High Court Karnataka High Court

M/S Prodevmco vs State Of Karnataka on 3 April, 2008

Karnataka High Court
M/S Prodevmco vs State Of Karnataka on 3 April, 2008
Author: K.L.Manjunath
IN Tfi HIGH COUR'.l"Ol'  N-l."" "T

 

man 1313 ml 3''' my or.%Tnm1L,_..2§_e§7f_jf~  %

"I:-nun-an
W USED

 FOWET.-i Ma. atisrimf "

mu-r pn'm:-snow z:o%.;9so4 L:ca§ifL2oos (mg-¢a%;%

1 Mia  ._ j'  
A DIVI[SI01§jO,7£' mmmw 
21092..  
 mm RmD,..: --3.7.'

-nuua-uu5runm~:inT  .-rung' V' n'-rel: 

      % %

(By s:_:::L:%«;_  

    

A  msgmnm or amt: 
 Hanan, % A .
 1313;  vzcsnnsvanmra 
 vfiaz, '.e.»..'::.=.*.!.'>.a-.2-.2-553991" 

3!!" ms' 'nnmmr nxmlcron

1* V' V  2'   nmnm

% ¢BI1<hNNhHAIJ.I- 'vJ:x.I.nm-, ,3-.;1Iu?:'2:1~_z:I"'rc=.: 
:ss'...*.'s .1. '.'.'R'.'.'.'.'!.' or $..m..........nm.re   

..1--_v_

No.1 nmnc-rma 1-1: 1-0  51:69' 
 Ciiib§§"'!"J'i'Iifi Iar:-1'-Iv:-'rt   ta": *:«?Ez: '
snoonn nnsvourmmr IN 81339.56'; Aux 
vxuauan, JAL Hoam,  "Mama '=_-.ru.tn:,
'9.'-_'!¢.1_l..'Ll'.5R§ .t_s;g';'s.;c.:1u__ ._    9

i""nii Patitian 2  3.3% ffj*.fi'¢: _ -...-a..................._.
hearing this day, " any   mad» the
£o11ow:Ln9t   V " : 1 

 éiiaa this '-titis.-is as
issues Z33 =  5 directiflfl 17138"
respandentuq. wi'..€3 'vstbp the illagal 

't   on by the 2"' rospondnnt in

_s'g_gfieM,tf5t§' tt"¢ggv"%t%.no11aha111 Village, -1113. ncbu,

tt'%%un-éiepnreaentea.

3. I haw.-.2 heard the manual for the

pet:I.t:i.oner and Gavarnmesnt Advocate tor

respondent-1 .

€-/

4. Yesterday art-.e:.~ hearing’ that

-9; tho parties, this court had ‘

Department of Hines” is” A’

the 2″‘ respondent to on

operation inspito ._1o.’_1oo the 2″‘
respondent 30″‘ may

2005. The l2:21raa»:*.a’tor::,:””-14ir.g..vZFT3\yappa who in

prose.-at 1&5 “I?-I” *=- 1.2.129.-..

. In?-:—–yr –_…–

ioaso ii: f:”vI::u””‘i.” of ‘tho
2″‘ respo1u1du1t,Va£ftar’~~._3’0€”~” May 2005 and .1-Ileana
‘<._n.":. " A –

is other POIIOIII and he
"'*-.3 1?'-'

"vV"'eu;hfi§;tts"o'.tra3t no that no aotivitioa

111ogaJ.1y um» by tho 2"'

w my o1_=1=._e..=:

Ein of we aforesaid 57.1%';-uission,

Govornmant Advocate requoats this

to dispose ot' the petition.

6. Placing the submission of Il:.Ja.yappa,

Deputy Director, Mines and Geology, Bangalore

8/

North Taluk on record, this W:-it

&.-.:..*-:.-.e….. at d._i.-%€.;_il1G’ the

as
‘-ll
§I
g.

FL.

I-I
%l
P}
fie
fin
«£5
filo
*3
III
E5
«-

E?

ii
II
IP50
3’5′
L

in sy.Na.56 of _Bo11ahal1:E._fif111a,fie or ”

village within the
Dapartunnt of «.

North Taluk .

Sui/’-2