High Court Karnataka High Court

Sri C O N Janardhan vs The Commissioner on 29 October, 2010

Karnataka High Court
Sri C O N Janardhan vs The Commissioner on 29 October, 2010
Author: Ashok B.Hinchigeri
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 29114 DAY OF OCTOBER 
BEFORE    "

THE HONELE MR. JUSTICE'. ASIIOK E.   I  

WRIT PETITION NO.3164I  :_2'4C)jIC'"J".[IL'I_3-':IB1'I!I'F§}  

BETWEEN

SR1 C.O.N.JANARDHAN 

S/O SR1 C O NAGABHUSHAN  '

AGED ABOUT 35 YEARS__"a_ 

R/O No.15, 4T1-I CROSS" ~  '-

OBALAIAH COLONY '-

J.J.R NAG-AR SOUTH .   1  
BANGALORE--56OQ18  2;   'V  j  PETITIONER

{BY__SRi:.I30;R;E_  FOR
" " -- M/S.  3: ASSOCIATES)

I. THE CO3xIMISSIOI\II§III.O4' J
VERUIIAT BANGALORE MAHANAGARA PALIKE
I ._§_N.R..SQUA'P.E. BANGALORESBOOO2

"  I2;  TEE H'EA_I,T1«£ OFFICER (WEST)

~ T' 'V wI3IcI;_'IAIAT_E;ANGALORE MAHANAGARA PALIKE
  BANGALORE--560002

3. TII,E'AS~ST. EXECUTIVE ENGINEER
ENVIRONMENTAL OFFICER
I _ BRUHAT BANGALORE MAHANAGARA PALIKE
' "~.SUB--DIVIS}ION, GANDHINAGAR

V' -- . .. BAN GALORE--560009  RESPONDENTS

(BY SRI:K N PUT’I’E GOWDA, AI)V..)

THIS WRIT PETITION IS FILED UNDER ARTICLE 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

QUASH THE NOTECE DATED 8.7.2010 VEDE ANNEXURE–D
ISSUED BY THE RESPONDENT N013 AND ETC.

THES PB3’1’I’i’ION COMING ON FOR PRELit§1:i§iAai«f

HEARING THIS DAY, THE COURT MADE THE Foi;LOWi1_\}e;;.v %

The petitioner has sought’

notice, dated 8-7-2010 [Annexi1re~’ID.)V’i’ssued.~i§y:

respondent.

2. Sri Dore 1earI’r-editeounsei appearing
for M / s.G.Sukumaran.~~-&.._ Associates ‘the petitioner

submits tha_f,.,, peti’tior1_er discharging his

ob1igations’_’ public toilets to the
satisfaction of He submits that proper

explanation is given whenever some stray complaints of

in the iinkeep of the toilets were filed.

V ii”,-‘.W:”‘~«._:’fhve-ilearned counsel submits that the Iocai

M.I};-A. .-__”Wants the entrustment of the maintenance of

toilets to one Sri K.Suresh Babu and that it is

(M.L.A.’s) instance that the contract executed by

E “the BBMP in favour of the petitioner is being

terminated.

QEH

3

4. Sri K.N.Puttegowda, the learned counsel

appearing for the respondents submits that, aSvv.C)l;l.::4lli1{).W

no firm cause of action has accrued to the__;’petitiro:ncr.

He prays for the rejection of the “petition”‘ovn:~the::s<hortl4 'w

ground of the petition being prema'ture.l'ea.._hli4}Ile'-

that the petitioner has given the reply to the l..i1n.,pggl§ned

notice. His reply would be lantllvlapppiropriate
orders would be passetlllilif .tlie I10? Yet P3355"-
He further sutniiits terminated,
fresh contract calling for the
telldelf: . . . . pp ' 'V p

' the learned counsel for the

petitionerfin vt.he._course~'l'of his rejoinder, submits that

«. no._'oi:der' on Anr"1eXu.re»D is passed.

' impugned notice only states that the

been working negligently and that

lx_therefor'e_ the Environmental Officerwrespondent No.3

recommend to the higher authorities for the

cancellation of the petitioners contract. Such a notice

cannot be said to be without the authority of law.

HEM.

4

Therefore, the Writ petition challenging the Very

issuance of the notice is not entertainable.

7. This petition is rejected with a

the respondents to consider the petitioners.__:oh}’e.etions’i

at Annexure–E (1437-2010) and

if the orders are not yet passed.

8. If, as and when’th’e~..orders are the = L’

third resporidenfs notice the
petitioner’s reply at petitioner may

exercise his 1ibr;r”Ly_of

” in this petition is rejected as
premature)» orde1r_as..tio costs.

36/5
Iudgi”

‘QVGR