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 4, Cited by 0]

Karnataka High Court

Mrs Ameena Kausar vs The Commissioner on 26 July, 2017

Author: Vineet Kothari

Bench: Vineet Kothari

                              1


IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 26TH DAY OF JULY, 2017

                         BEFORE

       THE HON'BLE Dr.JUSTICE VINEET KOTHARI

              WP No.13596/2017 (LB-BMP)

BETWEEN:

Mrs. Ameena Kausar
D/o Zaibunsis
W/o Mr. Aleem Basha
Aged about 46 years
Residing at No.1575
Property No.163, Ward No.95
Below Gandhi Smarak School
Kaval Byrasandra, R.T Nagar
Bangalore - 560 032.
                                            ...Petitioner
(By Smt: Sandhya D, Adv for
     Sri: Bojanna K J, Adv)

AND:

1.     The Commissioner
       Bruhat Bangalore Mahanagar Palike
       Bangalore - 560 001.

2.     The Executive Engineer
       Bruhat Bangalore Mahanagara Palike
       Pullkeshinagar
       Bangalore - 560 032.

3.     The Principal Secretary
       Department of Primary & Higher Education
       M.S. Building, Gate 2
       Bangalore - 560 001.
                               Date of order:26.07.2017 in WP No.13596/2017
                        Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others

                                 2


4.   The Principal
     Gandhi Smarak School
     No.163, Ward No.95
     Kaval Byrasandra
     Bangalore - 560 032
                                                 ...Respondents

(By Dr. R. Ramachandran, Adv for R1 and R2,
    Sri: A.K. Vasanth, AGA for R3,
     R4 - Served)

      This Writ Petition is filed under Articles 226 and 227
of the Constitution of India praying to direct the R-1 to
consider the report of its evaluator Annexure-H and
representation dated: 03.02.2017 Annexure-K made by the
petitioner and demolish the building and etc.,

      This Writ Petition coming on for Orders this day, the
court made the following:

                            ORDER

Mrs.Sandhya D, Adv for Mr.Bojanna K.J., Adv. for Petitioner. Dr. R. Ramachandran, Adv for R1 and R2 Mr.A.K. Vasanath, AGA for R3.

1. The petitioner - Mrs.Ameena Kausar, daughter of Zaibunis and wife of Aleem Basha, resident of # 1575, Property No.163, Ward No.95, Below Gandhi Smarak School, Kaval Byrasandra, RT Nagar, Bengaluru - 560 032, has filed this petition with the following prayers:

Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 3 "a) Issue a writ of mandamus directing the Respondent No.1 to consider the report of its evaluator Annexure-H and representation dated 03.02.2017 Annexure-K made by the petitioner and demolish the building;
b) Issue direction to the Respondent No.4 to shift the school from the existing building;
c) Issue direction to Respondent No.4 not to take fresh admission on the pretext of continuing school in the existing building; and
d) Issue such other writ, order or direction as this Hon'ble Court deems fit and proper under the circumstances of this case in the interest of justice and equity."

2. Learned Counsel for the petitioner submitted that petitioner is a physically challenged lady and unfortunately her only son living with her is a mentally retarted person, and she is living with her sisters and brother namely Smt.Asghar Fathima, Smt.Qumar Sulthana Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 4 and Sri.Mohammad Samualla, residents of # 1575, Property No.163, Ward No.95, Below Gandhi Smarak School, Kaval Byrasandra, RT Nagar, Bengaluru - 560 032.

3. She has further submitted before the Court that the respondent-BBMP should be directed to demolish only first floor of the building in question belonging to the petitioner which is admittedly an old building and in a dilapidated condition and unfit for human habitation.

However, the prayer is made only for demolition of first floor of the said building in which the school for small children is being run by a third party and the petitioner lives at the ground floor with her relatives.

4. On the other hand, learned Counsel for the respondent-BBMP on instructions of Mr.Ravi Vaddar, the BBMP official present in the Court submitted before the Court that they have obtained a Technical Report from the concerned team of engineers with regard to the said property and they have produced before this Court the relevant photographs of the said building in question from Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 5 all angles, that is, from outside the building and from inside the building and he submits that the building is admittedly in a dilapidated condition and unfit for human habitation. He has also drawn attention of this Court to the provisions of Sections 322 and 338 of the Karnataka Municipal Corporation Act, 1976, which are quoted below for ready reference.

"Section 322: Precautions in case of dangerous structures:
(1 ) If any structure be deemed by the Commissioner to be in a ruinous state or dangerous to passers by or to the occupiers of neighbouring structures, the Commissioner may, by notice require the owner or occupier to fence off, take down, secure or repair such structure so as to prevent any danger therefrom.
(2) If immediate action is necessary, the Commissioner may himself, before giving such notice or before the period of notice expires, fence off, take down, secure or repair such structure or fence off a part of any street or take such temporary measures as he Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 6 thinks fit to prevent danger and the cost of doing so shall be recoverable from the owner or occupier in the manner provided in Section
470.

(3) If in the Commissioner's opinion the said structure is imminently dangerous to the inmates thereof, the Commissioner shall order the immediate evacuation thereof and any persons disobeying may be removed by any police officer.

       Section   338:     Building        unfit      for
human habitation

(1) If any building or portion thereof, intended for or used as a dwelling-place appears to the Commissioner to be unfit for human habitation he may apply to the standing committee to prohibit the further use of such building for such purpose, and the standing committee may, after giving the owner and occupiers thereof a reasonable opportunity of showing cause why such order should not be made, make a prohibitory order as aforesaid.

Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 7 (2) When any such prohibitory order has been made, the Commissioner shall communicate the purport thereof to the owner and occupier of the building and on expiry of such period as is specified in the notice, not being less than thirty days after the service of the notice, no owner or occupier shall use or suffer it to be used for human habitation until the Commissioner certifies in writing that the causes rendering it unfit for human habitation have been removed to his satisfaction or the standing committee withdraws the prohibition.

(3) When such prohibitory order has remained in operation for three months, the Commissioner shall report the case to the standing committee which shall thereupon consider whether the building should not be demolished. The standing committee shall give the owner not less than thirty days' notice of the time and place at which the question will be considered and the owner shall be entitled to be heard when the question is taken into consideration.

(4) If upon such consideration the standing committee is of opinion that the Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 8 building has not been rendered fit for human habitation and that steps are not being taken with due diligence to render it so fit and that the continuance thereof is a nuisance or dangerous or injurious to the health of the public or to the inhabitants of the neighborhood, it shall record a decision, to that effect with the grounds of the decision, and the Commissioner shall, in pursuance of the said decision by notice, require the owner to demolish the building.

(5) If the owner undertakes to execute forthwith the works necessary to render the building fit for human habitation and the Commissioner considers that it can be so made fit, the Commissioner may postpone the execution of the decision of the standing committee, for such time not exceeding six months, as he thinks sufficient for the purpose of giving the owner an opportunity of executing the necessary works.

5. Having heard the learned Counsel for the parties, this Court is of the opinion that the obligation of removal of dangerous building and structures which is Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 9 unfit for human habitation is on the owner of the property but for the reasons of public safety, even the Corporation can undertake such an exercise.

6. In view of the peculiar circumstances of the case, where the school of small children is being run by the third party and the poor petitioner living at the ground floor, to provide an adequate public safety measure for the children of the school on the first floor as well as family members of the petitioner living on the ground floor, it is considered appropriate to direct the respondent-BBMP to undertake the exercise of demolition of entire building.

The petitioner as well as the tenant who are running the school are accordingly directed to evict and vacate the said premises within a period of one month from today, so that no threat of life and safety is caused to the children of school as well as the inhabitants of the said building and upon such eviction or vacation of the premises in question, the petitioner shall inform the respondent-BBMP in writing of such premises having being vacated and there upon the Date of order:26.07.2017 in WP No.13596/2017 Mrs.Ameena Kausar Vs.The Commissioner, BBMP & Others 10 BBMP officials can undertake the process of demolition of the said premises. The petitioner may also consider the sale of the said site in question with or without structure existing there on, so that they will not only be able to meet the cost of demolition charged from them, but also an opportunity to make an alternative arrangement for living in any such alternate accommodation.

7. Learned Counsel for the petitioner undertakes to advise her client accordingly. The report of compliance of these directions by both the sides may be furnished within a period for three months from today.

The petition is accordingly disposed of. No costs.

Sd/-

JUDGE *bgn/-

(Sl.No.8)