High Court Karnataka High Court

M/S Mineral Enterprises Ltd vs The Commissioner For Mines & … on 24 September, 2010

Karnataka High Court
M/S Mineral Enterprises Ltd vs The Commissioner For Mines & … on 24 September, 2010
Author: J.S.Khehar(Cj) And Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALoVREf._V

DATED THIS THE 24"' DAY OF SEPTEMBER 29107   A' 

PRESENT

THE HON'B1,E MR.J.S. KHEHAR; M  jys rm E or  '  _ 

AND : .
THE HON 'BLE MRJ US TICE' {.5 )1 31) U1; N.{l'zi~iE1§:§
WRIT PETITION §J.(};I65.29/260?..('GMsMM-S)'. N

Between :

M/s Mineral       
Company regist'ere.fi~un'dei*;V the-Co '1pafll€S' ._Ac_t,'
Reptd, B3/its Ma.na'§:e:;%. ii i   

Mr. M.S. SririiV.aTsaraga\%an., "

S/o M.S. Si2_nda.ran1,_ V V .
Aged about 52 years, 
OCC: Manager (Head), -_
HR & 1r;idi1*eet Taxation,'

 " ' hriiijriieralr Vlinvterprisesv ',
 No.3.0_0/'EB'; 16"?' Cross, Sadashivanagar,
'Banrgalore   . . .. Petitioner.

(By'syi"1{, Aggpéeirregéo & K. Dhiraj Kumar, Advs.)

  'And:

   , The Commissioner for Mines and Geology,

 Resource Development and
Director of Mines & Geology,
Khanij Bhavan, RC. Road,
Bangalore W 560 001.



n.

H-n----¢

0-..--..--..

2 The Deputy Director,
Department of Mines & Geology,
Chitradurga -- 577 50 E.

3 The Deputy Forest Conservator,
Chitradurga Division,
Chitradurga -- 577 501.

(By Sri R.G. Kolle, AGA)   

This Writ Petition is filed under°'Articles 226 _& -22'7.__iOf~t.he
Constitution of India, praying to directiithelrespondents to isstte the

bulk permits for the requested quantit_y..i_’n’Vfavour of the._peti.tioner
with a minimum Validity of i__tow-._6 months on coliection of advance
royalty as per the provisions of the-MM_If).Ryv Ae’t,.i:lete; _

This Writ Petition cotn’in”g’§§;»t Hearing this day,
Chieflustice passed
, .QRDERi u
,[.S.KHEHAiIi{,__CJ., ” C

Léégarneds COLE.iI1’S’3i_fOI”Ih€ rival parties are agreed that the

“i.nstant»vvrit.ipetition’be disposed of in terms of the order passed on
24.9′.–2t)’l-O, in’il€Ziu1naraswan1y Minerals Exports & Others Vs.

state o’fiiiK.arnatakia & Others (W.P.No.6985/2008).

_ Inviiew of the submission made by the learned Counsel

‘for ‘thet-rival parties, the instant writ petition is disposed of in terms

…. Resp_ondents~. 1 A ~

of the order passed on 24.9.2010 in M/s Kumaraswamy Minerals

Exporfs Case (supra).


Sd/-3

Chief    _ %

 Ja&qe % 4%  

BMM/--