High Court Karnataka High Court

Nazeerahmed S/O Abdulkareem … vs Dr Danappa S/O Chanabasappa Patil on 4 April, 2008

Karnataka High Court
Nazeerahmed S/O Abdulkareem … vs Dr Danappa S/O Chanabasappa Patil on 4 April, 2008
Author: N.Kumar
1

{:3

I1--

IN THE HIGH COURT SF KHRNETAKH AT BANGALORE

nnwnn THIS THE o4"'nmx or APRIL 2908

BEFORE

THE HDN'ELE MR.JUSTICE N.KUMRR

nzsunan smcoun APPEAL no.2455x2oc5Tj {; ‘

BETWEEN:

MREEERBHMED

3:0 AEDULKAREEM uALguA;fi v_
53 VEARS, occ AGRICULTURE,’

REG ¥I¥EK%HAHEA CQLDMY »~
UERBER GHLLI, ‘

-n.

‘ISHFER

I

MEHncoBaaB_=–, 1- V’;

are nMEEMAsnafNAn£wALE’

an YEHR${LOC$ AGRICUhTUEfifq
wowwmmmawmm @

nhnann mantra
§1JAPUR.f3 “*”

u”T£.L’s!n s§3u1v:s.fiEsA1
54 $5335, o c AERJCULTURE
ax’ v:#3K%mAfluA;:ogGsv

nnannn aRLLI,* =

_mUKUfin aHv
‘j,3Nnjn3mncafi3nnA xunxmnnx

~. 45 ?EHBfi;,DCC AGRICULTURE
‘_H£o vivaxaunmnn CDLDNY

flARfiAR*flhbLI,
gxansua

$BH¥%$flGEPPA

“«$io BASAFPA’HEEEALLI

fifi ?Rfi, GEC HERICULTURE

Rffl VIVEEANANDA
DERBRR GFLLI, EI firbfi

ERIKEHT

i3Y

AND .

3J0 GHNGHYAY HDTIMATH
45 YEARS, om: AGRICULTURE

HID VIVEEHNANDA COLONY

nnnunn (:3. 1′
Jau1n.u.r1..n. -941 .1.

BIJAPUR

|’.f.

HH }

K R Eflflflflflh MEDEGflR

55 VERRS, OCC fiGfiififiLTUfiE
RIO VIVEKENKHDA CDLONY
DARERR GRLLI,

EIJHPUR

HHT LEKMI

K30 EHmNTB5OUDh DE3BI.7-_
95 YERRS; DEC SER¥1CE ‘ ‘

R50 vivnxnnanna conomv V

HAREfiR.$ALLI, BIJ%PUR

.~;-mi -.5 E HEEBALL1 .5 3- If!

u

1

‘ K?

. f-.-5;: _?f’1:115RS;”~ O€3t2 PE!-IISIONER 1’2»:-:17: “*
” V ,.w.;~”Te:’-V GALLI ,

nR’nnflAF§fiufl ‘_ , S
“Mr: n V
55 *§mARs,’n::r; “SUF’J3E?’C*,!§ . _’
EJO’MhhhIfiAEJUN’flE%%E.

an-U -r1Lv\r!P.

lIo.l’Jf’\l”zJI’\;’, ‘,

U%..’cI:iHH.ABA3A?P?. PATIL

– ‘%smmR% *

V1.3-mv~.*1’~”1.=; or mnmcram
H? EEFUTY EQHISSIONER

, $31 Jmun

Jmua nzvnnomnw-r AUTHORITY

E? 1T5 Cfififilfifilflfifi

Eflfl EIJAPUR

Y!
5r

CITY HUHICIPRL COUNCIL
BY ITS COMMISSIONER,

\/

.’- Q _2§r1~.zLuA:§’TAs

UHC BIJBPUR

5 flRDAPEER ABDUL AJIJ MUSRIFF
?§ YR5, DES KETD KSRTC DFFICER
RID NEAR PDJ HTGH SCHOOL PLAY GROUND

$391 Kfilflflflfi flAE%R

ERRERR GALLI,

EIJAFUR

‘-4|

nmwAn.MKHmaao3 nznannxnn
35 YRS, occ PHOTHGRAPHER I “., ,
RED ALI RDZA, NEAR KHEDIGRHMUHY G 1.
BIJAPUR ‘« I

3 manna Hnnnnn xHmnAnsAH $fi3An1§F,_v.:
42 %, (ICC BUSINESS ‘ ‘-

Rio HAVELI QALLI ,
EIJAPEIR A

9 ansnvnmwan MALLAPPA’MBflKR: .
an Yfifi, fififi*R AK fiU3fiIFF*gy
Rio EflWVEL:’SfllLLI 3 ‘ v “v*
BIJA?UR_ ; ;*V . ‘ “W

in smug usuauxagu Ph$Hfifl«. ”

33 YRS; mac Busxflzss ”

niu_nAnaAR.mauL1,,*q
HEAR nawnz Ma$gu3 *.°
aIaA?uR’% ‘ ‘ *.’r

11 IPAPPA BFERPPE ICKTTIHANI I3 KUMBAR
é? vns, act ausziass
. ‘fif0:BEE&T EALU1″

.’nJn Eu3:,v,

12 fALLfiré§_$1MANuA GOLLAR

$7 Y%3;”flCC BUSINESS
RIO HQRRANKERI, BAGALKDT ROAD

‘nTa1JA9un
“~ .. naspeunzuws

-«:53 EET VIJETHE R HAIR, %nv FOR CIR1:

THIS R3)’; 13 FILED U/S. 100 OF CPC AGAINST

uTHE JUDGEMENT 5 DEGREE ETD §5.fi§.?5fi5 RRSSED

LL,/%

E”.§§:fianant injunction.

IE3 R..Pu.. NU -§fi.¢”‘2005 ON THE F1 DE OF THE PRESIDING
BFFI CEIFL. FAST TRACE IQQLIRT-1 I , El JAEUE, D1 53-11 551%!!!-
TH”E~ ..|3|sPPFu5t.L AND COEIFI RMI N13 THE JUDGHEENT AND

BEQREE DTQ 22.02.2003 PASSED IR 53 NO.393f2Q$G

QM THE FILE OF THE II }-‘L’DflL.CIIVIL JUDGE (SR.DEJ_.’}..

13:1″? 1591
D.i.U I’M} :-

zrms APPEAL comnrs on FOR AnM1ssI”e§:.vijf:ii:i% ‘ ‘

DRY, THEE CCIURT DELIVERED THE FOLI.aQH:’ING:.”‘””

This is a plaintiffs’ 1’é;-ééangs au’;;:;:’.o a.’..– -I
the concurrent :Einc.*.i.:1:«g’~5A_ éfiurts
below that the c:cnnstrur.°’tV:i.§:§r1″ put up
by than r3aasfandagnt~$$ »:.4y.a uygontrary to
law and mat :23.’ land as shown

in than Cc=nLg2.:a{h’e;r§s:§Ii*§re. I3¢£1rai<ipme.r:t'§ Plan.

:2. .Féjr__ " 1.-.né_ "g~nr;}&._2se ms

Tvhe-.LA«:3:iaintif£s have film the suit in an

"' :?'. '~fg§p;ae=ai$t.é5:iva capacity in than public interest.

"'–§r'ig%i:r..:$11y it was filed far that ralief or

suhaquantly, it was

».._ ¢-anv-arrt:'asfl for the relied? of mandatory injunctiorg

/

6/

=«';itigation

'the

.5.

and fbr the other reliars. The case at the

plaintiffs is they are all residents of

vivakananda calony’ in Bijapur situated in fluid

Na.5. The defendants 1 and 2, who are the gfifitfifi; f

nf GT3

r-:a.e41xaxmxm/wwmwwa. ‘VThejj’~.:i”;’; L

defendant is a Surgaon and twfi3*tg5tGq#§Enmtnt;xt

amplayaa. Tha 2″ defendant vat a tétitfifi fiflhlififft

grasacutar and now an Aflvficata “kg vgtafésfiiani

The vittkananda cgtgny _mi§-_Hga;mQrt;gHf

Hula-3 :4-a.1\+-4 :31 s-Inna-Irina. ” 4 n.’- 3′
a..1’a-on-.1.-a’auuava..-E-1.4. y\4.a.§vviI’fi ‘ ‘ J’…~|.l -K 5-.u’i7

Flafi2 ,fiftaf
canstructianrHiQh§tfi_f§3$€t§n_:tt§’ §féresaid site,
dafanfiantw i.afifi Q i§vtxSté:ta@ to put up a naw
canstructiafit§idVtttyt§fié_cofittructing a Hbspital
or a filinit,’.[¥§i§hmE”ié injurious to the

inhabitants fir thé fiiiékananda Colony where the

;téuit-fiEo§arwg is sitauteu and they have sat out
it fifitatl the tonsaquancas which wuuld fluw in
tt= , futfir¢’if Q Hpépital is run in the said prnparty.

Vt,__Ip ftut}: vthey had filed public interest

present suit is

/1′

apprmral… which the defendants have obtained, is
centrary te Lew and the result at’ collusion and
therefunre, they filed the suit for injunetiieh.
initially. as during the pendency
proceedings the defendants eompietecii.
construction, the plaintiffs cf§eEi¥tertat2_
and glaint was annendee te
mandates}: iI’:juI:t;’12.;¢;II!= D I A T AV

Cf euuimona
entereci a5Jg:e.m.*e::>-:9 written
ete’tement. _They putting up
eenstructieh the sanctioned
plan ants}: the cenetructian
Elf nu;u~sih’gVVV_heme 1 and 2 is legal

and tha-… same” hes’.v”beenéT.epproved, the running of

I-f’xt}:eA n”:.–;1.:’5.”s;?i..’i:sg1″e–hemeHid’d'”i:ot emit obnaxious small of

in the pleint and the suit is

file:’lj’1eit_h’te:.eiefide intenti-ens. The plaintiff

w . _ . _ . . ._ —-.—–rv-

Viit~-.___f».%<;_I..5 w'i*:cu"'g_ 13 a neighbour has crnnstrlmftfid his

A 4.1-. e-

«titeitrge-se en the amen wmpeund wall end in we.–..

I’

A

‘~teq£:rai dietute erase and tuu.t-efere, he has

3 ii-seerecii the suit ii’: “an name of others. They

have else set: taut: the various provisions of law

\”|L//

D?’

under which their construction is legal and

valid .

.5. The Trial Court framed as
irsue.-3. The 1″‘ plaintiff was examined M
2′? do-rzumemtzz were marked as Exv§.mP’1’«1;c?–,_2TF”:A§:2§dVV:vh’é«’
alao axaminad 3 witnnas. the

Mmmirmd ag LIL1 and 9.r.*edI.i-:.°~afi”~~..%1£

In. The “fr:i4._a1V_. of the
Hfarwaifi ¢§.a.l§’–.:.§iririé’hca on record
held the ” Suing put up by
th-ii 1a§,:.q:f:”-..V___’i.lj,a.gal, there in no
c<:1J.u:s:i.<.:n '.;;et:ww§"A:-Li::e§tfe&§'§;iaiits 1 and 2 and the

other ,':–.~£':E'L:i.~::J'. él.#,'~~.*'.:h«e"'- gfiiaintiffs have failed to

I-': {ir'»ave"':r«..3t;r1:evir"~–_casr: ""aiid therefore, they are not

».41'5::-§";.;siacrna of mandatary er parmanent

§..Ih':[l..'lIE5f.£if:iC£J3.'#2:§if5'§;":;t13U5 it dismissed the suit: of the

g5la;nt.'.iJ_3.f3 AggL';-\!t!IIt.i tr,-r the sI…J..c:!. jI.:dgr1n_-nt anrl

"'4r:jc$iJ'rt on reappraciatian of the entire avitianca cm

wracarci and after formulating the points for

\u/
V

consideratian has agreed with the findings

mccmssiad try the Trial court find cliamizssad the

appaa.1. Aggriavad by than two concurrajfiti

findings the plaintiffa are in an-sand appea;l_.,._'44'_»i:"*Q"?

7. sri.s.3.Habba11i, 1earnea”ceupgaL fér finds’

agapallanta: aaaailing the i:n,;:au<;j'n_ae::i._ii'_jiucli<;_:'t::»,<%Aa'rxtV

– dacraa of the caurta: baloié-ifogjterihciagfi,’

1¥&i.r.;A pm; 9

the _ma 3119:; tn; dniendantn i»._a’n._.d. 2 9
cmsstrmticn is: a re§–:?;danti€%-1:. £~=§:-as.”–..as per the
Cfiwfilfi-.h1*:fifi1″é B”iffilfi”§I’l.ieu’f ‘Pl.-ii’). Ewan “‘ the

Gmrarnmant par EILD2
permitting ziuxsing harm and
hmspital: zaiixa, the. same being
contrgW ~._{‘§gv”””af the Karnataka Town

and countn§*;P1ahnin¢” Amt. 1955, still the

;j”VVt:»:1ns’t;’:C1ct;ivnni. flan “::’Li’i:”‘Vup Imuld be illegal. The

‘ajmly provide: for r.-hangs or land

uaéiaf-‘ti r;§:.fi’ViL?’;j:-é;’rmission to put up a hospital or an

iii~.._._’nL5:g:’sin«;_;.. xtgome in a residential zone. when
H , thug I;l_:c_mt_i«sIni:.s have gut up the

.9.

pl-aintiffes are entitled to decree Ior permanent

injunatian restraining tha defendants from

running a hospital or a nursing hams in the!

building, which they have cunstructed.

ii. Per contra, the laarna:L1″i”co!;ns’_§1_:.fi:t._

respondent smtnrijetha R.Nai}:_ 7..A_A_5i..ipp6rts.._

imgugmd jucigm-ant and dacrééLcafi_ that” r:_¢m;t5;_

in ::iispui:a. _V itfliiiti””¥-::anatruction.
After dem:ali:s.h:i§f$V~;.,t:’:.»» i.f:”ahsif;,rL’1ctian they have
PM ‘4’? have’ obtained a
sanction¢=V§’tfiVVV_p’1ain’ authority. A

perusaaai ., of Vigiian shows what they are

=’:”VV’§’«”‘?-‘.I’13’fé’;”A’;-5″‘~’=*<?ififi'i-A. ifia" "" "residential premises with an

;_:'e.z;fc:r*'ar;:i,'_:e.*J:2.t;n'i:xv4t_&;1:':.$i~..t_rpgnning a clinic. Thorofara, the

plat by the defendants is not far

'gI.gttin'g.. a nursing home or a hosgital. Both

" " . f_fIi."!"I.'.'I';;'i.:'ug 'UP it nLu.':i ng mi

G1.-

nmre nbteinenl a sanctioned plan for putting up
enly a residential premises and a clinic in the

residnntial premises, it does net v;i.e1.a1:eH

building regulations no: the provisions

aha,

Knrnateka ,Town and Country Planning

The Guurte below were ju:sti£ied»ii»Vi’n”heidztne’

the nrunnetrnt;-tien sen 5.11.11: 1.19 is J.eg,?al en:-.1 *’=.re3~.i5:a
’91’.-er.’e.!;’are, q.-.e.e..in.-. d granmfing en?’ decree e
…….«.u.h..-|-.n…..».. -: ….-in… mt.-I AS. A… ……1|..;L…’-13.: …I. ”j.-&.,. _…I .1
u.Leu.Iua§I…uJ.y 4. LJ Lul.I…I….l.U I. Lu 5.!!! ‘SJJ..¢-D13 Lh 58.1.8

nut arise.

10. __;nsn§e:1″.:_;:ee” of using the
gremisesfl en.1Aeii-“Vn;,1_it”‘ni1:g_””-_ne.me or a hospital is

cencerne::i;’…_i:he fiiienrlfiled even herons the

cnnstrncztioniéhwnnyciiit in “during the course of the

5 gnnnennyg gr _tne “nbnceedings the building is

-nniiess the gleintitfn actually plead

‘ what’ th.e’e”3miieance or inccmvenience caused am:

he new-n of use tn 1.-.*..ie.. t…-3 building is
e’*cueL.’..” put ta use and given e”ida’i-ca in aufipazt
“‘ the name. the question of nuisance er using of

bnil-riing for e purpaee other than what is

imnnt to -cann-at be gone in tea and decided by the

\|

“L/

.11.

court. Though mama evidence is adduced and the

Ccaurtae hava czansidarad the said issue as I stated

ear3.i.»ar, the suit was filad even before

canstmctinn of the building. The entire:.~~~~-i$f§L_.i_ie”.j’

was t-5.3 find out whether the constructivqfi’-..§ui.ifLiépiT

is illegal or not and it i3;’Jt1dnt:a«:y-;’f§§i’._tvhié7

cow:-ahansive Qavalapmant lilgng

cannct: be fiaund .t’ault.–_§.’it};,——– hagsa ‘-W… aétiafi
for an injunction 3;’-4t’,’:;:s§:i’3.ance’ is a
c-antireuing one._:” Memiigr’::’;b§:ca:;s.§’e..V’. this suit
injumzticm sgr_aa§’~.. issue was
a decree that would not
come in :tha__ §éy..–vg;_;”:’tha«4.:fii,;§i.nti.ffau filing cane more
suit and to adduce

mridenatge. in ufiugfipafit itafévithe said pleas. At: any

i’-‘W9;’~.t__’}ju3–.”vca3fi ffihi “” ‘interference on that aspect

.a%:’;’.u_i_::-‘:’:_T:i.”‘st. in this case. In that View of

tha.’m,§’tta£g”Vii:i.V_ ‘Be not find any error czommittacl by

‘£5-éiifiénti appaal, wniah merit admission. I-innca, the

appeal is diamissed reserving liberty as

aforasnid.

N6!”