Karnataka High Court
Sri B R Yogendranath Singh vs State Of Karnataka on 15 July, 2009
as: THE HIGH comer GF KARNATAKA AT
DATED T!-I13 mm 15m am" or JULY, ! L
PRESENT
THE HoN'nLI-3 am. 9.13.
mm HOIPBLE Bm.JUSTI(§E.§_.G §
way PE'I'I'1'IO1_§f____ :Lf<;n;--m;t;_--s1
Between: 2
Sr: B.R.Yogendra11afl:'é_$111311, 4,
S/o late B.K.R-;N%Js*inghi:;.;
Aged a,b0ut:i72 yca71*~:~; _ _'
No. 3 1/659, "AMi1ara1i1iga,Ni1aya'"
Singh coiony, 'Near 'market
Hospet - 2 " ..Petit:ioner
{By Smt Advocate)
State pf
By its
- » _fi;"2dust1ies Commerce Dcparment
. x Skfiuiidirlg
¥)ir¢éctor of Mines and Geologz
f ' V . _V Depzirmaent of Mines and Geologi
'A Government of Karnataka
3'-Chanija Bhavan, Race Course Road,
V Eangalorc
3. Deputy Director of Mines and Geologr
Department of Mines and Geologr
Hospet
4. Dr U.V. Singh,
Conservator of Forests
Bangalore circle, Bangalore j_
my Sri Basavaraj Kareddy,
for 12.1 V
This writ petition is. of the
Constitution of India praying .qua.Sh"«.%fl1e order dated
20.7.2007 vide AnI1exure~--F ti3e":'orde1*.datexi 1.6.2007 vide-
Annexure-G passed by R3 'and iR.2._ njspecfively.
This writ hearm' 5; this
day, the Court '
(fiejivefeei Dizlakaran, C.J.)
V. The3:,a}:§ove peti*tion is filed seeking the following
p1.'ayeri"' ~. * V
*(i)_ I§fsae.T~V' Ad writ of oertiorari or any other
writ or order or direction as deemed
" the order dated 20.7.2007 and the
bearing 1Vo.DMG/AD(H)/ 2oo7-os/ 2613
" 1.6.2007 passed by Respondents 3 and 2
/'”\
/ ‘=_
respectively. ”
2. By the impugned proceedings dated 18′
of the second respondent, mining operatio11_of K
mines referred to therein was stoppedizfili
completed. Concededly, the stufvey
Singh, Conservator of Forests, E13? the
survey work of Hospet e the ban
imposed on mining operation
3. In the 51f1oVtl<1iI1g survives for
consideration ' 1273:; petition is accordingly
disposed e Sam,
chgei Eustice
oooooo -4 Sd/1
Judge
., ,. . s, :_ g Q ' ' ' – .. No
' . V _ _ v.}*¢m;§sn yes] no