Karnataka High Court
M/S Varuni Ice Plant vs Udupi City Municipality on 27 October, 2010
Author: Ashok B.Hinchigeri
Bench: Ashok B.Hinchigeri
IN THE HIGH COURT OE KARNATAKA AT BANGALORE DATED THIS THE 27" DAY OF OCTOBER 2010 BEFORE THE HON'Bi_E MR. JUSTICE ASHOK B. HINCHIGEREJII I WRIT PETITION NO.328S4 OF 2010 »(»Li3>_-RES_I)m"" C/w WRIT PETITION Nos.e368--6369/2010;;I0863--..IO.sS-:7,'-EOIIO._"7' I 1086840869/2010, 10870-10874/2010 AND, 1O;37E4-108176/2010;-.,,.,, In WRIT PETITION N0..32854 OF BETWEEN: M/S VARUNI ICE PLANT AREGD. PARTNERSHIP FIRM -. I UDDINAHITHLU . KODAVOOR POST , _. ~ : UDUPI 576 106 H _. _ _ " BY ITS MANAGING PETITIONER (BY SR1 PUTTIGEVII ' AND: I I UDUPICITY I«I§--INICIPALITY'«--w ..... BY ITS COM N--ISSI'ONER UDUPI__57€:}'Il.Q1 _ RESPONDENT :;.(_Bv SRIN.PRASSAD7Hv_IE_GD'E ADVOCATE) THIS I\A;'RI"i'V:I3ETITION IS FILED UNDER ARTICLE 226 OF THE CONSTITUTION" INDIA PRAYING TO QUASH THE ENDORSEMENT AT AE\tNEX~iV| ISSUED BY THE RESPONDENT AND ETC. ZN') In WRIT PETITION Nos.6368~--6369/2010: 1. ANIL v SALIYAN AGE 39 YEARS S/O VASU T BANGERA 'INCHARA' UDDINA HITHLU KOOAVOOR, UDUPI 2. HARISH 3 SUVARNA AGE 49 YEARS S/O}.S.MALPE . MALPE POST, UDUPI DISTRICT ' V ...,RET1T;_'ONER:S (BY SR1. MENAGESH, ADVOCATE) AND: 1. UNDER SECRETARY TO THE GOVERNMENT _ URBAN OEVELORMENT»..O'E.RAVRTM_ECNT.._ VIDHANA SOuOHA__ " » . BANGALORE 5STeEe_01~._ 2. THE COMM1S'S1O--NER.."' . ' - URBAN OEvELORM.ENT-- AUT§*!ORI'__FY'»..' UDUPI ~ .. 3. GOVIND/A4KU'I\3DAR " __ .....
AGE MA,JO'R j BYLA;<ER'E.,.. T<QOAvOOR_ uOuRI.g ' * " *.» v«:i;"~"'r»1,/S VARLJNI ICE REANT UDDINAHITHLU POST »§RObAvOOR"_T _ ._UDU.Pl*57_6 :06 v._'BYTTS,MA'NAGING PARTNER RESPONDENTS « R;.DEvOAS, AGA FOR R1;
SR}-;v--K.P.PRASAD HEGDE, ADVOCATE FOR R2; SR1. PUTTIGE R RAMESH, ADVOCATE. FOR R3--R4) THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE ORDER PASSED BY THE UNDER SECRETARY TO THE GOvERN_'M.EjA;T,~.._ URBAN DEVELOPMENT AUTHORITY, BANGALORE DATED O6&,.Q_2".2VO1.D'A. 2 AS PER ANNEX--F. In WRIT PETITION Nos.1B863-67/2010, 1:33'6:sT--G69'/2oTj.jt5VI:
1. NAGAPPA GANIGAR AGE 59 YEARS S/O SHESHA GANIGA 'SAIDHAM', N0.14»31 UDDINA HITLU, KODAVOOR UDUPI 576106
2. SMT.JALAJA GANIGAR « AGE 72 YEARS _ ' W/OJANARDHANA GAN--IuGA_R ;_ V No.14/53, 'JANARDHANALNILAYA' ' UDDINA HITLU, KQ'DA'J_OOv-PL~_ ' UDUPIS76106 ' " V
3. SMT.SUSHEELA ' AGE 49 YEARS I E. = W/O EAYARAMVPOOJARY * No.14--3O (2) I I _ UDDINA HITLU, KODAVOOR ' UDUP1576§106. ' '
4. LAKKARPA'SA'LIA'rA"N_ AGE 49.Y'E.ARS 'T I .
S/O'S.1D.Du S1J:\f«.ARNA.v DURGASHREE NIELAYA. ' "'~w'No.14--4:L.gA-1 O' ' UDDINA HSITLUA, KODAVOOR
-«..2'_:':U«DUE?I 576 136:.
~ I _» S "S.MT§ " S.HVA'R.A DA AGE 35YEARS 2' 1'.'j~-W"/O DIWAKARA KOTIYAN I ROO.P.£\SHREE NIVAS, No.2.-149 I ' -- A UDDENA HITLU, KODAVOOR US-UPPI 575 105
6. KITTA POOJARY AGE 45 YEARS S/O CHEENKRA POOJARY ABHIJIT NILAYA, !\EO.2-151 UDDINA HITLU, KODAVOOR UDUPI 576 106 PRADEEP V SUVARNA AGE 49 YEARS S/O LATE VASU R SUVARNA -
SUGANDHA KASTURI I No.14/41, UDDINAHITLU KODAVOOR, UDUPI 576 1636 (BY SRI. M.E.NAGESH, ADVOCATE) AND:
1.
. GOVENDA K_UN1')_AR 'V }--~E}DAY KUMAR . .
AGE 42 YEARS»;
_ _j~S/Q GOVINDA KEJNDAR 'BAILKERE, KOGAVOOR POST ':'''VU'D'U.I'D:E ' A V '\/I'3AY..._PRAKASH 1;-._AG«E 37 YEARS S»/0. NAGAPRA M KOTIYAN "RjAT VIJAYASHANKAR UNDER SECRETARY TO THE GovER;_N'ME-N.1";' URBAN DEVELOPMENT D.EPARTM.ENT=, ' VIDHANA SOUDHA 3' .4 -
BANGALORE 01 = . THE CoMMISS1o:\;ER.V"'T~" URBAN DEVEE_C)PMENT UDUPI .L . 'a *' _*u' S/.€,'.SUVARE'J.AV ' AGE MAJOR , BYLAK ERE, _ KO D'AvO_O~-R. _ uDu#1"_.'1;%_~'a ; 1;'.--.PET1TI:Q_N'E'RS V KODAVOOR UDUPI DISTRICT 6. HARISH KANCHAN AGE 34 YEARS S/O SANJEEVA KODIYAN R/A ADILAKSHMI UDDENAHITLU KODAVOOR UDUPI DISTRICT _ 7. RAMACHANDRA KARKERA AGE 39 YEARS S/O GIRIYA AMEEN .»
MALPE, UDUPI DISTRICT ...RESI?OvND~--ENTS (BY SRI. RDEVDAS, AGA FOR R1; ---- _ SRI. I<.RRASAD HEGDE, ADvOCA'T.E FOR R2'; ' . SRI. PUTTIGE R RAMESH, ADVOCATE 'F_OVRéR34R.f/T' THESE WRIT PETITIONS FILED"U!\¥DER..A,R'l'ICLES'=226 & 227 OF THE CONSTITUTION OE.v'INO_'IA R_RAxI..NG-.TO.ij~QuASH THE ORDER PASSED BY THE uNDE.R~._SEI:'RE'I',ARv "TO THEI,GOv'E'RNMENT, URBAN DEVELOPMENT AUTHORITY,'"'BA_NGA.LOR«E__"DATED 6.2.2010 AS PER ANNEX--F AND ETC. :.
In wan PETI'rION._:§Ios.'1o8':%o-,.i4._[261o AND 10875-76/2010:
1. SHEKAR I<A_RI<ERA AOEA6 YEARSV ' S','.O NARAYAN * 'NIRQN', 'No.14-29+.A _ U DDINA' HIT i.;',J_," ~.*I<_CJ['JA.\/('__f,.OR . . UDUPI S.76--._I~o5' I
2., 'vA.MAN P SOVARNA' ' AGE 52 YEARS «I..SS/O RAPPA KUNOAR I _N'OI.1'4,/3AO:A--2, 'RANJITHA NILAYA' , *._DD_DI~NA._zrm*«§..u, KODAVOOR " UDUPI 576 -106 'SI%%;'TII\I.INTODHA P SUVARNA £3.
AGE 35 YEARS W/O PRAKASH SUVARNA "PRAKRUTHI"
UDDINA HITLU, KODAVOOR UDUPI S376 106 PRAKASH AGE 46 YEARS S/O KESHAV GANIGAR SRI DEVI KRIPA NILAYA UDDINA HITLU, KODAVOOR UDUPI 576 106 HARISH AGE 28 YEARS S/O MADHAVA GANIGAR KRISHNA NILAYA No.14-35 UDDINA HITLU, KODAVOOR UDUPI 576 106 SUNDAR PALAN AGE 53 YEARS _ S/O BABU 3Ars:G.E,RA'..G_ ' "
BHAGAvATH1[a\:ILAYEA.;E» _ 6 UDDINA HITLVU, KODAVC}{)R:"A UDUPI 576 106-. .
PRAVEEN AGE 42 YEARS _ s,tO. CHAMJRA _AM1_N " ..... 14 » SHIVA NILAYA'* No'.:4/2V3;' UDD_INGAvHITL_U, KODAVOOR UDUPE. 5'26 1*o..Ej*--._ "
A ."frHE COMMISSIONER ...PETITIONERS sRI.'M_.'E.NA.GE$.HE; ADVOCATE) , UNDERSECRETARY TO THE GOVERNMENT .'j-URBAN DEVELOPMENT DEPARTMENT V VI_'DH.ANGA SOUOHA BANGALORE 01 URBAN DEVELOPMENT AUTHORITY UDUPI 3' GOVINDA KUNDAR SIC) SUVARNA AGE MAEOR BYLAKERE, KODAVOOR UDUPI
4. UDAY KUMAR AGE 42 YEARS SKO GOVINDA KUN DAR BAILKERE, KODAVOOR POST UDUPI
5. VIJAY PRAKASH AGE 37 YEARS « S,fO NAGAPPA M KOTIYAN _ ' RIAT \!I3AYASHANKAR.--. V KODAVOOR, UDUPI
6. HARISH KANCHANE .3 "
AGE 34 YEARS .... =:;,__, S/O SANJEEVA KOOnjA_N 7'; ' R/AAOILARs'::;:M1._ - V UDDINAE-iITLU,l¢KO.DA\/COR".V " R. UDUPI DISTRICT», .
7. RAMACHANORA KARI<:&=RA"
A6539 YEARS. ' . .....
SfO GIRIYA AMEEN MA':..,RE,_U--OuUE.Iv OISTVRTQT RESPONDENTS (Ev SR1. 'R,O'E.vO;A's;?A--GA;;'FOR R1; '---=SRI. K.FRASAD .HE£§DE, ADVOCATE FOR R2; SR1. PUTT'IGE=fR RAMESH, ADVOCATE FOR R3-R7) «WRIT 'PETITIONS.' FILED UNDER ARTICLES 225 & 227 OF :*.'T;'~1_'E_cOf§%:sTI':*UT:Ow OF INDEA PRAYING TO QUASH THE ORDER A. ".."-RASSEO Esf~/'Er':-.-«e'E UNDER SECRETARY TO THE GOVERNMENT, URBAN DE'-JELGPMEENT AUTHORETY, BANGALORE DTD 06.02.2910 As PER V AN?~.'E}€:E,_ ALL THESE WRIT PETITIONS COMING ON FOR PRELIMINARY '-HEARING ma B GROUP THIS DAY, THE COURT' MAOE THE FOLLOWING:
QRDER W.P.No.3285«<i/V2010 is filed by M/s.Varuni challenging the endorsement, dated 29.07.2010 0' issued by the Udupi City Municipality. Fu"rthe'r«it'l--.has mandamus to the said Municipality' to is.su'e_l.the.'s_aAncti'one.d-~00' building plan to the petitioner.
2. W.P.Nos.6368--369, 10'a--é.3+.8'a%7;.;.y'10'a5.a§'8a9, 10870-874 and 10875-876 of 2010'are fiied"'i5y:'l:hle..re_sid.en.t.s:'.v0l the locality challenging the okayeiéflrglelhll; oatéd 06.02.2010 (Annexure--F) the 'Udupi Urban Development of land use from the master plan -- from:_resiVde*n:tial Ltis'e..:..tol.l.industriai use for setting up the ice plantgnlith. certa'in._l_c:olndirtions.
Iipwopuldfl up the petitions filed by the residents thellllloca-I.ityV." confusion regarding their ranks in different pet'l"tions., the Varuni Ice Plant, petitioner in Writ Petition hereinafter referred to as the petitioner 0' proponent and the petitioners in Writ Petition Nos.6368- other connected petitions are referred to as the "",p}:--titioner residents.
F233.
9
4. Sri M.E.l\lagesh, the learned counsel for the petitioner residents brings to my notice the earlier view of the Development Authority contained in its letter, dated . addressed to the petitioner project propo.ne_nt. _--"'Th'a:t_';v.fo'rT3' reasons, his request for the change of lancllyuséiftom.residentialyxi' to industrial purpose was turned dowii._'»:«.l,.,..
a) The road width is only 4_ péir the guidelines the road width of 12 meters in industrial a~reas.:fl: A it it A.
b) Public 1-the._.es"ta'biV:§h'hwent of the ice plant. """ .. , , . . .
c) The :'l.ocali*tyVlai.ls-_:vvith'i'vné:':th.e*residential zone as per the revised l it Srivfiiagyesh without there being any change in the AcVi'rcuVm_st'an-eves,__ the respondent Urban Development IjA_utvhorit'y~.reverwseljg:_itS.:;."e.arlier view and passed the resolution recjommendliéngy Government for giving the clearance under ittea.'c5'jfs.:tr;esAfcarhataka Town and Country Planning Act, 1961 s, called the 'KTCP Act' for short). The learned counsel the respondent Urban Development Authority has @534.
"13. uses that are permitted under special circumstances by the Authority:
Municipal, State and Central Government offices, puljlic utility buildings, cemeteries, golf clubs, banks, in homes, hospitals for human care, (with: a" minirrium,sita'l area of 750 sq. mtrs and the site is abutting--r'a«roa'dV'of minimum 12 mtr width), philanthropic usesffuel storage A' depots, filling stations (excludin'g_:"i?etrolit ttunlrs, filling), service industries with poweriiiup to_,_v10 HP {for all the above industries and 'those as --«thei'lisMt given Schedule--I, power required forlair'~con'ditiohing," lifts and computers are excluded frorn'Hl9::"s_oecii"ied taco}/9), power loom for silk twistin;:'~'(l~'D, to "Hi5; .pio'vide§:l the noise generated shall v"pre.scribed by the Ministry of,._.EnVviron;n:=,en_t For.est,~§' Government of India, gas _cvlirid--er,__Vs.toragé?-.._PFovided it satisfies all required norms of. and software computer offices and :'nformation._ 'technology related activities provided "the site'-»isV'abutting a road of minimum 12 in iV'width,.t._chatlcafe centres," 'doctors consulting room, office ltof Vad'.(oca,te€,'«..other profession in public interest nor e.$&ceeo'ing"v.?U.,,gsqVlV.l:in';' provided the applicant himself is a professional,. & use toilets and Service apartments, 'vehicle parking including multilevel car parking. In .44"*i${iu=!t5--jstoreyed Residential Apartments, shops & if i6To::e_ra.i stores of 10% the Total carpet area of the hi" ___ " ' 'lbuilding. "' HBH n :3
8. The learned counsel has also relied on the Division Bench decision of this Court in the case of of H..V.VIJAYARAGHAVAN 81 OTHERS V. MALATHI DAS 8:
0THERS., reported in 2009 (4) xcca 2313 (as) to buttress his submission that the change proposed should contravention of any provisions of the Act.
9. Sri Puttige R.Ramesh, the |ea=,rned..,«ciounsé.l' petitioner project proponent submitsr't.h"at Development Authority vide its Notifica'tixon,tdated.,VV:20:5.(l9.2009 called for the objections from,_"t--he--'_:pu§b|i"c*«..,to.,i"'the proposal for setting up theticlel thewpevtitioner residents filed the objections aftter time and some of the petitioners, who filed the.,o'--bjectVi'o'ns within the prescribed period of i'ime..stulo,sequ-ently withd"revv them and some of the petitioner residents" the objections at all. Thus in effect, 'j.ta=ccording'to' Sri..R'a'n1esh, no valid or surviving objections were
- --fil.!'etd.,_by..,any of the petitioner residents. He also submits that the p~etition"er, project proponent through Sri Govihda Kundar has executed the gift deed, dated 26.02.2010 in favour of htidupi Municipality for widening of the road by 6 meters. He FISH.
also brings to my notice, the existence of as many as 26 ice plants in the vicinity of the site where the petitioner project proponent proposes to set up its ice plant. He takes exceptit-in to the selective objection being raised by the be residents.
10. Sri Ramesh further submits thatflthel«Ka'--rnataAl§a«__State Pollution Control Board has already'given:__its_consent"for establishment of the ice plant. He alsv-oibrings to my_"':1o't--lce"this Court's decision in the case of"._B.R,«3I\L'I'GA"eAND"OTHERS V. % TOWN MUNICIPAL couNcIL,'plbi3s?I,l |:_)Q.ii§t;'t::'isfrRIcT AND ANOTHR, repovl'ted..inyeisisgasl.(4jjee'i§ai¥.'L-;aV--si:o8, wherein it is held that if the of land use is to be made Contrary to the (ill)-P_no.rpiannlng authority, may with the_.«~":"«'lfy€§vio,!J:"s«:. 'Va3{,3V'l3rovaV.l"'of...._t_he State Government, allow such changes .,the_y4"la'_r;d"use or development as provided under ' Secti on i"-'l~;i'».= Qofitihiepj Act. ':3 'Sr.,i Eibevdas, the learned Additional Government appearing for the Government submits that if the 'VV.,fe'p..etit'ione'r residents' argument that no change of land use is flfill J5 permissible under Section 14--A of the KTCP Act, then the provisions would be rendered otiose or nugatory. He also submits that the Government has followed the procedure prescribed while giving its approval to the Urban Development Authority's resolution/proposal for the change of land by the residential purpose to industrial purpose. Granting: such"
relaxation in the changed circumstances is"vve'|'I"w_it'hin.;the'porwer of the Government, so submits Sri Devdasf
12. He further submits that the f'acTts.of Gri ragihlavan (supra) and the facts of the pres_ent.<ia'se{are"o-entirely"'di'fferent.
In Vijayaraghgu/a'n~.«it 'he_l"d"" that the Government cannot interferewlitlh upon a Development Authority. In there is no interference or intF_Rlsi47.r.7 i3.'0weAr"s~o.f...t«he Urban Development Authority. On the 'other. proposal/resolution passed by the said :i:':'aso__t.hority"i.s"'appVroved.'s:'by the State Government in accordance A _ igh-thy law.
S'ri_ K"'.Prasad Hegde, the learned counsel for the Udupi Urban Development Authority and Udupi City hat[fl'-4l.uAni'<:i.p.a'|'ity submits that a number of industries have already HBH.
[6 come up in the locality in question. He also confirms the giving of the land by the petitioner project proponent for the forrnatioi<i_ of 12 meter wide road.
14. Sri Nagesh, in the course of hisr'ejo'indeif., sip-bbrtii.tsV:thfe'i~t when the objections are not filed or withdr'ayvlnj_A'there impediment for the petitioner residen'~t:s""to rile the..vvritVV"pVeti'tion. In this regard, he relied on the Apex,-Cotirtfsudeecisionin the case of S.N.CHANDRASHEKAR AND' sum: or KARNATAKA AND 3 scc 203.
He relied on the canvassing another proposition too} landieusye must conform to the revised masteriplan.' in
15. T4lje"si.ibmis'si._ons' ofthe learned counsel have received corisiVVde.ration'i""é I do not propose to reject the petitions '«fi.leld~v-ivéijyxi t!?i'e.~:"petitioner residents on the preliminary V'gobjvections'"~raised -biysri P.R.Ramesh, just because some of the ' Vshavewtiled objections after the expiry of the prescribed 'o_r'»ha:ve not filed the objections or filed the objections but the objections, subsequently. If the coming of an is going to affect the quality of life, Article 21 of the FISH 17 0 Constitution of India can always be pressed into service. The right to life granted under the said Article cannot be dilut.eV_cl..,'_:o.':_ affected adversely merely because some parties have$'_:'not~5,fi!.edr.-V___"*_ the objections.
16. Section 14-A of the KTCP Act einpc.iy¢rs 'Plarnr§l.:ng,»:Vl"
Authority to allow such changes the 'prio.rVapwp.rov'al'V:of the State Government. In thi's.__regE1r'd'; be 'b'ene-ficial to refer to the statement of objelctsland No.17 of 1991 by virtue of the statute, which states, initera_I"i-ai,"""that:..fS'ectiv't§_n.j"{A144A prescribes the modaltties of th'e*la'nd use. Thus, the very rationale or insertion of Section 14~A of the Act is that under'certainucipelumstances, the change of land us_e'r~has to'i~be,___,per_mitlted«b.y..the local development authority but with"the.-priroyr of the State Government. _ 17."'««..Cla_'use,u5'lib to Annexure-I to Urban Zonning A '4'R.e@;iulVatioVns, the" provisions of which are extracted hereinabove is It cannot be said that the purposes or activities 'notmentioned in clause lb cannot be permitted at all. The .,..,,.._ll"-«regulation makers' intentment becomes clear from the last fifilf.
sentence of clause 1b. It provides for shops and general stores but only to the extent of 10% of the total carpet area _.of_,:'the._ building in multi--storeyed residential apartments. Inthe portions of the said clause, there is no r_eference"to"'shops and general stores. This only shows that the o'rV:"t--heri1.r_' purpose are only inclusive; there is niopijohibitioit ,or*em§ba.rg,o.3as such for other business activities.
18. The reliance on the =:\/i_ia_yaAra,t;;ei_1avan (supra) by the petitioner residehts' side their rescue in any way. That" Government's interference with i the powers of the Development A'uthoriVty.: V
19. 'an.other"'as,pect of the matter, which cannot be lost sight_ of thejeie-xistence of as many as 26 ice plants in the ipevicinity.o'f'.__the" site of ice plant. While putting the V'.:*interpretati'on Section 14~A of the KTCP Act, this Court in the o}t=i..3.se'iit§a (supra) has held that if the development or use is to be made contrary to the ODP or CDP, KR"i.,_the'.,:Pi'anining Authority may, with the previous approval of the BR industry and in the course of the industrial operations, the interference of the Pollution Control Board can always be if the petitioner project proponent industry is found . pollution. It shall also be open to the petjtione-r."r'es~i(jen"tsv"to make a demand on the Pollution Control Board or loVt'i:er'<1:_' competent authority to a) demand th_a_t~..tall chirnney"bel={i_ns.tal!»ed % by the petitioner project proponentu:a.ndi~_c_gb)"§t,§_houfid not discharge the untreated air at the gg.roun{d ;.o'r"'rfoof'iievel, etc.
22. If the pet_i'tioner re_sid_en~f:s the pollution. control measuresfit 'ti~1e:'F?é'lVlu'ti:i.ri C;m=trol Board and other competent bodies 'toii»rnpo:'sVe a'm_['mea_su'r'e that is permissible in law to prevent'the-- pollut%.ojn_:o'€_:a'i.r:'and/or to keep the pollution levels under .c.heck""anV_d wii;~hinv_the'wpermissible limits. the observations and the directions 7'.gg_containeci'.----_VAhVereiv»n_a'b;.oye in the preceding paragraphs, 'vy.p4Noseéssiieseé/2010, 1086340867/2010, 10868-- ;1u.O'8:6_9;/2O1(u),VViO870--1O874/2010 AND 10875-10876/2010 are ."~"'d%i$m'issedi.
93%
24. Now I am left with W.P.§\lo.32854/2010 filed by the petitioner project proponent against the Udupi City Municipagl'i~ty'.~..v Sri Ramesh, the learned counsel for the petitioncaiil'proj'ectI.v...._".
proponent submits that the permission to_constru_r:tthe'jbu'i'l~dVi*ng is kept in abeyance only because the ti:a'tVf't--he*::yi_'« permission should not be given"l_to'~._the"~petit_ion'er{._'vprojecti proponent to construct the building. VAyI..,lairnl._afraidtheiiikiiaritior any other functionary cannot fttpteu"'conbst--ruction of the building with any ratve_§5f.__Succéss-i;i:nles§..f'.i..i'}Vt.fl:é".P'%rmission is sought on a land' to ithlelwilparty and ii) the permission so_u.ght_isf"iiot;::'_iVn Vliiivilth the building bye- laws. Otherwise, it ,t'ovl.':preventing a party from making the beneficial use,_of the to him. The public, invcluding if/lii~_,0., ha'v'e_.wceHrta:inly the right to object to the use of f_or«.a~:particular purpose and not to its construction impugned endorsement issued by the City""Nlu"nicip"ality on 29.07.2010 (Annexure~M) is liable to accordingly it is quashed. The said Municipality h.erepydirected to consider the petitioner project proponent's plan in accordance with law and issue the same if the 'petitioner project proponent meets all the legal requirements. fifiri [N2 [NJ
25. In the resuit, W.P.No.328S4/2010 is accordingly allowed. No order as to costs.
26. Sri K.Prasad Hegde, the learned Standing respondent is permitted to file the vaka¥:é1tAn'_fo*rs_vt*he udupi Cit)! Municipaiity in w.P.32854/201031 the weé_'r:7S % % bvr Iv "" ' 1'.