Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 23, Cited by 0]

Karnataka High Court

The Project Engineer Nirmiti Kendra vs Jagadishwarayya S/O Adawaiya ... on 26 March, 2025

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                -1-
                                                            NC: 2025:KHC-D:5669
                                                         WP No. 100720 of 2025




                             IN THE HIGH COURT OF KARNATAKA,

                                        DHARWAD BENCH

                          DATED THIS THE 26TH DAY OF MARCH, 2025

                                             BEFORE
                        THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                        WRIT PETITION NO. 100720 OF 2025 (GM-CPC)
                   BETWEEN:
                   THE PROJECT ENGINEER NIRMITI KENDRA,
                   GADAG, REPRESENTED BY
                   SRI. SHARANAPPA S/O. SHIVAPPA GADDAD,
                   AGE: 32 YEARS, OCC: ENGINEER,
                   R/O. C/O: NIRMITHI KENDRA,
                   GADAG, TQ: DIST: GADAG-582101

                                                                    PETITIONER

                   (BY SRI. K.L. PATIL AND
                   SRI. ARAVIND D. KULKARNI, ADVOCATES

                   AND:

                   1.     JAGADISHWARAYYA
                          S/O. ADAWAIYA HUBALIMATH,
                          AGE: 74 YEARS, OCC: BUSINESS,
Digitally signed
by SHWETHA                R/O. AZAAD ROAD, NEAR JAIN TEMPLE,
RAGHAVENDRA               GADAG-582101.
Location: HIGH
COURT OF           2.     CHANDRASHEKHAR
KARNATAKA                  S/O. RUDRAMUNISWAMY BHUSHANURMATH,
                           AGE: 64 YEARS, OCC: BUSINESS,
                           R/O. 7TH CROSS, K.C. RANI ROAD,
                           GADAG-582101.

                   3.     ADAVYYA
                          S/O. PANCHAKSHARAYYA HUBALIMATH,
                          AGE: 39 YEARS, OCC: BUSINESS,
                          R/O. AZAAD ROAD, NEAR JAIN TEMPLE,
                          GADAG-582101.

                   4.     SHIRAJUDDIN
                              -2-
                                           NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




      S/O. ABDUL KAREEMSAB BAVIKATTI,
      AGE: 60 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

5.    MAHAMMED HANEEF
       S/O. ABDUL KAREEMSAB BAAVIKATTI,
       AGE: 60 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

6.    SUSHEELA
      W/O. CHANDRAPPA ANAVALA,
       AGE: 56 YEARS, OCC: TAILOR,
       R/O. #1574, JAVALGALLI, GADAG -582101.

7.    FAREEDA BEGUM @ AMMAJAAN
       W/O. MEHABOOBSAB HUNAGUND,
       AGE: 63 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

8.    CHANDSAB
      S/O RAJESAB BODLEKHAN,
       AGE: 54 YRS, OCC: BUSINESS,
       R/O. AZAAD ROAD, JAVALGALLI, GADAG-582101.

9.    THE DEPUTY COMMISSIONER,
      GADAG, D.C.OFFICE, HUBLI ROAD,
      GADAG-582101.

10.   THE COMMISSIONER,
      GADAG BETAGERI, CITY MUNICIPAL COUNCIL,
      GADAG-582101.

11.   THE CHIEF EXECUTIVE OFFICER,
      KUWS AND DB BOARD,
      MULGUND ROAD, GADAG-582101.

12.   ANWARSAB
      S/O. RASULSAB DODDAMANI,
      AGE: 46 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

13.   ABDULRASUL
      S/O. TIPUSAB DODDAMANI,
      AGE: 84 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.
                              -3-
                                           NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




14.   ABDUL KHADER M BANDAGI,
      AGE: 45 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

15.   WAJEEB C. BODLEKHAN,
      AGE: 26 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

16.   ILIYAAS S BODLEKHAN,
       AGE: 32 YEARS, OCC: BUSINESS,
       R/O JAVALGALLI, GADAG-582101.

17.   RAJASHEKHAR
      S/O. CHANDRAPPA ANAVAL,
       AGE: 45 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

18.   MANJUNATHA
      S/O. NEELAGOUDA PATIL,
       AGE: 36 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

19.   RAHAMAN
      S/O. ABDUL GAFARSAB BODLEKHAN,
      AGE: 34 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

20.   KRISHNA KUMAR
      S/O. KRISHNA MADIWALARA,
      AGE: 30 YRS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

21.   BALARAM
      S/O VENKARAMA HAWALE,
      AGE: 45 YRS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

22.   SALEEM R. BODLEKHAN,
      AGE: 38 YRS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

23.   ASHFAQ
      S/O. AHEMAD NOORSAB SUNKAD,
       AGE: 38 YRS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.
                             -4-
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




24.   ANILKUMAR S/O. PUNDALIKAPPA JIKANUR,
       AGE: 35 YRS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

25.   MODIN M DANDIN,
      AGE: 31 YRS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

26.   NAVEEN S/O NARAYANASA KHATAWATE,
      AGE: 50 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

27.   NEELAVVA BHIMAPPA JALAWAYI,
      AGE: 64 YEARS, OCC: HOUSEHOLD,
      R/O. JAVALGALLI, GADAG-582101.

28.   MUBEEN ASHFAQ SUNKAD,
      AGE: 30 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

29.   RAJAMA S. BODLEKHAN,
      AGE: 32 YRS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.


30.   SHIVANAND S/O. CHANDRAPPA ANAVAL,
      AGE: 36 YEARS, OCC: BUSINESS,
      R/O JAVALGALLI, GADAG-582101.

31.   KHASIMABI A.BODLEKHAN,
      AGE: 43 YEARS, OCC: BUSINESS,
      R/O JAVALGALLI, GADAG-582101.

32.   RESHMA RAJESAB BODLEKHAN.
      AGE: 37 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

33.   SUMITRA RAJASHEKHAR ANAVAL,
      AGE: 33 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

34.   HASEENABI HUSSAINSAB MIRJI.
      AGE: 70 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

35.   SHAALU ABDULSAB NILAGUND,
                              -5-
                                           NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




      AGE: 46 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

36.   JAIBUNISA AJUBUDDIN KALADAGI,
       AGE: 61 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

37.   BIBIJAAN ABDULRASUL DODDAMANI.
       AGE: 63 YEARS, OCC: BUSINESS,
       R/O. JAVALGALLI, GADAG-582101.

38.   RAJIYABANU MAHAMMED GOUSE PATHAN,
      AGE: 30 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

39.   SHAMASAD BEGUM DAWALSAB AKKI,
      AGE: 46 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

40.   KHALEEL S/O AKRAM M.R.
      AGE: 46 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

41.   ATAAULLA N. HALAVARTI,
      AGE: 35 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

42.   YAQUB ALI N. KALADAGI,
      AGE: 46 YEARS, OCC: BUSINESS,
      R/O. JAVALGALLI, GADAG-582101.

43.   JAIMAULLABDAN RAHEMANSAB NAMAJI,
       AGE: 55 YEARS, OCC: MEMBER,
       MUNICIPAL COUNCIL, R/O. WARD NO.18,
       JAVALGALLI, GADAG-582101.

44.   RAJESAB S/O. FAKRUSAB KANAVI,
      AGE: 63 YEARS, OCC: AGRICULTURE,
      R/O. WARD NO.18, AZAAD ROAD,
      GADAG-582101.

45.   JHANGEER IBRAHIMSAB UMACHAGI,
       AGE: 57 YEARS, OCC: PRIVATE WORK,
       R/O. WARD NO.18, JAVALGALLI,
       GADAG-582101.
                              -6-
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




46.   SHIVAPPA S/O BASAPPA SHIRAHITTI,
      AGE: 59 YEARS, OCC: COOLIE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

47.   IBRAHIMSAB CHAMANSAB NADAF,
       AGE: 41 YEARS, OCC: AUTO DRIVER,
       R/O. WARD NO.18, JAVALGALLI,
       GADAG-582101.

48.   SAVITA MALLESHAPPA KUMBARA,
      AGE: 31 YEARS, OCC: HOUSEWIFE,
      R/O. AZAAD ROAD, JAVALGALLI,
      GADAG-582101.

49.   KHAMARSULTANA J NAMAJI,
      AGE: 45 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

50.   LALITA MARIYAPPA BHAJANTRI,
      AGE: 43 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

51.   JAHIDABEGUM SHIRAJ AHMED SHIRUGUPPI,
       AGE: 37 YEARS, OCC: HOUSEWIFE,
       R/O. WARD NO.18, JAVALGALLI,
       GADAG-582101.

52.   DYAMAVVA MALLAPPA HADIMANI,
      AGE: 35 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

53.   SHAKEELA W/O. SALEEMSAB BETAGERI,
      AGE: 38 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

54.   YALLAVVA YAMANAPPA TAMMARAMATTI,
      AGE: 52 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

55.   HASEENA BEGUM
                             -7-
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




      W/O. ABDUL NABISAB KANAKANNAVARA,
      AGE: 50 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

56.   SABIYA BEGUM SIRAJ AHMAD PEERZADE,
      AGE: 26 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.17, JAVALGALLI, GADAG-582101.

57.   BIBIJAAN MAHAMMED RAFIQ ANNIGERI,
      AGE: 30 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI, GADAG-582101.

58.   RESHMA KHASIMSAB KAGGAL,
      AGE: 37 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

59.   RAJBI BUSANSAB HEBSUR,
      AGE: 60 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.

60.   LAKSHMI SHANKAR UMACHAGI,
      AGE: 47 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

61.   RAJABI MOULASAB NADAF,
      AGE: 57 YEARS, OCC; HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

62.   FATIMA BADESAB NAREGAL,
      AGE: 55 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

63.   BHIMAPPA HULGAPPA BHAJANTRI,
      AGE: 60 YEARS, OCC: AGRICULTURE,
      R/O. WARD NO.17, JAVALGALLI, GADAG-582101.

64.   JAINABI SHABBIRAHAMED SAYYED,
       AGE: 30 YEARS, OCC: HOUSEWIFE,
       R/O. WARD NO.18, JAVALGALLI, GADAG-582101.

65.   RAJIYA BEGUM ALLABAKSHI BETAGERI,
      AGE: 60 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.
                             -8-
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




66.   SANIYA INAYATH LAKKUNDI,
      AGE: 29 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

67.   RIHANA DAWALSAB ANNIGERI,
      AGE: 33 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.
68.   SADRUNNISA MOULASAB NARAGUND,
      AGE: 45 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI, GADAG-582101.

69.   RAJABI BABUSAB ANNIGERI,
      AGE: 62 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

70.   SALMA IMAMHUSSAIN MANIYAR,
      AGE: 20 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

71.   ISRATHABANU MALLIKSAB BAGALKOTI,
       AGE: 45 YEARS, OCC: HOUSEWIFE,
       R/O. JAVALGALLI, GADAG-582101.

72.   PARIJAAN RAFIQ KURTAKOTI,
      AGE: 39 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

73.   FATHIMA CHANDSAB BAGODI,
      AGE: 65 YEARS, OCC: HOUSEWIFE,
      R/O. JAVALGALLI, GADAG-582101.

74.   MAHAJAANSBI MOULASAB SANGAM,
      AGE: 50 YEARS, OCC: HOUSEWIFE,
      R/O. WARD NO.18, JAVALGALLI,
      GADAG-582101.
                                              ...RESPONDENT/S

(BY SRI. S.M. CHANDRASHEKHAR, SENIOR COUNSEL FOR
SRI. M.M. PATIL, ADVOCATE FOR C/R1 TO R8
     AND R12 TO R42;
SRI. HARSH DESAI, ADVOCATE FOR R10;
SRI. DAYANAND M. BANDI, ADVOCATE FOR R11;
SRI. GANGADHAR J.M., AAG FOR
SRI. V.S. KALASURMATH, AGA FOR R9;
R43 TO R74 ARE DEFERRED V/O DATED 11.02.2025)
                                 -9-
                                              NC: 2025:KHC-D:5669
                                           WP No. 100720 of 2025




      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT OF
CERTIORARI TO SET ASIDE THE ORDER DATED. 03/12/2024 PASSED
BY THE PRL.SENIOR CIVIL JUDGE AND CJM, GADAG IN M.A. NO.
11/2023 PRODUCED AS ANNEXURE-G WHEREBY THE ORDER DATED.
21/04/2023 PASSED ON I.A. NO.5/2023 IN O.S.NO.93/2023 BY THE
PRINCIPLE CIVIL JUDGE AND JMFC, GADAG IS CONFIRMED,
CONSEQUENTLY ALLOW THE MA NO. 11/2023 AND DISMISS THE I.A.
NO. 5/2023.

     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 19.02.2025., COMING ON FOR PRONOUNCEMENT
OF ORDERS THIS DAY, THE COURT MADE THE FOLLOWING:

CORAM:     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                           CAV ORDER
 (PER: THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)



1.   The     Petitioner,    who       is   Defendant      No.4      in

     O.S.No.93/2023, is before this Court seeking for the

     following reliefs:

         I) Issue writ of certiorari to set aside the order dated
         03/12/2024 passed by the Prl. Senior Civil Judge and
         CJM, Gadag in M.A. No.11/2023 produced as
         Annexure-G whereby the order dated 21/04/2023
         passed on I.A.No.5/2023 in O.S.No.93/2023 by the
         Principle Civil Judge and JMFC, Gadag is confirmed,
         consequently allow the MA No.11/2023 and dismiss
         the I.A.No.5/2023.



2.   39 persons had filed a suit in O.S.No.93/2023

     seeking for the following reliefs:
                                - 10 -
                                             NC: 2025:KHC-D:5669
                                         WP No. 100720 of 2025




        1. It may be declared that the Plaintiffs and have
        right to approach their respective business premises
        consisted in suit properties Sl.No.1-10 by 'RIGHT TO
        WAY' as easement of necessity to by passing along
        the Azad Road over the Raja Kaluve; and

        2. The construction carried out or proposed to be
        carried out by the Defendant no.4 over the Raja
        Kaluve as shown in the BCDEFGHLKJI region of hand
        sketch map may be declared as illegal & violative of
        easementary rights of Plaintiffs and others; and

        3. As a consequence, the Defendants be restrained by
        an     order    of  Permanent       Injunction      from
        employing/making any construction perpetually over
        the said BCDEFGHLKJI region of the hand sketch map
        affecting the easementary rights of Plaintiffs; and

        4. The costs of the suit may kindly be awarded to the
        Plaintiffs;

        5. Any other legal or equitable reliefs which this
        Hon'ble Court deems fit may kindly be awarded.

        Accordingly the suit of the Plaintiff be Decreed in the
        interest of Justice, Equity and Good Conscience.



3.   In the said suit, the plaintiffs had filed an application

     in IA No.5 under Order 39 Rule 1 and 2 read with

     Section 151 of the Code of Civil Procedure (for short

     'CPC'), seeking for the following reliefs:

        Herein, the advocate for the Plaintiffs/Applicants,
        implore to apply as under:

        That for the reasons sworn in the accompanying
        affidavit, it is most humbly prayed that, this Hon'ble
        Court be pleased to an order ad-interim-exparte-
        injunction against this Defendant no.1-4/Opponent,
        restraining the Defendant no.1-4/Opponents, from
                               - 11 -
                                              NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




        making any further construction work by themselves
        and by their men/ contractors and also servants
        employed specifically for the construction in or over
        the suit RajaKaluve catchment area affecting the
        valuable easementary rights of the Plaintiffs to us
        use, approach and enjoy the suit schedule I Sl.No.1-
        11 properties situated at Gadag, till the disposal of
        the top-noted suit in the interest of Justice, Equity
        and Good Conscience.


4.   A memo had been filed on 23.02.2023 by the

     plaintiffs that the interlocutory prayer insofar as

     defendant No.1 being the Deputy Commissioner of

     Gadag in IA No.5 would not be pressed.


5.   Written statement and objections have been filed

     before the Trial Court (Principal Civil Judge and JMFC

     Gadag).    The   Trial   Court    vide    its   order   dated

     21.04.2023 in O.S.No.93/2023, allowed the said

     interlocutory application restraining the defendants

     by way of a temporary injunction from making

     further   construction    by themselves or         by their

     servants, agents or anybody on their behalf over the

     said Raja Kaluve till the disposal of the suit.
                              - 12 -
                                         NC: 2025:KHC-D:5669
                                      WP No. 100720 of 2025




6.   An appeal having been filed by defendant No.4

     therein, namely the petitioners herein, the Principal

     Senior Civil Judge and CJM at Gadag, vide its order

     dated 03.12.2024 in MA No.11/2023, dismissed the

     Miscellaneous Appeal and confirmed the order passed

     by the Trial Court. It is challenging the same, the

     petitioners are before this Court seeking for the

     aforesaid reliefs.


7.   THE FACTS LEADING UP TO THE ABOVE MATTER

     ARE:


     7.1. The plaintiffs claim to be absolute owners and

            in peaceful possession and enjoyment of the

            suit schedule 1 to 10 properties, which were

            commercial shops and open space premises

            situated in the local limits of Gadag-Betageri

            City Municipal Council.


     7.2. It is contended that the said suit properties

            were situated on the western side of the main
                       - 13 -
                                   NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




     road of Gadag City, along the 'Azaad Road,

     connecting to 'Station Road' on the southern

     side to the 'DC Mill Road' on the northern side,

     the main drain was referred to as the Raja

     Kaluve from a long period of time.


7.3. The plaintiffs claiming to be occupants of their

     respective properties are engaged in business

     activities ranging from electrical, electronics,

     apparel, stationery, wholesale business, steel

     furniture,   wardrobe     making,    metal   scrap

     collection as also godowns. They were carrying

     out the said business without any obstruction

     and hindrance for a long period of time. They

     also claim that they were using the Azad Road

     abutting the Raja Kaluve on the eastern side as

     an approach road to their properties, the

     plaintiffs having a point of entry from Station

     Road to Azad Road, then passing over the Raja

     Kaluve to access their respective properties.
                        - 14 -
                                    NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




7.4. They claimed that the Municipal Corporation

      had built a RCC slab over the Raja Kaluve in the

      year 2021 and thereafter, they have been using

      the said slab put up on the Raja Kaluve for

      parking and as an approach to the shops and

      enterprises.


7.5. Earlier to 2021, the Raja Kaluve was an open

      drain and at various spots in front of the suit

      properties, there were entry points that were

      existing in the form of temporary bridges built

      over the said Raja Kaluve, which provided

      access to the businesses of the plaintiffs.


7.6. With the increase in traffic and certain changes

     made by the police in terms of the parking of

     vehicles, there was inconvenience which had

     been caused to the plaintiffs. They claimed that

     in order to solve the parking problem, the local

     authorities had agreed to lay a concrete bed

     over the Raja Kaluve and the Azad Road to
                          - 15 -
                                       NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




    enable parking of vehicles and it is in that

    background that a concrete bed was laid during

    the Covid-19 period with a slab on top to be

    used for the purpose of parking.


7.7. In the year 2022, defendant No.4 i.e., the

     petitioner herein conducted a spot inspection of

     the Raja Kaluve area. Thereafter, it is claimed

     that      without    any     permission   from      the

     Commissioner Gadag-Betageri City Municipal

     Council, defendant No.4 proceeded with making

     an illegal construction on the Raja Kaluve and it

     is only in the month of August-2022, it came

     to the knowledge of the plaintiffs that the space

     over the Raja Kaluve will be turned into a park

     and children's play utility area.


7.8. Thereafter, it is claimed that the plaintiffs had

     several meetings to decide about the course of

     action.    They     made     representations   to   the

     Commissioner and President of Gadag-Betageri
                        - 16 -
                                     NC: 2025:KHC-D:5669
                                  WP No. 100720 of 2025




    City   Municipal   Council,    the   Director   Town

    Planning, Planning Director of the Karnataka

    Irrigation Department, as also to defendant

    No.4 requesting them to not put up the park

    and children's play area, contending that there

    are no permissions which have been obtained

    from the Gadag-Betageri City Municipal Council.

    Thereafter, the work came to a standstill.

    However, again in January 2023, defendant

    No.4 commenced the construction, installed

    metallic grills and created a children's play area

    over the Raja Kaluve.


7.9. The plaintiffs and certain others had also

    approached the officers of defendant No.1 and

    2 giving representations, despite which the

    work carried on. The plaintiffs claimed that the

    plaintiffs represent several other persons, who

    are affected by these illegal activities and it is

    in that background that a suit was filed under
                         - 17 -
                                    NC: 2025:KHC-D:5669
                                 WP No. 100720 of 2025




    Section 91 read with Order 1 Rule 8 of the CPC

    for the aforesaid relief as a representative suit.


7.10. Defendant No. 1 and 2 though appeared, did

    not file their objections to the application.

    Defendant No.3- Executive Engineer filed a

    written statement contending that defendant

    No.3 is not concerned with the subject matter

    of the suit. Defendant No.4 filed objections to

    the   application      contending   that   there   is

    suppression of material facts. The park and play

    area is being created on the slab built over the

    Raja Kaluve, the earlier road which was in

    existence continues to be in existence. The road

    portion has not been used by defendant No.4

    for any particular purpose. The project has

    been approved by the Municipal Council and

    funds have been released by the Karnataka

    Niravari Nigam Ltd., as per the direction of the

    Irrigation Department. The slab over the Raja
                        - 18 -
                                    NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




     Kaluve is being used, the plaintiffs cannot have

     any objection.


7.11. Insofar as the entries and exit and access to

     the properties of the plaintiffs is concerned, it

     had been stated that there are several locations

     where points for entry and exit, which would

     allow vehicles to ply have been identified and

     those entry and exits are always available for

     the plaintiffs to make use of. The slab built over

     the Raja Kaluve could not be used for the

     purpose of parking. There is no vested right of

     the plaintiffs to seek for such a relief.


7.12. The Raja Kaluve was an open drain until the

     year Covid-19 hit the Country. The open drain

     being a health hazard, in order to protect the

     interest of the citizens, the Raja Kaluve was

     closed with a concrete bedding and a slab so as

     to enable easy and covered flow of sewage.
                            - 19 -
                                             NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




7.13. The Raja Kaluve is a drain carrying the sewage

     of Gadag-Betageri town and not just water or

     storm waterr. The construction of the slab

     having been done in the year 2021 and there

     being     locations      identified      for   ingress   and

     egress, the relief as sought for by the plaintiffs

     in the suit are not maintainable. Consequently,

     the interlocutory relief is also not maintainable.

     Hence, the suit and the application are liable to

     be dismissed.


7.14. The    Trial   Court     was     of     the   opinion   that

     easementary rights being claimed over the Raja

     Kaluve, there being no dispute as regards the

     plaintiffs being the owners of shops situated on

     the western side of the Raja Kaluve and

     carrying on their business, the said Raja Kaluve

     coming     within the          City    Municipal Council's

     jurisdiction,      taking             into     account     a

     communication dated 19.09.2022 issued by the
                        - 20 -
                                      NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




     Gadag-Betageri      City     Municipal   Council     to

     defendant No. 4 to stop the construction of the

     Raja Kaluve and defendant No. 4 not having

     stopped the construction. It was held that the

     right of the plaintiffs to access their properties

     was disturbed and interfered with. The City

     Municipal Council not having approved the

     project, hardship would be caused to the

     plaintiffs and their livelihood.


7.15. It is in that background the Trial Court has

     negatived the contention of respondent No.4

     that material has already been collected for

     carrying out the construction, the construction

     works already having         commenced, the works

     could   not be    interfered     with, allowed      the

     application in IA No.5 under Order 39 Rule 1

     and 2 of the CPC and granted an order of

     temporary injunction restraining the defendants

     from    making    any      further   construction   by
                       - 21 -
                                        NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




    themselves or by their servants, agents or

    anybody on their behalf over the suit Raja

    Kaluve till such disposal of the suit.


7.16. An appeal having been filed by respondent

    No.4, the Miscellaneous Appeal Court i.e., the

    Principal Senior Civil Judge and CJM at Gadag,

    by its order dated 03.12.2024 in MA No.11 of

    2023,    dismissed         the    said    appeal.      The

    Miscellaneous        Appeal       Court         took   into

    consideration the averment of the plaintiffs that

    they were using the open drain as an approach

    road, and after putting up the concrete bed

    over    the   Raja    Kaluve       by     the     Municipal

    authorities, plaintiffs have been using the same

    for parking. If the construction were permitted

    to be continued by defendant No. 4, visibility of

    the shops belonging to the plaintiffs could be

    lost.
                          - 22 -
                                          NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




7.17. The access to the properties would be curtailed

     and taking into consideration the letter dated

     19.09.2020 issued to defendant No. 4 to stop

     construction, came to a conclusion that even

     prior to the laying of the said bed over the Raja

     Kaluve, it was being used by the plaintiffs and

     other public at large as an access way and as a

     parking area.


7.18. Defendant No.4, without authority, has taken

     up the project work to make construction over

     the     set   way    and     concrete       bed   despite

     opposition by the general public. Taking into

     consideration       that     the     Municipal    Council

     President had directed to stop the project work,

     defendant No.4 could not go on with the said

     work.     The   Appellate          Court    rejected    the

     contention that the project was for the benefit

     of    persons   belonging      to     the   SC    and   ST

     category. The plaintiffs having used the same
                              - 23 -
                                          NC: 2025:KHC-D:5669
                                      WP No. 100720 of 2025




          as a road, plaintiffs have a right of easement.

          There will be no other access to the property

          except over the slab. All these aspects being

          disputed questions of fact, would require trial.


     7.19. The First Appellate Court held that the Trial

          Court has not given a finding in respect of the

          plaintiffs   or   the   defendant,   but   has   only

          protected the rights of the plaintiffs to access

          their property. If the construction were to be

          proceeded with, it would become irreversible

          and as such, confirmed the order passed by the

          Trial Court. It is challenging both these orders,

          the petitioner-defendant No.4 is before this

          Court.


8.   Sri. K.L. Patil., learned counsel appearing for the

     petitioner, would submit that;


     8.1. There is no easementary right, which the

          plaintiffs can claim over the Raja Kaluve. Even
                  - 24 -
                             NC: 2025:KHC-D:5669
                          WP No. 100720 of 2025




as per the admission of the plaintiffs, it was an

open sewage drain called as Raja Kaluve and

the construction of the concrete bed and the

slab was completed only in the year 2021.

Thus, prior to the year 2021, there was neither

a concrete bed nor a slab, which could be used

either for parking or for use as a right of way.

Thus, the question of an easement being

claimed on account of the alleged use of the

slab from 2021 to 2023 when the suit was filed,

would not arise. No such right has been created

in favour of the plaintiff or acquired by the

plaintiffs by way of prescription and as such,

the very relief which had been sought for not

being maintainable, the Trial Court and the First

Appellate Court ought not to have granted an

order of injunction. The project has been indeed

approved by the Municipal Council.
                           - 25 -
                                      NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




8.2. The President on the basis of a representation

     submitted by the plaintiffs, had issued oral

     instructions to the Commissioner and it is in

     furtherance of the said oral instruction that the

     Commissioner had directed defendant No.4 to

     stop the construction. Subsequent thereto, the

     Commissioner has recalled the said order and

     permitted the petitioner to put up construction.

     The suit is not in the public interest or in a

     representative capacity but is filed only to

     further the personal interest of the plaintiffs.

     The plaintiffs, by way of the suit, want to usurp

     the public property inasmuch as the drain has

     been covered by using Municipal funds, and the

     same cannot be claimed to be a parking area

     by the plaintiffs.


8.3. The admitted fact being that the slab was

     constructed in the year 2021, prior to the

     same, it could not be used for parking since it
                       - 26 -
                                   NC: 2025:KHC-D:5669
                               WP No. 100720 of 2025




     was an open drain. The Trial Court has erred in

     believing the submission of the plaintiffs. If

     such submission is taken on face value, then

     the parking would have to be done in the drain

     since there was no slab put up thereon. His

     submission is that the project has been taken

     up for the beautification of the city of Gadag-

     Betageri.


8.4. This is in the interest of the common citizen,

     who can now make use of the said area for

     purposes of walking, exercising, recreation and

     the like, which would better the quality of life of

     the persons in the surroundings. The plaintiffs

     with selfish interests are coming in the way of

     the development of this area. This fact has not

     been taken into account by the Trial Court or

     the First Appellate Court and solely on the basis

     of a letter issued by the Commissioner on

     19.09.2023 and on the basis of the oral
                          - 27 -
                                        NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




     instructions of the then President, the work was

     directed to be stopped. Subsequently, the work

     has been permitted to be continued. Thus, the

     plaintiffs cannot have any grievance in relation

     thereto.


8.5. His submission is that the work, which is being

     carried out, is not any private work, but is a

     public work with due sanction in terms of the

     works to be carried out as also the financial

     requirement thereof. The entire procedure has

     been followed, and the project is in the interest

     of the general public. The plaintiffs are coming

     in the way of the development of the property,

     which the Trial Court and the First Appellate

     Court   has   not      looked    into.   If   they   had

     considered these aspects more particularly by

     taking into account that the slab was put up

     only in the year 2021, the Trial Court and the

     First Appellate Court would have to come to a
                                 - 28 -
                                                   NC: 2025:KHC-D:5669
                                             WP No. 100720 of 2025




          conclusion that the imaginary easementary

          rights claimed by the plaintiffs could not be so

          agitated in a period of two years and therefore,

          ought    to    have       rejected        the   interlocutory

          application.


9.   Shri Harsh Desai., learned counsel, who appears for

     respondent     No.10-the             Commissioner,        Gadag-

     Betageri submits that;


     9.1. An administrator has been appointed to the

          said Council insofar as the contention regarding

          the letter dated 19.9.2022 is concerned.                  He

          submits that the Commissioner had issued the

          said letter on the oral instructions of the then

          President.       The           Council    has   passed    no

          resolution to stop the work. The Commissioner

          had issued the letter as aforesaid only on the

          basis of the oral instructions of the President of

          the Municipal Council, which is reflected in the

          said letter itself.
                            - 29 -
                                                    NC: 2025:KHC-D:5669
                                           WP No. 100720 of 2025




9.2. His    further    submission              is       that   subsequent

     thereto another letter dated 7.10.2022 has

     been issued, in which the Commissioner has

     directed the Town Planning Authority to ensure

     that    all    cooperation           is     extended         for    the

     purposes of carrying out the work by defendant

     No.4 in an expeditious manner.


9.3. His submission is that there is no objection on

     the     part     of    the       Council              through       the

     Administrator          as            also            through        the

     Commissioner for the works to be carried out

     and that these works are in the interest of the

     city. The works which have been envisaged is

     for the benefit of all the residents of the area.

     The    residents      of       the        area       would     require

     necessary        facilities     like           a     garden,       gym,

     children's play area, utility and toilets, pergolas

     under which people can set up a small event

     area, which has been created for the purposes
                       - 30 -
                                  NC: 2025:KHC-D:5669
                               WP No. 100720 of 2025




     of holding public events, a water fountain to

     beautify the area as also a public swimming

     pool.   All of which would be for the benefit of

     the citizens of Gadag-Betageri.


9.4. His submission is that the area being developed

     will not only beautify the city but also provide

     the much needed recreation facilities for the

     citizens of Gadag-Betageri. There will be a

     seating area for people to sit, the equipment

     which have to be installed for the gym would

     provide free facility for the citizens to make use

     of so as to enable them to get their physical

     fitness necessities.


9.5. Insofar as the aspect of easement is concerned,

     he reiterates that until the year 2021, there

     was an open drain, which was a health hazard

     for all the citizens. In view of Covid-19, taking

     into account that this drain could cause more

     harm and injury to the citizens, the drain was
                      - 31 -
                                    NC: 2025:KHC-D:5669
                                 WP No. 100720 of 2025




     closed on a war footing by putting up a

     concrete bed and slab. Prior to that, there were

     one or two bridges which had been built for

     access from one side to the other.


9.6. The constructions of the said bridges were also

     made with the permission of the Council and

     they were to be handed back to the council.

     Now that the council has made arrangements

     for construction of a concrete bed and putting

     up of a slab, there have been certain areas,

     which   have   been      designated   for    providing

     access from one side to the other. In all, ten

     (10) such locations have been provided. The

     same is much more than the two (2) bridges

     which were in existence earlier.            The public

     area which is now being developed from Station

     Road to DC Mill road is in a proper planned

     manner, which would thus be beneficial for all

     concerned parties.
                        - 32 -
                                      NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




9.7. It was further noticed that on the construction

     of the slab over the drain being complete,

     certain persons were making use of the drain-

     slab for parking of trucks, vehicles, etc., the

     slab    which   has    been    constructed   cannot

     withstand that kind of a load and there was also

     a danger of the slab collapsing because of the

     load.


9.8. The slab has not been constructed with the

     purpose of providing a parking area but, was

     only constructed during the Covid-19 period for

     health and safety concerns of the citizens.

     Apart    from    beautifying      the   area,    the

     construction of gym, park area, etc., ensure

     that the said slab area is not used for parking,

     thereby safeguarding the slab. In the event of

     the slab being used for parking as claimed by

     the plaintiffs, there is a danger of the slab

     collapsing. Thus, putting at risk the lives of the
                          - 33 -
                                           NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




     citizens in the event of anybody being in the

     cart, truck, minivan or any other vehicle at the

     time when the slab collapses. Apart from injury

     to those persons, there could also be death,

     which could be caused.


9.9. He submits that there is a further danger if the

     slab   collapses,    the     entire    drain   would   be

     blocked, putting to a standstill the flow of

     sewage in the entire area, which could also

     result in overflow of sewage, which in turn

     would further result in more hazardous health

     damages to all the persons in the area.


9.10. The submission therefore is that the project as

     conceived and as being implemented by the

     petitioner is for the benefit of the citizens of the

     Gadag-Betageri twin cities and in view of the

     injunction, which has been granted, there is a

     danger of the slab being used for parking,
                       - 34 -
                                    NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




     which would create all the hazards as indicated

     above.


9.11. Lastly, he submits that the very suit being one

     for claim of easement, no easement could have

     been claimed by the plaintiffs in as much as the

     concrete bed and slab having been constructed

     in the year 2021. Prior to that, there was an

     open drain with two bridges at two different

     places. At the most, the easement could have

     been claimed only in respect of those two

     bridges and or those two areas. There could not

     have been any claim made by the plaintiffs as

     regards   easement        on   the   entire   slab

     construction. Even if the contention were to be

     accepted at face value, his submission is that

     the construction of the slab having been done

     in the year 2021, the question of any easement

     being acquired in the short period of three

     years, would not arise.
                          - 35 -
                                      NC: 2025:KHC-D:5669
                                  WP No. 100720 of 2025




9.12. As regards the parking area, it is for the council

     to determine the locations where parking could

     be made. A citizen cannot take the law into his

     own hands and on the basis of convenience

     claim that a particular location is convenient to

     a particular citizen or set of citizens and seek

     for an injunction against the council from

     carrying      out   much     needed    development

     activities.


9.13. This, he submits had been brought to the notice

     of the Trial Court and the First Appellate Court,

     a memo with all the documents having been

     filed, the Trial Court as also the First Appellate

     Court by taking into account the letter dated

     19.09.2022 has rejected the contentions of the

     petitioner, the State and the Council, which is

     not in accordance with law.        The Council and

     the State having brought to the notice that the

     letter   dated      19.09.2022    is   subsequently
                             - 36 -
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




           superseded or overridden by the letter dated

           07.10.2022. The Trial Court and the First

           Appellate Court ought to have considered these

           aspects. Thus, he submits that the order of

           injunction passed by the Trial Court and the

           First Appellate Court is required to be vacated.


10.   Sri Gangadhar G.M., learned Additional Advocate

      General appearing for Respondent No.9-the Deputy

      Commissioner, who was Defendant No. 1 before the

      Trial Court would submit that;


      10.1. There has been proper planning, which has

           been made by the authorities concerned. A

           memo dated 18.02.2025 has been filed by him

           enclosing the documents pertaining to the

           matter, which had also been produced before

           the Trial Court and the First Appellate Court.

           His submission is that a detailed project plan

           has been prepared, the authorities concerned

           have applied their mind as regards the need for
                       - 37 -
                                     NC: 2025:KHC-D:5669
                                  WP No. 100720 of 2025




     the project, the benefit from the project and

     the manner of implementation of the project. A

     sum of Rs.1 Crore is being spent on the present

     project. The funds being sourced from the

     Karnataka Neeravari Nigam Limited from their

     CSR funds, there being a large population of

     persons   belonging to       scheduled   caste and

     scheduled tribe category residing in and around

     the project area, this would further better their

     quality of life and the said CSR funds are being

     used for their benefit.


10.2. On inquiry as to how the Karnataka Neeravari

     Nigam Limited would be expending monies for

     such a project on the basis of CSR funds, the

     learned   Additional      Advocate   General   upon

     instructions submits that though the utilization

     of funds is proper and adequate. If necessary,

     the funds would be sourced from other sources

     like the Government sources and the funds
                          - 38 -
                                           NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




     expended    by      Karnataka          Neeravari     Nigam

     Limited, will be returned to the said Karnataka

     Neeravari Nigam Limited in the event of excess

     amounts remaining, so that this aspect would

     also not come in the way of the implementation

     of the project.


10.3. He   submits     that       the    council,   the   Deputy

     Commissioner       and        the     Government      have

     applied their mind and are of the categorical

     opinion that there is an immediate requirement

     for the said action to be taken, so as to avoid

     any future damage, incident and or accident. If

     on the basis of the injunction being passed, the

     plaintiffs were to use the slab for parking of the

     vehicles, then as submitted by Sri. Harsh Desai,

     all those issues could arise.


10.4. He further reiterates that there are eight (8)

     locations on the slab where access has been

     provided, two of them being a proper roads, the
                       - 39 -
                                   NC: 2025:KHC-D:5669
                               WP No. 100720 of 2025




     other locations enabling access by walk. Thus

     being provided to enable the access from one

     end to the other, will facilitate the plaintiffs in

     as much as there is a need for organised

     development of the area catering to all issues,

     that could arise therefrom this being apart from

     the roads perpendicular to the project, thus

     providing 10 access points.


10.5. An enquiry as to whether all these were

     brought to the notice of the Trial Court and the

     First Appellate Court, he submits that they

     indeed were placed and refers to paragraph 17

     of the order of the First Appellate Court, where

     the arguments of the DGP have been indicated.


10.6. Insofar as the judgment of the Trial Court, he

     submits that the Trial Court has also taken note

     of these contentions, but has negatived the

     same on the only basis of the communication

     dated 19.09.2022. He reiterates that there is
                                 - 40 -
                                                    NC: 2025:KHC-D:5669
                                                 WP No. 100720 of 2025




           no resolution passed by the council to stop the

           work. The said instruction was given on the

           basis of the oral directions of the President of

           the Municipal Council, the Municipal Council has

           now been superseded, and an administrator is

           appointed      for   the       same      in   furtherance of

           Section 315 of the Act.


11.   Sri S.M. Chandrasekhar., learned Senior Counsel,

      who appears for the plaintiffs would submit that;


      11.1. The plaintiffs have been residents of the said

           area and have established their shops on the

           western side of the said drain. They have been

           conducting their businesses for decades and

           access for the same has been created over the

           drain.


      11.2. On enquiry as to whether the access was

           through the drain or if there were any points,

           which    had    been          fixed    for    the   same,   he
                         - 41 -
                                           NC: 2025:KHC-D:5669
                                      WP No. 100720 of 2025




     submitted that the plaintiffs had at their own

     cost put up two bridges and it is those bridges,

     which were being used by the plaintiffs to

     access their shops. Apart from the plaintiffs, the

     said    bridges    were      being      used    by     their

     customers and the general population of the

     area.


11.3. He submits that when there were such bridges

     which had been built, now by way of the

     proposed development, the entire area will be

     closed thereby depriving the plaintiffs of their

     access to their shops so also that of the

     customers    and     it     is   on    that    basis   that

     easementary rights have been claimed.


11.4. He again reiterates that there is no parking

     facility available on Azad Road. Therefore, the

     plaintiffs were using the concrete slab for the

     purpose of parking of the goods vehicle to load

     and unload material. If the plaintiffs were
                       - 42 -
                                     NC: 2025:KHC-D:5669
                                 WP No. 100720 of 2025




     stopped from using the same, grave loss, harm

     and injury would be caused to them, which fact

     has been taken into consideration by the Trial

     Court and the First Appellate Court. As such,

     this Court ought not to intercede in this matter.


11.5. He   relies   upon       the   Karnataka    Parks,

     Playgrounds and Open Spaces Preservation and

     Regulation Act 1985 (hereinafter referred to as

     'Act of 1985' for brevity) and submits that

     without a park being designated and or notified

     under the said Act, no park could be set up.


11.6. In the present case, there being no notification,

     the authorities are riding roughshod over the

     interests of the plaintiffs by creating a park on

     the concrete slab, which would cause harm and

     injury to the plaintiffs apart from being in

     violation of the Act of 1985.
                       - 43 -
                                      NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




11.7. He questions as to how a park could be built on

     a concrete slab and a swimming pool be

     established on a concrete slab and as such, he

     submits that the project is completely ill-

     planned and has been initiated at the behest of

     certain vested interests, the same is not for the

     benefit of the populace of Gadag-Betageri.


11.8. The President of the Municipal Council taking

     note of these facts had issued instructions to

     the Commissioner and the Commissioner had

     acted on the said instructions directing the

     petitioner/defendant      No.4      to     stop    the

     construction. This fact has also been taken into

     account by    the    Trial Court     and    the   First

     Appellate Court. Therefore, this Court would not

     be required to intercede in the matter. There

     being a concurrent finding of both the Trial

     Court and the       First Appellate Court while

     granting an order of injunction.
                            - 44 -
                                          NC: 2025:KHC-D:5669
                                      WP No. 100720 of 2025




 11.9. He submits that on the western side of the Raja

       Kaluve,     there   exists     both     commercial    and

       residential properties which would have to have

       access through this slab. The plaintiffs have

       been making payment of taxes in respect

       thereto and as such they cannot be deprived of

       access.


11.10. Plaintiff   No.1    had      obtained    permission    to

       construct an additional bridge to approach the

       property, which was so permitted and the

       bridge was constructed at the cost of the

       residents and was 10 to 15 feet wide. The

       construction having been put up long ago, the

       plaintiffs have acquired easementary rights

       over the same. In that background, he submits

       that the Trial Court has considered these

       aspects in a proper manner and held that there

       is an easementary right, which is required to be

       considered.
                           - 45 -
                                       NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




11.11. In view of the construction of the concrete bed

      and the concrete slab, the space between the

      properties and the slab has been reduced and

      as such, the plaintiffs have been using the slab

      for purposes of travel and parking. Now that

      defendant No.4 is putting up construction. The

      interest of the plaintiffs has been adversely

      affected.


11.12. The works which have been so carried out in an

      unscientific manner blocking the right of way of

      the plaintiffs and impinging on their livelihood

      in terms of Article 21 and 19 (1) (g) of the

      Constitution of India. The Commissioner of the

      Municipal Council could not have acted contrary

      to the Act of 1985. Relevant provisions under

      the   1985   Act,     which   are   required   to   be

      followed, the same not having been followed,

      the claim of defendant No.4 to put a park on

      the concrete slab is not sustainable.
                           - 46 -
                                        NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




11.13. He then relies upon Section 81 of the Karnataka

      Municipalities Act 1964, which is reproduced

      hereunder for easy reference.

         81.     Municipal      property.--(1)   Every
         municipal council may for the purpose of this
         Act, acquire and hold property both movable
         and immovable, whether within or without the
         limits of the 1 [municipal area]

         (2) All property of the nature herein specified,
         and not being specially reserved by the
         Government, shall be vested in and belong to
         the municipal council and shall, together with
         all other property of whatsoever nature or
         kind not being specially reserved by the
         Government, which may become vested in the
         municipal council, be under its direction,
         management and control and shall be held
         and applied by it as trustee, subject to the
         provisions and for the purposes of this Act,
         that is to say,--

         (a) all public town-walls, gates, markets,
         slaughter houses, manure and night-soil
         depots, and public buildings of every
         description;

         (b) all public streams, tanks, reservoirs,
         cisterns, wells, springs, aqueducts, conduits,
         tunnels, pipes, pumps and other water works
         and all bridges, buildings, engines, works,
         materials and things connected herewith, or
         appertaining thereto, and also any adjacent
         land not being private property appertaining
         to any public tank or well;

         (c) all public sewers and drains, and all
         sewers, drains, tunnels, culverts, gutters and
         water courses, in, alongside or under any
         street, and all works, materials and things
         appertaining thereto, as also all dust, dirt,
         dung, ashes, refuse, animal matter or filth or
         rubbish of any kind collected by the municipal
                          - 47 -
                                        NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




        council from the streets, houses, privies,
        sewers, cess-pools or elsewhere;

        (d) all public lamps, lamp-posts and apparatus
        connected therewith, or appertaining thereto;

        (e) all lands and buildings transferred to it by
        the Government, by gift or otherwise, for local
        public purposes;

        (f) all public streets and the pavement, stones
        and other materials thereof and also all trees,
        erections, materials, implements and things
        provided for such streets:

        Provided that lands transferred to the
        municipal council by the Government under
        clause (e) shall not, unless otherwise
        expressly provided in the instrument of
        transfer, belong by right of ownership to the
        municipal council but shall vest in it subject to
        the terms and conditions of the transfer, and
        on the contravention of any of the said terms
        or conditions, the lands with all things
        attached thereto, including all fixures and
        structures thereon, shall vest in the
        Government and it shall be lawful for the
        Government to resume possession thereof.

        (3) It shall be competent to the Government
        from time to time, by notification, to take over
        any property vested or vesting in the
        municipal council under this section on such
        terms as the Government may determine.



11.14. By relying on Clause-(c) Subsection (2) of

      Section 81 of the Karnataka Municipalities Act

      1964, he submits that all the drains etc. belong

      to the Municipal Council and it is only the
                            - 48 -
                                         NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




     Municipal Council who can maintain and control

     the said property.


11.15. In terms of Section 84 of the Karnataka

     Municipalities Act, he submits that defendant

     No.4 has not obtained any permission from the

     Municipal Council. The President, acting under

     Section 43(2) and (3) of the Municipalities Act,

     had directed the Commissioner to stop, prevent

     defendant No.4 from putting up any garden,

     kids' play area, etc. That order has been passed

     by the competent authority and it is for the

     Commissioner to implement the same. Section

     43     of   the   Karnataka      Municipalities    Act    is

     reproduced and ended for easy reference.

          43. Functions of president.--(1) Subject to the
          provisions of Chapter XIV, it shall be the duty of
          the president of a municipal council to,--

          (a) preside, unless prevented by reasonable
          cause, at all meetings of the municipal council
          and subject to the provisions of the rules for the
          time being in force under clause (a) of sub-
          section (2) of section 323, to regulate the
          conduct of business at such meetings;
                   - 49 -
                               NC: 2025:KHC-D:5669
                           WP No. 100720 of 2025




(b) watch over the financial and executive
administration of the municipal council;

(c) perform all the duties and exercise all the
powers specifically imposed or conferred upon
him by, or delegated to him under and in
accordance with this Act;

(d) furnish within a period of a fortnight to the
Commissioner or to such other officer as the 1
[Director of Municipal Administration]1 shall
from time to time nominate in this behalf, a
copy of every resolution passed at any meeting
of the municipal council; and

(e) furnish any extract from the minutes of the
proceedings of the municipal council or of any
committee or other document or thing which
the 1 [Director of Municipal Administration]1 or
other officer calls for under section 304.

[(2) The President of a municipal council may,
in cases of emergency direct the execution or
stoppage of any work or the doing of any act
which requires the sanction of the municipal
council, and the immediate execution or doing
of which is, in his opinion, necessary for the
service or safety of the public, and may direct
that the expenses of executing such work or
doing such act shall be paid from the municipal
fund:

Provided that,--

(a) he shall not act under this section in
contravention of any order of the municipal
council prohibiting the execution of any
particular work or the doing of any particular
act, and

(b) he shall report forthwith the action taken
under this section and the reason therefor to
the standing committee at its next meeting.]

[(3) The President shall have the following
additional powers, namely:--
                             - 50 -
                                           NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




            (a) to issue directions to the 2 [Municipal
            Commissioner] or the Chief Officer to implement
            the resolutions of the Council or the Standing
            Committees;

            (b) to require the Administration Report and the
            Annual Report of the Council prepared and
            placed before the end of the year;

            (c) to issue directions to the concerned officers
            to comply with the points made out in the audit
            report;

            (d) to undertake inspection and supervision of
            the works taken up by the Council; and

            (e) to call for any record but the same to be
            returned within one month.

            (4) The President shall ex-officio be a member
            of all the standing committees but without the
            power of vote on any question.

            (5) The [Municipal Commissioner] or the Chief
            Officer   shall,   whenever      they    address
            communications to Government, simultaneously
            forward copies thereof to the President.

11.16. In the background of the above submissions,

      Sri      S.M.    Chandrashekhar,        learned     Senior

      Counsel submits that the actions on part of the

      answering respondents/official respondents is

      contrary to law, is violative of the rights of the

      plaintiffs and taking all these aspects into

      consideration, the Trial Court had injuncted the

      official defendants, which injunction order on
                                 - 51 -
                                                  NC: 2025:KHC-D:5669
                                            WP No. 100720 of 2025




            appeal by defendant No.4 has been confirmed

            by the First Appellate Court. There being

            concurrent findings of both the Courts, he

            submits that this Court ought not to intercede,

            but dismiss the writ petitions. All the issues will

            be thrashed out during Trial.


12.   Heard Sri. K.L.Patil, learned Senior counsel appearing

      for   the    petitioner/defendant       No.4,       Sri.   G.   M.

      Gangadhar, learned         Additional Advocate             General

      appearing     for   respondent       No.9/defendant          No.1,

      Sri. Harsh    Desai,    learned      counsel appearing          for

      respondent No.10/defendant No.2 and Sri. S.M.

      Chandrashekar.,        learned      counsel       appearing     for

      caveator     respondent       No.1     to     8    and     12   to

      42/plaintiffs. Perused the papers.


13.   The points that would arise for the consideration of

      this Court are:

      1)    Whether the plaintiffs have exfacie
            established       any        easementary         right
                         - 52 -
                                           NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




     over the concrete slab which has been
     put up, requiring an order restraining
     the defendants from carrying out any
     development works thereon?

2)   Whether   the          order    passed      by    the
     Municipal Commissioner in pursuance
     of the oral directions issued by the
     President continues to be subsisting?

3)   Whether the claim of the plaintiffs to
     make use of the subject property for
     parking   and          or   access        to     their
     properties is sustainable?

4)   Whether the respondents cannot put
     up a park without the same being
     designated        as    a      park     under     the
     Karnataka Parks, Play-Fields and Open
     Spaces (Preservation and Regulation)
     Act, 1985?

5)   Whether      an    injunction           order    was
     required to be passed by the Trial
     Court   and   confirmed           by      the    First
     Appellate Court or do the said orders
     suffer from legal infirmity requiring
                              - 53 -
                                               NC: 2025:KHC-D:5669
                                            WP No. 100720 of 2025




           intervention     at        the   hands    of   this
           Court?

      6)   What order?



14.   I answer the above points as under.

15.   Answer to Point No.1: Whether the plaintiffs
      have exfacie established any easementary right
      over the concrete slab which has been put up,
      requiring an order restraining the defendants
      from carrying out any development works
      thereon?

      15.1. The prayer which has been sought for in the

           plaint is as under:

              It is most humbly prayed and submitted that:

           1. It may be declared that the plaintiffs and have
              right to approach their respective business
              premises consisted in suit properties Sl.No.1-
              10 by 'RIGHT TO WAY' as easement of
              necessity to by passing along the Azad Road
              over the Raja Kaluve; and

           2. The construction carried out or proposed to be
              carried out by the Defendant no.4 over the
              Raja Kaluve as shown in the BCDEFGHLKJI
              region of hand sketch map may be declared as
              illegal and violative of easementary rights of
              Plaintiffs and others; and

           3. As a consequence the Defendants be restrained
              by an order of Permanent Injunction from
              employing/making any construction perpetually
              over the said BCDEFGHLKJI region of the hand
              sketch affecting the easementary rights of
              plaintiffs; and
                         - 54 -
                                      NC: 2025:KHC-D:5669
                                  WP No. 100720 of 2025




     4. The costs of the suit may kindly be awarded to
        the plaintiffs;

     5. Any other legal or equitable reliefs which this
        Hon'ble Court deems fit may kindly be
        awarded.

        Accordingly the suit of the plaintiff be decreed
        in the interest of justice, Equity and Good
        Conscience.



15.2. The prayer which has been sought for in the

     Interlocutory Application is as under:

        Application U/O XXXIX, R 1 & 2, R/W S.151 of
        CPC.



        Herein,       the       advocate      for     the
        plaintiffs/applicants, implore to apply as under.

        That    for   the   reasons     sworn    in  the
        accompanying affidavit, it is most humbly
        prayed that, this Hon'ble Court be pleased to
        an order ad-interim-exparte-injunction against
        this Defendant No. 1-4/Opponent, restraining
        the Defendant No. 1/4/Opponents, from
        making any further construction work by
        themselves and by their men/contractors and
        also servants employed specifically for the
        construction in or over the suit Raja Kaluve
        catchment      area   affecting   the   valuable
        easementary rights of the Plaintiffs to use,
        approach and enjoy the suit schedule I Sl.No.1-
        11 properties situated at Gadag, till the
        disposal of the top-noted suit in the interest of
        justice, equity and good conscience.
                        - 55 -
                                       NC: 2025:KHC-D:5669
                                  WP No. 100720 of 2025




15.3. Essentially what the plaintiffs have sought for is

     to have a right to approach their respective

     business    premises,      consisted     in    the   suit

     property Sl.No.1 to 10 by right to way as

     easement of necessity to by passing along the

     Azad road over the Raja Kaluve and it is in

     furtherance    thereof     that    the    ad     interim

     injunction has been sought for to restrain

     defendants No.1 to 4 from making any further

     constructions on or over the suit Raja Kaluve

     affecting the valuable easement rights of the

     plaintiffs to use, approach and enjoy the suit

     schedule Sl.Nos.1 to 11 properties.


15.4. It is in the above background that it was

     required to be examined by the Trial Court, the

     First Appellate Court and now to be examined

     by this Court whether there is any easement

     right which the plaintiffs can claim over the said
                            - 56 -
                                           NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




     Raja Kaluve. The facts and contentions have

     been detailed out hereinabove.


15.5. Admittedly the Raja Kaluve was an open drain

     until COVID-19 and it is only thereafter that

     with AN intention to clean up the existing drain

     and maintain a clean atmosphere, the Raja

     Kaluve    being       an       open   sewer   drain,   the

     Municipal Council came up with a proposal to

     close the drain and as such a concrete bed was

     laid at the bottom to enable easy flow of the

     sewage, pillars were constructed and a concrete

     slab built thereon, thus enclosing the open

     sewage drain by way of a box drain in terms of

     the aforesaid concrete bed at the bottom,

     pillars on the side and slab on the top. Prior to

     2021, the drain was an open drain with certain

     bridges built across. According to the plaintiffs

     there    were     2     bridges,      according   to   the

     defendants, there was 1 bridge to cross over
                     - 57 -
                                  NC: 2025:KHC-D:5669
                              WP No. 100720 of 2025




the said Raja Kaluve to reach the Azad road

where the shops of the plaintiffs are stated to

be located. Thus until 2021, admittedly, there

were even, according to the plaintiffs, 2 bridges

and, as indicated above, according to the

defendants, 1 bridge.         The Raja Kaluve/storm

water drain and as claimed by the plaintiffs

themselves the gutter was not enclosed but

was an open sewage drain.           Hence, the Trial

Court and the First Appellate Court ought to

have first considered whether there are any

easementary rights which the plaintiffs could

have claimed on the concrete slab which has

been constructed in the year 2021.                Since

admittedly the said concrete slab has been

constructed only in the year 2021. The Trial

Court   and   the     First   Appellate   Court   have

completely erred in taking into consideration

that the plaintiffs have their shops situated next

to Azad road and therefore they have an
                         - 58 -
                                            NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




     easementary right over the concrete slab which

     has been put up in the year 2021. The slab not

     being in existence for the prescribed period, the

     question    of   the        plaintiffs    obtaining       any

     prescriptive rights over the said concrete slab

     would not arise.


15.6. Coming to the aspect of easement of necessity,

     even as per the plaintiffs, the plaintiffs had

     access to their shops on Azad road from across

     the road over 2 bridges which they claim to

     have built by themselves.                 The documents

     which have been placed on record by the

     Municipal   Council         indicate     that   it   was   a

     temporary license which had been granted to

     them and     the    bridges       would have         to    be

     surrendered to the Municipal Council. Now that

     due to COVID-19, a box drain has been put up.

     On the box drain being completed, the plaintiffs

     had started using the box drain for parking as
                        - 59 -
                                         NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




    also for loading and unloading goods vehicles.

    It is not that there is no other access which is

    available to the shops of the plaintiffs but the

    contention is that it is easier to cross over from

    one side to the other side on the box drain and

    therefore there would be lesser distance to be

    covered and it is on that basis that a right of

    passage is sought for.


15.7. The project plan which has been placed on

    record indicates that there are several locations

    where there is access from one side of the road

    to the other on the concrete slab which has

    been constructed and there are also roads

    indicated in the said plan.            Thus, insofar as

    access by pedestrians to the shops of the

    plaintiffs   and   or       access   by   the   plaintiffs

    themselves, such access is available in terms of

    the plan which has been placed on record at

    least at 6 locations and two roads has been
                         - 60 -
                                        NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




     indicated apart from access through Station

     Road     and   D.C.Mill     Road    which   is   always

     available. Thus, it cannot be said that there is

     no access to the properties of the plaintiffs or

     the customers of the plaintiffs inasmuch as

     there    are   6   locations       where    access   to

     pedestrians is provided.


15.8. Easement of necessity would only arise if there

     was no access available to the plaintiffs to their

     shops.    Admittedly the plaintiffs' shops being

     located on Azad Road which connects Station

     Road on one side and DC Mill Road on the other

     side have access from those two roads and

     therefore, it cannot be contended that there is

     any easement of necessity that is required to

     be granted to the plaintiffs.


15.9. The concrete slab which had been put up in the

     year 2021 was started to be used by the

     plaintiffs for the purpose of parking of their
                             - 61 -
                                             NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




      vehicles and loading and unloading of goods

      vehicles. The concrete slab not being designed

      to     carry   such     a      load.      Apart    from     for

      beautification of the City for the purpose of

      preventing such usage of the concrete slab

      which could endanger the said concrete slab,

      the Municipal Council has come up with a

      proposal to use the same as a recreation area

      so that no parking could be resorted to in the

      said area.     The plaintiffs have approached the

      Trial Court only for the purpose of using the

      concrete slab for their parking purposes and

      usage of access to their properties.


15.10. The aspect of access has already been dealt

      with     hereinabove.           Insofar    as     parking    is

      concerned, the concrete slab on the drain has

      not been put up for the purposes of parking nor

      is it a designated parking space.                     Merely

      because it is convenient to the shop owners to
                         - 62 -
                                          NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




      use the concrete slab for the purpose of parking

      and or loading and unloading the goods vehicle,

      the same would not confer any legal right on

      them to use the said concrete slab for that

      purpose.


15.11. In my considered opinion, the Suit has been

      filed, and the relief as sought are completely

      misconceived.     The plaintiffs have sought to

      usurp the properties of the City for their own

      interest of parking, which ought not to have

      been permitted by the Trial Court or the First

      Appellate Court and as such, will not be

      permitted by this Court.


15.12. In that view of the matter, I answer Point No.1

      by   holding    that       the    plaintiffs   have   not

      established any easementary right over the

      concrete slab which has been put up in the year

      2021 requiring the Trial Court to have ordered

      an injunction and or the First Appellate Court to
                                   - 63 -
                                                  NC: 2025:KHC-D:5669
                                               WP No. 100720 of 2025




           confirm the said                injunction restraining the

           developmental works being carried out therein.

16.   Answer to Point No.2: Whether the order
      passed by the Municipal Commissioner in
      pursuance of the oral directions issued by the
      President continues to be subsisting?

      16.1. Much has been made of the letter issued by the

           Commissioner of the Municipal Council dated

           19.9.2022.      A perusal of the said letter would

           categorically     indicate           that   the    Municipal

           Commissioner has in the very said letter stated

           that the said letter has been issued on the oral

           instructions of the President.                  There is no

           particular resolution passed by the Council in

           that regard. It is only on the basis of the oral

           instructions      of       the      President     that    the

           Commissioner had called upon defendant No.4

           to stop the construction activities. Subsequent

           thereto,     an        Administrator        having       been

           appointed, the Commissioner has issued a

           letter dated 7.12.2022 calling upon defendant
                         - 64 -
                                         NC: 2025:KHC-D:5669
                                      WP No. 100720 of 2025




     No.4   to   complete the          construction   at   the

     earliest.   These facts would indicate that the

     letter dated 19.9.2022, even if validly issued,

     has been overridden and superseded by the

     letter dated 7.10.2022.           Both the Trial Court

     and the First Appellate Court have ignored the

     letter dated 7.10.2022 and placed reliance on

     the earlier letter dated 19.9.2022, which ought

     not to have been the case. The Trial Court and

     the First Appellate Court ought to have taken

     into consideration the subsequent events and

     thereafter passed necessary orders.


16.2. In the present case, the Deputy Commissioner

     being the State is represented by the Additional

     Advocate General and the Municipal Council is

     represented by its own counsel.           The petition,

     however,    is   filed      by   the   contractor.    The

     submission of the Additional Advocate General

     and the Counsel for the Municipal Council is
                       - 65 -
                                    NC: 2025:KHC-D:5669
                               WP No. 100720 of 2025




     that they support the project now being carried

     out by defendant No.4.         The submission of

     learned Additional Advocate General is also that

     the funds would now be internally sourced and

     the funds of KNNL will not be used. That being

     the case, the project being supported by the

     State and the Council, this Court would have to

     take cognizance of the said facts in the face of

     which the letter dated 19.9.2022 would pale

     into insignificance inasmuch as the said letter

     has already been overridden and superseded by

     letter dated 7.10.2022 and the stand of the

     Municipal Commissioner has been vindicated

     and reiterated by the State.


16.3. Thus, I answer Point No.2 by holding that the

     order passed by the Municipal Commissioner

     dated 19.9.2022 in pursuance of the oral

     direction issued by the President cannot be said

     to be subsisting for the Trial Court or the First
                                - 66 -
                                                NC: 2025:KHC-D:5669
                                           WP No. 100720 of 2025




           Appellate Court or for this Court to refer to and

           rely upon.


17.   Answer to Point No.3: Whether the claim of the
      plaintiffs to make use of the subject property
      for parking and or access to their properties is
      sustainable?


      17.1. This point has partly been answered in answer

           to Point No.1 above. Suffice it to say that the

           plaintiffs have been making use of the subject

           property, that is, the concrete slab, for the

           purpose      of   parking      and    access     to   their

           properties.


      17.2. Insofar as access is concerned, there have been

           6 locations where pedestrians could approach

           the properties/shops of the plaintiffs. The right

           to access is not disturbed.


      17.3. Insofar as access to goods vehicle and or other

           vehicles, there are 2 roads which have been

           made      above    the       concrete    slab.        Apart

           therefrom, the Azad Road has access from
                         - 67 -
                                       NC: 2025:KHC-D:5669
                                 WP No. 100720 of 2025




     Station Road and DC Mill Road.               Therefore,

     even the question of right to access by way of

     vehicles is not impinged upon by the project.


17.4. Insofar as parking is concerned, as rightly

     contended by Sri.Harsh Desai, learned counsel

     appearing for the Municipal Council that the

     earlier gutter had been closed by a box drain.

     The closure of the gutter was to maintain a

     hygienic atmosphere.        The concrete slab was

     never built for the purpose of being used for

     parking.     The      Municipal    Council     is   also

     apprehensive that if the said area is used for

     parking, the slab could collapse, resulting in

     injury to the occupants of the vehicle when the

     slab collapses, apart from the entire flow of

     sewage in the twin city of Gadag Betagiri

     coming to a standstill on account of blockage of

     the drain, which could also result in overflow of

     the sewage water to neighbouring areas. This
                          - 68 -
                                         NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




     being the fact situation as contended by the

     Municipal Council, I am of the considered

     opinion that the plaintiffs not having had any

     access or right to make use of the concrete slab

     for the purpose of parking prior to 2021 since

     there    was   no    such    slab    which   had   been

     constructed before that date, there cannot be

     any right which could be said to be vested in

     the plaintiffs from 2021 to 2023 when the

     project commenced to confer any easement

     right on them.


17.5. As indicated above, the slab not being built for

     parking, not capable of carrying the load of

     such vehicles, the question of plaintiffs making

     use of the slab for parking when the said area

     is not a designated parking area could also not

     arise.


17.6. Insofar as access is concerned, there are 6

     locations indicated in the plan for pedestrian
                               - 69 -
                                             NC: 2025:KHC-D:5669
                                        WP No. 100720 of 2025




           access, 2 roads which have been indicated on

           the concrete slab for access to make use apart

           from     Station   Road     and    DC   Mills   Road.

           Therefore, the interest of the plaintiffs are

           adequately protected by the existence of these

           access points and roads.


      17.7. Hence, I answer Point No.3 above by holding

           that the claim of the plaintiffs to make use of

           the concrete slab for parking is not sustainable

           and or maintainable.




18.   Answer to Point No.4: Whether the respondents
      cannot put up a park without the same being
      designated as a park under the Karnataka
      Parks,   Play-Fields   and     Open     Spaces
      (Preservation and Regulation) Act, 1985?


      18.1. The Statement of Objects and Reasons of the

           Act, 1985 are as under:


            STATEMENT OF OBJECTS AND REASONS

                  Act 16 of 1985.- In view of the increasing
                  demand for residential and commercial sites in
                         - 70 -
                                       NC: 2025:KHC-D:5669
                                   WP No. 100720 of 2025




          the urban areas, a number of Parks, Play-fields
          and open spaces are being converted into sites
          and for other such uses. In order to provide
          necessary space for recreation to the residents
          of each locality it is necessary to preserve parks,
          play-fields and open spaces and to put an end to
          the practice of converting such lands into other
          uses.

          Hence this Bill.

          (Published    in   the    Karnataka    Gazette
         (Extraordinary) Part IV-2A, dated 20-3-1985 as
         No. 154 at page 11.)



18.2. A perusal of the said Statement and Objects

     would indicate that a number of parks, play

     fields and open spaces being converted into

     sites and for other uses, in order to provide

     necessary space for recreation to the residents

     of each locality, it is necessary to preserve

     parks, playgrounds and open spaces and to put

     an end to the practice of converting such land

     into other uses.        It is in that background that

     under Section 3, a list of parks, playfields and

     open spaces is required to be prepared.
                          - 71 -
                                        NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




18.3. Section 3 the Karnataka Parks, Play-Fields and

     Open Spaces (Preservation and Regulation) Act,

     1985     is   reproduced       hereunder      for    easy

     reference:

     3. Preparation and submission of list of parks,
     play-fields and open spaces by executive
     authorities. (1) The executive authority of every local
     authority shall, not later than six months from the
     date on which this Act comes into the force in the area
     within the jurisdiction of the local authority concerned,
     prepare, and submit for the approval of the
     Government a correct and complete list with plans and
     maps with dimensions of all the parks, play-fields and
     open spaces in the area aforesaid containing such
     other particulars as may be prescribed.

     (2) The Government shall, as soon as may be, after
     the receipt of the list and other documents referred to
     in sub-section (1), publish the list together with a
     notice of the date (not being less than three months
     from the date of publication) before which
     representation in connection therewith may be
     submitted in the prescribed manner and such
     publication shall state at what place and time the
     plans, maps and documents aforesaid will be available
     to the public for inspection:

     Provided that if any private land is included in any
     park, play-field or open space specified in the list a
     copy of the list with the concerned to be served on the
     owner of that private land. led plans and maps shall
     cause




18.4. A perusal of Section 3 would indicate that it is

     the existing parks, playfields and open spaces
                           - 72 -
                                            NC: 2025:KHC-D:5669
                                       WP No. 100720 of 2025




which     are        to   be       listed   by   the   Executive

Authorities along with correct and complete

plans and maps with dimensions of all the

parks, playfields and open spaces.                          A list

thereof is required to be published in terms of

subsection (2) of Section 3, inviting objections

if any. If any park, playfield or open space is in

a private land, notice is to be issued to the

private landowner also. It is thereafter on

receipt        of     any          objections,     suggestions,

representation, considering those objections,

representations and suggestions, orders would

have      to    be        passed       by    the   Government

approving the list in the manner it deems it and

the list as approved is required to be published.

Under section 5, before inclusion of any lands in

the said list, the Government is required to

publish a draft notification inviting objections

and thereafter pass necessary orders after

hearing        the    person         interested.       It   is   in
                       - 73 -
                                    NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




     furtherance thereof that in terms of Section 6,

     there is a prohibition imposed on usage of any

     land designated for parks, playfields and open

     spaces for any other purpose than that for

     which it was designated.


18.5. Section 7 provides for maintenance; Section 8

     provides for prohibition of construction on the

     park; Section 9 provides for obligation of owner

     of parks and playfields etc.


18.6. Thus, the very object of the Act is to prevent

     the use of existing park, playfield or open

     spaces for purposes other than that of park,

     playfield and open spaces and it is due to the

     restriction imposed under Section 6 and 8 of

     the Act that a public notice is issued inviting

     objections and thereafter on consideration of

     objections, representations, suggestions, orders

     are to be passed by the Government.           This

     being so, since once a particular park, playfield
                         - 74 -
                                       NC: 2025:KHC-D:5669
                                    WP No. 100720 of 2025




     or open space is included in the list by the

     Government, the restriction under Sections 6

     and 8 would come into play, which would not

     apply if a park, playfield or open space is not in

     the approved list by the Government.


18.7. This being the scheme of the Act, I am afraid I

     am   unable   to      accept    the   submission   of

     Sri.S.M.Chandrashekar, learned Senior counsel

     that without a list being approved by the

     Government, no area can be designated as

     park, playfield or open space. The same is akin

     to putting the cart before the horse which

     cannot be accepted.         It is only after a park

     comes into existence that the State may decide

     to include it in the list under the Act of 1985 or

     not. It is not prior to a park being formed that

     the same has to be included in the list in terms

     of Section 4 of the Act of 1985.
                             - 75 -
                                        NC: 2025:KHC-D:5669
                                     WP No. 100720 of 2025




      18.8. Thus, I answer Point No.4 by holding that for

           the creation of a new park, open space or

           playfield, it is not required that the same has to

           be in the list approved by the Government

           under Section 4 of the Act of 1985. It is only

           after the park, playfield or open space has

           come into being and if the State were of the

           opinion that it needs to be protected that the

           procedure under the Act of 1985 has to be

           followed.


19.   Answer to Point No.5: Whether an injunction
      order was required to be passed by the Trial
      Court and confirmed by the First Appellate
      Court or do the said orders suffer from legal
      infirmity requiring intervention at the hands of
      this Court?


      19.1. In view of my answers to Point Nos.1 to 3

           above, there being no easementary right, which

           has been established by the plaintiffs, nor could

           any easementary right be established by the

           plaintiffs over a concrete slab which had been
                       - 76 -
                                    NC: 2025:KHC-D:5669
                                WP No. 100720 of 2025




     built in the year 2021, the Trial Court and the

     First    Appellate    Court        have   completely

     misapplied    themselves      by    considering    the

     earlier bridges across the gutter. Even if those

     bridges were to be considered as access points,

     even according to the plaintiffs, there are 2

     bridges, now there are 6 access points which

     have been provided over the concrete slab.

     Thus, the interest of the plaintiffs and or the

     other citizens are adequately safeguarded by

     such access points being provided.               These

     aspects in the plan have not been considered

     by the Trial Court and the First Appellate Court.



19.2. Both the courts have proceeded on the basis of

     the letter dated 19-09-2022 issued by the

     Municipal Commissioner on the oral instructions

     of the    President   without adverting to         the

     subsequent     events.        Therefore,    in     my

     considered opinion the Trial Court and the First
                                    - 77 -
                                                     NC: 2025:KHC-D:5669
                                                  WP No. 100720 of 2025




           Appellate Court have completely misapplied

           themselves requiring intervention at the hands

           of this Court.



      19.3. Hence, I answer Point No.5 by holding that

           there is no prima facie case which has been

           made out by the plaintiffs of the right of

           easement over the concrete slab. The balance

           of convenience is in favour of the respondent -

           Municipal       Council          who    has    taken    up    the

           developmental works. Irreparable injury would

           be caused to the Municipal Council and the

           State if the concrete slab is unauthorisedly used

           for parking when it is not so constructed for

           parking.



20.   Answer to Point No.6: What order?

      20.1. In view of my answer to all the points above, I

           am of the considered opinion that the order

           passed     by     the      Trial       Court   and     the   First
                                - 78 -
                                              NC: 2025:KHC-D:5669
                                           WP No. 100720 of 2025




             Appellate Court are not sustainable. As such, I

             pass the following:

                             ORDER

i) The Writ Petition is allowed.

ii) The order dated 21-4-2023 passed on I.A.No.5/2023 in O.S.No.93/2023 by the Principal Civil Judge and JMFC., Gadag as also the order dated 3-12-2024 passed by the Principal Senior Civil Judge and CJM, Gadag in M.A.No.11/2023 are hereby set aside.

iii) Consequently IA No.5 of 2023 is dismissed.

SD/-

(SURAJ GOVINDARAJ) JUDGE AM/PRS List No.: 19 Sl No.: 1