wp 34754/2009 _ 1 _ IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2431 DAY OF FEBRUARY, PRESENT A »' L. . THE HONBLE MRJUSTICE 1' THE HON'BLE MR;m5jfTIcE-B§'s,PA'Tf:'i4'V.Tj._v':../ 1. W.P.No.34754/2_O_Oe 1 BETWEEN: A t' 3 ' V M/s.S.V.EnterpI'ises_, A ARegd. Partnerslfip _, I No.45, 3rd CrOss3_1\§e}1Or1V1 Colony, 4_ " Be11ary-- 583;'103_;._ * Rep. by its Managing Pa*rtr:1e?1*;L_' ., V Sn' N.Pratap=Re'djdy,"*::, . S/O Iate1Sri N,Goim~anna.~.4V _ _- PETITIONER (By Smt. Vaishalivl-Vfege1ae.'.& KN.Phanindra, AdVs.} _A1~m:.. 'V 1. Un_io:3,_ of 'Rep).SevCretéi:y to Govt. ~ofIT1dié1; Ministry of Coal and Mines; ---Departrnent of Mines,"-.VShaStri Bhavan, New Delhi - 1 10 001. State of Kamataka, *._Rep; by its Secretary (Mines), J:')epartment Of Commerce and " - 'Industries, Government Of Karnataka, Vikasa Soudha, IS' Floor, Dr. Ambedkar Road, Bangalore - 560 001. the./4 'WP 347 54 /2009 3. The Director of Mines & Geology, Department of Mines <3: Geologr, Khanija Bhavan, 5"' Floor, Race Course Road, Bangalore -~«~ 560 001. 4. The Deputy Commissioner, Bellary District, Bellary. it (By sn R.G.Kol1e, AGA for R-2 iota-4_) This Writ Petition is filled untt'er_fxrti"eles 226081 227 of the Constitution of India prayingfto direct R.;2v.&'~R--3 to forward the recommendation order dated.e_'02'.i03'.20Q6---i;'ide=.Annexure--B to the R1 in View of the final...ord~er'dated "05.06.'2009 passed in W.A.No.5026/2008--and_ connected appeals; This Petiti'ori«.__coni1ing on far Preiirninary Hearing this day, V.Gopa1a Gowdar J'.:_.p rnade the0'fol}._o'Wingf;-- 'on-=9 R 1. In this 'writ petition, petitioner is seeking for issuance of a 'writ of jfinandaznus respondent Nos.2 <3: 3 to forward
irepcomzinlenvdation dated 02.03.2006 vide Annexure-»B to
respor’ident’v4l\§a,_1view of the final order dated 05.06.2009
passecfain ..__’W’.-AENO.5026/2008 and connected cases, urging
.. , ” ‘various facts and legal contentions.
l§The grounds urged in the writ petition need not be
lladiterted to, in View of the submission made by the learned
Additional Government Advocate Sri R.G.Kolle that under sub-
icx
WP 34754;/2009
rule [3] of Rule 5 of the Environment (Protection) Rules,-‘~..1986,
respondent No.4 has fixed public hearing on
submit its report as to whether or not the area
notification for grant of leasehold rights for e;§;tra.ction of
mineral is feasible. Immediately, afterVrec_ei*iring”t_l:ie~
recommendation made by re9P.§Y:dent.f’ l\f_os..21 be”.
forwarded to respondent…No.it-“forVp_’*.its-._consideration. The
submission of the learned’ Coveriiment Advocate is
placed on record.
3. In Vievr of the learned Additional
Governnient ‘_2Xd*7}ocate,ionjfhlelialf.vofrespondent Nos.2 8: 3, it
would sufficefor gfiVe:a”«direction to respondent Nos.2 & 3
to forward itsu”1e_:co1nn1er1.dation to respondent No.1 immediately
‘ . lafteriihe 3rece’ipt of thereport from respondent No.4.
g petition stands disposed of.
Sd/~
JUDGE
Sd/-
M IUDQE