High Court Karnataka High Court

The Chief Postmaster General vs Bangalore Water Supply And … on 24 March, 2009

Karnataka High Court
The Chief Postmaster General vs Bangalore Water Supply And … on 24 March, 2009
Author: N.K.Patil
 »  sT§;":«~s PRAKASH SHEET? , ADVOCATE 3
' " -4-  BANGALORE WATER supprr

P33 Tiifj EZIGIE COLTRT 0? KARNATAICA AT EA!'-%i}ALORI§ W.P.}€0.44} OF 330'?
AND W.P.No.39?":' of 2006
E

{N THE HIGH COURT OF KARNAYAKA AT BANGALORE

pawn mxs ms 24"" EVA? or RIARCI-I 

serene é kk  
ma HON'8LE MR. JUSTICE N.K.PAT_I_L:"-.::.  " A

WRI1 pmmox Hgfifii 03 gm'?   

P'E'1"!'I'ION mo.s9W.or  
(GH-  % 

WRIT PETITIOH   
BETWEER: TA  

1 THE .:v:s:e:;N.   

:4c;=.2, 4: PHASE, 10s';I,F£-.£E?RQAQ .
as&<;::1:?s*m.cs£«;'V.'*--__ = _   * -
BANGALORE--B05v   '

3 sewoé  Mksféa " 
EfiLiSAVANAG_UD£,VVK;R.ROAD
,, 4;§ANeAa_oRE.am44 ,

«"4 . V V" '%":.aAr¥;§GE'%< Mme. MOTOR sesavaca

 * .1? 3.: MOTORE, No.3
 MzL_L_E-3sR<;':sG,. BANGALORE

5: " A ";s.E:~z:c§Fa'§'s:J¥35'ERIm"Er4DA:4T OFFICE
"-:~:o.34,z»2usEum ROAD
Ei.«.%NGALORE--025
"  PETITIONER$

AND SEWERAGE BOARD
ii FLOOR, CAUVERY BHAVAN

;§.£'<é Tifii Hiiifl ij(_}UR'i' GE' K1'iRNA'l'Al{.A 23$!" BANGALORE W.P.N0.44i OF Zilil'?
AND W.?.N0.8977 f200-6 _



Ex} T1313 IIIGEE COLRT G13' ¥{ARI'~3ATAIiA AT 3lA3'€GALORE W.P.No.441 {BF 23$?
AND W'?.N£}.897"7 of 2006
4

issued by the fiwird respondeni and Annexg:s?é"'»T.f

Nofification dated 15* Aprii 1997 issued  _

rwponderm   

Pefitioner in Writ Petition  

sought for ceiling the  uftin§tatg[y §§'=€;s§1i%e.~d*';in %

naming arder Annexurgs    the
respondents and to   - A, dated

213* March
O6, 2006 passed by
the Nofificatian

dated 18* 199?’1:5;Ms;isfwsss/cAo[RyAo[R]:s72t97–

93 isguedF%by themi respéhaem.

_vE”‘;!5§fé4″petitieners herein are Central Government

‘Their grievance in thase petitions is that

V the — Bangaiore Water Supply and Sewerage

‘ ‘”..E?,»s:¥é:*d«..'(h§reinafter raferred tea as ‘BWSSB’ far short) has

__1_”V”.*gi\iua-n water and sanitary connetztita’ in tea the premtm of

Igthe petitioners and finey have been paying we chargm

Z/”______”_W’,,,.m………

ibé “l}£}:l %i§(3’H C{}UR.°i’€.}}°’ KARNA’l’AKA AT EANGALURE W.}’.Ne.4×31 UP’ 20¢}?
AND W.P.No.89?? of 2906

AND W.?.NG.8??? of ZGO6
6

connections and supplementing water suppiy tfwrrms h

Bare Welizgs Rs-185l- per month per HP. of

Being aggrieved by the said demand notécafit

the ground that the same 321:;

that, petitionars are net iiab}e»tc~.._pay ‘fix;-é’

Centrai Gavemment Ofganiza_ii_§§§$_ 1a_Vt_j:c:i’1.:*1x::V’f’§::A§a»:f1A’jfi}11ae:rc;iai
estabiishments, and hva”~’r;..’§ T from paying
such service ‘V s:_’.ff’i3_fge:3″ BWSSB,
petitioners 3:-ariég their
grievances». A’ petitions seeking
apprapri¥:é£e”

_ ¥ ha~g eh.ea ¥:i»’ V’ié;3rned counsei appearing for

‘peti’£i;~:$}E’ae:f$ and léérfiéti standing ccunsei appearing fer

..__v’Affér careful evaiuatican of the entire material

gyaazabzekén record, it is net in dispute that, the Chief

Offmer (Revenue) of the BWSSB has mum ma

“–« VV’N’é§ificafion dated 13* Am: 1 bearing No.BWSSBiCAOl

‘__*_«_w__M_M..M..

3N ‘1’I’§.!:I tiiéifi. €_f{)Ui{‘l'()§*’ K,AKN1-‘*£1’Al<i}% AS!' §:§AN{}AL(}!{E W.P.N¢3.44] 01°' 233?
AND W.P.N0.897"? 035' 2056

ER? TIHT. HIGH C{}URT Q17 KARRATAKA AT IEAEJCKALORIE Vv'NP.N0.4-11 OF 2997
5ND W.P._No.3'3 'E'? if 2006

(R)1AO(R)/572/199?-98 in the iight of the approvai given

by the Board dated 27*" November 1996,

Government Order dated 12"' February

Notification dated 29*" February 5997 pL;_!'.",:':'»*i.~.-'34.l:'I.::t'~.=.'-x:i "§V!§ gm «A.

Karnataka Gazette dated 13"' :'Ma:;:h 5

exercising the pewter cenferrezfiixjdec;ASt§§::i$ab|¢é.'(s3*él§f’Ais~;V Vgrwpmt

sf Hateis and Commervciiég By no stretch
ef ilimaginatiorj, . ‘§?ir§ geing Central
Governmenfi under the said
category ” }§f- Cic§’éfi3r11$rcial estabiishments.
Further fhat, during the ceurse of

submégsieAn,L”””§e§;rnéd Akfiziijnsel appearing fer BWSSB

ohv%fi*i&e preposai Icommunicatiaora dated

Is*~”;§**”-‘%Se;3§«%zrx§Mt4s;;~V.«;997 from the awssa two the Principal

_ Secfetaryi’ -V Government, Urban Devebpment

On perusai of the said demi-afficial ¥et’ter

3 §t’§£i amid be seen that us where in flue said prapmai

is mentioned that the aw S8 is entitled ta sweet the

/

iéé ‘!}£!:’ iilfifé {3€.}£}§?[i’ LEE KARNA’!’A§<LA AT BANGALORE 1§t',§'..="~i-izmieiii OF ELK}?
A§'$I3 \?s'.P.?~§G.89':"? e»f2{?G6

E123 "HIKE Ii§G}i C.C'iURT GI? Kg'%R.NATAKA AT W.P.No.44I O? 2097
AND "s¥.?,__b_§_v:_1=._89'E'? of 3366
9

5% =.#

charges. It is pertinent to note…tf)et, men ” 2

authority of the BWSSB, witheLrt;”:.pr{:i’_;3e:§’

mind and witneut authority» en’ .f;he

Sf_No.(vii) of the zxsotifit-:5:-intn*t_d;:.2§¢5neet%*ie5§’tApri: 1997 and
amended Reguletigm i(C?)”,’ the sanitary

charges in ttfie said Si.Nc».(vi§}
ef the ciear that it pertains
to enty v:Hefe_is Establishments. In the
wee en tteitdfi’ téefitieners are neither hotels ner

“een1’énér::éei ‘vesteieiiehfiients and are Cermai Gevernment

‘1eet£&i;ti§$§nntevnt$;:v:]~~Tinerefore, the said eehedute of charges

2 _ at $}:«4Ne._(v£i)v%’€.*aiTnnot be made appiicable to the petitioners

fierein sfittwout making stxitebie amendments in the

tengvan: Reguietion at the awssa Therefore, 1 am of

considered véew that, at :11}: etretnh at imagination;

EN Tflfi man CL§L§KT :2:-‘ KAR3~iA’!’AJ(..1§ Ail’ }:iA5\E(éAL(}Rt; w.;>.m.4a1 0:» 299?
men W.PNc::.39′?”? c-f’2€}f)£3

of ” V

_ 2A1~’=:% March 2905, 15″‘ December 2005 and

as mi: me:;:: cam? :32: §§%§$£ ? 0m W.PN<:».44i on ma':
1%)
the impugneé demand rmticasibifis issued by awss3,ge
far as it reiates to claiming the sanitary charges "
of the bare weiis, cannot be sustained Ftfig _
same are iiabie to be set aside. ' 'h V' V'

5. Having regard to the:

the case, as stated above, are
dispfised of asfoiiowsiv A . . , I
g r:~,-g M1′!
are
%%%% fiesngnd notices./bilis
défed 12″‘ November
2905!; 2905; 15″‘ June 2005 and
Mafcha Vida Annexures A to E (in

;§%3:’?£f2007) and the impugned

A”-4.._§:o:}?r§f;)§%£:;*ation/demand natices/bills dated

V’ ‘éated 5″‘ Oatober 2004 wide Annexures A, B

and C respectively (in W_P.No-8977/2006)

I

Z

194 fiiti HIGH COUR1’UP’KARNA’!’Ai(AA’1’BANGALURE W}-“,!*=$o.4tlI (JV 2%?
AND ‘N.?.N€}.3977 {£2096

mg 1115.11 coma? OF K£$z§%§§§;%?§$LoRE W.P.}~3o.443 or 299*:
11
aniy in so far as it relate to ciaiming the
sarnifary charges on the bare wells, are herebgf
set aside; 2 2 ‘
III} The matter stands rggfr;itted_– I’

first respondent to mcar:§d&;-‘- £!’2.«’=.’¥ A ‘A

afresh and to take appmpriafa dwfion “Viz; .

accardance with few, éffef   _
raagonable oppo:1un:_2y-- 1       " 

 or "    

Sd/--
Iudgé

BMV*

E:;~3: ‘!’§’£3::° Hliiii {.3{.3EJR’2′ E)!’ KA§{NA’!’AKA AT fiE.N(.§AL£.}1€.E W.§’.!%.!a_«$dI U}? 2£}f.)’1?
AND W.P.Nc.89″F?” of 2006