Karnataka High Court
M/S Lakshmi Granites vs The State Of Karnataka on 26 July, 2010
IN THE HIGH COURT OF KARNATAKA AT BANoA1.__,oRE
DATED THIS THE 26th DAY 01+" JULY, 2010;
: PRESENT :
TI-IE HON'BLE MR..JUsT1:cE N,K; _ T "
AND ' _ _
THE HON'BLE MR.JU$TI¢E..A.S.
WRIT PETITION No.206%5. 2010' {ri;:$/i~M:S_¢1--s}
BETWEEN:
M/s. Lakshmi Gra.r1i_te.s,' . , 2
Ward 1\§o.}4,v.Hos;jet.Ga11i,_ .
I1ka1--?.58'fi::T1.T25,. o'
A Reg"d'L' .Part:1_vership '
Rep'. .,b}*f_i1:3s Pa1'tnef;~V."" ._ V'
_La«_XI_na~n, '*1::;.. . * V
Aged "ab'ou_At yeare, _
7Soz--1 of Naga-pupa vGuT'am. '
% _ ' , " ...Petiti0ner
[By_-'Brent. Ni1o1_1Ier.Akbar for
. K; Ramesh, V fgqvocate)
"'I1Tevv»Sta,.te .of Karnataka,
Re.p'." by its Secretary to Govt,
' Comtherce and Industries Department,
~~ M;.s. Building,
AA Dr.AIr1bedkar Veedhi.
Bangalore -- 560 001.
' The Director of Mines and Geology,
Khanija Bhavan,
%
Race Course Road,
Bangalore. ; ,
' Revsponcients
(By Sri. R.G. Kolle, AGA) v
1\'7\'**7\'
This Writ Petition is filed Under .:22e*$:z '227:u0"1"* .
the Constitution of India, praying"to"ca11'..for:.the,connected
records and to direct the Res*p_ond.ents zto A..considee_r *t1f1e
application dated 23.04.2003 fiIedV'by'the Petit.ioner:for_ g-raritp
of quarry lease in respect,__ of acres' land d
Sy.No.49/1, Sebenahalli Vi--1l_age, Kus_tagi.pp'TaIuk;'Koppal
District, etc.,
This Writ Petiti'o:n"'~con.iidng"Preliminary Hearing,
this day, N.K.Patil J., rnade the:folloWi_ng:"' _
Petiti_oner.'_ has sought for a
manc';amns," Respondents to consider the
application dated 2003 filed by the Petitioner
for grant ofuquiarrly lease in respect of 4.20 acres of land
in I, Sebenahalli Village, Kustagi Taluk,
“~ Koippai-V E)ist1*i’ct’.”
“We have heard learned senior counsel
appearing for petitioner and learned Additional
.’ ‘Government Advocate appearing for respondents, for
” “quite some time.