High Court Karnataka High Court

K V Manjunatha vs The Director on 8 March, 2010

Karnataka High Court
K V Manjunatha vs The Director on 8 March, 2010
Author: V.Gopalagowda & B.S.Patil
IN THE HIGH COURT or KARNATAKA AT BANGALORiE,:.:""A,.
DATED THIS THE 87" DAY or MARCH 2o1Q.,..__"<~ 
PRESENT .fv2d
THE HON'Bi.E MR. }USTICE v GQPALA GovvAojA,  =
THE HON'BLE MR. JUSTICEE SA.i_5AT1L',,,j- = V' "

WRIT PETITION NO. 6672 'oi,E'~2o1o'[ i'GEf'!'--VM,i\?3§§1.V:4'V'VV J

BETWEEN :

Sri. K.V. Manjunatha,
Aged 47 years,  V ,   - 
S/o K. Venkataswamaififléi  2:   A ' 
No.15, Balgoni House,  " '   

II Main, vsn Layout,f'_. "

A.N. Pura Main,_R0ad,"' '~:.,__ _   
Bangaiore--56O 0'1"6..;f._ 3"}, '  .  Petitioner

(By Sri. G. Pap-i Redvdy,"Aiiyocaté).,'
AND :   A V

   A.  A  ..... .. y
Departrnen: of .Niin4es,& Geology,

Kanija Bh,a'\i'an;._% ~ "  
Race Course R'oa_d_,_ 

 '»E.a,nga|ore__-560,901-'V,   Respondent

f,(,«5y,_’::;i. R.G.’~Ko§Ie, AGA)

‘r1iI1’h,i§i’T::rit Petition is fiied under Articies 226 a 227 of the

=,”_’–Constittztiond of India praying to direct the respondent to dispose

–of…tne pending application of the petitioner dated 27.8.2003 for

gra,nt”or’ mining tease in respect of non–specified major minerai

in non~forest Government Sand measuring 780 Hectares

\\i./

appropriate order. Therefore this Court cannot grant wvritof

mandamus as prayed in the writ petition. However, we .d’i’re’Ct-flth.e..

respondent to consider the reply statement and it

orders on the show cause notice within fQ’ué’w’ee}<s«frorrittoday-.:'.~

G – ' * fa ;

55/