nxmn ms THE 1511* am? 0:?
T X
THE Honmw MR.
WRIT 'go.
SHABEER mama;-.
s/0 samzmfififi. AGED Aaonrraz
REPRESEEi'FE£_3--«Bi'
or-' A11'0RN--.EY7,-. ERBAMM at 0'
AGED
R/OFZVBADHWM; .
13.x.
L X mrmoma
(@313: Am Am.)
.BA m'iilAL, nx
3 ~2._ Passmmrr
V. _ TOWN MUNICIPALITY. BANTWAL
" DAKSHIHA KANRADA
(By an H B iszamvzmwvmnmy
THIS WW3' PEl'l'l'!OR [S FILED 1.185% ARTWCIE 2%
AND 227 OF'I'I'iE CONS'I'!'I'U'I'lOIi 0!'? Ifimh PRAYIKG 'PO
QUASH THE PROCLAMA'i'iO§ OF AUCTION 861.8 D1'.
J£"d\
2
22.2.2008 IN so FAR AS 11* RELATES To mam
CONCERNED WI-HCH IS monucan ANNEXI.IRE»-.A'.--...V:' _
THIS Pmmon, comma
my THE coum MADE THE maumwma: - _ _ %
0Rfi§E__
The geafiomr on business of
vending muttqn[i rs..a lat mspoment
pmclaznmfiofi §g ;fi act? are A for auction sale
of Mutton stan at Item No.1,
amongst tuatbci?-_ _, this petition.
J '2; is opposed by fling statarncat of
31.3.2003 ofthc mspondcnts inter alia
bemg' a statutory authority oonstitutcé
under xmmtarsa Municipalities Act, 1964, in short
% §1§e"2§ct, is empowcmd by Soc.244 ofthe Act to dispose of
l 3;y public auction or othenwise the privilege of oecupymg
'axzystallorspaee forcarxying onhusinwaudintbc
instantcmc,i'a:mNo.1beinganmtkon stalinwantonly Er
the pmw ofmtaflvcndingdmufionkpntup fifar
3
auction for thcperiod 1.-4.91108 to31.3.2009.!t'1g fi;'fti;uer
stated that the petifinu having paItic'mau:d _
pubhuc auction in respect 0! the same stafi, -«
1.4.2007 to 31.3.2003 oficrad me jbi1g?.1§a..84.1§d;.--V.'
public aucfion and the clahn the
3. me 6:? by the learned
hosi3"}c -. V 111113.' the matter of mum' me
auction ofthc right to use the
use ofall other stalls am not put to
auction, cannot be emmtenancnd.
4".' the notice Anmaxme A is to dispose
ofihizy auctzb 1; the pave' ledg: of ' the nine'
st:.;~.l_}s the mutton stail at S}.Ho.1, efi'whic' h the
' being the highest bidder, wm h occupation for
period 1.4.3007 to 31.3.2008. Unéoubmdly, the
privilegetouae publicpopertyiskahedisposedofihy
% Mi
4
Public mama' . hr the domznm' t ' 6; 'L
when there is maximum public
has an opportunity to jju
me, the lat respondent of under
Sec.72 of the Act Kaznataka
M ‘ ” Copies and
Mwne-m for am am.
72 competence of Municipal
Councifteo or othe1wne’ transfer may
moygaamr Rule m
the pxoccdtme I’m it-spent of lease
‘R movable and nnmovah’ 1:: pmperI:Ies’ 4 the:
zmzthodology adopmd by the lat
: ‘v»-.A;3m_I§:rt3rcannotbutbc said tube man amdvalid. “K
~’
S. Thcobae1vationsofD%Bc1u:hd’thisC;3-311511
MOI-IAN P sorzu -vs– STATE or KARNATAKA .2
following’ the deems’ ‘ :1 in JAICHAND «ifs.
Mtm1c1PALm !2OBEl2’I’SONPE’I’?,,: “While 1
said pmntisiona. in the creams’ 1 _ 7]’
‘xxxx xxxx 9f
puhiicity to the ‘as
respect of a to albcal
authority before it” gm. Vila: is quite
obmm \’ 3″ mm
gag. income and so
of the Munnmal’ ‘
tightshafavmxrof
_ they an inwrestcd.
the pmissons of Rule 39
overlooked. It is a mmdntoxy rule
protect public revcnuc. Matters
A to public mcvenue cannot be desk with
L * Whateverdoncinthatreganiahouldbedonein
-=’aocox1iancewith1aw,which,?1ntheimtantcaac,
mquirmduepubticzitytnbegimtodhposeof
thep1’opertyintheptcscrihedm%*.
H
= (199212 rum L.J. 245403
2 1975(1) FEAR 1…}. so
5
‘Section 72 ‘B a fuzther
Publicity given to the pmpoaal of
Counfl to dbpoee ofpaoperty xighm ‘A
39 would atfirmt 0&2’:
in acquiring such righm
enable the State Govene e nt
contemplated by _ or. .
not be given. fa, thaw-me,
complcmenmy to ;?”:2 operate
£3-., ‘n_ gt ‘ ‘ in the public
aucfionhfi * and being’ the hams’ t ladder’
for usc4″4b£ thehv”Me’¢tteii Stall for the period 1.4.2007 to
< right to continue in the ab]! heyund
:. f§'hus the pe1momr' ' cmnot thwart- the scum'
M1Jn1c1pahty. L ' to secure the law t bid m the manage'
'gof the Mutton Stall for the year 2&3-09, in a
wow' u-
7.mmmma &m
whic:hisw1i:tla1’geinitsaupe1’ficialandcu1xoI’ynm:1c,
M
_*-TM.
withontmfcmnoctomlcvantmatexial. Evenfiumingtha
thehiunicipalitydixiawaywiththepaivilegcofuscafothcr
stalk in the same locafiifothcxwisn: than by
auction, that by itself and nothing me, _
perpetuation of an illegality. by applying If &
An. 14 ofthe Constitution, in ” qumm.’ ‘
The petitioner cannot be mm…
I. . . . I M 146%: so when non: of the as this petition. 8. It of equal pmtectim
embmees of ‘State action’, when an
ma’ ind’ ;:;.a1;f_3d,a.u°” ‘Ami ‘ inthc Iflattcrofcxgpgggg.’
….. .. ” of . . M . .
of granhng’ pxxvfiy c.n:mpflms’ amd
V position is well settled by a «mama of
% ‘mas games the subjact matter ofthe legamxm’ ‘ is
same, in other wards the action must not be arbIhmy’ .
8
9. The Apex Court in
NEW 1331411 MUNCIPAL Asian
ohwmd mm Q ‘ V
‘xxx xxx 14 of the
an-013*!
High’ eiesm of eqmny
kiifkeaeze eeaneea, ‘1 than
emu: md perpetuate
_ so others. 8:59: a
equemy clause ;e upheld a
V A W g;;u£sjt.iie,fcsmblis!wd by the pcfitioncr that ha
just and ma, ha been denied to
it has been cxtended to others and
‘ 10. min in SECRETARY, Jmpmz Dsvsinmwxr
T “”Au’moRrrv, JAIPUR —ee- muwr mu. JAIN Arm
M
5 1996(2) sec 459
1!)
to equals and similarly ckmnnstmccd
cannot be given the st: ” A
‘ ‘ ‘ ‘ n. V’i£_jwc to
person claim
14 for ?
The answcif ‘No’. In a converse
,, in instance, one my be wrong but
A theWxongo1dermnotbcth:£o1n3daflonfsx’
stamd mm, ms was must be
A upon enforceable right to «mm: mm to
equality trait for t thzreef.
V’ Avwwmng decision by the Gavemmut does not
givearightaoensomemewmngonicxaadchaim
parityorequality. ‘Fwowm@enmncw:rnaakc
aright.:arxxxxxxx”
“V
11
12. The concept of eqzmlity under
positive concept, cod when an “‘
or a group
cannot the Gr on
the gzound of oeciat concept cannot
be enfifioed in o toe writ
jurisdiction advauocea by the
Learned the oectotctton ad’
law, af equality undcr Art.14 of the
cccotitooa:o,tt is not only a mtcotic
plcag but is V”
‘ ‘ nadvaxwed by the petitioner” ‘ , oontlmy
to 4Iomv §}¢at:la4′ mm by the Apex Court in seven: jud1cml’ ‘
In the circumstances, I deem it fit to
” cxcm.p1otycoetwhi1edtomosmg’ ‘ ‘ thepehtxm” .
Nx
12
The writ petition is without merit
mm’ cost of Rs.500()]– payabap-~*’m.Am§ V’
municipality.