EN THE HIGH COURT OF' KARNATAKA A'? ANGALGREI
Dated: 4th day af March 2010
Present
Ho3:1'{)ie M1:*.J{ESTICE V.GGPAf,,~A A A; "
And
Hz:)n'b}e '~ A
WRIT PEZYTYON .2\re§;~ 38/290'? 13633313;
BETWEEN
Srifiumaraswamy A " A . AA__
Rep. by S.F.\2'1jay"-- A' '
General Mafiagelr, _ .
No.87,_S.--V._Ccs10113=::,A. » j __
93381" E~€jumaI'a:§'~fgvan:y Tffifliplfi, --
Ciub Read,' »E'>v8'3._.V104~.A .a.PE'P1TIONER
{Byv :_.ARa0, Senier Adv.
Afi3fASi'§.AA1'E§f{1Cih Anarld, Adv. }
A ._},'.' arfiiamataka,
r Rap. 1:3y"_'vitS'{;Secreta1y,
A E)ept., . sf "§:§:"est,
Eitgiégf 83 Envirenment,
2v1.s..Bui1dmg,
AA 'fiwpémbeékar Rcaad,
' " -B;aL:1ga10re~ 56% .001,
A T116 Fsrester,
E%.§vi,B~ Sactor,
Sandur Range,
B€:1Iar}='.
'2
3. The Range Fares: Ofiicar,
Sandur Range,
Sandur, 13611211}; fiistrict.
4. The Deputy conservatm' of Forests,
Ballary Division,
Bailary.
:3. Principai Chief Censervator of Egrest, I " V'
Aranya Bhavan,
Malieswaram 18th Cress,
Bangaiare.
6. The Director ofMi:1es & (Z'xé@}.$:3g'y,
Qfipartzlzent of Mings 85 G<:Q_l€3sgy,"V
"Khanija Bhavan", A_F1<:_~é}r,_ A .4 V
Rage Course Road, ' R_ }
}3ar1ga101'e~«560 G01. * '
'7. State' _
Re;:i:.__ by "Rs A ' _ '
D€pa:'{n"i€3I1t- Qi"~€"}'x31r1n;5e:c:: 33
i1}d¥..1S'iii'§§3S {Mi:1¢s), »--
Barggaiorfi v.
V' .8. i@:ep~z;ty Diféiitér <}fMin<§:3 & Geology,
'*E");ep_a1"tm§fit__0f Mines 85 Ceoiagy,
._HQ'$p5§:§}. ~ RESPGNQENTS
A {B}; . _S'fi;§.G.K9§e, ASA for respondants )
~ 589»
.. ' , .*iF€.P is raga under miezes 5225 & 22:? 0f the
. ffcnétitutian 0:' Endia praying ta direct the respomittms is
ré~«va1idate the geelogicai perxnits iSSE1$d on 63?-2C:{}9 'aside
"Z§n:1exu:*es--E-E, H1, H2 & H3 arm to issue farest/transit
' pass st:c::,,
3
This WE' coming on far Pr1.heaI'i:1g befcsre the Gaul':
this day, Pati1,J passed the fo110wing:--
ORDER
Pfrtitiflfléi’ has approached this Coziiff’
direction to respondents ta r§=:~va;}§.date}f; ‘gébi§3géa1 ‘
permits issued on 6.7.2009
and H-3 and further to diréc€.L.’L:iss1;:e {)f.f{)I*5:Si_;
pass far §ra11sp<}rtaticI':§_0ftI;e":r:i::fifa§'.
2. The g”rieva1_1€z~3. {if tfzcfypétitifiwiitif is that despite
making sevafal ji_§r3 i}ié”é~uth0r’ities :0 grant
forest/1i:ra31sitV “%e:§ 1″.5:b’l<§ it to tra11Sp03:'t the mined
minera}, "E'_i_19e* _fé1'_e§:': "d§;)m'tment did not giant such
pr3r::jitS.L" In tfiév–firggess, the periadicai permits issued by
»!:1:f1:zA%ii:iv Geology departnxsmt for 3 period 0f 30 days
Véiiépartmerzt, despite rézquast, did not re-
g r.rai2wards reyaity payable. 533 {ha
‘ f:;§i1®ral Eawfuiiy axtracted. has I101: been {3e:*11″::;t:*.;r3d is ha
” Eifted by issuing 815 required permi$si{::z: after fconsidering
4/
4
the represantatian, the petitzloner has appmached this
Court seeking the aferementioned reliefs.
3. Thé State Gsvemiment has filed countervfifitiavit
on 22.2.2{)£0. It is (:0r;te11de.d that as the _
forest. officer W110 visited the mining arrza…
2039 found that required quaniiityi-c};f.fiimt1.’ Ore ‘W;:~1$_,. 11¢?
available anti cirawn a pancha:;a1fié;»,_t6 tha£v”éff€r:§;, >
the apprehension that the Ey vbbtainmg
transit permits» n1a}I$€1ii%.’LjVc(ii1″:{iscat€d iron are
izzvaivgid’ 1?? I / 2008~G9, the request
made ‘£’;}”:3_fS ‘§(£2#t’Q§}1;§§$i££3€f§{§«.4 The afiidavit further I°€V€i:’1};$
that new ” the Eieparunent has fisticed the
“r_ep;~:%seiz::at:{;ns éafiifiittea on 1.5.9.2009, 26.10.2009,
i 1.200% to the 3:’I{*3§L’it}’ DiI”ec%’:<3§f and
:}1§2"~«.__ §§_;'e$fi§f, Separtmeniz 0:" Eéfmes and Geeiczgy,
"a.ppr@:p1'.ééfi$ acéiima xvii} be taken an& iransit passes 5.21
81' 28 wfi} be issued.
4, in tiza Eight of the pleadings and upm”: healing
V ‘%lear2*:1@d Samar Ceunseli far the gsetiticner and $316
5
Add}. Gavemnnent Adm-Cate appearing R313, rr3sp<}1'1de11ts,
sizme the petitiailer has given an Lmdertakizlg bafore Eh:-2
authorities and submits before {I133 001,11': tixrotggfiai the
isasbned 831110? Clezmsel that it wifl not r€:*!i;0€;_é'.j' §13;:~:
coxifiscasted mineral anfi we request is__'v_"<3;:11y-.A.:'fa:; Title;
purpose of t1*a:1sper't.§1"1g the :::;iI1€:i;ii ; <*?L;=;;ti*é;;<;'i::c:1{?:.. AV
undispmsd area, wt: fmd; 2:10 ifi1pédin1e:j1€¥ 'iségué 2%},
direction as sought for by petitib:3<§i'.' We say 33
because in the statefizgfit of'_Veo}3riE5:;°.§'iI$(} the resp0n_ g’§;ré§I; %?§s 0111:; the famst transit passes.
T§*1@:4§:g$057t:3gi::au1 “peIf:_a§1:t grams:-cl has, in the meafiwhile,
‘§.%.vij’Sg£zE,£.V’ ‘«.’1’}1§§;i*r:f0re, direction has :0 be issueé in that
regaré. ‘£~I€::’1C:ir’-: W6 pass the faliewing ardsrsw
Régpéfidczzfs 6 and 8 am diracteé Ea xwvaiiéaie $315
A ..fl.g7e§§7g§eai p€I’§Iii’£S 1331366 £31: €>.”?,2fiG<} as gar gximexfwes
' 1-162 and H43 far Lranspafimg the mineral Wiflzizi
" . o r2e wag}: fmm the date {if receipt of 3 e::<:.~py of ibis; 0I'€i€I°'
gé tizeraaftsr the flab respendent 3118.31 i$$1:.€
Ch
fares:/traI1:3it passes as eXped;i'i;ic3us%y as passible, at a:'.iy_
rate wii:I':in a period of 0116 Week thweafisr.
5. Writ P€ii{iOI} is ozlisposéxi c:fa<;1f(_§ing§j,}V.”‘ ” *
i§®@i
§§§@: