High Court Karnataka High Court

M/S Kumar Enterprises vs State Of Karnataka on 6 August, 2009

Karnataka High Court
M/S Kumar Enterprises vs State Of Karnataka on 6 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
III THE HIGH GOURT ow xaazwrnrm AT   T. _

DATED THIS THE 6"' DAYQF AUff3'tJQ'_y:2C§O§3  4"  

PRWWI 1     '.
may Hownm. am. 9.13. nzagnmfi; 
-rm: Horrnm 
WRIT PETITION   

 :2ag%§;{Jr3M--MM--s)

   

BETWEEN :

 

1 M/S KUM'AR'i§:NTERPR_ISES.____ _
NO 2'5',"I9*rI1:,cRCfr~;ss. 12TH BLOCK,
KUMARA PARE£._(\'&?ES'IT,'vv~--._ * -
BANGALORE 560 .o'29_.,'=-  

REF B"{_ R sHIvKU.M.AI"ét3 AND
227 02 THE CONSTITUTION VOF--._INDIA;v- I>I<.aII'II~Ic;'I«.I22 To CONSIDER

AND RECGMMEND TO THE  RE'.«S?O=.DEN'I' F012 GRANT op
MINING LEASE TO THE ~--E}fTE'!_'€T;OF""246 'ACRES IN RAMGHAD
VILLAGE, SANDUR TALUKQ B-ELLAi?Y"--,I£\.J 'mvoun on THE

PETITIONER. V    _ 

THIS wRI'r""I?I§TITIoN. "€;.1I).I31'nakaran, CJ.)
The; pIétit.iIII1nr7s  is that that it had filed an

 

 29,/A.'-§O;'2"s'.'2VOO4 for grant of mining lease ova' an

 Ramgad village, Sandnr Taluk, Bellary

  of iron ore and aiso has obtam ed

 .aCknow1edgé-ment of the same finm the 295 respondent on

Thermfter, it made remainders on 2.2.2005,

2.6.2005, 2.9.2005, 2.12.2005 and 2.12.2006

A».IfIé::1uestiI1g the second respondent to consider its appiimticm