I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED 'I'HI{S THE 57"' '1 DAY OF FEBRUARY 2010
PRESENT
THE HONBLE MR. JUSTICE) V GOPALA
AN D
THE HONBLE MR.Jus'I'1;::E A.s.I;§0I§AI§INA: A
WRIT I>I£T1T1oN NO. 32373"; {GOM%.3MI\zIMIs') .
BETVVEEN:
M/S MINERAL §_«:NTI:RI?R:sI;s.I;TI5_;
COMPANY REGIsTI«:RI:mIN1.)EI:, f ~ *- _
TI--{E3 COMPANY'S ACT. R;~;:I>.A E3Y_§;*1j:5 MANA(3I33R
MR. Ms. SRuEN:I_V;f\SARAG'A\2'AN"'"
s/0
AG 131?). AI3oUTi52_f/' EAR 5' _ _
occ: MANAG ER" IIr1.TI::AI;>)'--I.TT_ ~
HR & INDiRE;C'Ii'.fl'AXA'I'I'Q_N'«
M /s M IN I.CNTI~2'Rl3Ri;-3138 ljl'D..
NO. 300/ I I3: 1_I3W. CROSS
SAD§.ASf*i~!VANAGAR
BANGALORE) W 80 """ PE'I'I'FIONI':ZR
'SR? I3I=1_Ir<g\J KUMAR. ADV.)
AI'! :
E ~'E'I----i;._F3 COM'MISSIOI\EER FOR MINES esz GIEOLOGY
I RFLSOURCIS DEVELOPMEN'I' AND
" DiRIf3C'FOR OF MINES 81. GEOLOGY
KHANIJ BHAVAN. RC. ROAD
BANGALORE A 560 001
..-1-:"'
.7
2 '1'!--{IE SENIOR OI':1OLOGIS'l'
DEPARTMENI' OF IVIINJECS 82 GEOLOGY
DAVANAGERE «M 577 001
3 THE STATE OF KARNATAKA
REP. BY Tl~'IE SEC RETARY
DEI'ARTl\/{KENT OF COMMERCE
AND IN[)USTRiES. VIKAS SOUDHA
£3ANGA_i_.oRRE -- OI _T%E3»Si?'ON'i{§:EE«N'iS "
(BY SR1 R G KOLLE. AC:A}}
THIS WRY1' PE'1'I'I'lOl\€ is;I§;I.1:«:I:j'=i;Nm:R _.rxf2.fif1fCi;ie:°i;2.:é6 ' ,
es: 227 OF THE CONSTI'l'U'I'iO_N~.._OF INDiA PRA.Y':'Nc;i" TO *
DIRECT THE R§£SPONDE3NTS"<._'I*O DISPOVSE or T}-IE
RENEWAL APPLICATION OF THE P51'-iii'ioNi=:"R-- .115: REZSPECT
OF THE ML N0. £992"={.HU?;IKA'lTE_Mii\lE2S} I~"Il..EI') ON
17.7.02. AT ANN~B. BY AC.'.)'c1P'I5Il\i?-Q. '1"}'1'!%:Z" ,PAR_'I' SURRI:3NI.)ER
OF 7.58 HA OUT OF THE 'i*Q"i'AL :3xfi*ia:N*1:j~.Qi? 32.23 HA AS
REQUESTED IN *i'm«: LE1'FER i)ATI~:i) '.9..2:-04;. PRODUCFJD
ATANN-Di: r Z
_ grim for Orders. this day.
A.S. BG'I_'A.NNA_J followirig :
_'l'l1():.ig«hO"'~tihe petition is listed in. orders (tairzgciry,
tkirjhseiiné ffcfiien up for disposal with the C3(JI1S€f}l. of
j the lé:<}r'£1§:dV Counsel for the pet:ii.i0ner and the l&'.'c1l"l'}.CCl
A ..:"AACAidOi"§_iOI1a} Cr()VCI'I"lI}"l€E}l'. Advocate for the I'€Sp{JI'1€l€'.l'H'S.
\£.
.-4
'1
1.
2. ‘I’hc-* pet_it’.i()11e1″ is before this Court: seeki1’1g
for issue of direc1.ion to the resp0I1denI:s to dispose of
the renewal applic:aI.:io11 of the pe1.it_i011er in 1-espeml of
l\/LL. N0.1992 (Hulilcaue Mines) filed on 17.o?.2’Q{i2–V}u-‘
A.nI1exure»B. by acc:ept.ir1g U16 part: sL:rre1’1-cflé1-Volfl ”
I-Ia. out of {he total extent. of 32.23′”H21;. A
3. On the last ()(I(‘.aSi£.)1Iai;,lih€ leai’11.(:_€l: A’cldliilio13e1l
C:0vemm<~:nt Advocaffe..V_ was" " réqijcsted "to" secure
instructions in the m21tt.e1-'._Wll'1E}'ri is taken up
todely, t.helAh'l:$:-1vr11€?ltjl Ad.cl'iti0n.al G()v<-zmmcnt. Advocme
would Slate tzh:-11." the:"'exp'pl'1'cal.i()11 has thereafiex' b€t?l1
processed afid, f0:*Wa19deEl to the G0vemm11siclel19é.lta'<)11. It is also submimed that" in
A-the;rri«3é11m?l1i'le,.1~~t.he temporary work permit: has been
lSS[i€d ;;1'nclV.:'present'.ly. the pmitioner céalrying cm the
V"mining'a{:t,i\rities and during the pt-éndencry of the same.
. .[°}'_ll€''L'c}''3;3l1'(IE¥lIi0I1 would be C()I"1SiCff,'.I'{-Ed and disposed of by
l " ~~t}*§e respmldems in a(htc_'0rcla11(7e with law.
é