Q 2 E E 3 § H- O E 3 O U m 32 : 2 E 2 E 5 EL 0 I- M 3 D u 2 2 I § 5 1 z I E L 3 E 3 3 J : 2 5 E E IN THE HIGH canny my KEENATAKA AT annsfigaaa E&T£B THIS TEE 31"'na2 as JvL$W$éQéj a BEFQRE « uu% is TEE HmN*aLz ME.J§STE€E E fififiég t : ' WRIT PETITIOfi H9.44$1f§§§§:$fi*fi¥;s§'r i BETYEER: T A' AV 2 C.H.$hanksrap§a I $fa.Haganna Gawda_°R . _ -- Agafi 53 years, Ku3h3vathi§} Thirthahalli Peat V1'i': .;,vg~_. Shimaga §i3t£iat.;"""wf 'Qf._ 1 7v...PETITIGfiER £3? firi.fifK.$§§33fi;_fifi§.;Vf kfifi: .V~--QV *.'w~ 1.
$tafie,a£ K&rnataka
Fs§t._&;;its.s&¢r3?ary
B§gartment[mf*$¢mm¢:ce & Industries
M.S3Euilfiing$< , "
Ban§a;¢:e~5fiQ GU;;
,{niE%ctar”&f Mines and Gaclngy
~_’3e§artment df Mines and Gaalcqy
., Kfi23ij*$havan
” Essa éflgfse Read
{-0
* asn;a;aga;55e 0&1.
3;.se:ie£’5eo1ogist
meggrtmant af Minax and Gaalagy
“xTL fihimuga.
,’4.fCh2irm£n Cum fiaputy Ccmmissinner
Sanfi Auctian Menitazing a Task
Fsrca cammittaa
ahimega. …RESPOHBEHTS
£33 551 fi.B.Frabhakar, AER? “/////
…–…..n…-nun. . ‘|a\7rI §,.\.3ful\I ur nnnrw-\IAI\A HIUH COURT Of KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
Thia writ petiticn is filed under Articles
225 and ‘E2′? af tha Canstitutian af IndiVaVT._w”ith 3
grayaz’ ta issue a writ af mandamus ta thé”.R3T”‘and
R45 t renewal the laase dead as per;””‘u’§<i$e*e!:gt2§a:,e3'zt
Grciar siateté 1.6.1.2893 at Jmnexura—~F. "
"Maia yetitian :<minsg_…..s:.':_I:
haariza; this flay, the Ccsurtf maria' .§:h a ;*f<::.3_,:.3;«.*:n;3§_r&:%:g'VV;' «
<2 3 Q .s.* :.r»: "-._
The petitiwzger writ cf
mandamus ta 33:} ta renew
the lease fmrau: as
par thg. on at Annaxure
'A' .
.’§.’}1«$v”;_féf_£3f;:i;*::3;:L:§£a”.1V:3r sami as he was the
séi7t:csga*ssa’;*E;13′ hifixiézr in an. aucticn. Quarry lease
‘ag3ffie3-é’:€;§a§’:3;. aver: an area czf 6.29 acres in
‘ }.’§’Q_.,. Kushavati Vii. lage , Thirthalxall i
Taiuvkg. Ehimega Bistxict far a parioefi cf cane
.g§i:é_:x :21 23:23. The petitiormsz paid E.a.21,E)Q€}:’-
Ea:-;e bid ammmt at the time at grant cf quarry
iaaasa anfi. czacxmnemzed the quarrying apsaration.
M/.
._ _. _..-.-.u.-……-.
. …… ¢”\_…\.f’\.r|\t ur nmuvcnannn nlurl uuuxt OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
recamandafi far tha same. §imilar1y,> the
fimz respztsndent by its srdexz datacpié»;%§’.j%.féa§2e
has acaorfiad agpraval far granting fhizfi timég
zenewai. The grievance af”Eh£w§atiti§fi¢: is inT
spite af the afaresaid r$cg&ménddfii¢m=&h§kfha
iaw which. pravidasV’i§£» xfifi@fi&l;guf§ém;thi#d
zaapandent has 33; g:afi§§§ §e§ewfii}”D£:ing the
g araaarirzy cf ‘ ‘ ” , the 3″
raspcndafit ¢fiamk W%§§p% §§%lfQmctioning the
afi¢ras&ififl1§fi&;%s g§£_%n$§xure ‘H’. Theraficre,
the “”§%$£§§§ne§uD “”” §i1@d% an ayplicatian
chafilsfigin§ ig$gL a%@fié5aid auctisn and this
€auztV§ad’g#§n§efiV%n interim order cf stay.
.i§,fl*: have heard the learned Counsel
‘.a§§é3fiifi§ far tha yaxties.
.Vé,v Learnad Cansal far the yetitimner
” $é;ying an Clause fb} af Sub Bastian 2*B Gf
}S9ctimn 21 sf tha Karnataka inor Minsral
Qonaeaaimn Rules, 1994 ihfireinaftez xefarred
sand is crsncerned, it $213.11 ha by _
“mu ‘H mm.” ‘”w’..’*’€_””‘ “” “”””””””””” “N” ‘-MUM vr nnzmmnaxn mun LUUKI ur muuaanm HIGH COURT OF KARNATAKA HIGH
{:1} ths bid amaunt far the fi3:st;v’–._
ye £32,’
iii} the amount payabie -5
first year pine ten
sf auch ammunt jf6.f”i:h§e;
Efeat; I
éiiifi am am::;un:»T’ «_r;%aya:¢3,é %£u§’.%¢1t3g,e;V :2
second year té1;.’ *g:é’:z:c:.’é;1t
af suc:I£5.~.__ amc.i:s1.iiit ,: 3 the’- “‘:i’z3’. :r<:1
year: '_ ' .
Pzzcmided that iii,-Vfc>h2:::’V ta be
ra<::::3.r«::iad :*a3:z:A is um:
:mxnp1wa:tm'.¥"V 'is; -zizdcash lease,
i':efz:s.1:5e–~-t3@§'~VL_ .e$§:':3i.wzy.itQ}? fit~hs:..»'}pe1:iod of the
qwlaxxifing ;';..i5~a._v :é'¢:e;V. _ '-ttiza f leaae may he
s.=3::-:ten:.ié¢i_ 'it; 'fi.'§.*irA§}:'x,~;,§"….;,{§§'if'«"'?:he c-zziginal lease
£233: a fa}:-th'tarVV'V–_pAe–.:fi~ts£:i nc:-1: exceeding cena
§ma;»;::3,1§j_§thv t};;é"–p;;';<::~: appzmval GE the Stats
on ya}-ment: of the amount
third yam': plus fifteen
§§%'..,,;;;*ént i_§::E:i auczh amaeunt and subject to
j mthéx; Qfzzganlditianes of 3.e:a.sa."
":{.'§;~a3.. .-'afctarasaid. prmrisican makes it vary
't:Eu=3a,:__T§tha.t in so fa: as lease ef quarrying
V
auctian. The said auctian may be far a;§eriod
cf 63% yaa: Q: far a pezied cf th;§§ §§$r§.
The rule is lease shall be granted fiy fififitififi 2
éhare cauld he a lease by aufitien £Qr~a yeriai
af thxae years. when tfi§*leaée ia.f0¥fl5fi§ yefifi
by &uctimn; thezé is fié §ifE;suity'i$ as far
as gaymant sf ahiflv §§§u##;f;§$e difficulty
azisfia w§enL§t i% ghfi a §é;i§§'%f thxee years.
t is ufifiériffi§§§ ¢%rcfi$§tafiaea, Clause {b} of
sub Rfii%Bé}§§$f §§i% $l"%zGviflea haw the bid
am¢unt i$;tfi4fi£§«;%;fi@§af&fi far thxae ywars
ieaaeg It gzaviiaé £6: sanaiéezatian of grant
""¢fi fifiafiilaasa fa: threa years shall be equal
t§*§h£ hid afigunt far the first year; far the
sscfind 333:, it ix tha hid amaunt tqitha fixst
',m, yaar yififi 10% gr such amount far the seaemd
","§2&fiEyfo: the 3"'year, the bid ammunt payable
V*. t¢ the sacanfi year plus 10% at finch amcunt fafiV///
ufths third year.
……..’. ….. Iv-uu1Ir’ur”II\r”l ruur: ‘IA…_w,’I’..u\I ur AMKNHIHIVH rnbri LUUKI Oi’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
fa: axe year only. It ia §y”w§y @f éx¢é§tiQn
E
1′:
S
S
<
2
K
5
L
D
E
:>
.3
.3
J:
2
1:
E
S
at
z
3!
E
L.
3
§
3
3
J
1:
2
:
S
E
I
2
I
S
L
3
E
3
3
J
r:
2
‘””I’!l ‘-0.’!-Ia-\r was Iu-||\|vrIIr\|\r\
The prmxism to: that sub rulaa mahtas it
clear that if f«::–:: any reaaan, au<:ti91'*. 'i~§'wT.i2c«t
cwzylaktad far grant at a. ffraah
the $1-syiry s.:«:f the peri¢=¢:?.' ¥éf"q11';a:1;:fir4q;_ iléai-.:2¢, 9
the 2.93.39 may ha ax1:anafiér5.__ i;1 féfiipur 2 :c$§:' '–~3i1';x«=3;
arigizml lgalézr fmf ::m"fV:'
exezzeeaiing <2'2I'1€ yea'; wifiii".*fiE;%i*;VV"":2:_;ic:;i:'"apgagzwval cf
tha States Gcs1.«*ua:rnI':a£ér2.*:tiV 'pf the ammmt
payable 15% cf such
amcaunt "V.§i:.:-1-irar ccnditions at
flhaptefi Rifles cieala with
grant a;:g:;" " 3.-sass by ten-::i-9:: mum
1I33;;%-QgV.A31:'A"'..§§E Qfiéals with renewal -sf laase.
§?..aé'i–ae.._/ '{ A of Eula 2-B makes the rules
..ti:;arein car mafia agxylicabla tax the
E ' '-..:}}§@§§e'._ i'n' :qusation. Rule 33.41 13 net cane finch
which is mafia applicable ta such
"'~._ ".w3;aa§l35..a$. E2: is wbvicua beczause if at all renewal