Karnataka High Court
M/S Mspl Limited vs The State Of Karnataka on 24 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED "FEES THE 24"' DAY OF SEPTEMBER 2010 PRESENT THE HON'BLE MR.J.S. KHEHAR, CHIEF Jvsriéa) 5);): Q' * AND THE HON 'BLE MRJUS TICE S. A130;/L. lvazaarz 'Ia. ~ ' WRIT PETITION N0.g87'§5/2-010 (lGPxIl:-fv1M¥Sllt B Between : M/S MSPL Limited, A company registered in India Under the provisions' of the H . Corr1PaniesAct, 1956;'isvith ifs. % A ' Corporate OffiQc<'s§'t:1_a€e_d.'at'" . Baldota Enclave,_VAl')_heraj Ba1d_o'ta'tRAoadr', HoSpet--5v3~3t----202.;'=. A ~ A Bellary Dist1l'ic_t,4l _ Q ' Reptd. By its Deputy General Manager (Legal), Sri N. Gopallcrishna», " ' ' "'A_é3d .51 years. ..... Petitioner. 'V Adv.) Anti': E A The lSt;ate of Karnataka, at ,_Repid. By its Secretary (Mines), , Department of Commerce & Industries, Vikas Soudha, 15' Floor, Bangalore -- 560 001. 2 The Commissioner & Director of Mines & Geology. Khanija Bhavan. 5"' Cross, Race Course Road. Bangalore mm 560 00.}. 3 The Deputy Director. Mines & Geology, Department of Mines & Geology. Hospet M 583 201, Bellary District. 1 4 The Principal Chief Conservatoréof Foz'e_st's, Aranya Bhavan, 18"' Cross. V" . ' Malleshwararn, _ -. g_ Bangalore -- 560 003. g .. Respondents. (By Sri R.G. Kolle, AGA) This WritiAPe1,--ition3.ilsfiledlvvunder Articles 226 & 227 of the Constitution of India,.g'p.gayingt't..to" guash the Karnataka Mineral (Regulation Transport').§Ifule«si"2008 dated 26.3.2008 issued by R1, etc. - - Peti'tion._..eoming on for Final Hearing this day. Justiéei' passed the following: ORDER
” _.1.s.KHEHA’R,.Q1., (Oral)
” *=I,5ea.rned Counsel for the rival parties are agreed that the
~..’.l.’l1S’lf(l:I1l[. iévrit petition be disposed of in terms of the order passed on
‘{22t;;9.2ot0. in M/s Kumaraswamy Minerals Exports & Others Vs.
C State of Karnataka & Others (W.P.No.6985/2008).
2. In view of the submission made by the learned Coun:;e:,jl”V..
for the rival parties, the instant writ petition is disposed of in.térm.g:
of the order passed on 24.9.2010 in N1/S Kumaraxwamfi
Ex ort’s case su ra.
P P
BMM/~