113' LEE HIGE CQURT QF KARNATQCA AT EQGALOQ WJ',flc.6448 GE 2007
I
IN THE HIGH COURT OF KARNATAKA AT
nxmn 11-113 mm 4'" mu? or xovsnmm, A'
BEFORE %
me HOMBLE MR. JUST£C_E...N,K.Pfi\'flL ' Z Y
BETWEEN:
1 MR MGNAPPA GGWDA L» -
AGED 27 YEARS, SID um: mnwappa - V. _V
GOWDA RIAT .,mn.Aar:«:.rru, BAJIRE \{i§.LA"G.E
BELTHANGADY ' ._ '~ «. -- . , ~
aansum KANNADA
2 MRGILBERTLQBO «
ZSYEARS,
RIATPETHARA-£¢f3U$E'--. 3 -
1RvATH<3cRuvi:,;,A;rsE ._ " .
amnwx-.L -
3 MR LiNGAF'=PA_MOOLV'A _
48'\{EAFtS, sic3'.:em_3u%MoQLws - -
RIAETPETHARA ,,
iRVA'fHOORU V!LLAGE
BANTWALA _ . 2
4 s;4Rr4e.RAvAwy_BeLcH#.oA
A _~ as YEARS, 3:0 VA!e!§Y*;'A BELCHADA
'V - "=RfA'¥7 'PE'¥H.ARA House, :RvATHooRL: VILLAGE
' V. ., Emma-:, .
MR'8HEi(HARA"'
. 96 YEARS; sac am' SUNDARI
._RiAT ,13ODYfARU HOUSE, sums VtLLAGE
'BELYHANGADY
DAKSHINA KANNADA
€11' ~
' " fa. " * "MR QNGAPPA GOWDA
x _ YEARS, S30 MARJPPA GCANA
" WAT PARA!'-2| HOUSE, IRVATHOOR VQLALGE
EANTWAL
~ 'IN 'THE HIGH COURT OF KARNATAKA AT BANGALORE W_P.No.6Ad8 01-' 2007
vmrr rmmon 150.6448 0: 2 3 mm;
EN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N{3.64-48 OF 2097
2
MR RAMANNA POCUARY
AGED 60 YEARS
SJO SOMAYYA POOJARY
RIAT KALLADKA HOUSE
IRVATHOGR WLLAGE
BANTWAL
PETlT'EQ:i:'~iE!§S. ' 1%
(BySri:PPHEGDE,ADVOCATE)
AND:
1
THE STAYE OF KARNATAKA
REPRESENTED BY THE SECRETARY
DEAPARTMENT OF MINES AND GEQLGGY
M $BU|{.DtNG, BANGALORE 27
THE maecroa 5 . f
DEPARTMENT or Msnzs-Ana GE.O§.CGY - _ .. , 'V _
M SBUii.fitNG, BANGALORE _
THEDEPUTYDlR£:EPL1T%';~,o4ui;s;é.sgjev.§=,R . _'
omsnsua KANMAQA '-
MANGAL0RE-- _ = '-
THE Igi-isgmxa' -_ A
a.wwAL = '
, .:;As<sH:a~2A KAMem§::A _
. VL"cHé§{N.oéT+ao9a WLLAGE PANCHAYAT
" -CHENNAFN-K}8_| BANTWAL
REPfRE$ENiEQ..BY as SECRETARY
A "P?:s.ATHE'a;£fm WLLAGE PANCHAYAT
"'««P|LATHA.3ET?U
BANWVAL
REPRESENTED BY sscnermv
V 'T "559 MMMAPPA NAIKA
AGED mom an YEARS
S10 SANKAPPA NAIKA
RIAT NADIGUTHU HD1135
IN THE HIGH COURT OF KARNATAKA AT EANGALQRE W.P.Nn.64-48 OF 2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-$48 OF 2007
.3
8ALEi7'UNi VELLAGE
BANTWAL
REsPomEg9fr$_
(By Sn': MB. PRABHAKAR, AGA FOR R1 TO 5;
R8 AND 7 - sazvec; saw. aAx~:GAswAMv, ADVOCATE FoR_R§' )' ' ;; f f --:-, _
iii!'
THISWRH PETITEGN IS FILED UNDER ARTICLE-'3& 223 AND.
THE CONSTITUTION GF INDIA PRAYING TO QUASH .A,NN--A |3T.f7.11".2'€fl6;';:;T A
{RRECT THE R3. 70 CONSKJER THE REPEESEMT OE-' " THE
PETFRONERS DT.18.'E2.2006, PRODUCED AT ANN--J';; DiREC'--!"ATHE R45? *
consnuere THE REPRESENTATKAN or me PETITKDNERS 'aT.sauL«-V95 'me
PEFINONERS svaenuceo AT ANN--~C.; 'VLJIRECT THE. R¢%.,_T=?C3 cousnoea
THE REPRESENTATKJN DT.NlL or we PETITIONER PRQDUCEOAT ANN-
E.; mass? THE R4, TC} C0;NSlDER_-"EHE" REPRESENTATI,QN~ OF THE
PETlTiONER$ 9'r.1o.12,2oos, F'RL\i}tJCfED AT ANN-H'.;¢ DIRECT THE Rfi, T0
CGNSJUER THE REPRESENTA"F--!G{~i 'or me; t=Ewror~e:;Rs DT.14.10.2G03,
PRODUCED AT ANN-B. . =
ms WRFI' PEEITSQN cr;:M'i:'sxx'.-*§l"¢:§.I"r"«<;'5:=:_ PP£L{§#§NARY HEARING IN
'a' (snow. Ti-HS cw, COL§RTg MA'DE'TH E«.FOL{,QWlNG:
. . ' . 'I
Pefitidnefski have sought for quashing
Annexjure ALa"d3fed..'17A"1'. lfigvember 2006 and directing
V' 5reSF'0§1de'Hf;""fi5Vcor;sider the representation of the
18"' December 2006, produced at
_Annéxure;' Further_ petitioners have sought for a
" M 'T we faurth espondent to comider the
of the r e petitioners dated nil vide
x EN THE HIGH CGURT OF KARNA'}'AKA AT BANGALORE W.P.No.6448 OF 290'?
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WP.No.6448 OF 2097
"
Annexuree C and E and to consider me repreeentafioriof
the other petitioner dated 10"' December
Annexure H. Further, petitioners haye ateo' '"
direcfion, directing the sixth rwpo::nd£§rrt.:to'rr
representation of the
produced at Annexure d '
2. i have heard for
petitioners and:.vle§aQmed Advocate
appearing fcir Sixth and seventh
3. prayer (a) sought for by
petitioeere see-eking to quash the quarry
ieeee; emgeas mat, the writ petition filed by
to be dismissed as not maéntainable
on the that, petitioners have, in fact, got an
speedy and efficacious remedy of filing an
before the appellate authority as provided under
" relevant provision of the Karnataka Minor, Mineral
EN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-M8 OF 2007
IN THE men COURT GF KARNATNQ AT BANGALORE W.P.Nc.6448 or 2997
5
and Concessions Rules. Without exhausting the
atternate rmnedy, petitioners have rushed to "
and pres-tented the instant writ petition. t
said prayer (a) smght in the J
liberty to pefitioners to V'fi3"e7ir
. assaiting the carrechwass
dated 17"' June 20{)6*.«..V:agr.at1tef§§A:.t'.§h--Vti':ft§fropr of eighth
respondent, tfwei if they are
soadvised
4. sought in the writ
petition my Qrievance of the
pefitioners that, they have submitted
” ‘ detafléd befare the respective authorities
“anti_the ‘feptjasentafions are neither’ considered nor.
: anfAd%0Oi$ia§jvt’i?s’taken on me same, within the reasonable
ti’ , in View of in action oh the wt’: of
A particularly respondents 3 to 7 in not
‘:’_4:’disgr§:osing of the representations filed by petitioners,
IN THE HIGH CQEURT OF KARNATAKA AT BANGALORE W.P.No.6448 OF 269’?
3%
IN THE HIGH COURT OF KARNATAKA AT EANGALORE W.P.N0.6448 OF 2807
6
pefitioners are constrained ta redress their grigva:h§eV_
before this Court seeking apprapriate reliefs,
supra.
5. Aftm pemsai of the materivfl aéfaifiiafiie.
it can be seen mat, __haa)é ‘méir
respective representatieng ‘3’”to-‘;.5 vide
Annexurw J, C, E neither
comidared nor; 3 to
5. Keeping in abeyance and
not submitted by
arid’ far any records from
respotjzéants afsd verifying the grwnd reality
quarry lease granted bin
respondent wofild affect the
V’ air’: ing out their quarry operations in
ffy’$gy;:wa,a2IP24 of vmage. Bantwal Taluk,
.«na:gshiha Kannada District, is not justifiable. The
are also notkaepéng the requmt of
u
IN THE HIGH COURT 0? KARNATAKA AT BANGALQRJE W.P.No.6448 OF 2007
mm HIGHCO TOP KARNATAKA ‘1’ ‘* 1.0112 W.P.Ne.6448 or 2997
“2′
petitionws in abeyance and not justifiable in keepii’sgjfifi’e.._’
request of petitioners pending and
rwndent to cany out day to ‘ ii
of the quarry ieasellicence 9f3ntedijgR§a9P°”’–‘A_g ” ‘M 3f.§~ii 5ii.iiiii
being the statutory
purview of me statute, Ag: take
appropriate decision
6. npinion on
merits of mask for this Court, if
igiespondents 3 to 5 to
consider faprfier’ itted by petitioners, as
referregi’ of the same.
% .473 iaa;y5§;*giregard to the facts and circumsmnces of
fife above, the writ petition filed by
ii of with a direction to respondents
consId’ er the representations submitted by
vide Annexures J, C, E and H, as referred
‘ and dispose of me same in mcordance with iaw.
“–%
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.6-M8 or: 2007
H! GO TO? T AT REW No.’ OF 2007
after affording reascnabie opportunity to
7 and also eighth respondent as
%ible , at any rate,” within a of ‘~
frqrn the date oi receipt of a cofiiy .4 57″ i’%¢Z>.Y?[A
aiready considered and dispo§._e’€5V..9f. L X % A
sax-
INTFIE HIGI-iC€}.3R’!’ OF KARNATAKA AT BANGALGRE WP.No.6448 OF 2&0?