Karnataka High Court
M/S Kumar Enterprises vs State Of Karnataka on 6 August, 2009
III THE HIGH GOURT ow xaazwrnrm AT T. _
DATED THIS THE 6"' DAYQF AUff3'tJQ'_y:2C§O§3 4"
PRWWI 1 '.
may Hownm. am. 9.13. nzagnmfi;
-rm: Horrnm
WRIT PETITION
:2ag%§;{Jr3M--MM--s)
BETWEEN :
1 M/S KUM'AR'i§:NTERPR_ISES.____ _
NO 2'5',"I9*rI1:,cRCfr~;ss. 12TH BLOCK,
KUMARA PARE£._(\'&?ES'IT,'vv~--._ * -
BANGALORE 560 .o'29_.,'=-
REF B"{_ R sHIvKU.M.AI"ét3 AND
227 02 THE CONSTITUTION VOF--._INDIA;v- I>I<.aII'II~Ic;'I«.I22 To CONSIDER
AND RECGMMEND TO THE RE'.«S?O=.DEN'I' F012 GRANT op
MINING LEASE TO THE ~--E}fTE'!_'€T;OF""246 'ACRES IN RAMGHAD
VILLAGE, SANDUR TALUKQ B-ELLAi?Y"--,I£\.J 'mvoun on THE
PETITIONER. V _
THIS wRI'r""I?I§TITIoN. "€;.1I).I31'nakaran, CJ.)
The; pIétit.iIII1nr7s is that that it had filed an
29,/A.'-§O;'2"s'.'2VOO4 for grant of mining lease ova' an
Ramgad village, Sandnr Taluk, Bellary
of iron ore and aiso has obtam ed
.aCknow1edgé-ment of the same finm the 295 respondent on
Thermfter, it made remainders on 2.2.2005,
2.6.2005, 2.9.2005, 2.12.2005 and 2.12.2006
A».IfIé::1uestiI1g the second respondent to consider its appiimticm