IN THE HIGH COURT or KARNATAKA AT BANGALORiE,:.:""A,. DATED THIS THE 87" DAY or MARCH 2o1Q.,..__"<~ PRESENT .fv2d THE HON'Bi.E MR. }USTICE v GQPALA GovvAojA, = THE HON'BLE MR. JUSTICEE SA.i_5AT1L',,,j- = V' " WRIT PETITION NO. 6672 'oi,E'~2o1o'[ i'GEf'!'--VM,i\?3§§1.V:4'V'VV J BETWEEN : Sri. K.V. Manjunatha, Aged 47 years, V , - S/o K. Venkataswamaififléi 2: A ' No.15, Balgoni House, " ' II Main, vsn Layout,f'_. " A.N. Pura Main,_R0ad,"' '~:.,__ _ Bangaiore--56O 0'1"6..;f._ 3"}, ' . Petitioner (By Sri. G. Pap-i Redvdy,"Aiiyocaté).,' AND : A V A. A ..... .. y Departrnen: of .Niin4es,& Geology, Kanija Bh,a'\i'an;._% ~ " Race Course R'oa_d_,_ '»E.a,nga|ore__-560,901-'V, Respondent
f,(,«5y,_’::;i. R.G.’~Ko§Ie, AGA)
‘r1iI1’h,i§i’T::rit Petition is fiied under Articies 226 a 227 of the
=,”_’–Constittztiond of India praying to direct the respondent to dispose
–of…tne pending application of the petitioner dated 27.8.2003 for
gra,nt”or’ mining tease in respect of non–specified major minerai
in non~forest Government Sand measuring 780 Hectares
\\i./
appropriate order. Therefore this Court cannot grant wvritof
mandamus as prayed in the writ petition. However, we .d’i’re’Ct-flth.e..
respondent to consider the reply statement and it
orders on the show cause notice within fQ’ué’w’ee}<s«frorrittoday-.:'.~
G – ' * fa ;
55/