High Court Karnataka High Court

M/S Sathavahana Ispat Limited vs The State Of Karnataka on 11 July, 2008

Karnataka High Court
M/S Sathavahana Ispat Limited vs The State Of Karnataka on 11 July, 2008
Author: K.L.Manjunath


-3-

of 3.50 amxes in Subbaxayanahalli 33′ ~

Sazzdux ffaluig, Ballary D.is!tr1e;f1;,.__ Ac:f.:7<§i*ti.1:i1g'V"'t'n5".Vt}:.1e

pet;'.:£::§.c2:z avemnenta, thoughv', sefsr9.:r:'ai;=, Vrépréfiéntae

tions are given by the? Qetifi:&..9iier, tcféafiig

application cf the pe1;i."*?:,_:;;§;<:-1_:;VVer " n;§t been
considered . Ccxp-16:.-% "m:2f .'v;€i£v=,!;:§5?;'&5&¥3;'Vl'.;:a.'fi;i..On§ are.-
filed. by the 13etiti§;}é}:';VV.' _;C§?;:vt. Advccate
s1:}::m:i.ts 915.2: application
csf the rejected by R-+2..

Accoxfiitig. no such carrier is
conua11:;i§?:céa’§gt3’%}fi:<}gj'o:aex am: it is also the
case _ the .§§;ft§i.%':.f;ioner that subsequent to

5.’?f–g8E}”3s. __9§fl.’..i.tionez’ was called uyen ta

iae;f;’.in’:;.ei R-2 far considering the applxgatien

£3£” ._’t:h7eT « §s_e,_t:;t5:cner for gxazzt. Qf Lease which are

pre5é11uc»é:i’va5;s An:1e2;ures–G & K dated 256.2093 and

h ‘ — 25, 6 . 2353 respectively .

Govt, Advacate says that there is an msdaz:

* .»v.pfassad by R-2 an 5J?.2€3G1 xejecting the

ayplieation of the yetitionar, it 15 for the

43/

9et1tiane£T to challenge the same in. acaordance

with iaw.

3. Khether there is really an arder on E.?€2§&1T*M

or not, cannot. be caasidezed }by_ thi$””c@fix£}V@n =

View cf Annexuraswa & E. ‘; It iS._f$i u€né7f

petiticner ts raise it. as a mgfound ;n_Vtke

revisian ox any other apprqyxgate reflmdylsyen ta

him,

4, In the gflxgumgfiéc§;;V{t§i§a:§@t1t;gn is
xejectedb b§§e§ #%£jtfi§_IE%bm®$$%é@wJ§f the Gcvt.
Advocate _ft_;::at._ ~ gassed. by 3-2 on

5.’2.2s0:; . application «bf the
9etitione£u_fnz ‘g%%§tbi5% ifiin3ng lease» R-2 so

also the soft, Advaé-atie is aumateal ta iuxnmh

;fé¢py’ef’tha”Qxfier £5 the petitioner within 3 dayg

frgmVfi6é§yg¥RE§¢;aa£ter§ it is far the petitioner

‘ *.. to ¢h§ileagé t§e same in accordance with law- If

u.4&§y ggyeiijfifiz reviaian is filed? authoxzties

*-Icfififiérned shal; net raise the question of

\_’1m$;at1on since xejactioa of the appliaation by

I

6’

-5.

Rwz on 5,7.20G1 has not been aommunicaté§”iéffi£aJX

petit;oaer.