High Court Karnataka High Court

Shri S R Shekara Gowda S/O Rame … vs The Director Department Of Mines & … on 8 February, 2010

Karnataka High Court
Shri S R Shekara Gowda S/O Rame … vs The Director Department Of Mines & … on 8 February, 2010
Author: V.Gopalagowda And A.S.Bopanna
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THES THE W DAY OF FEBRUARY.

PRESENT

THE HONBLE MR.JUsT1c1«_:xI_.QoPALA'ésD§VDA  

AND Q
'I'I~{E HONBLE MR.JV:jsir;:c}:' 
WRIT PETITION I§T;x§.40'E§<'_%»;£(:)7(}-;[...'2()..;lA()'{GM}-MM~S)
BETWEEN: 1' A' %   Q'

1. Shri SR.Shéka.ra§;G0w_d:a,._  
S/0 s1m:ARa;in'e, G0**Nda§   * 
Aged         
N0. 242.,V81.":fMai:*i,'-.  ~ V V
91-" 'C'1"'osS;;»T. 
M;-Js0re«23--:VV--«..__4'. " 

2. M.V.'J1jay KUrIi':1_1'... 
S / 0 V66-raba§1'hrAa:_ Svdamy.
 abo1"Jt...36 years,
 V-'.D..\N0;--3.A888, Vis}1'i1"uVaradI*1an Raste.

' u _, }*{i1fSh11a'mVurthypura.
 V _ "NI_Vf':3Qre."'   .....Pet.§.tioners

.  Sr: M.K.Sur€sh ~ Advocate)

VA    ':The Director,

Department of Mines and Geology.
Kamlja Bhe van.

Race Course Road,

Bangalore. 1

\\//



2. Assistant Commissioner.
Mysore District,
Office of the Assistant Commissioner,
Mysore,
Mysore District

3. The Chairman.
Sand Monitoring Committee.»  ~ A 
Office of the Deputy Commissioneyrgjv
Mysore.   A'
Mysore District.

4. Senior Geologist,  
Department. of Mines ari.-:i"'Ge:o3o§;y,
Gaganchumbi Roa.d}* ; " * 
Kuvernpunagar,   1  ,  .
Mysore.      °...Respondents

(fay  aasaizara; ,K:ari'ed'dy, GA)

K'i'}ieseV"Wi-i.t "Peti«i,io:1's--a§i'e filed under Articles 226
and 227" of 'the'«C«onstii:--i_;tion of India praying to quash
the notiiication-- issii.e"ci, by the R4 in Prajavani News
Paper, dated .2'v1.1=,_2C~~§O, Vide Annexure~NIL as per
wif1;§chi.the d'at_eof auction for auctioning of Rights to

 Cguarry-.i.Aordinary"'"sand, is scheduled to be fixed on
. ,€3.._O2i20i1Q,V--._copy of the auction notification vide
 _ 'AnI1eXiir&:.~A.y_ai:§d ete..

__  Petitions coming on for Preliminary
iie'2iririg "this day. Gopala. Gowda J., made the

' i'oI1omfn'g:--

O R D E R

LA3a’1’ned counsel for the petitioners files memo seeking

permission to withdraw the writ petitions.

‘(i_/

[.34

2. In View of the 1’equesi made by the learned C(}L1I1S€1

for the p€ii.u’0ne1’s, peiflions are dismissed as wi1.hdraWr1.

Sdfi ?%
JUDGE?

Sk/Vsk    _ " "
  Ed/4    
§§2@§: %