WP 35042/2010 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12?" DAY OF NOVEMBER, 201C_)__ PRESENT THE HONBLE MR.J.S.KHEHAR, CHIEF E- AND Q THE HONBLE MR.JUsTiCE ta 'A w.P.35o42/2o'1g;(QM§M1v§-S)_ BETWEEN: 2 2 Zero G.Exim Pvt.Ltd., ._ VA 1 rep.by its Managing Director Sri Raju Gowda. _ V No.6, Se-etharam Ayhf Nixfijas ,, Opp.P.U.Co1Iege,?_ " ' * 7 V Seshadripuram"; " V _ Bar1ga1ore~560.Q2iO.;f_ ' ' ', PETITIONER [By Sri G.B.Nén_dish Govéda." for Sri R.BA,Sadasiv'a9VpaV,. .A_;dv.'} ' State T.oVI""Karr"1até1ka, E' by its "_€~eCr;éi"ary, R€Vénue_ Department, _ M.S;Bu11di11gs, Dr.B.R,Ambedkar Beedhi, BangaId're»~560 001. of Karnataka, rep.by its Secretary, ~~-Dept. of Mines & Geology. M.S.Bu1'1dings, Dr.B.R.AInbedkar Beedhi, BangaIore--56O 001. WP 35042/20 10 3. Deputy Commissioner, Tumkur District, Tumkur. 4. Assistant Commissioner, Tumkur Sub-Division, Tumkur. 5. Deputy Director, Dept.of Mines & Geology. No.2652/2667, Railway Station Road, Gandhi Nagar, , ~ , Tumkur. :......f}R13SP.QNDEN'.1fS.1. . [By Sri R.G.Kolle, AGA} This Writ Petition is filed un4der'1\1jtic1es'226:&v227 of the Constitution of India praying toquash-v _ the impugned order dated 20.10.2010 Vide A11nexur--e--M,Vpassedpby the respondent
No.3 and etc. H -.
–fo1″Preiiminaiy Hearing this day.
Chief Justice de1iv’ered.;tVhe’ ifoliowing:
DGRDER
J;s..i§h§hi§t. (orafii
._ notice dated 24.09.2010 Was issued to the
V _ petitio”ne1’=–.Vby’vthe Deputy Director, Department of Mines and
is the submission of the learned Counsei for the
‘_’_&erespori’de:ots, that a final decision after the service of the
..’_4C’afo’resaid show cause notice, has to be taken by the Deputy
22 C’ 2′ Commissioner. He further states that consequent upon the
receipt of the report dated 25.10.2010, action at the hands of
WP 35042/2010
3
the Deputy Director, Department of Mines and Geology, a final
decision shall be taken by the Deputy Commissioner within two
weeks from today. Needless to mention that the complainant
shall also be afforded an opportunity of hearing beforedfalging
the decision.
2. Disposed of in the aforesaid terms.
‘i§%;:a?%i1%’3%
sa/i
‘Judge
KK
Index: ye’s/nod: