High Court Karnataka High Court

Ashapura Minechem Ltd vs Deputy Consercator Of Forest on 3 November, 2010

Karnataka High Court
Ashapura Minechem Ltd vs Deputy Consercator Of Forest on 3 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 3111 day of November 2010
PRESENT

THE HONBLE MR.J.S.KHEHAR, CHIEF JL:fS'1'Ie'_ej.:    _

THE HONBLE M'R.JUSTIC-E"A-.--S.BQPAI\{N}\ ''

w.p.No.14552/2o1o_{oM--FoR}._    

BETWEEN :

I. Ashapura Minechem Ltd  VA 
A company incorporated under_th..e
Companies Act having its OffiACC,fc1t' 
405. South Block, "Manipal 'i:Tofwei=s_'  
Bangalore--56000i  V  i   __ .
Rep by its Commerc1ai--¥$:cecz.itiVe L .0 
Mr. Vaize.vAhr_nied K  "   
    ~ 7  _V _» j . V  Petitioner
(By Siri B_"C Thirttvengadanl, f'5:dv.,]
E. Deputy Conservatorp of,._Forest
Ankola , Karura; ;fiist'rict_.

2. The Ra--n_geFo1'~est._Officer
Bellekeri, Ankola Taluk
g '~3'tJtta'i' Kanndda,__District

    Conservator

A '~ :._(B)r"Sri R.G. Kolle. AGA for RLR3)

-- A ' '--..Bellelierii?ost. Ankola Taluk
 Uttar Kannada District
"Karwar
" V  Respondents

 This Writ Petition is filed under Articles 226 and 227 of

  .2  Constitution of india praying to direct the respondents to
2' release 5000 MT of iron ores belonging to the petitioner,
seized by the R2, 8: kept in the custody of the R3, at Bilekere

Port, as per seizure report Vide Annexure--G to this petition
and etc.,

This Writ Petition coming on for Preliminary Hearing
this day, Chief Justice made the following:



""W"*9i_,_"-a"

2
ORDER

J.S.KI-IEHAR. C.J. (Oral) :

The petitioner has moved an application,.die.s:ir_ing

to withdraw the instant writ petition. This_.;’irayeij’

at the hands of the petitioner has gbeen–‘op’pxo’sed::by * .

State Government, by filing a statenjienlt ofj

2. During the courseuof:’hearing.,__learned counsel

for the respondents invited”atVter1~tion toethe decision
rendered in V Patil vs.
Dr.Mahesh
‘otliers (AIR 1937 so

294)i-and attention to the observations
recorded thereof. Paragraph 36 relied

the learned counsel for the respondents is being

» :extracted– hereunder;

‘ ‘Thelallegations made in the petition disclose a
lamentable state of affairs in one of the premier

. universities of India. The petitioner might have
‘ moved in his private interest but enquiry into the
conduct of the examiners of the Bombay
A University in one of the highest medical degrees
was a matter of public interest. Such state of
affairs having been brought to the notice of the
court, it was the duty of the court to the public
that the truth and the validity of the allegations
made be inquired into. It was in furtherance of
public interest that an enquiry into the state of
affairs of public institution becomes necessary and
private litigation assumes the character of public
interest litigation and such an enquiry cannot be

4

will not be, in any manner be prejudicial to any claim of

the respondents.

Saw,

(_:.hie{ V A

mv*
Index: Y/ N