is THE H163 corner ms’ KARKATAKA c1RcU;T._B.;E’mcH
AT Bi-IARWAI)
Dated this the SW day of Deccmber”, @()£i 8 ‘ ‘ ‘ M
BI3i”+’ORE
THE :~wx*BLE ism. Jfiériefi N’. éuixvzaa ”
Writ Pctittian No. s9§’:3%»of 2695 ‘ ¢<:§:~;=1~«'::«:5C;::%'%
Between: _
The City Municipal Cc-xzixcil . V" "
Nipani H
33? its C0mmissim1.e:r V
Taluka Chikocii ‘ – ‘
Bclgaum [}1s§trif3t.V-‘ =: A ‘ ,..P’e:t.it:ion.er
_ .: ‘ Advecaie}
RajenCitja”Shiva;3u.t1:appa;’
s/o shivaputmppa%w*a:i%»
Aged about <§i3yE:'ar's"~.
C'{£’f311}§€3l.11i€}11 B1:,:sines$
‘R’–e:’ei<i3,i11g"~:=;t' P:ran'B3;"Naga;r
" _C§hi1;.c:1iTa11_1k..
~. B§1ga’u3é_z;.§)if.§i1*ict … R&.3pon,d€:nt
” ” This Wrij; Petition is filed under fiirticrles 226 anci 227 of
” n the Consfimtion of India, praying to quash the impugned ()I’d6I’
V’ _ passed by the icaxvatzd Civil Judge (Sr. D11), Chikodi in MA
“‘1’€’i’ ‘-.3 AV
injunciion restraining the
the consuuction activity. x¢x–;§.a.”1;’e ‘te}}npor£ii3}
injuncfion was granfgd. ‘afiterii appearance
flied objectioxm and séugfizt, arder. The ttiai
Court on eonsid::’rat£o1;_ heir} that, when
the licence ifs work has to be put
up wi£}:1i11 Viaezmission is not granted
the :_z t}V,é:3″‘~ ‘}¢ 1:0’ 1&1: up the censfzucfion within
the sfifizfiatefi “fllexwsfbze, granted an ordsr of
izljunction. ” the said order, the Muixicipafity
‘V ” an A.appc§VsiIK£?}ifich came to be dismissed. Aggrieved by
th:=«:$&’ the present Writ Petition is filed.
uzxfbrtunate that the Courts beiow ham faficd to
‘ izGti{:e they should have considered whether they had the
_ ‘_’§Lv1V)f’i»’3{§ii!Cfi'()I1 to entertaixl the suits and pass mticrs which they
.._If1E€§f6 passed. when the plain: avarmelzts ciisciosrs: that the
licence granted by the de:;E’endant~municipaiity is canceilsé and
E/,
4
the piaintifi’ was asked not to proceed with the C{.’)Z1Sti’11CTi{)I.”}.,
the Karnataka Mnnicipafities Act, 1964 and the I”g}s:’:_$ frwned
thereunder provide remedifis by way of appeal . su<:h
orders. At the sajnc timfi E§e<:.i:ie::m Z2813 affine
against its officers, szscrvamts, et(_:,,….fQ_1f
faith. it categoricaily states sf "
anything in gcofi faith donc”;oi:_Vjn:c§’x:z3§§q~ {Q ‘.é:3,§’3i:eVVv:¥’i1W¢x\.§r€§.is
Act against any munjcipai pr committee.
constitutad undm” _Qfii<:er or servant of a
municipal council or 1{3é::"sr, or of a Magistrate. F1::.rther,
§3e<.;'£:i01; 284- for a previous statutory notice. It
" . fiat, no shall be instituted against any municipal
V cc-21fn::i£;..§i1'f3¢::;€~serva11t or any person acfing u1}<:ie:r the ozgtier or
di1_"e::cti<:m _ é:.af such municipal Council, officer or servani in
I'espEe.:;f{ '0f any act done or puzparting to have berm done in
'.;31.i£§3uancc of this Act or any rule or bye-iaw made there undfir
Tiuntij the expiration of sixty days next after natice in writing,
stating the cause of action, the naiture of the relief: sought, the .
\./