High Court Karnataka High Court

K M Devaiah S/O Monappa vs Senior Geologist(M) on 7 November, 2008

Karnataka High Court
K M Devaiah S/O Monappa vs Senior Geologist(M) on 7 November, 2008
Author: N.K.Patil
nu THE HI comm OF KARMA'? AT BANGALORE W.P.No. 0379 or' 206?
1

IN THE I-RGH COURT OF KARNATAKA AT 

mmn 'mm was 'Tm mvor  

ma :+oN'aLE MR. Jusme" isi.K.AP§AT|L' 7_ %  A

   
 

      

»- =4

...'..L..A..

  

K M navmu are MONAPPA
AGEDABOUT45YEAR$5. 
mo NELLE Huatksat V._£L£;;AGE.'
somavmpr-:r TALUK  ~ r
KODAGU nasmecxr

(By an ; c sucvggcamaég ) if; V 1' V

seam GE(.'itOG_£$T{M}.   % %
DEPARTMENT as -~:».e;:u5s &_GE€_>i.OGY
No.4, easanncuumsu JQDI PDSTE
Kuvempuaoan .  *

 RESPONDENT

( By A00/L, sow ADVOCATE )

iii

– -“.l”ril§ vmt sééfireow :3 man UNDER ARTGCLES ma mo 22? OF
me C;ON$TlTU1’i£ZsN OF mom pawns TO cm. FOR RECORUS an THE
me as ‘me -.55:-«boa GEOLOG£ST OEPARTMENT or mass AND

fGEOLOG’:f ;.SORE.; T0 DIRECT THE RESPONDENT TO CONSIDER THE

fi~PPLfCAT£C>¥§2” HLED BY THE PETITIONER FGR RENEWAL OF THE

V * “QUAF’;RYiNG LEASE BEARSNG NQ218 {TCA) BLOCK, NO.” OF NELLI

” ._ “HU{)%KERl ViLi..A€-E SOMAVARPET TQ. COCRG [MST BY ISSUE OF A WRIT

_ ‘ Nifi.b!BAMiJ$ OR ANY OTHER 3UlTA8!..E WR£T OR ORSDER. AND ‘Y0

‘–..DiRf1ECT THE RESPONDENT TO EXECUTE THE LEASE DEED FOR A

[ _ _PER§OD ONE YEAR BY RE;NEWlNG THE LEAEE BEARING H0218 (TOR)

. V V . it OF NELU HUBIKERI VILLAGE, SOMAVARPET TO. COORG DIST.
” ‘v{}T.16.2.2005 FOR A {ND TERM

IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.203’?§ OF 260?

79 ofi’i3 ‘ jg f

IN THE IGH norm’ {:9 KARNATAKA AT BANGALORE W.P.N¢.203?9 0? 299′:
3

3. Learned Additionai Government Advocate

appearing for respondent, at the outset, submitted that,

the prayer sought for by petitioner in the prasent A’

has become infmctuous far flue reason that,

for which the quarrying lease gra;rttéd’*toA_ ‘V

one year has aiready expired Vlong»A1’t*:_a<:1:'%(,A. J Tfiézffifmve,

question of considering his for" r'er_i_e'v.*é=|
dam not arise. The pefiiidhér is to
apply for we flash' _ieaseA

4. In th:a:imx by leaned
Addionai for responcbnt
as stated by petitioner cmnot
be _ ‘is«A1ma”‘fita”itiab£e at this distance of time.

by petstimer is disposed’ of as

hem smm M Ordered acoomlingly.

8″” Judge

sd/…

IN TIE HIGH COURT OF KARNATAKA AT BANGALORE W.P.Na2£)379 G*’2(3iI§’