mt THE mar: com? or KARNATAKA, T'
DATED 1*:-us THE 2239 pm? 6?' _
BEFORE »
THE 1-zorwrsm MR. JUs1?1c§:"*aAM'.nmHA1i:
'WRIT PETI1_'§O1i;----.B§0.4?44--§F_'2099 (fiemairz
BETWEEN':
MsR1RAMAPPA_f ; _ -
S/(}. K MUNISWATM-'f cmwm "
AGE 39 YEARS?' " .j" »
R/AT rm 9,3 .JA1;Bi§:IARAm'=RjoAD..V*
NE'FRAVATjHi"I,A"f€?;iJT *
KRrsHréARA;3.¢.x1éURA1;, ' _ .
8ANGA';._.0F:E~35;..'=-__'= _ ' - PETITIONER
(By Sri : G.1§&A:§1VAr¢'r»iAN:;"';gbV.)
A......._ND: i
" 3., V' .¥3l3€i3I{;§T.._BANGALORE MAHANAGARA PALIKE
~.151Lr,;D:'s;_t';H~; CIRCLE, BANGALORE
35.933335;-NTED BY rrs COMMISSIONER.
2A TH_E:'J{}II$1'T COMMiSSIC)NER
BRUHAT BANGALORE MAHANAGARA PALIKE
MAHADEVAPURA RANGE, MAHADEVAPURA
V " ' ~. BANGALORE 550048.
' "THE ASSISTANT COMMISSIONER
BRUEAT BANGALORE MAHANAGARA PALIKE
KRIS}-INARAJAPURA CIRCLE
BANGAI..C}RE--36. RESPONBENTS
(By Sri : B V MURLIDHAR, ADV.) {
U'
THIS WRIT PETITION IS FILED UNDER ARTICLEJVSEEQ6
AND 227 0:? mt: CONSTITUTION op INDIA PRA?;NGj<--im
DIRECT THE RESPONDENTS TO CONSI_§)}§}I%2.'VV'~..__'_:§'I¥f:E
REPRESENTATION 9’I’.29.1{}.O’?, 26.2.98 &. V’
NOTKZE ET. 15.9.2008, AT ANN~E TO G RESPEC§’FIVE.LY,_
Tms PETFFION COMING <;2}$:E1%*()Iz.V
DAY, 'THE COURT MADE 'THE FOLLQWIING:
The grievance of ..§=;ti_1:io1:ier. tige non-
censideration of the 2'A<.A3–VAv1(}~2{)07,
23.02.2003 and 1ega1f_ 15~{)9–2008
Axmexfirefi ' respectively, by the Is:
responderfié-4 Bégzgalore Mahanagara Paiike, for
EVBBMP ofiice-rs, Respondents 2 and 3.
"2 2 »I~{¢:'r-:c:Ve this petition.
erstwhile City Mmlicipal Council,
‘¢__I{1*is2;1:3a;u1’;§:j.épura permitted the petitioner to collect Daily
A “?f'”<:_:harges at Krishnarajapura Shandy for. the yerried
I~6~2{){)4 to 31–03–2005, on payment of
Rs.37,6{}O/~ per month, subject to a deposit equivalem
to six months payment, as E}. refundable w
deposit, which when complied with, the petitioner
deposited Rs.2,25,6()0/- 0:11.26-O5-2004 followed;
order dated 2-we-.2004 of the City Mmuepel *
permitting the eoileetion of the
put forth by the petitioner. It
Commissioner, Bangalore District, oiie._reoo1::;11ii–eiidation it
of the Executive Engioeer, L. .l*~1ig1fl1i=r:5iye;V: passed
an order dated 27-09-205:4 mveeerstwhile City
to close down the
Shandfi,'«os'* the wideniiig of the National
Highway, Aaeoord-inigvly, the CMC closed down the
. it petitioner not to collect the toll
of-,:I5eprese:1tation to the City Municipal
Co:;xxzeil__,=E£1;i§Slinara}ap13ra to refund the security deposit
Viwas I10l3—-t30HSi£Z1€!'6{1, but was postponed for one reason
other, until the said council merged with the
leading to the representations Armexures "E", "F"
A and "G". M
3. Sri. B.V. Muraiidhar, learned Sta:1ding_
for the: BBMP, having been directed to
Respondents 1 to 3, submits fl1a’t,”Aitf’gI*a1i§:ec§«
time, the authorities wotlid coIi’:’-_id’er the’V_’v_p€tit§o1*;e’r?s” ~_
representation Axmexures “]L*’I;’?c’._, “‘.’§”‘ a11c1_”‘G”‘.–‘ .’é.:j1dVVV pass
orders in accordance Véloiie.
4. Recording tl1h”” –s *u«binission the learned
counsei, for consideration in
% this pésgiuon ggxiczj-i$*a¢’cc§;;d1n@y disposed of, compiiancc
within two,1;I1o1}tf;s.4′ ” .
Sfii-as
Ridge