IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"WDAY 0F. .oc.To3.Ep,._, 2_oo_9_.___
PRESENT
THE 3-|ON'BLE MR.P.D.DINAKA§2AN, CHIEF "
AND
THE HON'BLE MRJUSTICEMOHANASHANTAii:JA6OL}D\ARNv
WRIT PETITION No.2s:§4/2009 (GM-MM-$'5kkk
BETWEEN: A A
Ramakrishnaiah
S/0.1ate Jawtarégzjwda A .. A' A
Aged 5<3y~ear's;- '' '
R/0.U;§jani ViI1age_ % _
I-Iuliyurdtirga Hobii-.%¢. "
Kuniga1Taluk _ 2 ' _ '
Tumku1'Dist. . ._ ' .. PETETIONER
.~ A. «_ {By E:{a1¢EHg1iI1a._S118;I'iff, Advocate]
'i I The 'of Mines
£3-P,_O1'.ogy
Govfiof Karnataka
Khanija Bhavan
A' ' Race Course Road
A * I3raI1galore--1
2. The Deputy Commissioner
Tumkur District
Tumkur
3. The Senior Geologist
Department of Mines 8: Geology
Tumkur District
Tumkur
4. The Tahsildar
Kunigal Taluk
Kunigal ' f
Tumkur District RESPON .
[By Sri Basavaraj Karecldy, _
This Writ petition isfi1ed-- eui1d.er'l'Artic1es 226 and 227 of
the Constitution of India, p.raying~_ tc.f;vde~clare that the
petitioner who isthe owner landglbearing Sy.No.18'7
measuring 9 lguiitas situatec.i7in'<IJjjai1j..Village, I-iuliyurdurga
Hobli, Kunigai 5l'1_1rx1l;ur_<--D]istrict, is not required to
obtain anyiquarry lea.se"'fr'oyn1'--.R1 to R4 for quarrying minor
mineral, ygiz§';.ys'ar11-:1___from t_he"said land for his own purpose
viz., for co'nst:*::ctionV'of"his=house, etc.
'petition coming on for preliminary hearing,
'"-.thi's--. "day 1v.roHAN'""sHANTANAooUDAR, J., delivered the
JUDGMENT
Pet’itioner has sought for declaration that he is not
recyuiredsto obtain quarry licence from respondents 1 to
for quarrying minor mineral, i.e., sand from the land
‘Ea/”*5
– 3-
bearing Sy.No.l8’7, measuring 9 guntas, situated in
Ujjani Village, Huliyurdurga Hobli, Kunigal Taluk,
Tumkur. District, as the said land is a patta land Vowned
by him.
2.Even assuming that the petitioner
of the property bearing No.18′?
T aluk, to an extent of 9 gguntas,4l’heFwill hamgto
certain procedure for quarrying though, he
may not be liable obtainlyi lease Hxfrom the
concerned authtorities, in question
is any agrirzuyiturgal ‘ The same is not non-
agriculturalll so, the petitioner has to
appiroaeli the “cornpe.tent authority for getting his land
‘(§oi1Ver.ted ..r1on–agricultural purpose. He will also
have tolfoiioiyl other necessary formalities for quarrying
the V The same is not done by the petitioner as on
A “it The prayer of the petitioner can be considered
§
only after complying with the above formalities.
Accordingly, the following order is Inade:–
The Writ petition is disposed of, withptiihperfy’ tpotitliéu
petitioner to approach the
getting the land in qu.estion’V”.convertedArifor ‘”;I1.on-‘*2’
agricultural purpose and other
conditions if any, for the_’3p;éi1igd.
tckf¥