High Court Karnataka High Court

Madamma vs State Of Karnataka Dept Of Mines … on 16 June, 2008

Karnataka High Court
Madamma vs State Of Karnataka Dept Of Mines … on 16 June, 2008
Author: N.Kumar
u-at

A   nmm,

 'rs. xnmznmamn. Ame)

. III nmnswmsmmm. WEE??? QQQRT 0? KARNATAKA HIGH COURT OF KARNATAKA l~IiGH COURT OF KMNATAKA HIGHCOURT OF KARNATAKA HIGHCG

*1-

IN ms: HIGH comm' or KARHATAKA. 

amen THIS THE 15"' DAY OF M52995 ,   _

BEFORE

um Hmam ran.  *  J 

-------------------- --o

WI01-fiTE..35I33-'Afi"'w V .
5533 5.0YEfiR3i. ,  "
Rm? G1HAEE&LDI. vn,ma% .
 %   
xoLLEeaL.TA:m:;T%% %  L

 mam %»

mmmxmn 
S{0CHAND$I§ARIF"  J "
amt: 4333:1535,'   
xjnrgcuanmmvmmam

   ..... 

‘Ic::;1;L:=:¢3.x’Lfm;.ux,

nmm.

mm sawmans.

% § u ~aprr cmxmm mugs,
Hem,
‘K13I<L_53BfiL TALUK,

-«mun-u-an

1 sum cm mmarnm
nsmvr or mums A!!!) Gm-may
M.8.BtIII)LlNG,
fJR.B.R.Ahm-EDKAR vmmm; ‘
mnmwm 1.

2 THE zzmmmn or & ammo?

2m.49,iamm.mBHAvAz§,Ak% %
RACE COURSE ROAD,

P.B.KG.5156, 1. “F % fl

3 mm Emmi
m3 r2m~tmx:.’r, ” ._ « = %

4 ‘THE :3? Roma’
%n1a;vrmc;:’,

° lwsmnxaszrrs

my aw ; HCGP ma R1-4)

V’ ~’1?1~§¢& «WRIT Pmnon Is mmn Ummn ARTICLES 22::

gf.¢~’tI_ new coxsmmwon on mm; PRAYIHG ‘no
mm comaumcxrxon nvr. 27.1.2007

mv.3UwB¥’M,R’2 AND ANNEELF. ms PROCEEDINGS or-*
am: gamma HELD on 4.7.2905.

PETTFIQH CGIIING OR FOR P’RI..HG TE DAY’,

5 was In FOLLOWIIIG:

-. – W. .. …..r. wgqpl vr Mmmmm man comm’ or KARNATAM men COURT or KARNATAKA HIGH coma’ oa= xnmxrmca HIGH c<

9.£
Thepetiticmar hi! preferred this writ petition
seemw quashm of the m¢1u&n the

r%a1af28q1:ar1’5.I?rg Iioemeaspar Amwxure-F’

…,_…5g… vr nnnnnunnn niufl £.;0UKT OF KARNAYAKA HHGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH CI

..4..

mn sent by the Gomxfi to

Cammisaiarwr tn give his upzitnbn in the

gram afliwe.

4. In the firat 9hoe,”th,§

mwmmmdnfian are tn the
pr-acceding. nature cf R
racammmdatiq.:’1_.azx1: an fin!
nut wimmgr in accordance
with ar End. All 1:!»
objeeéigam,’ have and which are raised
in em by them nature the

A’ whm the mxtluzritieu mm
remwal of these leases. In those
petitioners have mashed tn the Court

% granxoflieeme. ‘l’hoy have no right to
&k the mmfiaaan and the aammzaninafinn

{ the Deputy Cowman to make enquiries and
%%submm his report. mum, am writ petition in

pm-wmre and aocordmly, it is dismissed reserving

\/.

.W, W
w .,
W M
X m

“U 263.. $_<._.<zxS. mo H3300 39$. §<._.<zu<x B5 .5500 102.. <u_<._.<2m<¥ ".9 .w§._OU 30$.' <x<h.

all :9: