High Court Karnataka High Court

M/S Canara Minerals Pvt Ltd vs State Of Karnataka on 9 April, 2008

Karnataka High Court
M/S Canara Minerals Pvt Ltd vs State Of Karnataka on 9 April, 2008
Author: K.L.Manjunath


SH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

35*} THE H333 CQURT U? TRKH, BANGALORE
SRTEB ‘I”E-IE5 THE 97?? 13.3.’? OF APRIL 2093
BEFGRE

THE HGfi’BLE MR.JvsT:cE x.u,né§JagA?H,«O’F

BETWEEEQ

mfg caxaxn MINERALS EV? awn j- ‘_
a?FIcE AT Hnmsfi 9F’a39*sjFggacE-Esau
flxmnaa, EEbhRRY, KEF§E5EHTE% B? a*u°.
avg nngagzxa nzascwsg $R1»Efi1L’H nag =

f.};r§$?IT§QNER

ifiy 3:1. a 5’¢H:3éRéwm§?%a;*3¢§égATE:

Aféfi :

1 3?A?31aF_xaaaArAxA.j<_V,
§;£?EE3E§i'§'E§ E?' if"§"*S,. $'§'gC'RE'I?R':' "PG t30'i–'fiR£sl.'f«fl'
coMgERcEuaNgV1mam3wagEs, anaaawnauw
}=§I%§i-1EFAA£=é33 *1"-F}X'3"'ILE3,. M31) $0'
v:£$5Aj$Qa3Hn;-a2&GAL$Rs 1

E2»V?Hg cQfi%I$§EGNER Ama fllfififififi
'.'Q3 alga: Ax; QEQLQGY

=fifi»é§,'KERfiIJA EHKVAQ

$Z7_¥F.}"§"'z.-%'V.Z_-"-f*I'3"'_},'='.:*9'\.E1i."SE,. 5 FLCIQR

EASE 393333 R933, amusancaz 1

Vnwaa sgyuwy aznscwan my MINES ARE sganesv
Dl3'FR3C'E', TUEEKQR.

,+r…i’_.’ ‘

. . . RESFONBENTS

V”-._ {By 35:. M.E¢PRAEHRKRE, gang

‘§”‘flS ‘ihfi. FILEI} UNDER RRTECLES 225 ME 22’? OF

‘?’E’§E C’f}?€S’§’ITUTI®?5 0? I.’P§DI3’s. ‘F’G CL’-‘*i.eb FOR THE RECORDS

WHICE-E’ 1′.?E.ff’IMATEi:Y RESLIUPEE IN PASSINES THE DEER

EH COURT OF KARNATAKA H10!-‘I COAUEE OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i”lEG|-£ COURT OF KARNATAKA HIGH CO

afix~A S. 13.2.2335 emssaw Ifi we. a: ziswjfiae 2097
32* R1 PLEQE Ta} mam THE zmnak mu
*:.s.2a:::::::aa 93.53% In Me. :1: 233 Mm: 2-é_:é锑§5$gj1…_THEg”a1
EEB Ewa, F” FF’ FF’ F’

?fii5 getitian camifig Zaal fa: ¥gr§iim$nary=_f

hearifig thia day, the flaurtzm@§e th§Qf§li¢wi§gi#F

@2533

K mate agé£wve§F §yFm:§a_ Bdviéér ta the

fimvermmr dated 1€.E{2dQ§ an tfig file gent by the

Afidl. fiacgétafy g té’«ACdmmafita & Industries
§é§arfifie§fiuFfifii£h¥fi$*,§réduc§d as Annaxura–A is

aalléfi-§fi»qfié£ticn\inFfhiévpatitian.

FE¢”V%3$vi§§-:*§§a&d the ccunsel far the

§atiticfiar’aad’thé Gavt. Advacata, this caurt is

*dfi$$%%_ mgifiiéfi that the petition has ta be
“V,§i$mi3$é§ F.as gremature since yetiticner is
_ _vu2 V __ ,

“_§ue$§ié3£n§ a nctfi apprved by tha Adviser ta the

Gavfirnar, If 3 meta apgrwvad by tha Advisar ta

V°the Qmvarnor is againat the intarast cf tha

fib

gatitimnar, ha $3? cnly get a right tn challenge

fiftfif aa arfier is pasaefi by the State af
Kfirnataka. Evan befare an srder is gaaaed,
(‘,L~n–\Leu.’¥{§ CK”

gatitiafiex is trying ta &§M$ 3 hate appravad.

wnfiar via: aircumstancas aaid note i5 approved by

69′

GH COURT OF KARNATAKA HIGH CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

the astzivisrar and what are the cantents cf t?1:é”»T.fila

am am: the file is built up i5 mt :t’¢fr,i:§,s

fiflfiit.

3, in the <:irc=.§mst.§r:::,a3,:.._fhis;'.;;§::i't:ia_n"=:: is

fiifimiaaaé 5:5 @ram.a'a3.L.r:aa,-'