High Court Karnataka High Court

M/S Mspl Limited vs The State Of Karnataka on 24 September, 2010

Karnataka High Court
M/S Mspl Limited vs The State Of Karnataka on 24 September, 2010
Author: J.S.Khehar(Cj) And Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED "FEES THE 24"' DAY OF SEPTEMBER 2010

PRESENT

THE HON'BLE MR.J.S. KHEHAR, CHIEF Jvsriéa)   5);): Q' * 

AND

THE HON 'BLE MRJUS TICE S. A130;/L. lvazaarz  'Ia.  ~ '

WRIT PETITION N0.g87'§5/2-010 (lGPxIl:-fv1M¥Sllt  B    

Between :

M/S MSPL Limited,

A company registered in India

Under the provisions' of the H   . 
Corr1PaniesAct, 1956;'isvith ifs. %   A ' 
Corporate OffiQc<'s§'t:1_a€e_d.'at'"       .
Baldota Enclave,_VAl')_heraj Ba1d_o'ta'tRAoadr',  
HoSpet--5v3~3t----202.;'=. A  ~  A  

Bellary Dist1l'ic_t,4l _ Q     '
Reptd. By its Deputy General Manager (Legal),
Sri N. Gopallcrishna», " ' '

"'A_é3d .51 years.   .....   Petitioner.

'V    Adv.)

Anti': E A

   The lSt;ate of Karnataka,

at ,_Repid. By its Secretary (Mines),
, Department of Commerce & Industries,
 Vikas Soudha, 15' Floor,
Bangalore -- 560 001.



2 The Commissioner &
Director of Mines & Geology.
Khanija Bhavan. 5"' Cross,
Race Course Road.
Bangalore mm 560 00.}.

3 The Deputy Director.
Mines & Geology,
Department of Mines & Geology.
Hospet M 583 201,   
Bellary District. 1

4 The Principal Chief Conservatoréof Foz'e_st's,
Aranya Bhavan, 18"' Cross.  V" . '
Malleshwararn,  _ -. g_ 
Bangalore -- 560 003.  g  ..   Respondents.

(By Sri R.G. Kolle, AGA)

This WritiAPe1,--ition3.ilsfiledlvvunder Articles 226 & 227 of the
Constitution of India,.g'p.gayingt't..to" guash the Karnataka Mineral
(Regulation  Transport').§Ifule«si"2008 dated 26.3.2008 issued by
R1, etc.  - -  

  Peti'tion._..eoming on for Final Hearing this day.

  Justiéei' passed the following:

ORDER

” _.1.s.KHEHA’R,.Q1., (Oral)
” *=I,5ea.rned Counsel for the rival parties are agreed that the

~..’.l.’l1S’lf(l:I1l[. iévrit petition be disposed of in terms of the order passed on

‘{22t;;9.2ot0. in M/s Kumaraswamy Minerals Exports & Others Vs.

C State of Karnataka & Others (W.P.No.6985/2008).

2. In view of the submission made by the learned Coun:;e:,jl”V..

for the rival parties, the instant writ petition is disposed of in.térm.g:

of the order passed on 24.9.2010 in N1/S Kumaraxwamfi

Ex ort’s case su ra.

P P

BMM/~