High Court Karnataka High Court

H S Giriraj vs The Senior Geologist (Minerals) on 11 June, 2009

Karnataka High Court
H S Giriraj vs The Senior Geologist (Minerals) on 11 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE.

DATED THIS THE 11" DAY OF JUNE 2099   

PRESENT

THE HOINPBLE MR. P.D. DINAKARA1;Vv,&C}'§1i'uF Jusricfii  

AND  '

THE HON'BLE MR.JUsTIcEL:V{G.sAB1:AH:f19 vi

WRIT PETITIC)i'\J__No..-1'25--i.'Q/2.Q»0_7

WRIT PETITION Nov.*1._i;3;fl/2_{)vO'7._'§f;G;jEfl.fMM-S)

('.C§:i§1'.v%MM--S)

In W. P. No. 1 1 3S7j"20c1j_,.."". 

BETWEEN:

1

HSGIRIP.AJ.   -
S/O G.C. sv1;BBAN'NA;j' . '
AGED _ABOU"i'-. 69 YEARS_ '
Ac1R14c;;ULTUR1sT._V '

 -  12/ of 41*. 1.6._T10,.,%1BAzA"RTsrr1'<E1:T

mi '

11'11LLAH'z\,L1.1 5.7 1314 '

 'N,ANJAN£1U:j~frA1.._U11AT

g 8/0 1w1N._.§APPA

"AGED ABCDUT 70 YEARS

 ' " AGRJCULTURIST

* R;.(_3 MATADA BEED1

.  HULLAHALL1 571314

 "IVIYSORE DISTRICT

NENTJANGUD TALUK

 



(By Sri ; P MAHESHA;.4Ai§$f'()CAfFE)  if)

AND :

I3 V RAVIKUMAR
S/O LATE M D VEERABASAPPA

AGED ABOUT 42 YEARS
AGRICULTURIST

R /O BAZAR STREET

HULLAHALLI 571314

NANJANGUD TALUK   _
MYSORE DISTRICT V

H S KUMARSWAMY
S/O T C SUBBANNA
AGED ABOUT 60 YEARS
ACRICULTURIST
R/O KAPILA ExTEI\ISIO1\I- 
HULLAHALLI 57§3l-4 ' "
NANJANGUD TALUK
MYSORE DISTRICT .... _   «   ; ---- *

I ' I _ RETITIONERS

THE SENIOR"CEOEc>CI':3T'I~1I}IINERALS)
DERA;jRTII/IENT OE SCIENCE: AND GEOLOGY

 .__# 4,..fOAC.AI\IACHUMEI-DOUBLE ROAD

 Ix/II/SORE.;23_'~I. AV ' -

; I\/EYSCJRE .DISTRICT

 _=THE-.DEI5'UTY COMMISSIONER
"A/IIISOIRE DISTRICT
«  I\x:yS<)RE 570001

:" "'I*I¥IE EXECUTIVE ENGINEER
* CAUVERY NEERAVARI NIGAMA LIMITED

KIIVEMPIJI'-IAGAR

T'H.E"TAII S II;jDA_IRV
NAN~J_AN_G'UD..~¢"I'ALUE{ 571301

 



KABINI CANALSS DIVISION
NANJANGUD TALUK 57 E 301
MYSORE DISTRICT

5 THE DIRECTOR
MINES AND GEOLOGY
KHANIJA BHAVANA
RACE COURSE ROAD
BANGALORED1

'   

(By Sri : BASAVARAJ KARREDY, OA)_.--..-- _ "

THIS WRIT PETITION IS "FILEDI_U:Nl:)ER.VA.R'1'~ECLES 226 AND
227 OF' THE) CONSTITUTION OF I-NDIA'PRA.~I<INGI'V_~T__O QUASH THE
PUBLIC AUCTION ISSUED BY=T'IIE."I«'II{SfT..RESPOINDENT SENIOR
GEOLOGIST, DEPARTMENT OF IvIIN'ES«VAN«D-- uGE.'OLOGY, MYSORE,
VIDE ANNEXURE¢B.fl'--..AN5D_ I2UI3jIISI~_IEI:)__.--IN .'I'HE KANNADAPRABHA
DAILY NEWSPAF'ER_..'"'D'}*.Ii£.7.'2.QQ'?',._VAPRQPEJSED TO HOD ON

27.7.2007, ()NL.Y _IN'..REf§}?_EC*£_OF"SL.--NQ_.5 HULLAHALLI BLOCK,-
1, MEASURING *3.jI»_ACI?1:I£S,'xIN SY.NO.15O L82. 151, VIDE3
ANNEXUREAL. . ' .   =   ' -

In w.P.No.:2S--10/A2007 ' 2'

 V_ _

" '~  R SI_IIVA.PI<AKASH ' ---------- ~ "
 AS\fOH.I3.,AI3AMANNA
 AG I«;D_ AvI3OUTx2S. YEARS
'-ORAM PAfI»I.§:II.A-IzATH= MEMBER

Iz',<I3:vAPPA

--  S/O DEVAPPA

  WAGEZD ABOUT 48 YEARS

 



GRAIVI PANCHAYATH MEMBER
R/O PURA VILLAGE
HAIVEPAPURA IIOBLI

H.D. KOTE TALUK

MYSORE DISTRICT
SANNATHAYAMMA

w/O SIIIVAIAII

AGED ABOUT 45 YEARS _
ORAM PANCHAYATH MEMBER 
R/O HIRENANDI VILLAGE '
HAMPAPURA HOBLI

H.D. KOTE TALUK

MYSORE DISTRICT

T A MAHESHA
S/O APPAJI V
AGED ABOUT 33
GRAM RANcHA"zAT.H;"~
YAGALI VILLAGE 

EEARSN 1 , *

HULLAI%ALL'II*I»IIOvBLI:  O
NANJAI*lGUD TALi}K.AA *   
MYSORE-.DISTRIO_T=   '-

(By'SIji : Ié_jI§IA;>H_:ES_I>IA, ADVOCATE)

THE-44DIR_ECTOR
1 DEPAE"2.TI\%{E3NT OF MINES AND MINERALS

 '  _ "'I<HANIIIA,. BHAVANA

  COURSE ROAD

V'  T "SAN<_}ALORE_01

 THE SENIOR GEOLOGIST
 "D"EI=~ARTMEI\IT OF MINES AND MINERALS
* No.4. OAOANACIIUMBI ROAD

O. IN)

 

 PETITIONERS



1
'J3
§

KUVEMPUNAGAR
MYSORE

THE DEPUTY COMMISSIONER
MYSORE DISTRICT
MYSORE

THE; ASSISTANI' COMMISSIONER
CHAIRMAN   
SAND MONITORING COMMITTEE  '

OFFICE) OF THE) ASSISTANT COM':s.a?I'SSVIONDIa_":I ' 

MYSORE SUB DIVISION,  .. j .
MYSORE ' ..  5 . " ~

THE TAHSILDAR
NANJANGUD TALUK
MEMBER ;**,; ~_:~~ ~A.»S-
SAND MONI_T<3RIN;jg_--COMMITfrEI:  .
NANJANOUD  ,  .   :  
MYSORE %_DIST.R'IC3?:.v_ V

KRISHN_AP--?A . "

AGED MAJOR V _ ._  
SRIKANTE'SH'\A/ARA.  TENSION
NAOE:_S_HwARA LAYOUT ' '
NAN,,jA}\:£}UD TOWN

=  _AMYvS_(3R;EI_D1.STRICT"I' ---------- ~ *

    .

S’-AOI«_:D MALIO R – . I

RAE\/fAI{RiSH’?N£§NAC}AR
1\/IYSOIN: ~ _

NANzDAaKUMAR
,j..AOED MAJOR
‘ 1\/EANJUNATHA NILAYA

— ‘l”HYAGARAJA COLONY

NANJANGUD TOWN

“IVIYSORE DISTRICT

9 KUMARASWAMY

AGED MAJOR

S/O LATE THIMMECGOWDA
HOSAHALLI VILLAGE
DORNAHALLI POST

K R NAGAR TALUK
MYSORE DISTRICT

(By Sri : BASAVARAJ KARREOY, GA FOR R1 TO”R5) ‘ A

TI-IIS WRIT PETITION IS FILED.IJNOER’ART’ICLES”i32aHAND

227 OF THE CONSTITUTION OF IND£A;S».PRAYING~TO’IQ:UASH THE
CONFIRMATION OF THE PUBLIC C_.A_UcT’IVON DT.-__27,;’7.2007,
CONDUCTED BY THE R2 SENIOR GE3OLOGIST;..DEPARTMENT OF
MINES AND MINERALS, “‘NO.4,a <3'AoANACI~.IUMBI ROAO,
KUVEMPUNAGAR, MYSORE VIOE AI'JNEXU_1?.E' Aj~IN_'..RESPECT OF
S.NO.1 TO 4 IN FAVOUR OF THE"RESPOANDEN'I'S" TO 9.

' -k-Irv': 9 –

THESE WRIT’ 3:?ETfI*’I’I_.ON4S C.OMI_No- iJ:5″I:’OR PRELIMINARY

HEARING ON COWIVJRT DELIVERED THE
EoI.I,OwINC:>.__ ‘ –

Ci§;I;a.D.DIna.I<aran, C.J.}
icarned counsel for both the sides.

petitions are related. to grant of

mining sand Ease” pursuant to the notification dated 12:11 July

_ E20

I1ctifyirT1″gi to hoid public auction on 271}; July 2007 for

li “A,_gi”aI;tiiVIgi’£éa’Se Of mining sand at different areas at Kabini river

I and as per the said notification auction was held on 27″

July 2007. However, the petitioners in Writ

No.1l357/2007′ complain that the contesting

have coiluded and bid for very lower an_10.un_t an_–di’t1*i’z.§iit’, the

very same reason and in order to get”:,mQ’re.”reVenu_e to ,’t–hé?1.o_’

State, the Government refused’ii_to._confirrn.the

accordingly, the bidders were inforn1ed__tli;1t bid”«w;;ts rejected

on 6*” August 2007 itself.

1.2. In the meanfi-l1ile,3._another x:2i%1’lit’v}3<i.T:ition came to be
filed in Writ Fietitioilihi "seeking a writ of

certiorari togqtiashfirve"confirmation of public auction 27"]

July 2007.

l1_fi’*o?tir conside’red«’opinion, in View of the fact that a

deci=s_io’n :has”v.etl1*eia§ly’–..been taken by the respondents on 6th

,,,.,/fiugust’2,l30’7v_re}e.ctiing the bid offered, no further orders are

~.i.i’_frcqt1ired in” _Wi1.rit Petition No.125lO/2007. Accordingly, the

7–_sarn’e_ is _di’srnissed.

-3-

3.1. i-iowever, the matter does not come to an end,

because, while rejecting the bid offered on the date of auction

viz., 271?’ July 2007, as per the decision

respondents on 631 August 2007 that theAHCrovernrrxents.is’=i§eeVn ii

to get more revenue by bringing the

for re–auction, it is in this *con_nectio.n, VWifit’PeVtiti..on

No.11357/2007 was filed by the __i_i:;i5’e.:r’rn.anent «feéidents of
Hullahalli village, Nanjang1,id<–.;FaIui§, i.yi3isoi5eiAi3istrict in public

interest that the impugned" 'sai1di'*q&t1:ai'2ty fatoiaosed. to be

auctioned uiiider-.i,hvf6_v notification dated 27:11 July
2007. as mentioned Biockwl, measuring
3 acres inVSvy.I\ioi['}.50 located within one Kilometer
radius gifiabini. iiiDam"and if the said sand quarry is

auctioried"anid,_«ieaised'*.out, it would cause damage to the dam

the:.eii'orev,.iiri–:_ the above public interest litigation, the

-jgfcititioners haxie prayed for issue of certiorari to quash the

ii’-in1–pu–§;’1:ed ifpublic auction notification issued by the first

‘fespondent. 1″” “es
_ V’ . $4.5;

-9-

3.2. In support of their contention, the learned C.o’t1i1:*1<s_e}._

for the petitioners brought to our notice the report

Executive Engineer, Cauvery Neeravary. ._1\IiganiiiV'£\ii.yarnit_ha it

dated 5.5.2006 which reads as hereunder: A

"No.KA EMPUGNED: KANAV: }3HUiQiI_Ai"~.,Regard-ing no 5
report: Hullahalli (vi11age}:O6–O7 ._ _
91;/5.5.2005

V C'\ffiC-'.3 of,t}1e"E}x»eci;.tive Engineer,
Cauvery 'Neerauvary Nivgama Niyarnitha,
4 §(abini._Canals D–i'visi'o.ri, Nattgangud.
Senior Geo1ogist_VfPf;ine'rel.s) . U V V
Department ofgtnirtes atid'..geo1ogy,"'*~. _ " _ "
Kuvernpunagar,..Mysore. ' L' i' M

Sli-b_]'f3'C§C2 Regvardtiing»Vthtespqblic auction in respect of
miningoi' sand at'I(api.1_a"ri"ver bed at Hullahalli viléage,
Nanjai1.gudvTaltik.7.' '' V "

Referencezi = V
<{1}»_—Yottr office"'i'e'tter no.KA.HA:(}A BHU GI: BHUME
MAIV:tt4Ata.A: O5–O6:6959: DATED 15/3/2005.
"–t.(2*;._ott1-«.office Eetter NOKAHA: KANA\/:t3HUMA: No
t'mj.ec.tionV"c~irt-gaort: village Hullahalliz o5–oe:2oe: dated
*»?/4/2006;

(3}v.Letitt::r’ NDSAKALA: No.3, KANAHU V: 05-07: 73
” dated 29/~71»/()6 from Assistant Executive Engineer.

_ V ‘Kiln respect to the above reference no (1) a request is

_ znadesto send a report with regard to the mining of sand at

‘ Httlahalli village, Kapila riverbed and to rnake the public
V’ atiction for mining of sand.

As per the reference (2) it was requested to the
Assistant Executive Engineer No.3, Kabbini Canai Sub

would damage Kabini dam and hence, we diree{V.. ‘thVé’.VA’
respondents not to auction the said quarry in
S1.No.5 as referred to in the auction légili
July 2007 at Hullahaiii BIock–1,:KVNénjvafig’l,a:
Accordingiy, the Writ petition
However, no order as to cosvtsk ¢ V ‘ V’
V’ «. /_
j %%~re[oh;eee£ Iusiice

sd/.3

Iudqg

II1′(}€XZ,Yt3S/NO’ , _