High Court Karnataka High Court

Mr Monappa Gowda vs The State Of Karnataka on 4 November, 2008

Karnataka High Court
Mr Monappa Gowda vs The State Of Karnataka on 4 November, 2008
Author: N.K.Patil
113' LEE HIGE CQURT QF KARNATQCA AT EQGALOQ WJ',flc.6448 GE 2007

I

IN THE HIGH COURT OF KARNATAKA AT 

nxmn 11-113 mm 4'" mu? or xovsnmm, A'

BEFORE %   
me HOMBLE MR. JUST£C_E...N,K.Pfi\'flL ' Z  Y

BETWEEN:

1 MR MGNAPPA GGWDA L»  -
AGED 27 YEARS, SID um: mnwappa - V. _V
GOWDA RIAT .,mn.Aar:«:.rru, BAJIRE \{i§.LA"G.E
BELTHANGADY ' ._ '~ «. --  . , ~   
aansum KANNADA

2 MRGILBERTLQBO  «
ZSYEARS,   
RIATPETHARA-£¢f3U$E'--. 3   - 
1RvATH<3cRuvi:,;,A;rsE  ._ "    .
amnwx-.L    -

3 MR LiNGAF'=PA_MOOLV'A  _
48'\{EAFtS, sic3'.:em_3u%MoQLws - -
RIAETPETHARA  ,, 
iRVA'fHOORU V!LLAGE  
BANTWALA _ . 2  

4 s;4Rr4e.RAvAwy_BeLcH#.oA

A _~ as YEARS, 3:0 VA!e!§Y*;'A BELCHADA

'V - "=RfA'¥7 'PE'¥H.ARA House, :RvATHooRL: VILLAGE
' V. ., Emma-:, .

 MR'8HEi(HARA"'
. 96 YEARS; sac am' SUNDARI
._RiAT ,13ODYfARU HOUSE, sums VtLLAGE
'BELYHANGADY
DAKSHINA KANNADA

€11' ~

 ' "  fa. " * "MR QNGAPPA GOWDA

x _  YEARS, S30 MARJPPA GCANA
" WAT PARA!'-2| HOUSE, IRVATHOOR VQLALGE
EANTWAL

~  'IN 'THE HIGH COURT OF KARNATAKA AT BANGALORE W_P.No.6Ad8 01-' 2007

vmrr rmmon 150.6448 0: 2 3 mm;



EN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N{3.64-48 OF 2097

 

2

MR RAMANNA POCUARY
AGED 60 YEARS

SJO SOMAYYA POOJARY
RIAT KALLADKA HOUSE
IRVATHOGR WLLAGE
BANTWAL

 PETlT'EQ:i:'~iE!§S.  ' 1%

(BySri:PPHEGDE,ADVOCATE)  

AND:

1

THE STAYE OF KARNATAKA  
REPRESENTED BY THE SECRETARY
DEAPARTMENT OF MINES AND GEQLGGY
M $BU|{.DtNG, BANGALORE 27   

THE maecroa   5  . f 
DEPARTMENT or Msnzs-Ana GE.O§.CGY -  _ .. , 'V  _

M SBUii.fitNG, BANGALORE _ 

THEDEPUTYDlR£:EPL1T%';~,o4ui;s;é.sgjev.§=,R . _'
omsnsua KANMAQA   '-
MANGAL0RE-- _ =   '-

THE Igi-isgmxa' -_ A
a.wwAL = '

, .:;As<sH:a~2A KAMem§::A _

.  VL"cHé§{N.oéT+ao9a WLLAGE PANCHAYAT
 " -CHENNAFN-K}8_| BANTWAL
 REPfRE$ENiEQ..BY as SECRETARY

A "P?:s.ATHE'a;£fm WLLAGE PANCHAYAT
"'««P|LATHA.3ET?U

BANWVAL
REPRESENTED BY sscnermv

V 'T "559 MMMAPPA NAIKA
 AGED mom an YEARS

S10 SANKAPPA NAIKA
RIAT NADIGUTHU HD1135

IN THE HIGH COURT OF KARNATAKA AT EANGALQRE W.P.Nn.64-48 OF 2007



IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-$48 OF 2007
.3

8ALEi7'UNi VELLAGE

BANTWAL 
 REsPomEg9fr$_ 

(By Sn': MB. PRABHAKAR, AGA FOR R1 TO 5;

R8 AND 7 - sazvec; saw. aAx~:GAswAMv, ADVOCATE FoR_R§' )' '   ;; f f --:-,   _

iii!'

THISWRH PETITEGN IS FILED UNDER ARTICLE-'3& 223 AND.  
THE CONSTITUTION GF INDIA PRAYING TO QUASH .A,NN--A |3T.f7.11".2'€fl6;';:;T A
{RRECT THE R3. 70 CONSKJER THE REPEESEMT OE-' " THE 
PETFRONERS DT.18.'E2.2006, PRODUCED AT ANN--J';; DiREC'--!"ATHE R45? *

consnuere THE REPRESENTATKAN or me PETITKDNERS 'aT.sauL«-V95 'me
PEFINONERS svaenuceo AT ANN--~C.; 'VLJIRECT THE. R¢%.,_T=?C3 cousnoea
THE REPRESENTATKJN DT.NlL or we PETITIONER PRQDUCEOAT ANN-
E.; mass? THE R4, TC} C0;NSlDER_-"EHE" REPRESENTATI,QN~ OF THE
PETlTiONER$ 9'r.1o.12,2oos, F'RL\i}tJCfED AT ANN-H'.;¢ DIRECT THE Rfi, T0
CGNSJUER THE REPRESENTA"F--!G{~i 'or me; t=Ewror~e:;Rs DT.14.10.2G03,
PRODUCED AT ANN-B.     .   =

ms WRFI' PEEITSQN cr;:M'i:'sxx'.-*§l"¢:§.I"r"«<;'5:=:_ PP£L{§#§NARY HEARING IN
'a' (snow. Ti-HS cw,  COL§RTg MA'DE'TH E«.FOL{,QWlNG:
 . . ' .  'I      
Pefitidnefski have sought for quashing

Annexjure ALa"d3fed..'17A"1'. lfigvember 2006 and directing

 V'  5reSF'0§1de'Hf;""fi5Vcor;sider the representation of the

 18"' December 2006, produced at

  _Annéxure;'   Further_ petitioners have sought for a

" M 'T we faurth espondent to comider the

 of the r e petitioners dated nil vide

 

x EN THE HIGH CGURT OF KARNA'}'AKA AT BANGALORE W.P.No.6448 OF 290'?



IN THE HIGH COURT OF KARNATAKA AT BANGALORE WP.No.6448 OF 2097
" 

Annexuree C and E and to consider me repreeentafioriof

the other petitioner dated 10"' December  

Annexure H. Further, petitioners haye ateo' '" 

direcfion, directing the sixth rwpo::nd£§rrt.:to'rr

representation of the  
produced at Annexure   d  ' 

2. i have heard  for
petitioners and:.vle§aQmed  Advocate
appearing fcir    Sixth and seventh

  
3.  prayer (a) sought for by

petitioeere  see-eking to quash the quarry

 ieeee;  emgeas mat, the writ petition filed by

  to be dismissed as not maéntainable

 on the  that, petitioners have, in fact, got an

 speedy and efficacious remedy of filing an

 before the appellate authority as provided under

" relevant provision of the Karnataka Minor, Mineral

EN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-M8 OF 2007



IN THE men COURT GF KARNATNQ AT BANGALORE W.P.Nc.6448 or 2997
5

and Concessions Rules. Without exhausting the 

atternate rmnedy, petitioners have rushed to " 

and pres-tented the instant writ petition.      t 

said prayer (a) smght in the  J

liberty to pefitioners to  V'fi3"e7ir  

. assaiting the carrechwass  

dated 17"' June 20{)6*.«..V:agr.at1tef§§A:.t'.§h--Vti':ft§fropr of eighth
respondent, tfwei if they are

soadvised

4. sought in the writ
petition my Qrievance of the

pefitioners that, they have submitted

” ‘ detafléd befare the respective authorities

“anti_the ‘feptjasentafions are neither’ considered nor.

: anfAd%0Oi$ia§jvt’i?s’taken on me same, within the reasonable

ti’ , in View of in action oh the wt’: of

A particularly respondents 3 to 7 in not

‘:’_4:’disgr§:osing of the representations filed by petitioners,

IN THE HIGH CQEURT OF KARNATAKA AT BANGALORE W.P.No.6448 OF 269’?

3%

IN THE HIGH COURT OF KARNATAKA AT EANGALORE W.P.N0.6448 OF 2807
6

pefitioners are constrained ta redress their grigva:h§eV_

before this Court seeking apprapriate reliefs,

supra.

5. Aftm pemsai of the materivfl aéfaifiiafiie.

it can be seen mat, __haa)é ‘méir
respective representatieng ‘3’”to-‘;.5 vide
Annexurw J, C, E neither
comidared nor; 3 to

5. Keeping in abeyance and
not submitted by

arid’ far any records from

respotjzéants afsd verifying the grwnd reality

quarry lease granted bin

respondent wofild affect the

V’ air’: ing out their quarry operations in
ffy’$gy;:wa,a2IP24 of vmage. Bantwal Taluk,

.«na:gshiha Kannada District, is not justifiable. The

are also notkaepéng the requmt of

u

IN THE HIGH COURT 0? KARNATAKA AT BANGALQRJE W.P.No.6448 OF 2007

mm HIGHCO TOP KARNATAKA ‘1’ ‘* 1.0112 W.P.Ne.6448 or 2997
“2′

petitionws in abeyance and not justifiable in keepii’sgjfifi’e.._’
request of petitioners pending and

rwndent to cany out day to ‘ ii

of the quarry ieasellicence 9f3ntedijgR§a9P°”’–‘A_g ” ‘M 3f.§~ii 5ii.iiiii

being the statutory
purview of me statute, Ag: take
appropriate decision

6. npinion on
merits of mask for this Court, if
igiespondents 3 to 5 to

consider faprfier’ itted by petitioners, as

referregi’ of the same.

% .473 iaa;y5§;*giregard to the facts and circumsmnces of

fife above, the writ petition filed by

ii of with a direction to respondents
consId’ er the representations submitted by

vide Annexures J, C, E and H, as referred

‘ and dispose of me same in mcordance with iaw.

“–%

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-M8 or: 2007

H! GO TO? T AT REW No.’ OF 2007

after affording reascnabie opportunity to
7 and also eighth respondent as

%ible , at any rate,” within a of ‘~

frqrn the date oi receipt of a cofiiy .4 57″ i’%¢Z>.Y?[A
aiready considered and dispo§._e’€5V..9f. L X % A
sax-

INTFIE HIGI-iC€}.3R’!’ OF KARNATAKA AT BANGALGRE WP.No.6448 OF 2&0?