in THE mm-I mum or KARNATAKA AT ~ DATED mm was 15th on or APRIL " PREBEKT 1 " 'mm HOWBLE mg. 9.0. n1nA1m1i.31c}---- . _ THE Howsw 1uL1=g.Justr:¢i§v;£:,sAnfi;:n1n5 wan' mnrrdfi Q0} (pm BETWEEN: 1 BHIMAPPA' 1; "" H AGED 45'xfE.s3R_s, * " R/o,t$fiifAR;¥§$3UifiiH.A:L rQ;R.«Y2WsL, * HUBLI' «DKST; " ~ . s/. B:'t«.LARKiSi~INA PAWAR, A(_}EB;---4(}»YERAS,"' ---- , ' R] C) SHAKFENIKEYFANA COLONY, _ V"NEAR'-VKEREMA TEMPLE, . " ._1. ES FILED UNDER ARPICLES 226 85 22'? OF THE 'C'K)NSTITUTION OF iNDfA PRAYING TO DIRECF THE RESPONDENTS NCL3 TO 4 CONSIDER REPRESENTATION
O .A1’iNEXURE~B AND TO TAKE SUETABLE STEPS PRESERVING IN
FOREST IN SY.NO.20 MEASURING 348.35 ACRES srrwvrsn AT
V’ DUMMANWAD ViLLAGE, TALUK: KALGHATAGI AND NOT TO
PERMIT’ THE MINING ACFIWTIES IN THE SAID A;éEA;’
THE ORDER ma 23.3.2002 PASSED BY THE RE$FQND._Ei\I’l” N02
VIDE ANREXURE–C AND ‘F1-IE ORDER 25.2′.2o6e1.’;V?A3$an%}-m}_
THE RESPONDENT No.2 VIBE ANNEXiURE4’i»’.;_v
THIS W’RI’I’ PETITION C€)MiN£3} UP”‘i?(§R ,ox2:5’E.}§s%V,pni ‘r:~11–$’
DAY, THE COURT MADE THE FOLLQW,ING:~
V ” A’
(Deiivemd §: ;J.:)
Alleging thafi to grant mining
lease in the Measuring 348.35
Acme ~ *ra1uk: Kalghatagi, Without
prior appfoval ‘égévamhzent as contempiatcd uncicr
Section 2(ii) Act, 1980, the petitioners am
of directing Respondents No.3 to 4 to
Anncxurc-B and to take suitable steps
presegviyg’ fifi锑Pf§3x*$§§§.t”in Sy.No.2O measming 348.35 Acres situated
%%” a: Dumm ge, Taluk: Kalghatagi and not to pczrznit
” ” activities in the said” area.
is submitted that the respondents have action
taking prior appmvai of Central Govermntnt as
dontcmpiated under Section 2(ii) of Forest (Conservation) Act,