IN THE HIGH COURT OF KAIENATAKA AT BANGALORE, WRNO. il6?6 OF 2908 .9. Matter stands remitted back to the 3'" respondent
for reconsideration of the matter afresh and to
appropriate orders, in oomplianoe ofthe’ K V”
by this Court on 19.1.2006 in
the directions issued by the Coofiinisstotter; of t’ V
Mines and Geology. vtde”oAn}r1exure–
L and the further .§§”__’_:beha|f of me
Director, Deperitt1o’nt. goof ‘*§§mt__,:V.TGteoIogy on 5″‘
January gpa in accordance with
law _ the relevant material
avaiiableoot reasonable opportunity
____to dispose of the. same, as
exp’ed§t»é.ousi’ti::”‘as possible, within a period of four
rfioxjths date of receipt of a copy of this
= jfwith these observations, the instant writ petition
it filed by petitioner stands disposed of.
$0
; ,,._..”.wmw—–mm»~»
Ix’
f’
EN Tim HIGH cover or KARNATAKA. AT BANGALC-ilfi wmxo. 115% or zoos
” ” ‘~ :1′ ” HIGH com? 012′ KARNATAKA AT BANGALORE wane. 11676 or 2003
IN THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.N0. Il6’:’6 OF 2008
.10-
Laamed Additional Gevemment Advocate is
permitted to file memo af appearance for respofidféhts,
within two weeks from today.