High Court Karnataka High Court

Manohar S/O Late Paras Mal vs Bangalore Mahanagara Palike on 19 February, 2010

Karnataka High Court
Manohar S/O Late Paras Mal vs Bangalore Mahanagara Palike on 19 February, 2010
Author: K.Sreedhar Rao Gowda
 

 * . I "   R." I... PATIL."ADv.I

§

IN THE HIGH COURT OF KARNATAKA, BANCtAI.;Qf_§i§'  

DATED THIS THE 19% DAY OF FEBRL1A'I§Y,V 261 O

PRESEISI5 »
THE HONBLE MR.  
THE HON'BIJE MR. v.I';UST1c'E"AV;I?I;.§IVé§I«I.LIGO§A1.A'VGOWDA

WA. NO. 19%  

BETWEE1\E:--  '
MANOHAR-...VSI/.cs.;., LA'I*E..pAIa.AS"MA;L,
AGED'   
R/ONo.124;":2ND'FL0.0R__ _ _
KHARI ROAD. BA'NGALO_REg58.
NOW R}'.AT:NO;7_', SW ACROSS,
GOKULA *;2i§ID VSTA-GIL, BEWANARAPALYA,
YE-S'E{\7VANTHPUR§ BANGALORE-22.

 '  :APPELLANT

_.§'§J 

 SAAIGALORE MAHANAGARA PALIKE.
.. J..O.ROAD. BANGALOIE 2,
R/'BY ITS COMMISSIONER.

 THE DY. COMMISSIONER (WEST)
BANGALORE MAHANAGARA PALIKE.
WILLESWARAM. BANGALORE.

3. V. SHANKAR.
AGE BY MAJOR,
THE DY. COMMISSIONER (WEST?
BANGALORE MAHANAGARA PALIKE.

/K



 

6.

K)

MALLESWARAM, BANGALORE.

EXECUTIVE ENGINEER.
WARD N028, DIVN. NO.25,   

BANGALORE MAHANAGARA:.PAL_I_KE., 

CHICKPET RANGE. TULASITF!O'I?A,'* '
BANGALORE53  _  

PRABHAKAR,
AGE MAJOR,   _ 
EXECUTIVE ENC}_IN.E;EF1', '

WARD No.28. DIV/"N. NO.,25; 1

BANGALORE MAHANAGARA P.s\.:;1:{E.n_ 
CHICKPET'~RANGE',"TULASI5fHO'1?A,  '

BANGALORE'-;53.=:__

Assn?      
WARD~.1.\EO.1;2;8, O;vN.'-NO._25. 

 MAHANAGARA' PALIKE.

CHI.C-KI?ET--RAl\IGE}."TULASITHOTA.
  

WARD. INCH;ARGE;~.- 

; 'WARE N028, OWN. N025,
"  EAreOALORE...M_RHANAGARA PALIKE,

CHICKEET RANGE, TULASITHOTA.

"  _ EA3«JORLORE~53_

A SHASH'E=EHAR.

AGE, MAJOR.

S' ,.WARD No.28, OWN. NO25.

GALORE MAHANAGARA PALIKE
CHICKPET RANGE, TULASITHOTA.

 EANGALORE53.

"E9.

10.

CHEKPET POLICE STATION.
R/BY INSPECTOR,
CHIKPET, BANGALORE.

SR1. ANANTHU

fly



 

S/O. LATE SHEKAR.

AGED ABOUT 32 YEARS,

R/O NO. 1016, 1ST MAIN ROAD.
4TH BLOCK. RAJAJINAGAR,   
BANGALORE. 

SMT. MUNIRATPINA BAI', .4
W/O LATE 
AGED ABOUT 55 YEARS," 

SRLM. R.  _ _ 1- .,
W /O LATE RAJENDRASAIQ j.
AGED ABOUT 25 YEA.RS.;'' :

SRLM. ;I*<;';A,;":T£1}:g, 2;  
D /O__LATaE iRA«_JENDRASA_;-- if; .
AGED A£3QU"f"'-3.1 

 N'O,f13 TO"'i'3":ARE ALL
=.R/O. NO;'f55_, TST' F_LO.§)R, jA_M.LAN1«:,

BAS ETTYP  BAN{.}AJ__.ORE.

SMT': M." R. SH';TAIV€ALA.

' "W./O Sr-:.ANKm-2'

"  AGED ABC)UT...35 YEARS.

I1'/'O No.12, PANCHALA,

I "  _ "SIDDAPPA GALLI, 4TH CROSS.
-EsA§:GAL..ORE--53

: RESPONDENTS

(By /5: ASHOK HARANAHALLI ASSOCIATES

‘..-FOR R14, 6 & 8,
SR1. SPIIVARUDRAPPA SHETKAR FOR R-I 1-14,
R-7 AND R~9 ARE SERVED
R~5 AND R» 10 NOTICE DISPENSED WITH V.O.
DATED 11/1/2010.]

WRIT APPEAL FILED U/S 4 OF THE KARNATAKA

HIGH COURT ACT PRAYING TO SET ASIDE TPIE ORDER

69/

PASSED IN THE wan’ PETITION NO.1151l/2005 DATED
14/12/2007. *’n

THIS APPEAL IS COMING ON FOR

HEARING THIS DAY, SREEDHAR RAO. J.,§..oELiVsmD

THE FOLLOWING:

JUDGMeN$§’

The appellant/petitioner-.. ‘tenant

beionging to Respt.No.11 to liitiandlords); father of the
landlords had tenantedihe prefini’s’es’.» had filed a petition
under HRC Act for ‘evictionon ‘theV”g1’o’hnd of personal

occupVationr;.. udisniissed. It is the contention
of the”app.ellant’that:’the’~-respondents set up the neighbours

to coniplain to Corporation to demolish the building in a

of whict1v——–the appellant is in occupation on the

V is in a dilapidated condition. The Corporation

‘authonties did not take any action on their representation.

The .. of the respondents filed writ petition seeking

rnandamus against the Corporation for demolishing the

it C’ E bluilding.

This court has passed an order in W.P.No.46289 / 2003

directing the Corporation to consider the representation of

JK

5

the owner of the building within two months after1is’suing

notice to the interested persons. The notice was:issi1ed__lto the

appellant herein. The appellant objected…_fl1e.p

proceedings on the ground that the portionof

his occupation is safe and fit for habitation. ‘Corporation

authorities, however, proceeded» With” .defiolitionof the

building.

The appellant filed.l:W This court

directed the, Corp–orat_ion not to demolish the

portionll’of’atli’e tlie”oecupation of the appellant
herein.’ and to H a fresh opportunity before

dem_olition~.,tal:er_.j, “The Corporation authorities again

r1oticeAAl”‘to. …. the appellant. The objections were

‘.V.con.sid.ered’-.par1d an order for demolition was passed.

“Ac’clordin’§f fpfo.’ the appellant orders were not served on him.

The .. Corporation authorities proceeded to demolish the

if ibuilding in the occupation of the appellant. The appellant

Zgfiieti Writ petition in W.P.No.l0663/05 on 11.3.2005. The

appellant states that he informed the Corporation authorities

that he has filed writ petition to stop demolition of the

(3

building, since his interim application in the wri’t*–petitiiori,_V”is

likely to be heard and orders would

Corporation authorities without]. he;td’mg__ttsA

demolished the building,’ The d’wri”; peti.t.iotn’ ‘*bec5’m§.«;–..p

infrcutous. . .

The appellant has.. to declare
that the order of demoliti’on the landlords
to put up the same to the
his shop and also atleast
to ofxRs’.2;OGO/~ per day. This court
foundhthat relief stated in the petition are
disptitesxlfactsVflH_enC_e,V’~:-‘directed the appellant t:o approach

coitirt. Accord.i.n’gly. dismissed the petition. Hence. this

V apppea.l.* ..

Oiidneaaririg the counsel for the appellant we find that

the .. relief sought for cannot be granted in the writ.

jurisdiction. The question of reconstruction of the building

and re–letting the building and payment of damages is the

‘ matter to be considered by the Civil Courts. If there is any

illegality on the part of the municipality and the

%/

respondent/landiords in getting the building demolished, t:he_ «l it

appellant is at Eiberty to initiate legal action against than. V

that View the appeal is dismissed.