High Court Karnataka High Court

Rajev S/O Hiriyanna Shetty vs The Managing Director N W K R T C on 7 August, 2009

Karnataka High Court
Rajev S/O Hiriyanna Shetty vs The Managing Director N W K R T C on 7 August, 2009
Author: Mohan Shantanagoudar
WP N0.193§ H200?

in ms men coum er KARNATAKAAV...'   '»
cmcurr BENCH AT DHARWAD    1. 1'
DATED runs was "rm DAY r3F"AUGus$§,'_V§¢}é9_   
naroanl"-   T'     _
wax Howam MR.JusT1ckiv§m§iAr'¢ sr§¢x'rAi§'A:;;geup.é;R V%
wnrr Psrxrzqpz No. ;  1.'Gk1j-'§':_1t_s;?
Between: ' . .. 5  .. . 

RAJEEV S10 HERIYANNA SHETFY'-.V V
AGED AB0u'r45Yi:«;ARs, 3'   
FROPRIETOR OF'AS¥§1RWAL3_ HOTEL "
NAVALGUND fr.Q:~z.~;AvAL_<3uND _
§IS'F:DHARW§Ai3.    "

{By sx-z.sa;"i**;s3;:§':'g:1i,'1ugu=3 ~ "
Anafi  _
3. THE'v«MANAGiNG"'I§1RELVF5i§

N.W.K;~R.T;{'.. HFJBL¢ii}.1fJ1S1ON,
; ' EEEIBLE.  = '-

' ' ._ 3 -  '§:§'~§E i3EVISEdf€A'L"C{}NTROLLER,

 :~:.w.:~:4.i~z;.ir.<:. HUBLE swig:-:3N,
 _ i~1--£JB£,I'.» AV ' --.

h *  'fHrL".£;s1a:%.<§*:9 MANAGER,
:~;.rm<:;;§e:;'r.{::§ HUBLE DEVISEON,
HUB-i;§'.  mcspomnmrrs



    8:;i.'1l.:f*.Kulkami, Adv for R3. to 3}

 This pet;iti3:1 is fileti iikzldttl" Articl£=$ 226 and 22'? of the

fitixistzitutioxl <3-f Inciia praying to quash the noticeforder
_.:a:it.09.11.2{)O? issueci by RE as being arbitrary, ermneous. and

confiary to law equity; and justice wide Annaxure-I) and etc,

This ptttitinfl coming cm for preiiminary hearing in 'B'
group, this day, the (lourt made the fofiowing:



WPNO.193}.}i2(}0'?

0RD$R

Pctifioner is granted licence to I'u11_--    

KSRTC3 Bus Stand, at Navalguncig by....ti;;:  '

18.11.2004 to 1741.:/20:39. He-¢_i.s payigg the .:£$qV;1j§i:te .ac¢-we

fee fer the said years. Wh'< =.n..._V"vt.b.cx  thus, the
nfspondents started  
The said repair wgrk con;g;g§.~.%_¢.¢§   till 29.7.2007.
Since major Fworiiis    t.'z1c bus stand itseif
was closed.'   :10 customers to the
1'estau1§.x:A1'§'L'Jfi.-   Ctgfifiéiiuenfiy, the pefitioncr could
not getéiny;  séld period i.€:., from 29.1 2.2006

to  .H§":n£i¢_:,  filed an appiicafion before the

 «.._Aresvj§{.§§1:z(is.'.x:21:%A.for  of the licence fee for the said period.

   however thvught it fit is waive off 30% of the

3.3::-;1:1":§e ffig' censcquently, demanded 70°/6 of the licence fee

 Which. i. S}_'{cv the tune of Rs.81,602/- by issuing notice as per

A fl' " .»5§xi:fic:<11re=--"D'. '?he said netice is impugeci in this Writ

gsfifiorz.
Sri S.Y.Shjva11i, learned C0'£1;£3.$€1 appearing an behalf cf

{he petifionar suibmits that 1116 respondents are not jusstified in

in/R.



'NP M0193} V203'?

demanding 70'/e of the ameunt as the bus stand itself is closed

from 29.11.2086 to 29.7.2007.

Per ccmtra, Sri V.P.K11lka:rni, learned counfséi' 

on behalf of respondents argued in support. .v:,xf  

order.

2. Since Navalglmd h1li.s{"'s1;ancl."itst1fVfl<;{s":.j'£6tw  

because of the major Vxepair _w<):'I'l<_s"v..§:arr"ic(i' -.o;1_.f§n~'netwec11

29. 1 1.2006 to 29.?.2007l;'--§lnc.  not have got any

incomeivvlifiilliv Of 1l'I'f:*...l.:"}:}t. liérefortz, in all fairness, the
respondl§:1té.«. 35%.. collected licence fees for the

peri.0<jl_;fmm  1.2{)O€3=_t($'2l§J.?.2007. As the petitioner has not

  any flai1it,*--"he should not be penalized. Since

  not run because of the major repair works

 by  fiespandents, the petitioner cannot be an-mpelled

lvlnto pal? tllf:«:_li(Zl€HCC fee during the afonemcntioned period.

3" ,  llfln vizw cf the same, the following azdezr is made ;

Tim notice Vidfi An:t:1cx13.m~"D' elated 9.31.280'? calling

 upon the petifioncr to pay a sum of Rs;.81,6G2/ -v for £116 period

 

W



WP Novl93}1i20G?

xi
imbetwccn 29.11.2006 to 29.7.2607', stands quashc=.;i--...  The

petitioner need net pay the licence fee for the  

However, it is made clear that the petifioner    

the licence fee, if any, due by him for the-Lrcstjof 

Since: it is not in dispute  

for the period between 2§..1 "1~;.2oo6'* igo' .V2§f0*ir[.i2e97: a11'd 

consequently the pctitiomtr  fag; thé "mstayuiant in bus
stand, the interest of    the ;:aetitioner's

occupation over p1=r::niseS"ij::*$uc$ti§m1_1  to be extcmied for

eight    of licensic shall be
extended-.by. the Vresgponeiénts-~ for a period of eight months.

However, tlid petitiiafiérb his to pay the license face: for the

    -------- 

A ” is disposal ofaccordingly.
EUDGE