Karnataka High Court
M/S Deepchand Kishanlal vs The Director Dept Of Mines & … on 18 June, 2008
..,..x.... -. ...............,.... naun LAJUKI ur nmmnlaim HIGR COURT or KARNATAKA ms!-1 COURT or KARNATAKA men c
.1-
fl'? TEE I*§¢'.}H CGURT SF KARNATMQE, BANGMDRE
QATED THIS THE 13* DAY 0F JUNE 2oas l?%%% %
BEFORE
'rm.Ha:mL2m.JUs1:cz k
1 ms ammmmn. %
2% REG
mzyammsrrzn '- '
Amy
No.-m*%:a+%%iw % A
5AflA;$HlV$HAi}AR;HANGAL€}RE an
%%%% _ mnnormn
ac-no--o-.r.'.
VA 1. maascron
A _ ' A mars" {>3 miss 5 9301.429?
, * %_«x:a«.mmamvm, 2 a mm
X aamamaz :
2 sEem*rAmrm GGVEHIBEEKT
. , fifififlfifififififl 1783311 Sffflfi BEPARTHENT
" SOHHKA, BANGALORE 1
Q THE mrsoam smzmwnmz
Pfi & 3 LTI1,
REP%E'HI'EI1'I B"{'l'I'S
BQANAQEIG DIRECTGR
3% R.P.
I*I0.3&, $1331 GF~II
REV EXIEHSIOH
I-can-nu.
KPRNATAIQ HIGH COURT OF KAFNATAKA HIGH COLRT CI' KAHNIATAKA HIGH C
"run u-an-uu-1 :'u\.1r1 \._\{UliI V!' I\.F\Kl'I\iF\IU\ HIGH
-2-
mm mass, samsawszmcan
mspom.wra_'
{By : 3 *2' mmmfia 93.45359, amp ma R'i*'£ie}jvV;'$_'5'._*{VI':'§VéI5I.
ASHQE .L1mam,,wm. FOR L.
'THIS 'W121? ymmm m I='u'.a.fir3..z11wtnz:_1é');1é:':<;Vi;E%sA.22§ a '
Mm am' 35' 'rm caxsxrmmczi OF'm1A-iV_'1_'(3=
amm' ma: RE$POHI3EB'l'S we GRAMREHEWAL <::5*L',z':.?..r.¢
mime zmss 09 THE PEmom':'a_ IR' E'.;K$PEC'i? 'ow
mam. 2345 {GL3 NQ510},-..__FOR may <:*R£:_; (331212
mm my sin AGREE oz? s<):imz:NAHs1.LL
mm HATWFALA mmaw oF'Vv'gHm;am§
mmmymm mm 0m'%Jn1:s::m.:;»~33*m;c'1*.
'THIS PE'!'l'I"IOH ?§:1r...H<:. Tm mar,
THE t.";¢;'3{§E:'E' Mam ~
as' End wapondelczt. 'ha grant
rial the pestzitiazz,-at in rampant tzrf
% _ 4_ %;?;%.§*2:3e:§Vs {Sm) %£q;~: fivn-are over an area af 319 was
J smmrfi and Hathyala mm of
A % "I'ip¥.:ur mhik, Tumlazr mm, 11¢.
J t ~. sought for a direcfion in mm
% irampzart pexmata ta u-agape:-t the mmeral.
fimfizapetifinnet-wa3g11~anUaéa:1&Ieaseon
3fi:.0'?',1§6f2 in Mining [@515 39.513 mar an araa af640
V
.-- we-up .
...... . -95.". us Iv-uu1rur\l\:-I mun uuum IJI' Ismtnlnlnlifl HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 0
-3-
acrw mm$§m:dertheafiarmafivfl]a.gma§per
fi. On 2-'?-1§'?'3 he filzw an
rmafirai saw a rwuced arm. sf 310 acraag
wad" by am Stam Ga , Ag V _ &
as the; Scanned Govexmmt Ting:
azmcm the sum ._'_£::r
appficaatian for fig: ';.%.gai:'a it was
mat amnaiciww renewal.
'Ema was a ta ta Cwal
-- 'iigi giimction tn the staee
of the rwal
diabeyed. There was a
A.fi141j%:&pf¥§§'3&ti0fl far mm}. On 27.9.1994,
As per the said Rules, if the
1'?" Tw ma dispwezd :31' w:Hhm' ' a
*'-5135: it 55 defimfid 11' haw hem "waded 5)'
A perimi til} thae: Siam Gov-smmerit paasm an
'émreaxz... The State nt passed an order
arrmal the mam a-om 5.7.1974 frat a period
af 26 ywwas. Cm 61.04.2004 a lease deed mine 11: be
pan-urn a 1:110?"
. .. ................. nlurl Wyn. Ur mmnmm HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HEGH COURT or KARNATAKA HIGH c
-4-
wecuted, On 13.2.2901, the patifianer has sought for
d?gec:aa W fhe 1:: mpendem. tn»
parfinmiarua which the pezitz'nne1_'_%..h$,$'
Gsntrnllfir $3" Mm has .
the case
am pefiticnm ac
gmbgtm; basis of M21
am 'ren-
are as» t aféar
$"af has 11% granmd than
2 itruwk cf Jamxaljr 200?'. For
the a§g&%uem. ' not been. gramfi. Tluia is
t;.'<2§r¢AA§%I"i:u*:*'Vor2:im' 422$' rfial of mixing lame.
cfiwmtarrfi, the petitinnar is
approach tmk (Zeurt fior a writ of
3$fiLu%qt!1epe&:emt1cyaft}1e1vr.itpe¥iti1na51xaw
muse nmim has hem fisaued at the. p¢®ner ealhng
R/.
-5-
upon Erém €29 shaver cause wlsxy his applieatixm for renewal
&&u1& man: he mjmbad. V '
Q». The rmpondems e..resex'x;mi.__
E mm }m.rd the fir'=
thepartiaa.
5; Ema; tha. clear that the
afizer the expiry
0f an applinaticn for
Iuarl -...-Jun: vu nnnnrunnn ruun \..\._aI..gtsI \J'l' nnnnnlnnn l'll\3l1 uuunu Ur nnunnlnnn HIUI1 LJJUKI U1' IKAKNATAKA HIGH CUURT OF KARNATAKA HIGH C1
zfiaal. ktzmaxtiser-ed' though the
appfimfipna wha bad exmxlar' ' Iy nmde
ieaam have beam rfied.
has made an application finr
with law wisthin me azzipulatea
a mamnabh time the reumndmxta am
wmfigr the aafl request and pass
% mam. New r1ear1y§a51:: years have elapsed.
% mm is rm gumrmauan for the respondents
far 333% mmiamag ma appfizatinn. m is mm
‘K/%