111'? THE HIGH COURT 91%' KARNATAKA AT B§:é#és;a.té§R.§.:
EATED THIS Tim 27m mm? or sEPTEne::3:Ez§T52éi6.%%_'LT
BEFORE; %
THE HOWBLE am. JUSTICE $4.§;S.¥F"fi'§iV£:\:RfiYfi§£._:&
war}: PETITIGN N9.:>;§_§o§'2.;0"G9 ;«;:.a.%::;E.s;
EETWEEKI
E.
r;;é
' i..4\.u1 .
" ,Es=;ai* }{ot:ia_§:,
' «I'v$ah'e:a1a;x:1 I;~i,"
§fiUME§L;4Q903£
" .R'&pr%s;se:éi§<d3' by its Dimcter,
M/' s.E}11;i.t;=:si F:1:1gi1':eC:{'::;..V_ " j
{Malaysia} Basal" P1AUi'€'G'{S' L'ifr;1,;.j_{JV};. ' AA
Essay HCJIISC, ilgiéii Marg,' V . *
Mahalaxmi, _ _
mvamxx «w4~M99,i1$s,-3% L .
'?_i11'ougE3. i_'§:£:Jc2§iit_.'v'¢;ii11}::c P8L?.."'C'f.}F;i',
M,' 3. E3331" Projects L'£,(ji~...,K __ H V
§€epIvé:sent§<:i5. its 3I'3«i:1?et:*.:'{;:::_
sd3fl§Nfi§w£?y='.* "W"
8/ 05 Sri.T_'.\l';}{ris1I11a1s.:r11It11}fi, _'
i'ageLi:7'5 'Years; .'?AshitW~3,d",__
Near Athani (3911:-gs, ' __ "
No. ?;384L,.._S. S. La};o:§:.t," n
;§3?£.-;E.AN.._...G_ -V " V'
._§§s:"~:;~31' Pf{3j€:<%--t.s 'Lici. ,
KK Marg,
$53+1fi.T.v_};;F\?aga1'aj,
S / :3; Sri.T. V. Krishnaxnurthy,
Ageti-a}'J Sri.M¢Si;r:.garave1u,
Agent} absssut 69 'r':tars,
{¥"I'<:)je<;:t DiI'€:C"[OI" --- UEM~{%}SSAf2 JV,
*1
ix.)
"AS11i1Wa{1", Nez-11" Atixani Coilege,
N0. 2384 , S. S. Layollfi,
D.&VA,NGERE. .. P1«:frm§) re}e:fR,s. 1 '
(By S:ti.S.N.i31'a$i'13ntI1 Ch€1I3.dI'E2 ,; Adm}. «_
ANS:
1 . 'E'}1z: Dsputy {E11111§isSi0 I'1€I',' }. .
f3aVangeI"e, _
fiAvANGERE nisrraimt * '
fiafiazzai Highway
£3&1,11Z}]OI'§ty <tafI:_1(iia, _
A body COf;(3{%£fa i€i _, _
Co11stit:1';e'i._r;1 ugédttz .tE':.e 1 _ V
Nat.i0n.:-3"} E"Eigi..:'m't2iari'E3:pf
India Aci:v,G~EE-.;K.{;63 ~ :.
:~:-.2?:'*m--- 13;, L::x:a1+;a:::;3;3..:~,1'1j¢3 --
Re§}'::¢s§:3n.t.e£.¥_ bjgfifs '(L/:b'(;E~:w>;ffg4.i.£'¥1 ( .. RE$PONDEN'I'S.
{E3}: Sri. :'33.i1:1gv3{1:s:1'11f_£123;, V E:'a;:3t:T;€r$§
' V _ Adv. for R--2,'
. Eéfi, B_.S2:t§ai;§§1":;zya:}a Sirzgli,
§~_{(".:{.}P for R4.)
'5f'§I"2r'(§(k§e'}r?¢'
'4§'iT::.i:§ §¥%Eii.i<;z1 is flied under Art.ic1c~:S 225 of the
M. "{'§€};<:e3£§E,:.1fi€::r1 of India, prayirzg {£3 quash ihii' i;}r<ie1'*/ dire<::I.io:1
...'52€$._}.2.2{){)8 paswjgi 1:23: $2.16: first, ;'<::sp0r1dez:1t, Vida
----. }?§'x§'2:'£@X1.11't: W '"''%i''.
'I_'E'1i::-: E3{=':ii1;i€;;:1 is: mi1'3g can for P1"e1i1ni:1a:2"y Hea1'i:1g ~«~ B
€}m1.1p ihié; <:Eay, I".1'1Ii0wiI1g:
'Va
GREEK
Pc::*i;i't:ic>:"1e:"s E1£=:.z*e::i_:1 air: »fjL'm"'1't.1'*2:a.(::1';.c>rs, who ;i"1a{i. f3I':1.f.t§:v:.if:'t':3=1'§:'.39Z"1fO
211': ag:*t3e1':1€s1"1t, mm :»;:=:::o1'1d 1"t3:;p<3I'1€L¢:::'I:jbr }j{%:§§'i%1'%3i}§.téii'E€:z': azfld» L4 "
{E ;::gradiI1g of (3hitra<im"ga H£:'LV€3E"i S:;£'1t.1'a<:t for pack3§<_§""
N04 is for tin: distance. ..bet.££f§%t::1r { afgmi Harfiiiai'
53€{:{i€)I'1 (28? to 284}. u is for the cliatesmce
b<':'twt:t€:':z }'1E3I'"i§"IaI'8f ?}I1£1 Vt.<:3 340 19111,) The
fact: that '(i33'§"{:E31'6:(i_1"VV}:ifi;1V{.() between p€titiO"i'1€I'S arxd
21%? ;v<;aspo1'x1{:i_e2I1-it in tViiiv§~1'§£:'13;§1iT4c;'xi 16.6 1.2002 is :1<)tA in {iispu-ts.
It is aisn _I'1c:)i'. ii'; <,iis*;r1l:Ee"i'1'1éii. the war}: COI}I}II3;€".('iC€{'i in '5C(iI'IZIi1S of
<i(;1':{r.:&:.:f 5ij;E":a{:~-- is aw*éif{'ieci to p€3;it:%.0:T1€::1"S E3131' (:{)zi1pi€t.i01:1 ('sf
pé:>_.s*§_1.. raqaziregi to be Cflfiiplfitfid 0:1 or b€fGI'€
" E3}. T§2;..i,';€}{)$.. "$73163 wcisrk C{)I3.(3EiI'I3€i(i. to pI'<)jt:<:§ No.4 was
" i;' ~1'ii.:»!' (::1'1§:aE,€:'§;e('i Wit1"1ir': the s'i%;;2:.1iaE.e<ii p»€31*i<3{i, it was exteI'1(ie:£.i
"f'i{.':(3*}fi';é' .ti:§1<: ta} f.ir1';.£: bjg: s;éé<:0£1ii I'€${Z3OI}{iE3I}{i he;<'€iI: amt} Ei.}}€31"t:"(}ffj.€3I'
% f.h;<::__{:<3:1tI';:1<:t§T '%A?é;1.S t,:31'21'1i.IT1a3;<:d. ""4
12. §ut:EnT1iitc::ii}s' E1316 (?ii$p'tT1t:€: :*€:ga1'£ii:'1g il€3E";EZ1"£i1"1f:3.'i'iOi'.I :;:i"»r;§i:'_1{§'a€;'i.
is iii z;:rbi§:'at;iI'1 in;i.tia1'.f:.c:§ in that b:':3,h.a.};§. B03: I 'pi%:{1§.ti<§:jj1%:3f$
and. 295* I'€E§p*C31'i(1€EI'11, have': é:Ifi,e?:1"s:{iHmapp€aI'21:1C§;$» 9 11'*;€.i'{:-:*<4: 'ih<%:
Arbii;1'ati<';aI': '['I'§.§3t11'1ai and ti'1::~:}' .. --:'s1dj;:diéz'3E;'i31fg*,~..' "*iheiI'
regpedive I'ight.:;. What: t.i'jé: '--..;V;1atTt:6:1' :i.:'1v1:x,SV,A
1'€:Sp<')1'1(i{~:1'1t ht€'3I"€iI1 by e:2s:A__<:1'{:is§i1A1Vg<_L:ighi. Cégéillfié 63 (4)
of the Cm1t1"a1a::t has V L. 1:11a::1'}.i1'1€1"y axzd
6{_1L1ipI11t3I'1'i., :a1'1(i :0 be I'€sers;ed
f*3X(_T1E,:S§'&'€:i}? by the 2114
}:€Sp0£"1a:i€:1'1t_id"pi<:3fi_ti€:::T1<::1fs4:;"-.,.}1i2r§i;t'1 under the provisémls sf
<:{;~11t;.1*a§Tit1" "d1§S}§11t,e thai. the iI:i11'1pi6£':€ work in
1°t':spc:(:fj "91' pa1{;:k;:gE: Fé.4 is alréady €:}'fi,};'§}S:'{.€d {.0 an
¥_i1: c1{::§;}é§1'1cii€3:1'i; .£';=;n 1t1'*act'.()1* hf; thri End rE:sp0t1c£€I1t anti {E16 war};
11513 7<:%;:111'1;1é%2.iz;::c:-:Ti:V'.'WEIT1 am: 1;11<~:a»1';T:*wE'1iié::, ihéi admiI1isi1*a.E,ive hf:1'€id
(if {}3§;*:?:1'1g€=:f<:';v :E}istrié:t.ii'.i0I"2€1's 3114:} a3 155631} 218 s<:<:z:a11{:1 I'€3S}')OI'1d€i1'1€,
__§§:'f3a%:T:*é:fi;2 he E"1a1$ p21s3$<:d tfififiaill F6so1:_1t,i01i, wliich is imp:.1gi';@z;':;
~. §;§i'f;E"1és petitioiz. wt?
3. in terms of the said resolution passed by the its
respondent, the petitioners herein are restrained from
obstructing the use of equipments installed for
completion of Project No.4 by the new Contractor’
by 2nd respondent to continue and cor11p1ete–‘_:th:e”same. 1.
said resolution the 13′ respondent’glf1asA’
anybody causing obstruction V toithe devg.1optn_ent’}”Vof project
No.4 Work wil} be deafit with” ‘ua::cordan’c:eW:with law.
Petitioners herein have chlalienged Jthe: resolution on the
ground that, the .:respAec:j_~~_of fnrination of road as
per package ” or Tjis _”‘b.etwee’n'”V petitioners and second
respondent}, The Deputy Commissioner is not
a party. -to the” contract. According to petitioners. the
entirg-.e_. contract datedddv 16.01.2002 is subject matter of
said arbitration proceeding is pending,
‘ it is open first respondent herein to call for meeting of
it”:7.4”’petitioners.– 1’ and 2nd respondent and to pass resolution
restricting the right of petitioners so far as the machineries
it ‘that’: belong to them. It is also the ease of petitioners that the
“W
Deputy Commissioner is not competent to pass any
resolution directing the petitioners herein not to obstruct the
development activity in the public interest.
4. Heard the counsel for petitioners, respond–ent
Government Pleader for respondent l_._
Admittedly, contract dated
petitioners and second respondent therein.’ iidijspute’
regarding the termination . and pexerciseof p’ov.*er,by second
respondent in taking oi/ei’~ machinery and
equipment’ bevloiiging petitioners” herein, is subject matter
of arbitration, ivhichdlisijin”progress. It is needless to say that
the subject matter ofeontract is formation of road, ie, N .H.4
{the distpanceyybetiween Chitradurga and Harihar (207
to’VA”i’:’b:\.(.ii:réittedly, first respondent herein is District
Ex'”V’AdministrativeVlA.:Chief having every right to see that all the
it 4(ieifel,opment’.acti\rities going on within his District is carried
in”-unobstructed manner. When admittedly the dispute
d between the parties, i.e., petitioners and second respondent is
“*1
pending before the arbitration, petitioners cannot have any
objection for making use of plant, machinery and equipment
by second respondent herein by exercising clause the
contract dated 16.01.2002. Ultimately if
Tribuna} resolve that exercise of; ,csu_ch second.
respondent is improper and bad’:
petitioners herein are entitled _V’S~uitab};y for the
damage that is caused to “s.1.;ch.:§ option is
available for petitioners to redressal of its
grievance before the .arbitration, xnotgopen for petitioners
herein development activities of N.H.4
under package’ afoi’i_:’the”‘»«p’roject taken up by second
respondent.
tibje’c..tpionslraised by petitioners herein so far as the
resolt1iti.o’n.ipassedydby Deputy Commissioner is untenable for
0 the reason3_v’th_;at0ir1 public interest, it is open for the District
04 lyfiidniinistrative to pass necessary orders or to pass resolution
4l_li§lI’:l_l1Ve”i’I}leet}’_I’1g, which has taken place between the concerned
‘*1
parties to the dispute to prevent obstruction to development.
activities within the lrinnts of his District. The1éefo’re”‘–this
Court finds that the resolution passed by
herein in the meeting dated 19. 12.2008 pedtitionters ‘ ;
and second respondent and the resoiut.io_Ii passed ther
is in order and the same does for..tr1terfere-jade this
Court. However, it would~st1ffice'”1:o.:say–that process if
there is any loss or damage to herein, they are
at liberty to rerisaegylthe téddiuonm poirit for
consideration€.oet’o’re” Reserving this liberty to
petitioners of, w1’.thout. any order as
to costs.
Safi
A ” aaaaa d Ttidga
AGV..”7 ” d