICT

‘Ts/0 BAEE E G HARQOE
A939 40 YEARS
muwwan Ann CEICKKH nmcaanw
KANAKAflA£A Roan

EABEKERI
KC¥QA@U I)IS’I’RI(3’J.’

Tv*j* €Eyig!$ : HEGDE A£SOCIATE$ FOR ?ETITIOHE&$ 3

V”- _”a1′ THE CITY MENICIEALITY, MADIKERI,

3;:

$2.3

SEAREIN V M

SIC) VEN£3Gs’.’}FAL

AfiED ABOUT 35 YEARS I
muwwow Aflfi CEICKEfi mxncaaxr
G ‘1-E2-s9:L..a ROAD ‘
cmcxcpgw
1~LADlI<.ERI., Kama: msTR:m:;L'£**~.._

4 M H HGGR-U32.-HUBAV z
sic LAEE M G Haaoefis ;

35 YEARS _
MIJTZYOH mm c;aIm<;E3_.~:… .24_ER<:HA1»:t:: "
RODRIGUES ?.s2L!;L.I;~11:£;; V .
ms»: EXTE!-I_V§,:$._II~f31:i"_. . 1 V V

xaamexmfix';

5 2»: A zaiismaaz-‘A “*§:.; -.
5/0:$%EE.MfiAM5EEE,’3&HEB
=19 A A ‘ % ” .

MUTTGN £I’HICi£€;fi1~i
PRIVATE % ‘EIJS=- s’£Am;> v
§<p:z3xGU'D1s:r:RxCT

4 5'43 b saagsg 3:9 3 EHOOMA9Pk
' .'AC:i£ED"v.3;'3 cnxmcmz S'I'AI..L

Mfioxxgaxz.-3;' KQIZXAGU DI$§£"RIC'}?
FETITEOFSERS

KDDAHU 9ISTRIT,
EX ITS CQMMISSEONER

.,. RESPQEDERT

h:'
1
E

Sri : H s cmmmmtmxs

{By Suit : K. S ADEVZ;ABV.)

W.P.NO.19814!20€}5 mun {RIDER mmxcm’ 225- — ‘

a 22? or ran cousrxwuwxou or znnxa PRREIfiG’TO:A _
QECLARE THE RESQLflTIONS nT;”W19.4;2Q¢é= Aans «
3.4.2692 as 9312 A2¥’NEX.S Amt.» 1% :.>A$;aE?r)’3Y- ‘.i*Hg:_
Rzsmmzm/mmxczymxwr AS U2i1$\t}Z!3IiORI$.?.£)’~.. ”
xgnaaan AND BEYOND THE sc09a_o?”szcT1om”25$ ea

THE KARKA$AKA MNICIEALITIE$’AQT 13s4, g ‘ “W

IN W.P.I~1c:+.19812 <35' 2ot3–.é':T.. 7

BETWEEN

1 M A NAYEE1:-1' 4 _ V-

5/0.5 J . ”

AGED-H27 ‘ ._

2~:EAE__ K..’-_”.3E”.Ef<Z3 '*'';~32:;{s' ' %s'.n:-m':z3._ '
mAD1;2:–ER: , xeo:zAja:;;L1' git-s.%:t.~.

… PETITIONER
HEz®é AS;§"<fJ§CIATES FOR PETITIGNER ;-
1 c::;f:.'3":§*i..V_ fitmlczgaxwy,
maxim:

2eonA£(2’n:sTRxc’r, By ITS
~ C:::;»m»sIssIozmR

. RESPONBENT

§$i4§T’.’K.S.A2~%UYADEVI F-ma nxspennsrzws )

r_ W.P.NG.19812{29fi5 IS FILEE URDER
v~AR$IGLES 226 AND 227 OF Tflfi CBEETITUTIGN OF
IfiDIA PRAXING T0: flECL&RE $33 RESQLQTIQHS ET.
18.4.2090 ‘fiflfi 8’é.2UO2 ‘VIQE .AfiHEX.&” Aflfi C

E/2J3\

The aasertian Gf thfi getitianers that the

licence fee cannot exceed Rs.S00/– as set

in sax:-seacztian {Q} af Section 256, is

refuted by the Municipality on the .

that the licence is nt in :1

premises falling uneier 9art–1:v’;, ., and aaweyted by the
Mun2f.m.pa.1i..::3+ _wi’az’._.ié» ‘~ the rate of fees,
and s«ac:1;1o::”~3 2»1. _ mzmaazs the Munzcipaiity to

V..-“make ex: ‘:t:’x’=.=…*:.4..x:.*..:i,«’:z’>.::.”1 tha bye-laws.

_ . the Municipality has not
h§*s3.?~1aws as required under Se.-cticn

‘ 325 th§’§’hii§1Iiicipalities Act. In the absence

44.12:” e:.i.th¢:E.£ram:Lz:g a. bye–~;i.a:w or adoption mt-I the

‘«V”‘ia;»a1’$.:lL..4_b3?é–1aws, it qaea without saying that

‘tfieV”-htufnicipality has rm source of pcwer to

levy, demnd. and remzzvver a iicenae fee

‘fc3:* the issue of licence: ta run a siaughter

Vhuixexzse. )/ yak
3

in excess sf Rs.5901* is declared _§§” h¢H;+”

unauthorised.