High Court Karnataka High Court

Shantha Nursing Home vs The Chief Engineer on 21 October, 2010

Karnataka High Court
Shantha Nursing Home vs The Chief Engineer on 21 October, 2010
Author: S.Abdul Nazeer
1

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 215: DAY OF OCTOBER, 20:0 Q

BEFORE

THE HGNELE MRJUSTICE S..ABDU£;'NAZEEI§""   

WRIT PETITION No.3I90I o'E2€i'IS:'(G1»I§RE;33"' A

BETWEEN:

1.

SHANTHA NURSING HOME  
BY ITS SURGEON DRK B SIIEKAR "
AGED ABOUT 54 YEARS --_ v
DR SHANTHA W/O DRV_SII.EIiARfV
AGED ABOU_T'e1__6 YEARS" V.  *
GYNEc0II5oG'ISfr* I -~~ 
BOTHEI  R"/GVI, ,L"F{'RC5A_[:)i_    '
5TH CRGSS, i?;UF<GI_ GUDI A 
SHI'MOG I '1; '     "  PEIIIIONERS

(By: Sta  ADV.)

 i"HE.'cIaIEF ENGINEER

I'/IAEIGAILQRE DIVISION

I " ~ MESc<)M3 MANGALORE

' "'vSUPER;IN'I'iENDEN'r ENGINEER

A MESGQIII; SHIMOGGA

'I*'IIvE'1~KPTcI.

"  BYITS CHIEF ENGINEER

I"  "IIAVERI BHAVAN. BANGALORE

THE EXECUTIVE ENGINEER
SHA AND NE DIVISION
MESCOM. SHIMOGA  RESPONDENTS

[By Sri N.K.GUPTA, ADV.)

-2…

THIS VVRIT PE’FITION IS FILED UNDER ARTICLE 226 AND
22?’ OF THE CONSTITUTION OF INDIA. PRAYING TO QUASH
IMPUNGED ORDER PASSED BY THE SUPERINTENDENT
ENGINEER MESCOM SHIMOGA DT. 18.6.2010 ATE »

REFUSING TO GIVE PERMISSION TO THE P_FjfI’it”I’I.OE\I_EI<I?_S
HOSPITAL TO INSTALL THE TRANSFORMER IN I\.–TIUNICIPAI;I'if'Y'–i
CONSERVANCY SI GIVE DIRECTION TO RESPONDEN'I"TO GIVE. K

PERMISSION TO PETITIOENR TO INSTALL THE 'I'RAN'SFOR1VIER

IN MUNICIPAL CONSERVANCY OR GIVE DIRECT-;CONNECTION"e
AS GIVEN BY MESCOM SHIMOGA :_AN.AND.APPA"S
MEDICAL CENTER & OATIIERS, \NI'I'HIN«_ 15 D13LYS~ _V\/',I'I'iIOU'I"g
CAUSING FURTHER DELAY ASVNQ OBJECTION ALSO VGIVEN BY
TOVVN MUNICIPALITY. SHIMOGVARAS PER V I

PETITONER TO PUT UP 1'RANsFo1%av_i£:R IN ITS. CON-SEVIANCY.

rms WRIT PE'r1iio:\i comm on FORGVVPREVLIMINARY
HEARING THIS DAY, THECOURT P;gxssi:nviI'i'Ha; FOLLOWING:

Sri Ad:voca:te""is directed to take

notice forthee «. I

2fIn'*i.his' cpase}._th–eTpetitioners have called in question

the order at V_:An.nexii~re~?G passed by the 2*" respondent

reltisingi. to give peiniission to install transformer on the

lane adjacent to their property.

‘Learned Counsei for the petitioners contends that

I eD.r,K.BI;S¢hekar and his wife Dr.Shantha (petitioners herein)

‘established a nursing home (Shanthi Nursing Horne) at

” -“I..L.R.Road, 5″‘ Cross, Durgi Gudi, Shimoga. Their

application seeking power connection was rejected by the ZN

ii

R.

…3..,

respondent as they have sought for installation of the

transformer on the conservancy lane adjacent to

property. The 2″‘ respondent has opined that the .

ought to have provided space for inst2’tii:atti.r.j:t1’;p’Vot” ‘–th-‘3!

transformer and other infrastructures in 2*hteir–,1and’.- Fee1_ir;.gp

aggrieved, the petitioners filed ua writ.V_petition’v’d’be.fore

Court in W.P.No.11698/2010. oouft—b:y’erdVer dated

22.4.2010 directed the ‘._2~;1d y.esp.efideng.,.¢Q reconsider the

matter by taking into accpotxntythe pperrr1ission’.V=granted by the
City MuniCipat’ityA;;1jy~r.ShiIr5.0ga “ashpert-“Annexure–B. The 2*”

respondent the sarne as per the order at

Annexui_re–G._A3n . _’
4_t._; h’aveehe’arfd.p<tne learned Counsel for the parties.

5. ‘It_ ‘is 01Vear..A’fr_orny”‘the order of this Court in

w.P.Ne.-iisgs’/201’0″‘ dated 22.4.2010 that the 2nd

. “respondent to consider the application of the petitioners

.tai{i.n§=.j«r1’t0fevotlsideration the permission granted by the

City»!Munieipaiity, Shirnoga as per communication at

T3”-‘«.___V’Annextire_e313 dated 3.4.2009. Perusal of the impugned order

y