1 W.P. N0.18697 of 2006 IN THE HIGH COURT or KARNATAKA AT BANGALORE DATED THIS THE 24"' DAY or FEBRUARY, 2009 PRESENT _ ' THE 1-!ON'BLE MR. P.D. DINAKARAN, CHIEF AND THE I-§ON'BLE MRJUSTICE K.L';4.MAAHJ'UNAT'H..',v _ wan' PETITIQN No.18697 éfggos (AG'M_;_";n,g__ng;_;.=,5;_,:;§;1;:g Between: 1. .5; B. K..." ryesh M.C. Muthappa s/o Kariyappa -. V V aged about 65 years B.S. Rajkumar 1 _. . s/o late Shiv;a'ppa--, aged about 314/e_a;?j_s V ._ ., Gram Parzchaiyawt Mefeb_er'--.. . K.V. eanapamy A I S/o late Chiyanna Aged about 60 y'ears._ 's,/To Kes|'iaV'a Rao 'age'd. ab-outs 36, 3"/e_a rs 's'.-k'."Pooha7c'r;a S/o»..g<uttappaj'..-- A Aged"aboL;t 60 years LB: __Narayana S./.o Kotti Pujari Sara)' C.P. ' MS/o iate C.B. Poovaiah Aged about 31 years 8. 10. 11. 12. 13. 14. 16." 2 W.P. NO.l8597 of 2006 Sadera Madhu S/o late Ganapathy Aged about 29 years B-.S. Narayana S/o late B. Sankappa Aged about 32 years K.M. Havappa S/o Late Muthanna Aged about 33 years S.M. Nanaiah S/o late Macfappa Aged about 57 years Grama Panchayat Member S.M. Monappa s/o late Mandappa aged about 63 years S.P. Thammaiah __ __ s/o fate Pocjvaiah _ g aged about 6.3 'yea_rs Panathale "Raid S/o Chinnragppa . _ Aged_about'*30'years ' S.,K-'3'A:S0FAaUna uuuuu " s/o"!ate- Kattappa ' aged a--b_out"54"y_ears ~3:.'R--..to§§néfi;;ay;§"" S/Q late afiappa Aged about 25 years Al:§__are residents of V' Kattemadu viliage and P.O. A .Koc5agu District (By Sri N.K. Ramesh, Advocate) . . . Petitioners 3 W.P. No.18697 of 2006 And: 1. Director Mines and Geoiogy Khanija Bhavan Race Course Road Bangalore 2. The Senior Geoiogist . Department of Mines and Geoiogy V 9 Mysore Sub--Division ' ' No.4, Gaganachumbi, Double Road Kuvempu Nagar Mysore 3. Deputy Commissioner _ Kodagu District Madikeri 4. The Superintendent of Police " _ A Kodagu District Madikeri S. M.T. Dev_appa"~._ " S/o Thirhmaiah 2 _ Aged about._~i--3 ye"a.rs_g g ' ' Kattemaciu Viilage and.Post Madikeri Taiuk» ' " ' ' Kociagu District * V pg _____ ...Respondents
_ (“by Smt. Niioufer Akber, AGA for R1 to R4,
.i R5 served)
‘”I’his.=.writ ‘p.et.iti’o.ns. is fiied under Articles 226 and 227 of the
“€onstitutio.n of Indi’a, praying to direct the R1 to 4 to initiate suitabie
{action against the R5 for iliegaily quarrying sand from outside the area
-…of.«fease gran”ted1~ to him, pursuant to the quarry lease No.320 TCA
g _BIoci'<ure–A and etc.
V" 'Vfdel_ivereo§ the fo|iowing:–
– Writ petition coming up for finai hearing this day, the Court
quarry, lift and transport sand in Block No.4 of Halagti:nda.’~\ii”liage.’i
Virajpet Taluk, is lifting and transpoirting the-I’
Kattemadu village, which has caused’i..Ag’reat
4 W.P. N0.18697 of 2006
3UDGMENT
(Delivered by P.D. Dinakaran, C.J.)
Alleging that the fifth respondent, who has got to.’
inconvenience to the public besidesi”iith’e damVagV_ing..’ofV.”theVV road,
petitioners seek the following?reg_|iefs:”m_ 0′
(i)
issue a writ of Vmandiamufs Vdirecting githeiiirespondents 1
to 4 to initE%_ate:;suita|:ii.le a_g’ainst~the 5″‘ respondent
for illegally_V,.”quarryingisj–s_andi,frorrtoutside the area of
lease pursuant to the quarry lease
No. 302 0 TCA vv_iid-ejiannexu re–A.
direct respon.de’nts 1 to 4 to consider the
:*e:pre.sen,ptation”vmdated 23.5.2006, 13.9.2006 and
as Annexures–B, C & E) and pass
“‘_*a_ppropr,ivate:j-“orders and take suitable action in
iatccordanceiwith law.
.. V.gran’t..–:such other reliefs which this Hon’ble court may
i. _d.e’em it fit to grant in the circumstances of the case,
allow this writ petition with cost.
K
X3, 2 –
3; ‘ ‘v_y.,.m
5 WP. ¥\E0.18697 of 2006
2. After hearing both the parties, we are of the
considered opinion that it would be suffice if a direction iswissued
to the respondents 2 to 4 to hoid an enquiry,
encroachment by the fifth respondent in the non_–ie?a:”s:ed iafreéai
course after hearing: the fifth respcfnbdieint’ «ias
petitioners. If the aliegations made _agai4nsAt:”the fifth: responidiéntiflp
are found to be true, the third resvpondent is~.Vd’irecte”d: to take
appropriate action in accordance w_i’t’h’§V_!a’ri.’both. to stoipouarrying
and aiso to compensate the for having
quarrying in the non’~lé’3S’ed area.
3. Subject to th’e’%”ai3o§’ie this””Vpetition is’
disposed of.
Sd/-
Chief Justice
Sd/-
Tudge