High Court Karnataka High Court

Sri V. Venkateshulu vs The State Of Karnataka on 29 August, 2013

Karnataka High Court
Sri V. Venkateshulu vs The State Of Karnataka on 29 August, 2013
Author: Chief Justice B.V.Nagarathna
                           -1-
     IN THE HIGH COURT OF KARNATAKA AT BANGALORE
          DATED THIS THE 29TH DAY OF AUGUST 2013
                         PRESENT
        THE HON' BLE MR.D.H.WAGHELA, CHIEF JUSTICE
                           AND
         THE HON' BLE MRS.JUSTICE B.V.NAGARATHNA
                WP NO.37154/2013 (GM-MMS)
BETWEEN

SRI V. VENKATESHULU S/O LATE V MAREPPA
AGED ABOUT 66 YEARS
R/AT FLAT NO.4, VEERANNAGOWDA COLONY
INFANTRY ROAD, BELLARY
BELLARY DISTRICT-583103
                                            ... PETITIONER
(By Sri.SHANKRAPPA, ADV. FOR
M/S.M.T.NANAIAH ASSTS. ADVS.)

AND

1.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS CHIEF SECRETARY
       VIDHANA SOUDHA
       BANGALORE 560 001

2.     THE SECRETARY - II (MINES)
       DEPARTMENT OF INDUSTRIES AND COMMERCE
       VIKAS SOUDHA
       BANGALORE 560 001

3.     THE DIRECTOR
       DEPARTMENT OF MINES AND GEOLOGY
       KHANIJ BHAVAN, R C ROAD
       BANGALORE 560 001

4.     THE DEPUTY COMMISSIONER
       BELLARY DISTRICT
       BELLARY 583 101

5.     THE ASSISTANT COMMISSIONER
       BELLARY DISTRICT
       BELLARY 583 101
                             -2-
6.   THE TAHSILDHAR
     BELLARY TOWN, BELLARY
     BELLARY DISTRICT 583 101
                                           ... RESPONDENTS
(By Sri.R.G.KOLLE, AGA)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH ANNEXURE-L DATED 16.11.2011 ISSUED BY THE 3RD
RESPONDENT AND ISSUE DIRECTION TO THE RESPONDENTS
TO CONDUCT RE-SURVEY IN SY.NO.326 OF JANAKUNTE
VILLAGE, BELLARY TALUK, BELLARY DISTRICT TO THE
EXTENT OF 140.20 ACRES AND SUBMIT THE FARE REPORT TO
THE SUPREME COURT AND CEC AND DIRECT THE
RESPONDENT TO CONSIDER THE REPRESENTATION OF THE
PETITIONER DATED 19.07.2013 AT ANNEXURE-Z4.

     THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING THIS DAY, CHIEF JUSTICE MADE THE FOLLOWING:

                           ORDER

D.H.WAGHELA, C.J. (Oral) :

1. Petition is disposed as withdrawn with liberty, and for

the purpose, of approaching the Hon’ble Supreme Court for

appropriate relief.

Sd/-

CHIEF JUSTICE

Sd/-

JUDGE

mv