Karnataka High Court
Sri K Ranganath vs State Of Karnataka on 4 December, 2008
nu was maxi mum on mnzwruu A1' "
mm!) 11113 ms 4": DA'? on nscxMnE3,'®fl®j'~ % " T
PRESENT
mm nownm Ian. M). nxzmmnm, cftimr %%
ma nozrnm MR.;JU8TI§:EfV.G;B4§BHAH£T
warr pmnon so. £4507 rm
Between:
K.Ranga.nath, _
S/0 Sitharam ; "
Aged about 49 yeaxs ;
No.21, Kirloskavrécplciny'
3"-3 cross, 2nd M ' * .,
13* stage, Basa*a{eshwam"n;iga1"a
Bangalore 560 670 « ' V " : Petitioner
(By sn: Rameshchafiazxag, Advoéatéj' "
V. " E ., A ..... .. H
1. State ¢1*
Vidhaxie. Soiadha, ' " "
Ambcdka1*Ver:dhj;
£§epmsenteci..};;y ifs.-;~ Chief Secztetary
Mahanagara Palike
N4za1;;'etai.i:£zs.1.1-a.*.'a§,a Road
V I2cpm$c'nte:d' by its Administrator
'ssioner of Police
Baagalprm, Infazmy Road
-- q _ u :Rcspondcnts
(%SmLt Niloufcr Akbar, AGA for R. I and R3)
Writ petition flied under Articles 226 as 227 "(if
Constitution of India praying to dixect the :'espondent1:'3"'t<3fVV'3i;a_i'iEisg.te'«
proper action against hawkers, peddlers and prever:1f't3rait: V' '_
carrying on business at their whims and the -« .V "
footpaths or in the street in accordance vIzith_thc_'di1ecti¢g1
by the supreme Court.
This writ petition coming on for *'
the Court delivered the fo}1owing:- V
(Delivered by
The petitioner ifztcrest litigation
seeking to:
(i) t?:,te' proper action
and prevent them
at their whims and
eifixereugz fofitpaths or on the street;
(ii) ta11e__V1eepoVndents to set up separate
zon'.eVBjfAfo1ming a Committee headed
2 " ..by» in the fieid of trafic management;
mspondents to frame appropriate
mica;
1); L' The-' iaraycr sought in the above writ petition is based
of the Apex Court in the case of MAIMRASTRA
e_.z'+;a WKERS' UNION AND ANOYHER Vs. MUNICIPAL
ijogféokawvom GREATER MUMBAIAND 07113123 -» reported in AIR
{' E
2004 SC 416, wherein the Apex Court has, in crystal
discouraged amauthoxiscd hawking in public places. Ls'
2.2) The Iestzictions and conditio;ss
shall do business, as held by tbs '<.:a.s}f: df
Maharastra Ekta Hawkexs' Union as foi1:na¥ts:~
'''(i] an area of 1 mt:rX.__1 n;xi:i"Mos'j4:)V;\ic..Asi£1e cvii1 Hxthe
footpath wherever they side of
the carriage way, in such..--s:.111ann§r'_tIist {rchicular
and pedessian, is=__no.;t sirsig-§<:£édv.asd access to
shops and nst__ '
(ii) stalls' or place any tables,
stand as-_ sxgtch _<5t!.ierV 3.0.1' erect any type of
structure. 'Ph¢y- use handcarts;
'~ within 100 Ints of any
pi' holy shrine, educational institutions
150 nits fI'OI£! any municipal or
. Asr from any railway station. There
Ishoulti so hawking on foot--br.idges and over
The hawkers must not create any noise or play '
" instrument or music for attracting the public or
"the custmzncrs;
a direction as prayed for as the same is very ambiguo1_1Ms,_' 'aV$:' ~ V.
pointed out by the learned Government Advocate.
4) in the circunlstanoes of the
respondents to take all necessary and _appz£~p1§ai£ V "
the hawkcrs and the footpath shop the
guidelines issued by the
Ekta Hawkers’ Union case known :9
Law, in order to avoid public safety
and public health; shall! pass appmpriate
orders in to all streets and
roads sitxlatevlitg or panchayats
as the case may _VfVl11rvcaV1 1g__l:1<A)'.u.f 'tfzé State
V' *5 wxré Cizétibn is ordexgd acoondin .
V. ' ' ~ . "~
Sd/-
Chief Justice
Sd/-3
Tudgé