SH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
35*} THE H333 CQURT U? TRKH, BANGALORE
SRTEB ‘I”E-IE5 THE 97?? 13.3.’? OF APRIL 2093
BEFGRE
THE HGfi’BLE MR.JvsT:cE x.u,né§JagA?H,«O’F
BETWEEEQ
mfg caxaxn MINERALS EV? awn j- ‘_
a?FIcE AT Hnmsfi 9F’a39*sjFggacE-Esau
flxmnaa, EEbhRRY, KEF§E5EHTE% B? a*u°.
avg nngagzxa nzascwsg $R1»Efi1L’H nag =
f.};r§$?IT§QNER
ifiy 3:1. a 5’¢H:3éRéwm§?%a;*3¢§égATE:
Aféfi :
1 3?A?31aF_xaaaArAxA.j<_V,
§;£?EE3E§i'§'E§ E?' if"§"*S,. $'§'gC'RE'I?R':' "PG t30'i–'fiR£sl.'f«fl'
coMgERcEuaNgV1mam3wagEs, anaaawnauw
}=§I%§i-1EFAA£=é33 *1"-F}X'3"'ILE3,. M31) $0'
v:£$5Aj$Qa3Hn;-a2&GAL$Rs 1
E2»V?Hg cQfi%I$§EGNER Ama fllfififififi
'.'Q3 alga: Ax; QEQLQGY
=fifi»é§,'KERfiIJA EHKVAQ
$Z7_¥F.}"§"'z.-%'V.Z_-"-f*I'3"'_},'='.:*9'\.E1i."SE,. 5 FLCIQR
EASE 393333 R933, amusancaz 1
Vnwaa sgyuwy aznscwan my MINES ARE sganesv
Dl3'FR3C'E', TUEEKQR.
,+r…i’_.’ ‘
. . . RESFONBENTS
V”-._ {By 35:. M.E¢PRAEHRKRE, gang
‘§”‘flS ‘ihfi. FILEI} UNDER RRTECLES 225 ME 22’? OF
‘?’E’§E C’f}?€S’§’ITUTI®?5 0? I.’P§DI3’s. ‘F’G CL’-‘*i.eb FOR THE RECORDS
WHICE-E’ 1′.?E.ff’IMATEi:Y RESLIUPEE IN PASSINES THE DEER
EH COURT OF KARNATAKA H10!-‘I COAUEE OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i”lEG|-£ COURT OF KARNATAKA HIGH CO
afix~A S. 13.2.2335 emssaw Ifi we. a: ziswjfiae 2097
32* R1 PLEQE Ta} mam THE zmnak mu
*:.s.2a:::::::aa 93.53% In Me. :1: 233 Mm: 2-é_:é锑§5$gj1…_THEg”a1
EEB Ewa, F” FF’ FF’ F’
?fii5 getitian camifig Zaal fa: ¥gr§iim$nary=_f
hearifig thia day, the flaurtzm@§e th§Qf§li¢wi§gi#F
@2533
K mate agé£wve§F §yFm:§a_ Bdviéér ta the
fimvermmr dated 1€.E{2dQ§ an tfig file gent by the
Afidl. fiacgétafy g té’«ACdmmafita & Industries
§é§arfifie§fiuFfifii£h¥fi$*,§réduc§d as Annaxura–A is
aalléfi-§fi»qfié£ticn\inFfhiévpatitian.
FE¢”V%3$vi§§-:*§§a&d the ccunsel far the
§atiticfiar’aad’thé Gavt. Advacata, this caurt is
*dfi$$%%_ mgifiiéfi that the petition has ta be
“V,§i$mi3$é§ F.as gremature since yetiticner is
_ _vu2 V __ ,
“_§ue$§ié3£n§ a nctfi apprved by tha Adviser ta the
Gavfirnar, If 3 meta apgrwvad by tha Advisar ta
V°the Qmvarnor is againat the intarast cf tha
fib
gatitimnar, ha $3? cnly get a right tn challenge
fiftfif aa arfier is pasaefi by the State af
Kfirnataka. Evan befare an srder is gaaaed,
(‘,L~n–\Leu.’¥{§ CK”
gatitiafiex is trying ta &§M$ 3 hate appravad.
wnfiar via: aircumstancas aaid note i5 approved by
69′
GH COURT OF KARNATAKA HIGH CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
the astzivisrar and what are the cantents cf t?1:é”»T.fila
am am: the file is built up i5 mt :t’¢fr,i:§,s
fiflfiit.
3, in the <:irc=.§mst.§r:::,a3,:.._fhis;'.;;§::i't:ia_n"=:: is
fiifimiaaaé 5:5 @ram.a'a3.L.r:aa,-'