High Court Karnataka High Court

Sri T B Vishnumurthy vs State Of Karnataka on 13 January, 2010

Karnataka High Court
Sri T B Vishnumurthy vs State Of Karnataka on 13 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
  = T

IN THE HIG}--I COURT OF KARNATAKA AT BANGALORE
I)z1ied: 1.31111 day ef Ja1m:~;1:y 2010

Present

Hoxfble Mr.JUS'E'ICE VGOPALA GOWI)A;

And

Hmrbie Mr.JUS'l'iC_E1 A.;AS._BOP'ANNz5§'IV»4 4'

WRIT PETITION Nos.32 93 6'-*3 112 009' ~(cj}1:1§1i1iI¢2;n?S;fAV'Te§

Between:

1. Sri.T.B.Vishr1umurthy,  
S/0.L-ate Babu Rae Chat_réi;. 
Aged about 54 years, ' 'M   
R/at M/s.Krishna VAss0c:iAa.1:e ,  '

Room No.5,    V'
Near Tir11e1r':21;;).ux1*?';V Cifijie, 
Gulbarga » 585'1.*Q2_.   

2. Sri.Re1n1e1CI1a11e!re1 'xfyéiéaa 
S / 0. Ramesh C'..h21z.1df--_a Vye: 5521.
Aged 2147-{3'(§uf; 57 y"ea1_rS,

 'V ' R at§l_\}i~/ §;--.K1iishn a Associate,

7,R00::"1_V No.5, J,C~.P. Hotei,

Near }"imf11,§ip.1;i'ri Circle.
G1',:1ba.1-ga" 2.  .  02. . . .PETITIONERS

['*-- Sri.:L.  Chidan andayya, Adv.)

 ' ' . 'V1 . ._'jE'h'€:. State of KarI:1.at.aka.

e  VRep1?'esem.ed by its
'«.Se'C"reta.ry 110 the Department: of

  I1'1d:.1st.rieS. C()mmerCe, SS1, 'I'ex'i:i1e..«i;,

Vikasa Soudha, Bar1ga1re--1

\/



"3

2. The Commissioner 81 Director of

I\/lines and (3rt?('J1()g;\_-I,

Department of iviines and Geology,
Kllariija Bl'1ava1'1,

Race Course Road.

Banga1ore--56O 001.

3. Joint Director of
Depariirnenii of Mines and Geology.
Northern Range,   ._
Bellary 'l'own. Bellary District. '

4. Deputy Director of
Dept. of Mines & Geology,
Sedan} Taluk,  ' _  '_  
Gulbarga District.   , .IR_l:",S13'Oi'slDlE3vl\'T'1'S

(By Sri.R.G.Ko1le, AGDN 2 . . 

'l'hese.ivW:ePs 2:1-e"ur1cier'Art--i'eles 226 & 227 of the
C()HSfltt.ET,'l()Ij of Alin;di;_1 préty_i11.g_' to quash the order at
Annex_ui'e--A"dated' i_5--~6ei2009'eepassed by R-3 and the Notice at
AHI]€X"L11"(:'=R '(tailed 22412---2'O--Q8l issued by R-4, revoke the
Notifications at2A1meXt:_reseD~.--"<31 D1 and to declare that there
is no s'ubsistir1g'»._ lease' between the petitioners and

(}ov.e_rnI:'j_e:*1t; .eji:e.._. '  ---------- ~

"i*hTc--:'sr:.eo'rnir1.g on for Pr1.hearing before the Court
this da_.y;._Go'p9;_l.a_ Cgowdal. J passed the following:

ORDER

Since these matters have to be remanded, we direct the

‘”.”u._v1ee1rfn.ed Goverriment Advocate to talte notice on behalf of

respondents and dispose of them at the si:z1gg”e of preliminary

dilflélfiilg.

W