Karnataka High Court
Smt Varalakshmi W/O Ajjappa vs The Commissioner on 3 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03*" DAY OF SEPTEMBER 2010
BEFORE I
THE HON'BLE MR. JUSTICE ASHOK..B,,1HINC'HIGE---RI "
WRIT PETITION NO. 11118 Of2Q10;'(L[§~l5;'r»1!5)'~
BETWEEN:
1. SMT. VARALAKSHMI
W/O SRI AIIAPRA .
AGED ABOUT 43 YEARS'
2. SRI A33APPA '- _ f
S/O LATE CHIKKASIDDEGOWDIA " _ ._ .
AGED ABOUT 4;9'YF.ARS, =3gnmI.IOOR. 'T A.
R/A NO. 337,9?" M*AIn.i . ' , if.
4?" CROSS, :DOLLAR'S'«.COLO~NY'-- '
JP NAGAR 4"'?..PHA.;SE .. I I.
BANGALORE..5'E36O 'I378 PETITIONERS
'-- (BY ADVOCATE)
AND: ' I I
1. _ THE c;:3MM.ISSIO'NAER:' V
* «BHRU_HA"!f-IBANGALOREFTIAHANAGARA PALIKE
BANGALORE _
2. THE(ASSISTANT'.I'E>{"ECUTIvE ENGINEER
BHRUHAT BANGALORE MAHANAGARA PALIKE
JP NAGARSUBADIVISION
-CVBANGAIIORE . RESPONDENTS
' "(BY SRI B v MURALEDHAR, ADVOCATE)
PETITION IS FILED UNDER ARTICLES 226 AND 227
.I'v:OF_ITHE§ CONSTITUTION OF INDIA PRAYING TO QUASHING THE
NOTICE- DATED 22.01.2010 VIDE ANNEXURE-G ISSUED BY THE 2""
j -- 'v.RES.PONDENT AND ETC.
THIS WRIT PETITION COMING ON FOR PRLY. HG. IN 'E' GROUP
THIS DAY, THE COURT MADE THE FOLLOWING:
Q3DER
The petitioners have raised the chaIlenge'I.,to.:«the,nVotEc~e,'I'g
dated 22.01.2010 (Annexure-G).
2. Sri Muralidhar, the learned _co'un_seV1_»for"the'respondents
has raised a preliminary ovbjectioiiiy t,i1;§f..Vm'A'*«;hallenge can be
raised to the notice aS*.':-"t.1Ch;:ti"l1'-3».Q€¥tII;§Qi7lEi:§aviféiifilifly called upon
to give the explanat'i.on:i:_._~_ ~. 2'
3. Sri I\/ll.I..{'3-Aoi-iidaifjtiieji"i~e'arned_"'co'iinsel for the petitioners
submits thatii.,;;hIé<-- rushed to this Court, as the
respondentswerié~.interfe.rin'-gt' irfthe petitioners' possession of the
.....
“4.’7frhi’s7p_sti£Ii;:ri is disposed of with a direction to the
petitioners to:f’il’e-“”objections to the show cause notice within one
‘rfrorn today. The second respondent shall consider the
pet__iti”o.nIer”s’ objections/explanation in accordance with law and
pass”the orders in exercise of the power conferred by Section
I”<.IZ.'§21(3) of the Karnataka Municipal Corporations Act, 19?6.
fig!-1
5. Neediess to observe that the respondents shall not
resort to any precipitative action without and before passing”»t:th”e_t’~w–vV
321(3) order.
6. This petition is acoordingiy disposed J
oosts.
t 3udqe t