High Court Karnataka High Court

Mallanagouda vs The State Of Karnataka on 28 January, 2010

Karnataka High Court
Mallanagouda vs The State Of Karnataka on 28 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
J' 1 I
IN THE PEIGH COURT OF KARNATAKA AT EBANGALORE

DATED THIS THE 28" DAY OF JAN UARY. 2010

PRES ENT

THE HON'E3LE2 MR. JUSTICE V-RGOPALA GOWDA   A.

AND

THE HONBLE MR. JUSTICE) A;;S;’S0I»A§INA. ]

WRIT PETITION No.2255~2256/20Id;.GIVI~MIv;.§g. ~. ”

BETVVEIEN:

MALLANAGOUDA

S /0 VEERU PAKSHAPPAG’QUf3A PATEL , _
48 YEARS. OCC CLASS 1″COI\II’-RACfr0Rj ‘ _
R/O SHANTHI NAGARJEWARCLV I *
TQ JEWARGI. V
GULBARGA. ” ”

. . . PETITION ER

(By Sri : G .C«c_IIAG’ASIII£;’IfI’I Ea IR BIRADAR I

” TH 11*; I”{ARNATAI'{A

«V I{EPRi3S}3NT[CI) BY ITS SECRETARY

__ ‘–I)EI>AR’I*:y/§~:4:N’r OF MINES AND GEOLGY
I jgM”.S;BIIII-DING.

“BANGALORE I.

1″ “MI; I1′.-XEC.U’I’IVIi’, EBNGINEIER
* PUBLIC WORKS I)I£PAR”1″MEN’I’

” YADGIR.

\¥k//’

la)
4

3 ‘1’?-if} EXEC UTIV E EN G IN E E R
PUBLIC VVORKS D EPARTM EZNT
G U LBARGA.

{By S:.’i.: R.G.KOLLE. AGA J

“TH§535;E2£J.~?$?.2’3;i?£E”lLEI) UNDER AIiTiC1,Es A225 3; 122*7{‘C)’1~* THE ” ‘

CONS”l’ITU’1’ION OF INDIA I>RAYIN_G _ TO ;)n2E:Ci1′ THE
RESPONDEZNTS NOT TO DED{.}C’I’ RQ.Y-.A,mY’FR0M ‘m.£«:.s11,Ls OF
THE PEITITIONEIR AND NOT_ ‘FO 1_Ns1s’1″…_”1f1~iE.. PETITIONER TO
PRODUCE THE ROYALTY PAID-:’Il'<:) \"»vi"1;«_;_.§_:.V_H_

Y Yu»Y;g
Learned Ad{ii€'i t)11e1l'-Gcvéfilnaent Advocate accepts notice
fG¥f' t'ize R-=.é.pc3'rade33ts 21'1V1Ei'"'19:e-is permitted to file memo of

appéVar3§:1céiw'(: weeks from today.

2. II/]”._ .\/x\rr};:.it Appeal No-.4892/2004 Similar legal

4¢()vr: te_rfin§C£3s have been urged and f’oIl0wi1’1g” the decision of fhfi’.

Court. the writ appeal was disposed of by

. % dated 28.3.2007. \m//

3. In terms of the said _juc1gme1’1ii. writ gjéitiiiaiosrivs

are disposed of with liberty to the pditioner to i)1f:)inI1.i(f{*– ~

before the officers of the D<3p&I't.H1(;'.11{ far._I";avi_1ig fj2ii;d 'fUy_a:lty_V V

by his V€I"}dOl"/1iC(31'1S€€ in respect of the 7rA:ni'ri1er:¢1Eis" w};ic%h""'e1ui'e..

used by the petitioner. " V

_- _s¢%
*,JGDGE

i;¢L,@;iUDGE

S*/ck