IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2ND DAY or FEBRUARY 2.(}Ii;(i'j* ~
PRESENT
TI-IE HON'BLE MR.JUSTICEV.(}Oi'}11EJ§i',;OWi)§9£._
AND
THE HON'BLE MR.JUsTIc:E~.A.s.i§oP1mim
WRIT PETITION No.35198r'G9iGM<--MMS4DB)
BETWEEN
M/S.D0ddanr1avar .VBJT):"t3'"-J._€1'S::'AVV' _ .
Mine Owners and_VExpg§1't_ers V "
Near Fort . . »
Belgaum _ """ "~1.;:___ _ ,
Repby its GPA h'0}{}'eT _ _
Sri Rachappa . ' ' ....PetitioI1er
TH3yIsri"'Uaay»H:f1k;1igi. Sr. Adv.)
.,.¢_Th€T"DiI:;m:tQI: of .....
' _ »E\/limes aIId--G€~-Oiogy
.__KégI1ija 2
R-a1it:'e. 'C O1;;T'_:-16.3 'Road
BH11gai<)Te ._ T' A
" " Q -- __ "State ()fKa1'nataka
V.Re'p'-.._by its Secreiary
_ T of Commerce
' \'/gkas S0u<:iha.Bangalore. Respondents
[By Sri R.G.K0l1€:'. AGA)
1
A
2
This Writ Petition is filed under Articles 226 and 227 of
the Constit_ut,ion of India to direct: the resporidents to
forthwith consider the application filed by the pet:it.ioner for
grant of nlining lease in respect of 275 acres of land in
Ramthal and Aihole Villages. Hungund Taluk. Bagalkot.
District. and pass appropriate orders thereon rettoiiiniegficlirig
the grant of lease of aforementioned lands in fav()ur'rot7.tl1e
l3et'it.ioher. ''
This Writ Petitiori Comm 5 on for Preliminary thisib l'
£3 .- ._ . .5 .
day, GOPALA GOWDA, J., made the f'ol;lowtItg,:»{
ORDER
The grievance of the petitiorier is”that__de:sp.ite*”o’rder ‘ V
dated 15.7.2009 by t.heCentral’:..G.oVerr1mei1t.,.. first
resportclent, has not complied .7’t1»’:e passed by the
second respondemev?.he1″eViVi’i._ii’herefore]’lt.he petitioner is before
this Court seeking fr)Vr’vi:ss_u’21_n”(;»e..oi!\vvrit. of mandamus t.o the
second res.po11den…tV to tiorisider applieatiort filed by the
pet’,it’i*o.r1e1’~ l”or”*g,ra.nt of rfiilriing lease for 275 acres of land ir1
Rarr1ti,ha.t~ villages of Hhlflguild Taluk. Bagalkot
VD;st,ri(.tt. ‘a__r1cl_»p’a.s.s appropriate orders thereon recomrnenclirtg
l””t;’b’c:.gr;1nt ofxlease in favour of petit.ioher. That: has not been
rtjlet-:}3l’llI€ the fact that order passed on 15.4.2009. ‘1’hough
l’ttie’re.-waas a diI’€(3l’.lO1″l to the respondent. to pass appropriate
\
\\x/
orderfa within three months from the date of receipt of the
order.
2. The copy of the order is received on
Therefore. the petitioner is justified in seeking f0r..Aissuadr1ee’oi”‘–r ‘
!7\ direction to comply with order passed—bpyfpthe””re§.risioi’ia1., it
authority.
3. in this View of the met.tepr’;..pbit \iVoL11’d._t3e end ”
appropriate for us to directvthpe seeoridVe_:I’esponderit’to-eorisider
the same in terms of the ‘bfy…’the Ministry of
Mines. Goverrirneiit of._VI’I_idia1_i’n:. the -rVe’Vi’s~io1.1 uapplieatioii of the
petitioner eight weeks from
the date of this order. Ordered
aec0rding1’y–_.4 LA
5»~.Pet.iition d’i’sp£)sed of aecordiiigly.
Sd/-
JUDGE
Sd/~
IUIXEE