IN THE HIGH SOUR? O!' KMIHETNG, BANGAIDRE
nmcn nus TI-IE 07*' DA'! or aoousT %j{%
xmorua
T' '-was.» LIB: aaswzcs I H nr_>-a~.ms;
mm nrrzwxon No.1as:a 67- was ii'-at-$*'"+s'L
IITWIIN
--r---cu-----.-w--.._.
1 ms ?u'I'i"fi:'%. H1::'.sP..!.I.-. s..Ia'r5.9..'£asI.!s
14 unnn, nAnnA"amnmnw.VsAmnun
iinniir fii§Tfi33Tp-' E; "rfixfa
EARTHERSHIP FIHH*_ T': ..f=; _;
nnrnnssmwgn ET"ITS"Pi3EfiiR;' E7
3 moammtmt, =28/§1.»ié.N.?J€£_a§i_
Assn nnour an vnn3s_.:-V "M
an n1l_t}iaPJ'=W~.. > "
' ' ' . H : 1_ ' A_ ' I ll
43? g"T"£;EgAfiGEAnHA;-AnV"?GR an: n n u nan,
anflian couua3u)*.'. =w .
RN13:
% "A_"*i ismnmz or kfihfinmaxn av zws sncnnmnnx
E {EV $33 if i iii'Iaii-.'i'I'5""'i"", 'r':"'£"..GP-u}
. _I|3FP,t_RTHENT OF mfitisffi 35 ENE
VIIHHI, IPaN|3flLORI"'01
"2,§fiiRficwon or nznns Aflfl cannon?
fgfiazaawusuw er uznsg Ann szouosv
'~"KHhflIJA uamwan, nncs counan Roan
fi"'un"" ufiR'3=$1
. . . RESPONDENT8
THIS WRIT I’ETiTi5″ IS F3 53?: u ..
226[ OF ‘1’!-II CONSTITUTION 01′ INDIA PRJWING D
DIRECT THE R1 1’0 CONETZTJEFI F’E’TT.’I”1fii’iE””‘3
1
:1
‘iv
APP L193?! ON E0
9’! Qflfllflghg Lhflg I
3 ‘HKUIKX
‘1″‘i:’I$ ?E’i”It’l’IfiE-E Cu””:’-ilfifi GE €03 Fun-.si;..?.€3.uv.ms
I-mxmt: IN ‘I’ caoue ms cm, was coun-r %
FfIi.nI.:K’i’U1”’.’IiiI§:
The petitioner is :’»J::ei3_c:v:%’s
seeking to: a Hnndam4.§g«…_V..t-oV”‘diract’v:”‘tj;:a_.Vm1!§.rti:.:V:*
xupondant to V__c:o11aiu:_!__tIF§ViA:»v:__ wthc ~~tatt:Lt1one:’a
apgliaatien :9: “*g.t.n_;-1.:
xaapuct 615 th
to» the paf’t|.t£§_’;§:;;_.
‘. t sm:.Anumum. lemma
commtI’«t4_’§y_t§’ati£§g the petitioner: and 5:1
$1. $3 . xanj m-.;-;.*.’…’:’.;
1 . J. I _ . _ __ ..I …
.3,’ “st!-raving heard the rupoctivo learned
4-mmui, I have poruud the writ papers.
-f.. The east at the tttititttt it that the
petitioner has filed an application ciataci
{Q
3″ l.UUlLI \II’ I\l’|ll|l’l’|Il-I||\.I1 nu
06.01.2004 to: grant oz: mining lease aver an
ass; r.a:_E 12.35 nexus of E’-ovetnmerit tovanuaji1*a.nd
in “ahassa “ei- 9: Kgtthikashwara
Sundu: Think of Biliirf Bi.-.t=ie!:…V_A4§iL_,v_§al:J;: _ thei
provisions oi’ man not.
1960. Eunauant to 1:he»’aqppli’r’.:-.htion
petitioner. the Dnputyviviiiairagték-. Hiihnhh and’
“9-av
£4991-adv. I-Ioupot, V s_uiid,_ auhinivttod tho
ifJifJiI’a3’v5i””1 .:~.’.’we:_V-A1;,.. S2’3.§Et2V¢’200d stating
that tug, c§;i~’é:=-.1-413.:-4r;””‘iaVV’*
II
=:
L 1-
gr!
ID
‘I-0
1:3 E
locnt_a_;1 Vgvjiillaqe mu t}–t a
ohjégtieh’kw-x_t«it1.§a1;§. has to be obtained from
the “‘fi§xi’.o.rtmont. – The Doputy
I”!
xkcoiuununication dated 15 . O2 . 2003
3 a;4isé:’~~sain’i ta …a’:e .i..n:;l.ic tad no objection
~. “;’:._¢;:: :””‘¢gr§§§.’&oring tbs u-p’plica..ien at tho
to: grant or mining lease. Basyite
” s aaid procnduxu boinfi flallowed, the
iitéapondohta have not acted in considering tho
applies-.i.=igh filed by the ‘petitioner and
thnrnfioti, the p~=*.:itiehe;- ggntands that the
5″ WI’ I\l’I.IIII’o–_ ..—-_ –
. thé sfibfiaat matte: 0: t.:;s_:_a pandinq
respondents are to he diroatad to -consider tho
;;vpl:Lcnt10n.
5. The 1″iJ:”i”uTI€’; $1-.-.-e::r.-9-.e:~… K ‘
hmowor contend that ::oiai:;i.z1:j_’i:’~’=f;. Q
in the said emu. Q :i0yt i–fica_j:~$.0j;i ”
15.03.2003 was iaIua:\iV.:._V”VIn:z;l th§’z§£0i;§V.HV ehu
4;:-glication at thA0_”‘jpct.:’}Lt:i0A0r$0y.{‘ ‘w0u1d héiro to ho
kafit per.:’.’.’.£.:-.-:,,’._ I..z-..;.i._1.. 150$ thin court.
iaid ifih-uissiena ‘.’…=
the to he considered is
as 0trL¢t11’0nfr: definite -material is
;,_§§.i;gh10 h_§;’£0:0 t;.h:|.a court to state that the
…=.-.5 !..¢’9.1.i9¢_i_ to: the wear nzno lands
§noa§0dinga roluting to the mtifiaatian a.-.-“ea
= :;5.0:a$.200a. Though the detail: of the am-
idea not he oxaminod, on the race or it, what
V is :~.e’t.=;0:¢_Ic,i. in that :11: notification is dated
‘3, -.0′:-..*.1e 1.-M gpgliaation mean by tho
:’%$’–v
— ‘———-+-
an ‘count or KARNATAKA Huau» acoulntnafi I<AIu~u;mu:A Hlurl -……….. … ._ __ B
the naupondnniis ea:-an
gaotitionar is on 06.01.2004 and the mo fifiii
at imicato that the putitionfig has mnde'"%}:hn
afaialiaatien 1,5.n.1.1_cguant to the said m:.::;…1….
claiming 0f the Lgdg V0
notitziod. tnoxom. 1.gar§0:§§§'j%
this court will haw tov0*~
application made by
mar 11. an land in the
ap§1i.a-1-.iar….-.:1.cl. schedule to
the V othorwiao, the
ha-.-e th! power
to the said lfid is en.
§hich is already included in
95:0 ~ the ‘V
whilo »-conaidnring the
:15 1.211. petitioner: and therefore,
‘~F.=b}”x’ln’03§’?.0fl1′..j*””.a’i:-l.i:ii3§ t}-.a’.’: eentain litigationa an
l”l’
ju..1;;:y their
4_.’..::.iv.1tion mom pazticululy when thi 0:50.}-*
honmisaionnn has conaidnnad than matter and
issued 1.21;: no uhjection on 15.02.2005 itself.
-\
)2
Ta
l’l’I \a\tIanu urn .-
7. Thonozloro, keeping, all than upset:
in 4:-I’.-‘1-.-..; t_=l:_u,I zeuponduntzs would hair.é W.to
may or the other if: -r.-cc.-..’:’d…-‘ma…V_A§.’£.f:1:-Q’
‘1’herc£o:a, a necessary dirqctidnp
issued to the xoapondentg iiiK1_9.’h:ls
dispose }f”i:11e, tiled by tn;
potit_i9ne;’::”fi:3:V_ way tn: the 9-‘chi,
in law as oxpoditioualy an
gonaihifi than £1170’ month: from
‘£1-..te ¢;1:._V_ ;?9eo§L’9t at E copy at this order.
fiaiilias 1:1-.4 -~p3.i<.-a..'.I.:.s_n.: at the pat1t$;6z£§$:'__" 513:6'.