High Court Karnataka High Court

S Mohammed Tanveer vs The Union Of India on 13 March, 2008

Karnataka High Court
S Mohammed Tanveer vs The Union Of India on 13 March, 2008
Author: L.Narayana Swamy
..1-

mvrnn ms -rm: 13"""' um: or 1-mama 2:309

BEFORE

THE HDN'ELE MR.JUSTICE L.nAaArAnA sugar :jf*%'

wax? PETITION NU.11B01 or zeo:_;sfi¥fi43}'°' ; =

BETWEEN

E;
:1

[-1

3 naamnmnn mnnvnnn

fiffi S Efififi Hfifififiifi

Ann 33 vsans

sunny cauuuxcnmzass « _ >_
HUTEL nAMnsHwnn1~c¢n?L:xg.".g,'
mnunna STREET ,' %.*r
EELLhRY#é£3,1Q1

HINISTRY or H1333 "¢ .
NEW nEpHIe110"qo1V*5

V£Hfiu5TATE'Qfi"KAfiNnTAKfl
gBY;ITS,sECREThR°
nsnakmnggm as cguzngs

 "fiND,1NBu$TRIE5

=f%AE.EflILEIfiS

* "ma. hfiazfixnn vxnnam

mfififififififififi-56$ $61

Tag fiIRECTDR GF

'aflINES ANB GEOLOGY

"»_ Qwvznmnnuw ar'xAnmAmAxA

"xH3n1aA aamvnn
nan: counsn nnnn

fihflG&hORE--56D O01 ..RE3PONDENT3

? -.J

43 3
E? SKI



-2-

REIT PETiTiOfi T5 Fihfifi fififiEfi..fifiTifiLE§ 226
AND 227 as T3! congyzwurzom as INDIA PRAYIMG T0
nznacw THE 2"" man 3"' nssronnmws TO consxnmn min

nzsroms or was aeeucnrrxon or was zarzu-11-1oraIsnI1n».n:§.-r._V
Al*lNE!€URE--A HATED 20.2.2006 AS ACZKNOWLEIJGBD BY  

3" .n_Esm:~n.m:aT AT MIHQURL-B DATE!) {.:;'s'..2ao':~ :, 
EKPEBITIOUSLY av xssumrs A rm:-r ea' umn34mus.._Ju-In '

FGR E%P'u'3'u"€'3" BF SUE!-I ems; P.E'.'.-I335; 

'i"'I':1"S Fii'i'I'E'Ifif\'u C".G"'r':'I%-EG G1'-1'21'-'G':_"K H"'»n:;-u:w..:'_'""'{€"-.E_  '

..I.
um, THE noun? MADE THE rounowltcrs: '
onnzn'V_V*-~,   V'
The petitioner has mnq§*nnn_ apfiliéntinn in

Farm 1; soaking grant'   "l§ng3'a as required

RamanafiQn§$ *H§ané§.i"fl§anfinfi Talux. Ea11i*y
nistriczfi}.  said application. the

petiticnar ihgn _gp6in$én two demand draft: in

  the AAi§"*v--------nespondent for Ra.2,5UD/- and

 QQGJ  Ttwamds application has anti

prdiiainnh§i;§$nanaas as required under sub--ru1o

 % gm .5} ..Ifi1J.a: f22 of the Rules. He has also anclasad

ni'iax§kapcn along with the said application showing

njtnniiakact location at the land in raapoct at

 tn; gait: implication was made. The 3rd



-3-

sketch at Pmnoxura-3 1 including the two drarta

I31? F:'.'S!.2,500.u|"* and R5.1,000f' an 3.3.2006. T135

patiti-anar also producad the nati.ficati¢:nm_tifitfiefi,

5.7.1953 said to have been issued by tiié  "

secretary to Government, Commgrca and ifififistfiéa '

Department (Mines). In the said fiatiricétiufi it Q

has bacon referred that thd _§J:'§a wh'i<::h.wfi§3" 7ay'a.:..L1§r
rasavad far state Exg;oitat;§fi pager G.§.fia.CI 22
um. 59 dated 2a.2.1'9--§;t=3 _.t.:'._or:;gi.i:'::p'I;*:fi't:!:;'a has been

.**e¢$~£fnmktnetéaték9f tbs said

State fixplaifiafiigfl."'

E. Inutht Jitht cf thé abcve circumstances,

the getitiape; Qqfifiitfi that the respondents are

_Vdgtv_;tgunfi ‘t§ tgafigidar the apylicatian at

LVA3naxuxaM;_and page agnvngvintn nrdnrn- Hguavar

this”-«.5set_3;tiV§m.

n’=3. Learned Counsel for respondents 2 and 3

.fdig§uted the notification at Annaxuru-C and

ut$L§mitted that tn; azigina; copy the said

-4..

notification, the applicaticn has not been

cansidnrad and disposed at.

#. Tha submisaiun made by the zegpq§d§nt{§d,*

Ceunsal ihit the disputed nctisiaetiandffat

Annaxura~C is required fie dd,'”fi§ifiad”_”””,théd_?

rdspondnnts .for ‘which tha;_patitibnnr i§fiTfifi: a§.4’

directed to praduce the orifiidhl copy ¢ffthd_ddid

notificatian is nut disgpt§d}”‘{d

;:.U

ndar Eula 53§A~d£Vth;;gih§éd;;cencegsian
tfimsndmnnti Bfiiegg Zn
haund to i.gahd§ddE’.dEfie;t”apfi;ic§fidn fif tha
pntitioddr’d£d£_VgEfiht_d§£_ m#dihg lease and pads
apprnpridtd* drddfdgd If” the applicatian is not

considered dwxfihifi daV”fioriod at 12 mnnth as

*dd5§9°if1G¢: ifi £fifi'”fiu1ea. “”” reasons have to be

dadsififigd jdb thy delay. But in the instant case

naitdék .fifidddh§plication is considered nor any

Vd,_4T;a§sada tgfiéé aaaignad for the delay. Hanca tha

A»fai1’uin ordggz

w.–q—.–n

6. naapandonts 2 and 3 are directed to

d”cansidar the applicatiun submitted hy the

patitiona: as per Amnexurevh and paas apprupriate

“\
\

-5…

orders within a period of 3 months from the data

of receipt of a cayy of this order.

zit Ee–*i*ev shnfiflfl diape:;d”*C=¢£;.*