I IN THE HIGH COURT OF KARNATAKA AT BANGALORE"-E DATED THIS THE 15"' DAY or mm 2009 PRESENT THE HON'BLE MR. P.D. DI:\:AKARA:st';"ci»:1ELr-7 AND V THE HON'Bi.E MR.JUSTIV(:E.::\"i.G. Sixal.-I:?.';l-:I_'I_:TVV"~----: "' wan APPEAL NQ_.;§_;7/;':_§0'_.7-- (QM-MM+'3 Between: 1. The State ofKarf_I'a'i113'9:;3I;::--;a'¢ Rep. By Department of' Revenue', _ M.S. Building, «Ambeci'kEI~r_Veek::».!§'i,--~ Bangalore -- '360A O0i*._ 23;' " E}/A916 Dve.:|f:i:ut;f,¢A .:Com m iseiofi e 3*, gMys'or_e Distrjct,"Mvysore. 3. The_Se_nEor'?3'e.ologis't, Department .of5iEf4io"r1es & Geology, No.4, Gaganachumbi Jodi Road, Kgvempunagar, Mysore-23 ?*f§'eAAVTéh~silda r, 'T. Nara-sipura Taluk, _fMys'ore District. .. APPELLANTS 'V Basavaraj Karreddy -- PrI.Govt.Adv. for Applts.) And: Dr. Siddamallikarjuna Swamy, S/0. Late Channa Basappa, Aged about 67 years, R/at. Hastikerirnath, Haiebeedi, Talakadu, T. Narasipura Taluk, 1 Mysore District. (By Sri. M,K. Suresh Kumar -- Adv. f'or:R.espt.)" A This Writ Appeal is filed, under,.S.e:ctio'ri--~.,f4 of' th-e..,Ka.::'§nataka High Court Act to set __ 'aside _the,_ .,order passed in W.P.No.2481/2006 dated 27.02.'2,0.06_._ A} V' A This Writ Appeai_r'is,_.com'th"g'tip Vfo.r:'s.prel'§m.ir".rary hearing on this day, the Court del'E»;r;ered the fc!lowE~n,g:--.--' V. '''' " 2 £')eli\Vre-reds.»~0E*nakaran, CJ.) The ,Appella"nts--St,ateAlhaiie preferred this Writ Appeal a.;:j,iaIr:st ti'l.I€5":'OE:€i:el'~v..Qf thne"i'ea'rned single judge dated 27.02.2006 made wherein the learned single Judge jiadvisposed ofétheiwriit petition holding that in respect of patta land, necessary for the respondent/petitioner to obtain the
‘._’co.nvers,iVon”~«_.order under Section 95 of the Karnataka Land
Act, with a direction to the Appellants/respondents to
VVJf–w.co”ns.ider the application of the respondent/petitioner for grant of
4
being in force apply for permission to the
Deputy Commissioner who may, subject to
the provisions of this Section and the rules
made thereunder this Act, refuse permission .
or grant it on such conditions as he may_:’3
think fit. ” ”
In view of this specific prox;’ision,uth’e Deputy
Commissioner was justified in issuing:”:.thefendorsementsV
impugned in the writ petitionssand the learnedsingilet
Judge has rightly dismissed the writ petitions –.hoiding that it
conversion is necessary to US6_’….tV:fi’8_”fi1.-fitfa lands
extracting minor mineralqf”rom –«M/;e”«.are in fully
agreement with the view’ta.keni»éarned single
Judge and the order passed Vhim.._do.és warrant
interference by ‘Court iin””xexercise’ “:2-fwithis Court’s
Appellate Jurfisdict–.ion”and pay-,«§’r;– ‘ ‘
6. We may V V”add-.__ti:-at for doing agricultural
operationsy no conve,rsion,”-.lice.-ice or permit is required
whereas for”-«carrying on ‘mining operations to extract
minoif mineral, conversion under Section 95 of the Act,
r Jicehce idefined under’ Section 2(l<) and for their
Wanspoitationi. ipermit defined under Section 2(h) of
hkarnagtaka.'"'_Minor".Mineral Concession Rules, 1994 are
ret;uired._.~ Therefore, the appellant–writ petitioners cannot
do mininhg: operations without conversion order, licence
Vandpermit. Consequently, the decision in Veeramadhu's
'' case has no application and reliance placed on it is mis~
' placed and legal contention urged by the learned Senior
V' "Counsel placing reliance upon the said decision is wholly
it untenable in law.
5
7. Further we are in respectful agreement with the
findings and reasons recorded by the learned single judge. _ ”
on the contentious points raised in the writ petition, wh’:’ch’ » it
are answered against the Appellant in the impugned-,
Judgment, after referring to the to… the ri\}al””;’e§:al”” ‘
contentions, provisions of the KLR Apt and f
the Apex Court and this Court.” V
8. For the reasons stated abo”ve;”*ithe writ_V app’:3al”.ls”
devoid of merit and liable to be dismisseofl ” 1
4. We are in respectful agreeam’e:’1t’wif:ii::’th’e=§’ii<=gwsVexpressed by
this Court in Writ: App":-zai NioV{§72g1of:' '2:GQ6V'-referred to above.
Accordingfy, fo!lQs,*ii'i§*1vr_:__ sa:i:d__:ju_cig.ment,V writ Appeal is
disposed of.
vV’7’Ipdex:
Sd/-~
Chief justice
sd/-§__
Judge
Yes”) ”
4: ijaost := yes NO
V Mskf’