Karnataka High Court
H G Sudhakara vs The State Of Karnataka on 24 June, 2009
S_HvIh!§)'GA msrmcr. .... ..APiiELLAN'I'
{_B'5&__Sii':' 85 KUMAR )%
"-- DEPARTMENT OF REVENUE,
IN THE man comm ms' KARNATAKA AT BA2~1r3A;.i)__ré£~, ~
DATED THIS THE 24th DAY or» JUN?) ' 1% ' '
PRESENT'
THE HON'BLE MR. P. D. DINAKARAf€,_ "c:H1I§é1;§.'%§5tJ%s'r:{:'%E~ » '
THE H()N'BLE p4R.Jus'r:€:E V'.-»G.SAfiHAH}*iE'
1 H G SUQHAKARA
3/ o'.G:Db;s:iwwDA.TA - ' '
AG«E{)~ ABOVUT.jv4-5"{EFxR*S,
R] 0 ;;1osAI-';ALL1 =B1i_3ARAHALLI
_HASA(§A_DE..F'OST,
,, AGUMBE HQBLI ,,
"*T;5i1RTHAHALLi"*'rALUK,
AND. :
AA ; '»,REPRESENTED BY ITS SECRETARY,
M. S. BUIDLING,
BANGALOTREE 1
2 THE DIRECFOR OF
MINES ANS GEOLDGY
KI-IANIJA BHAVAN,
scale unit under the name and style "Sri * V.
Unit" and the pctitioner made an:=,appfi§§giiidn
the above said quarrying lea<s::__as
lease within the stipuiatead the has
been zenewcd by the ' ~-for of five
years and petitioner licence to the
third Iesponn No.3 Without
applicatiofi following the procedure
Concession Rulss
rc1ec11a£ij:§111yViss:1'i'e.»iijV':§fitE;(§ffa;2ment on the very same day Le.
23.2.2007 gtafing the area whextin the petitioner is
V' _ lease is coming under gomal
the circular dated 5.1.2oo7;1o.4.2oo7, no
kiaade and as such, the quarrying lease No.439
of the~p »é§i*£1ioncr cannot be mun-wed for a further period. It is
avermed that in W.A.Noa.1353/2006 and 3313/2005
{Strict dated 18.1 1.2006, the Deputy Commissioncrs in
V Huihe State were directed to iclentifjr all firm gomal and other
ivesezved iands to cxsnsider whether their extent have to be
K/%
I 6
the Writ petition. Being aggrieved by the saidVT«:)11icr
dismissing the wzit petition dated 12.2.2009,
has pmferred this appeal. There is delay of 'A
the appeal and having regard to théllavcrgnlfintfig V
affidavit filed in support or the
condoned by scparatfi order. ll T' '
4. We have hea;rt1~._the 'appéamg for
the appellant and Advocate
appcaringlllbr the 3. '
5._ . Lcmaiéfl caiinékzl lA"'z§ppca1'ing for the appellant
ithlat--- the Single Judge has proceeded on
Icasfltl in favour of the petitioner is not a
,g.~..;;aa; it is a revenue land and the respondent
hllve come to the conclusion that the said land is a
and even if it is a gomal land it is for the Deputy
‘V V _ léfiohllzmissioncr to identify and diver the land for other
Ilégased area in mspect of which quanying
purposes b9;S{2(i on the cattle population in the said area and
R/1
:.I:1z.£:-‘:$i; Ye;/No
Host: Ycxzj/£50
10
(Mining), Department of Mines and Geology, ‘for
passing fresh orders on the application ‘
quarxying lease No.439. Th: u
orders on the application for
pefition by evaluating the V£a§.1:£)ii(;ati-:A>.i1and””
strictly in accordance:
Sdf-
Clrzief Iustice
….. Sd/’I
JUDGE
,/
r