?ffi.fln%NA"i'A9(A HEGH CGURT
§
as.
3*
§
3
Q
gfik
§
*9
§
$
§
2
2
$
§
§\
9
3:;
3
U
S
$
3
3
3
§
as
Q
E
7.3
O
U
3
2
X
3
E
Z
M
5 V
at; ~
%
3
Q
£2
x
Q
3
£4
IN THE HIGH COURT GF KARNATAEZA AT
BANGAL%
DATED THIS rm 3"' DAY 03* JUNE 2oo9&%j Q if _
PRESENT
'um HC2N"BLE mi. 9.2. £1iINAKAR % '
"ma HQWBLE
BEEWVEEN:
1.
* V
1%’-adamn ASW9 Wm
2. Ragmdrwm
A.ga:4§» 06:2,:
3* %%%%% M
‘2§. ge:4_5V
_ ,
-A,ge;3? @u&;re
H. PETITIGRERS
wwmmmmwm nwurw uvunu wt iNl°”M€\l1P’|.lPII\J’1. nlwn wwvlu VF nmniifllflnfl fliwfl hwwflfi
kid
1!:
The Eepaty Comndmonfi, Rdchm.
2, The Director; Mines & Getalegy,
Khanija Bhmzm, Bmgalore.
3. ‘I’I1cSzmierGc0iogist (M), * –
Dgnmu a=fMinas 8: Gcxxksgy, .
(‘by snaasavmsalcm-eddy, mag X T
Them petitians are 51¢aLp@ g i::;Vqua§}sj§1Av.§;i1v.s.V.;;=a¢;ifi.§:m’:i§§«:1
ma 26.}2.2£3fl§ 2&1 Ne. H’B3VHIJ’V;Gfi:BHURE;§(HQKHA.V;
SAMAHAPRA: 08-.GA_Si;3?B8; third etc.
THESE wax’: %m;w:c;:«s%% n ¢C*MING UP FOR
PRfl.BviINAR_.Y 1-m.¢.1«zI§~zc;o:v¢ ‘.E*H1S~~..f}AY, SARI-IAHIT 1.,
MUN? Ml” mtnwaw-xmn. Wiwn mswwflu Mfimmmwmammm nxwm wvmaw ‘?’/N:-‘
MADE T§{E.Ff§3LLC§W1}{t’}: L j
1. ‘Phase osfthe
Nofificafimz the am mm:
B. sf Mines mu:
papa-gr puwcaimz has ham gtvmx
ii%c:n%%%2s.12;2′::§cs mum of Inirixtg am: on
:k%*2;.1%2%.f29_es Uviaf Iafis arm an mm fiver an “m
3 km aha pm ma far 9. airman to the
at} 11131;: a mm bafere mm
fer lifangflzc orfimsmdm fig 21:2. 2 ma 3 9f
Géiagel mm fiavdxug Tahzk, Rakzhuz mmcz,
\/”‘
SORXW? OF KARNAYAKA PHGH C0UR’.f_Qn”4-_3KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
apex: wmar flan: Kzishna river far the .4 fifze
aggmzzmss mm which is the wars: at %%§:vaia§e¢a..
Raspandsni 11$. 3 mafia ;m¢n;pis:v?;%?’i¢5e’ 3.:s§z”««zm£.§_”*§§fii:Fz;;>,VV 2» O
fiid 3 far: lifalzg iha sméa the
ihe adjaining swam; ax by fife
caaaemeé axxhexity ~f;§I ef smd was
mi feasible am am m is
.5 jrnafiffi sf the aggimien cf
the Resgandenz Ekfizu 3 am:
3gm7ii?£._iiss*¥.f§’e:§V._’g’¢iS5′,}2.2.§98 mum am: mzcéfin fa:
.V$.2cu§io;3:._. éf sf méénwy smé depasiieé an :31:
33 pa: .a;mama..§ 9%’ 23:: ‘am: Fztiiimi.
O mafia 3 regreswaémi ta rcgpaném 213. 3
O ‘ in erase ef mm Q13 ezéirlm 333% art. the am
_ ggf Rim, am La :11; af éemym the
– pipa}7mes., @m fiam {$53, ihfle may ‘be 3
pfisfibifity af gaaslegissé éggzhtaiwé, mé aha’: mg? ‘m
ézs sgizrsa. H9§.¥m:er§
passihiiiiy {sf rim: flaw
resgandmi 3191 3 éié mi szwiéa: aha zaprcg mafia: hey
\,.5~
£212 pefifianm mad pafifimer :29, 3 mi: 5. Teiegrmtzéf ?t::’:;:.
2-espaszdmzx raqtzesting :9 step {Em
12.91-2m5§. E: is avfimé aha Mam
the me is maée mm: [gs :e%%w;§;:*m’=: as
the am fiam the gm ‘mj the
mvimmnsnial wad mi affect
my éwtigatiafi iisf respergdmat 11:3.
3 in m1tu>3ififiA «%w:~%%% mm: a:
exummzs fa: Kim the
ma % imézmas, The
é is csgmmfy aa 13%”, fllegal
~..a;r’ei£if$:’§! “7p$a;s::é withmxi znakém my S
:5 £222 léfiizxg 9%’ fiwié @9221 flag rive: had,
_:’~’*ées*~?n’ac§1 afiezz the my iabie, which wmzld.
% ‘ *1§:a§§iéi:iaIIy..afi§’§c€ aw af «gm fa: imfgmn ef m: by
g it $5 aim mud aha the agmgm maficamz is
is azam m 3 ma § fif am Qiérsalfi izsgaéé by :21:
mrmu ur IXAKNRIRIKI-K tiztifl (..’UUll.AI ‘AQ!ji’:KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
émé Zéigfififi afi Ehmefarg the Wrfii. Peiiaari
far £213 afimm gaié §?3}’fi’_
x.)
gramgfi ‘r:=:’.:
SOUR?” OF KARNAYAKA RIGH COiJR:l:.9$: KAKNAYAKA H363 COURT OF KARNATAKA H363 COURT OF KARNATAKA RiGl-i COURT OF KARNATAKA HIGH COURT
3. we have heard; learned cmzzxssi far 231:
wk}: é £11: grmxfnés wed in the
submmazaazif mmm’ * mm’ gjgsmam,
flea the gxmmd Was:
.pmhi'z3'mé meg 4, wages am 311:1 igsrncé Afifianai far zespandmxtfs 3 G1' Gacgfl vmagc, af haé rack terrén fix is mm we was is 'mag Tbs afisggé. mm :3 3: a mm: gr"
‘ :1} i’2*gm £31: cnifivatm Lmé sf Seufizssm gm: af Eh: zizm
._ mg is § tswim 121$ fmm fim fiver aaazsa.
Was: by éiesei. aid
éaggagiag is am done by %
~ pzzmifi md mkém sf ward in ieweé flea will afiaci the
Ga? mam
lava}. Lasmmfi
313$ gubziifiad gm wé miiim sfih&1££&é #3:: EEJEKZQQS iw
Esau iii aria $3 Vmffg {Em Ggvmmmfi eréxr mid
£50 :3 iéenfify new Sfié blmk mad fie $.:€§;a:: aiasng with §§£¥é’
\.-)5
elem? flan: the submisfilan ef éhse
GfiV
that baseé zzpm: VV
Gsalcgigt m submissim ef by .225; 1
Senim Gevaslmist, Kappa}.
by the rewanéerzts Wazzéé V. gtefinfi
was: table level we}; §smce af 2%
mm fiam pmtiszm and
aha zivmr Gama mu:
tlhmaferre figezfis; cf the pefiiiasnm
tha * grnwid was: table level
md muxa afiési my aim Woulé be mslabae
;_ ‘f£ii?L amps} im ma gm ma pmpasaa am is
ispmi fim tbs abcsvs referrad ma
have been heié :6 ka ‘hwigass, the
‘ ” 21:3: an: my wm getmésg Asa: ~’..:–‘ .;;i-.
” ‘ ‘ ~ ” «. ?5E’§°§:§§,€t% me _-
.i€JuR’¥ 0!’ i’£.&&NA¥&KA HEGH C0%§RiEfiAfi§: KARNATAKA I-(36%-i C3URT OF KKRNATAKA H16!-i COURT OF KA£NATAl(A HIGH COURT OF KARNATAKA i-HG!-I COUR1
[:h11S:’tic:é–:.”””«. ”
_ ._Sd/-1
u
mjtilwtaa1yreliefwughtferinfl1e\k’n7:Petitie1:si:1eamfr§ise
efwfitjurisdiction avftlhis Cam. % k
mt!wYes.!He
\?s’£§E[oz£;Y:sf£€o
£6.
E390 :93 §§§.§§ g5 ,§§..\.”m §<._.<zm§ 3 $33 xuu: §.a.<2m§ 3 Saga :9: §§.<za§ 3_……§3 mm": §§.§§g