High Court Karnataka High Court

Mariyappa N Halavagal vs The State Of Karnataka … on 9 July, 2009

Karnataka High Court
Mariyappa N Halavagal vs The State Of Karnataka … on 9 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
§
$
$
is
3
§

IN THE HIGH comm or KARNAIAK}-.V.
BANGALORE   j 2  

DATED mxs THE 9"' DAY are  gg_§§' '  T  A    

THE H0N=BL5 MR. P.D,:;1NAKA RAN, 1.IU:.f54'.I'E€.'. E ' %

THE  samimxr
     %  

 

 

AtP.O.  
Taluk     
    ' - PETITIONER

% -  - A 231:: '3'.$,._Gm§.§L'3Sfivceme)

"  by Secr@
Day. of Irxdumim & Cmmnwce,
M.S.g Building, D1: Ammk Veedhi,
Bmgaiore-=§§{3 091.

  2. The mmm ammeg & Gaelogy,

Na. 49, Km1:ijaBhavm.,
Rae: Cemsa Road,
Bwalore-563 051.



3. Swim' Geolofist, _ _
Dept. afhdims & Geology,  .  ._  _.__ V
Dhmwad Big. Dharwad. -  3'3S*. 4_

(by SriB9savm5 Kacraddy, GA.) .   . ' 

This Writ Petition is ma    7 of -_ 
Mandsnnus or éizfi ta I11;  fer';-amicwal :*:;f--Lws,c

No. 65 pextmhig to the   the
wplicwticn    

This Wzit Peii§§nA_co:'n1z1g_ up    hearing an
this day, sabnam: L,   %

 

1.

Article 226 and m of
the “L5. fer a Mandmnus d1re%’ ‘

51;: bf.Q’3ascv:Nc, as pmming tea the pctitiomr far 10

E
as?

§
as
x
§
:3
%
§
3
%
%
3
$5
Q?

9*
%
§
§
9
K
2
3
€?

E
E
E
%
§%
35%

g
Q
Q
3
§
E

E
2
$2
Fig
§
§
3
Q
Q
3
E?

X

% epplicaisn. fled by the

L1:- is the Writ Petitioner mat pmaonez am

Ime :6 the mm: of2{3 ms in Sy. Na. 3,

%% ‘ % % g,um;4 am am am of Tmzgabhm Rim mid has mm
one yam’ for qmying in resmct af omimy ma,
% .uF’xefifi¢nm’ made mi wfiwdm fer: rmewal of Lease No. 650:1:
§S.08.2%6 fircne yea. Pefitismx filed another apsplicafion an

\.3

;.,.swm»w my mWNfia§’fi>«.&W Méfism fiwwm WWMm'”&3,._,.

mmmwm MWH mm

63.08.2006 before the thhfd respomem for of

takm on the application filfiarifiy me” gt
least: this wm pemign is fczdmcuon to the
rcmdenx to the pctmoncr fer

§
fiw
§
%**
g
Q
as
§
3

rmmwsl of

3. We for the
‘ V Advccae sprpe@’ far

fax the pefifioner subnumd
*”~..t};seItthe pmB.ianerfaI renewal ofmining

% . 1’1¢ga§’-..f9I of me has hm cmaexea by the
%% thmfore dizacmis maybe ma far rmewal

V 13 ymsw sought fax ‘m the ‘Writ m

Lemma Gmmmaavma suhmmc’ é that
ham: veaed ziglafarrennwalefleamflxatte for 19 ytmg $

awm%M””

wxwwwuvwww wtwxa M%aéA””00\7§’i»

or:hnm’y’ sand fer five yam and hm paid
Government. Petit.ione1′ has

af lme far 3 1:95 10 years md ‘V J

the rerxewai oflewe itselfwm far one ym mid of

ordmaty’ sand, numng’ ‘ ng,ht’ is aucum1e’ (1 my
prrovisimm of the Mineral Ruins

’31 the Writ Petition.

6. We have mug of
maimed counsel ‘ % – W1 WW’ ‘ M
mew enrm-d. %

7. The « wclearly show me:
petlh “anger ” ‘ ‘ham :9 an extent of 20
mm in 83;. the balk af Tuzisabhm

one yaw firm: 1594,2995. The

expired and $1 applimien for 11-axcwal

011 98.08.2995. Imam mother

. filed by the pa’Iiozm’ mhlng for rmewal sf

sand fox five gyms and mm’ ‘cm: 113 $3531

@ph5mfie«:1 sacking fer mwwal sf 16$: far 19

wwwm WW” mmaeammsafiwm Wm-aw umwmf fi’7.;”%/;”* wmwmwm §”%Wé§-3 mW.3R’¥ 0%’ mmmwm MEQM fififimfi? $5 K&fi%w§&”¥&%% Wfléwfi fiififiiififi”? £3? §%%%&?&%A Mflfiw fiflim”

\:5$