..E.
12: THE iiifi-If C€)'i312T or' KARKATAI{A,__3:§fi:}gi@§R§ _
DA'I'E£> 'r3:~;13 'THE 19TH :3;g*r4k:; ::'~:~§%[}x;*m*DQe~'Rw
ADVERTIS_¥l'§(} .
No.1 10, A;~é'1:>Ig»:-1a:wS' =:3I._;4:';;T2i;:vz.N:;::-,..»M.'c;.R0Au
BANGALQRE.¢O'1'A1.;___ '' "
REP B? as SE2.GEi'i;§ERAEg'Ev'IANAGER
MR.R};GH'L}VE}Efi3~.B,"T.» ' -
. . --- ...PE'I'lT1ONER
(33; 31:1 : z{"s3Hza&;;§i';. i{:--}_éA;*é' SHETPY, ADV 3
.....
3-R{L%H:;”:”=.::;AM;AL0142E: MAHANAGARA PALEKE
” ~ COR–P§iRA’r10N ()FF’E'(3E, N R SQUARE
3,f&§€{3rALORE»O2′
.RE§.P BY ITS CGMMISSIONER.
‘*.-»~*; ‘
.. “:2 ma JOINT COM:’v§ISSIC)Nf3R(A}3’JTS)
BRUHAT BANGAL,-OFEE MAHANAGARA PALEKE
N E’ SQUEXREZ, BRNGALGRE-O2.
V’ ‘FEE: ASSiS”E’.5;N’i’ €3OMMiSSEONE’;R[ADVTS)
BRGHAT’ BANGALORE MAHANAGEKRA PAHKE
N R SQUARE, BEXNGALORE-O2. _
REiSPC3NI}ENTS
(By NEJS v:3wArm’rH ASS{}(j1lF§I’E;S, ADV rims 3/ 123 }
UK
mis WRET P§:3″i”i’I”‘i0§\I IS 14’iu.«::;) UNDER A:~z%i:%:”«:ii;x«:’éfs*VT.§::2e
men 227 up ‘I’H’E (3€}?\I§§T’I’£’U’E’iC)N cm if’-IDiA ..<e?R;m':«::,i;f i'-§.%__<"_;"::'
QUASH 'FREE URDER m'. 13,:3.:20-as (ANNEXURE:-A}AT.1.S'$uT:3:3
BY THE) RESPONDENT REJECTING Ti~I}3'J~"–::2.E;jr.I:3'wA«:{ c;}F~.
ADVE§§?'T'ZSEMEN'T RE::*éE;WAL 1,i
FOLLGVHNQ: ‘
‘”i”he pmitiorxex’, g1(i£:eI3;i,é;e:3:iént.Vé1g;enc3z’, recipient,
of ax: Adveriisénzentizi’i33I§i’Qi1n.¢iif ~.Ij.Cei:cé issued by the
B:”11hg-mi’ Palike for the period
emiixlé’. remzwai of the iicrence by
appii{:ati(>’fi”-. dig- Annex1.1.re—D wlfich when
big?nt}1<z*xéI:{i'o'§fsement cit). 1.8.3.2008 A:).11.exure–A
113$'pf'esé;ii;e§i"–§.his petition to quash the andorsement.
af:_{1'V§brVa'::§§2r§dam1.zs deciaring mat {he petifiorler has a
\,éeemé':{i _ ;ac£vertiseII1eI1t enroiment Licence under Section
sf The }<i,ar:"1ataAka Mumicipai Carporation Act.
___1'§'?6 Gr if}. the aitamativa ti} I"€}f1€V£ the iieence.
:2. 'The p€titio::;1 is opposed by fiiirzg smtement of
0bj€:ct1Z<f):1s (it. 7',6.:'2€}{)8 inter alia csmenzimg that
W
-3-
S-;=:c¥:i.oI1 III of Byeiau? No.4–A under the Adverfisézgjsnt
Byaiaws 2006) govemzs the enrolment and
iicance, According to the R€SpOI”ICi€I}I 1i,.!”}€ ‘§.):¢:E3T,§fV:’.’§_’€§JIV;.£€;?Y'(‘ V’
disentitjed to a rerfzewai tlncier ztilazises ‘fxgii-3′ za.;id_u§g?i.i’i) oi”
B}«’e~iav.2′ 4-5 since, (2; due ;{s.74;’2:é;268/g,%V1::: M%’rssp¢¢£’».:$i’=v}%
163336: on t.ender–c111fn~auctid1’;r ‘ ere’Ip.HVIViVii5 C’:i.rI;:-3′ High same: to
:3si1*p0rt:”I;f1ai1i Hebbal 13:: over to Mekri
*::rc:e., ;;i;%;a.s.m;.25e:i;m7 and i25f:3.f38ji}7 ifisititlited
. “-by” ;€.E3i:§* §<%fiti0n§§f"AA against the Bruhat Bangakore
,";L§?ié::i:<e; (iii) 'Jv'.?.No.46i_)'?[€}8 flied by the
p-3ti3"._,i<):j1£:'- .f<ieI' permission to pariticipaiia in a Efifidéf, {iv}
"4"~.. 'J1sr'2fi{1: éjeéfiiioii }?$0.459/$3 filed. with re:gar& ta teI1d{–:z'–
4::_i.1m-~%1uc"E.ior: dt. 5. J12.2:;<;:7; {V} writ: petitian No.458/{)8
_,,gfit:'i; (Vi; W'.P.4é3'9[(}'"? with regard to the: GESQTEEQ}-" of
€§ldVf3I"{iS<E§:I1€I1'£S {ma i"2c}ar(iiI1g$ €I'{f:C"{('3d by the p€ti.£:.ic:r1eI'.
M
(Mg;
and WP 459/08 011 18.1.2608 as not pressed. Learned
c01mse£ hastens to add that. the pending 1itigat§§)I;”‘:=;re
the Original Suits and W.P.N’0.4~63§/ii? ‘£0 _
Gff, at the d:is<:ret;i_0:n of the 1*espe<;:tivc:: co1._:1*é.;:;v– =1f.ha__i{
regard efforés are being made ma have: itfze. 'c:aVSes" Vij15:a:1%;;A
and disposeci of at the earii<é¥.§i1.._V
4. It is ias1:.ly co11tez:1de:i__:f}1,a.t*i;11e éinioflntsficlaimed
by the,/;”e’$p§§i’:g:ieiié:.;~BBMI? a3″‘(i:L1:-‘:é in %::.he aforesaid mree
{:o11t_3’a_%:;:1_:s,” gtibjécfi ‘£’;1:€1T,3_:u£3iT”f)f arbitration pmceedings, the
}’€Sp{)I1€§@I1f;.IHf11*.S’C’a’5;§z’§1i”E:~.–Eih€ decision, and ifcul1I1inat.es
,_§:1 I;tra., isamed atmznsei for the EEBIEEME?
A ‘s:rsfi.–:_:0:.zsiy eanmzzds {ha}: the: pe1:1d;=::1c§;’ of the (3.8. and
V% .V _’Vt._?§.e Writ Pat.itio:1, disezitiiles the petitioner to a remzsvszai.
V’ in addition, iea1:*:1é:(i C{)1,1}flS€} confends that t.1″:6: p:=:tition<::*
being at tiefialiiter in matter sf paymanf: of dmzs to me
H
-7-
statemexxt of objec:t.io::3s. in short, the ‘ef1d_:}1*sérne:I.i V’
inzpugrxed is as bald as it can ht-:–‘ a i1′:i’ §”1_¢17’s§t.;i’V:GZe_Lai}s1
‘f. in 1113: COI3§§.i.(TieEI”€:§i ——-%CVL1;:}.§%£13i€3-I}, t.i3é’ven.t,i«.§21’s:31’§1ent
impugned deserves :5’ sole gatznd
that it defies _1:.{);t 2 so as to
claim that fiéiolated ($311563 (vii) and
(viii) {}’.t’H gs, “‘ .Vj”i.*v1’e:A’ d’b;3eiivat:ians of Base J}, in
Gcrdhandas Bhanjii, in the
circ t1ms’&au1’1Ls2$As is
‘(iitie3:$_&.pub§ic1§; mafia, in exercise sf :5:
‘A ::ie{i[zA;ior§r”«.._vauth0:it3? cannot be eonsuuad in the
x . Vexigjaianatiaras subserquenfiy given hy the
‘iejf?fic:a:r’ :;é:;:a{E{i:1g the order of what he méant, or of
“‘wh;g;; was in his mind? or what he itztemied to da.
_ I3’U,b-iic artists made by public authaaritiss are meant
u _ fs3 have public efiisct anci are intended to afibci: the
a<:ti11gs and crmzduct sf those to whom they are
adriresseci and must be construed efiiectiveiy with
reference ta» the Language used in the arder ii:seI:fZ"
AER ;;9§2Wsé::' :5' l w
-8-
8. Appiyirzg the said principie, it _iVs :2.¢eti}’e§§4s% ta;
STREC that the endorsement i1np§;1 gsf’1€d ‘1 (::§§1:10f(,”‘ X
C€)I1S?I”U€d in the fight. of the a_ver:11t::1″1t:s in L; $i3t.€ii;1e’n’t *’
cf 0b3&Ct.i(:=I1s. Even f()’7′
penciifig beityre: tilié; wires
of Clause (‘vi’) (frf bV*e§ax@?:’_§}e;=; pr0c€:e:cii’I1gs
with regargifl §i’::£§§;;~&;§,i%0ad mfidiang am
p<a:1cii.:)3g__f3;1:<=:§:'i;}:?§5':V the (f)1'ig'r1a1 suits
re1at.'1fi.g is Z naedians are aiso pending
bei.i::re <:*.{v::'1i'1"t: tharefore it ca1'a1"10t be
aSs,i..:%;1it:d {ha}: gétiiéorlei' is due to thé BBMP in a
.3;;;:nV oif'E€s;??A?%,2'2,2€§8 air that it is the pet.i't;i01:;€:(' who has
.1';;) {;–.di$.p<:§s:e:<'i';§:§f'i' cases fiieé by it, SO as to 3iS€f13Iitl$ the
j pef¥ii%i5}§ir,Vr $0 a grenewafi of the agancy iicence. The
dzrfspgsai 0f C8863 is by the cam': 01' arbitramr as thus
('gage may be and ii: any avent calmer be dispensed 9f 1:2};
'thee petitioner. "i°'ht:zs tha phrase "and has disposetii off
cages fiieci by it b=tf<}r:=: the E-§c:s:'1""i:;a1$ C;011:'Is" in clatssefzii}
E
Q!" bye-Jaw 4%, cwlveys ms meaning,
-3′-
9. ‘i’Ir1t: petiti+:meI”s reiiai” for a de<:_1a1i9:?_i<;::"f::"::§'§f*
dee111ed renewal of licence, is Si_1}):%)Q:;t€}£1V:~A:i}§gi-' an _
appiication dt. I6.4'2()()7" fiI1z'1§§:u1f§–: }1} "'§Tg):*A:'é:.iie.w§§'£'V
licence for an periied sf threeV,['j;§€ars 'e*3:§3"provi§}.<=§::1.i_:'1'<:1§é:2:S:=: L'
(ii) of £3},!e-£aw 4-152. This ap13ii:;§§g;ia;; £b r~r¢:n-éusag valid
in teams 0f $11.6 Act; in diéfixga, except
that the petitioner has. and {viii} of
byeiaw 4»~A_ “”E@3é:éiaws. in othar
words, ‘:§i’6:f%t.’€§}::IVT;;¥.*J€ so as to disfizntitie
the af renewai. As fl(}f.iC€i€i
s_u}_:)1’a, :. §§f”—-£§i€)éatio:1 cf’ Ciause; {vii} and {viii}
as ‘p.;if–it3rtA}: $16 BESMP in its statenlent of ebjecmtms
.Ai:}3’«V{i’z’.§.i;¥:)€.1t;–‘ff:-§§I’i’f;. Subsectien (13) of 8E”:CT.iOTI 443 of the
iviiiiliiicipai C:t3rp@rat.ion$ Act 1976 pmvicies
fax’ £71′-ségerijiéd 1§{3€I1C$ if the a1_::;h<}::iri:§; faiis :0 p333 an
.,ct3.:*nf:r’s :appia7.,4.2i}£)”? allii £316: €I’1(i(}I”‘SEIfifiI”F{. i_mp1,.1g1€d ‘fa:-3 iS$’L.I€:{i an
L*:*\