aw»--vmunwnrmm-m--mwvw, am-swmm w«ewr>wmu~ WM: a.w»r'mw*<:.n\s:srmwmwam"u zemwrraa mwwmmw We nzwmmkmmmwmwm $i'H%JiN'11 %.«"éa.s!'%m"#'€% €:':(.§~'~i¢RV\1»%'*<i:*3"§u8§'*'%Aii"%ei"3'§'< ¥{"fiMv~:W3"fi W'
IN THE HIGH COURT GF KARMEAKA. AI' Bsxsagségg
warm THIS THE W" may 0? man ARY.;'_:§2i§E§S¥:j-'--.I: f % 1
EEFGRE:
THE Hc:rz~raLE1m JUSTICE j
x;a_;___sc. w. 210.6004? or 2.909. IN ‘
wax: _P_E_’;m1~: fi.458_;QEZ E
n.-3′ .5
M19. MSPI,Limi1¢-3
Baxdataanclave
%
sxi,KRI&1Radd;:%»i.i H
filymsx/_ A % PETITIQNER
{By mi. C: Swim’ Cmmselfez
Firm
ofiae $
n K.R.E.bad, Hospet
D-la
emeébyfis
, T’.l1cD1mcter’ mnmflfiagymfiami
Departmmfi sfmiam axd
Gealogy, Khmija Bhavm
Grflmfi 2&3-.9.2G§8
re “wvw mwa-uaw.;zw5a”fima”‘”M1’ME””& &””Irii-2WIWW wwwmfi em”
Wfifl CQEJETQF mmmmm HEGH CONN’ W Kflfifivéfifikfl Effifiw
Rave Ceurse Rand :
Bmgalcred
(By sun. D. L. 1~I_1zaa, Satin: Advam fiat 323:1. %
manna I
This {~g3«,$c.95″i”i:a:med undef % %
Consfltutiml of India, p’ayin.g ta quaih tiw
LA. No.2 mm. A. Na.l9f2098
Thu: – 4, :hav1m_baen 10.02.2009
and coming an far sf as~:ie:§’~1E}.02-2flfl9, En: Cam
mm by the Additional cm mag: (Smier
L aanxg
a11egea megu:a:i:;ga%j complying with an-.
d1rect1m1′ ‘ gamma” % ofthis cm, dated zegzoas.
am mm, the mm respcndm
Mam and Geoleay, “:6 idwxify md
%% line ta mg nznth ofthe pe$ion:=1″s lemd
_ ” is to the south of the ‘s leased arm,
T mm as ‘C3’ and ‘er in Exhibit 9.5 mum and
}/wmmmm, miwmch eughm bemuadmm mm:
with 111:: mspecfiva sketeim mm-zim ta: lbs: rmcctivcz 1:33:
8
dmosm naswassnmaaw mnbkmgfificafmm
fame tin: boundary lint: scparmig the hand areas, 3 E _
3. mi. cs. S.Vm’dymha11, M ‘Wm % 1
the petitierrwfs cmznsel ccattands
Geolegy inspiie of having hem Count
to ear}; out the above the same
to the Deputy Iliircaatxrr, Mm dnhgafim was
mm am mm illegal.
I. mm, in mm had
P1’°°°°d¢fi vmious dacmnstlig
lam awammam the year mm
ether’ V’ which wane wholly m’u£ava’:t’ fer
“m»”\:_a:M~}ounrwmee mm-s nwrumwwrmawmnwrfl zummw wwmms VMFI” Ewfimfiwfififlfiflflflm mfikfiffi Q
* 2’5; mziomm raised abjwtiarrzin Has regard by a latte:
gm i2%1.%:e.2m.
ftisfnrthmfccmtmdedthathgmmumrinwhichtlm Deputy
V. Dincter cxmdumdthe Smmyficlmynmfwmdmwufifl. E
§sellQedt11ataMmraftmI:aspendem£%r1isasi&i1igmmnbw
%
any Infamce points mad on the lme ska:-chm the
“rcad1’ngs” wm: not made krnown. is the E fig
af 3 given point based on sataliite ;’_B’v§£
longitude to a paint, it is n.ecw’5;s;:_fi1y__io lagacatian’
with Inference to a mifiatge an the
tape sheet; ‘at ordnr am It is
pointed on: glass mart shew my
poms an the
sketch fair such peélfl. am the
sketch. adepteé by the smeym was
u wIx<«*ms-'}\w'um.m mm» wM'"'Ml\i&
wrmmwmnwn ueswm wwwwmw ws" mmmmmfimmfl E"§m:¥r'S GWWMWE ME?" %%.&KNE%a"¥§&.%}é§a §'*§§€l§.§"§ $€}§§iQ? (:35: §€/Qfiwflyfififi Nfififi Q
2 ,&: ammm M W smwm mm
«am; fiutlm readings. The jgcratmss mm
— to the Deputy Dirzwtoar was in vain.
V was phymally not able in keep paw with the Sursreyer
pmcecding with the watt 3:: an muany hssrmd pace.
Smvayer had filed in idmtify even a mug: mmm point.
Bat gamma aspot which ms axxegeay point ‘C41 In 9, mile:
111% yam ‘CT was afiegedly idmtifieé. A mahazar was
8
_ . _……m_….mWm. ¥’I%WW1’%0JW%E mm»-%.m%MMm<flai' mm -mam? W mszmmmg iéizméé mm» ¢%%5i%Aw3W.%%"7mm I aiénéjsigéu
souglatobe éuwnupmthe
ham idmnified and dmfl. The mgammfis': _
peeitioamrhadrcfasaad to ackne-wledga mi " 'V
refusedta be mm' dwith awe' am. Iar;d':z*;'g;sf;.._.: j
1: is coaumaea that the ma
amamiem which was to age of the
Director, Mines and ashamed 110 um
Dem mm» *° "N"
the am in to {mm :12: film
mp %%%% A _
Thc " d11'ec1:z3ns' * tn the
nu: flu: examhs m directad by this
subtly mmpiy with flu mm.
4″; Pt:f ¢va1 Shxi. .13. L. 3:. mm, Senior mm
% thn mmams Counsel amends mat the
is not mama. Tm it is me: in am gm; of
clmifinafion am is an amp: ta mum the
dammmvefieaedbymecmm armemaampondm. The
wfifimm hm wfitfmmed in the prams of demmmon wad
@
idealificafion am: bomdmy line as crmctea by tfds The
pcfifianm have not objected tn the Deputy
seafilg docznnents by this
Couxt. T111: pamam csf the
Deputy fiizwtg: emu: wad: by the
In the first question that would
ms: for th: presmti. application was be
gm exdu ma 25.9.2993 had meted the
esfecam£I”-xesponéernfi ‘ to ma 3 cmnmplm can report. It is dais rep-an
1 svanglj to be mgmd by the mum” ‘ as not beans’ in
WW1 wwmm» W”: wmmmmwmum rwww mwwmiz W?’ mmmmmammm wamm mwwmg M?” %§4*a%N%E’.§v’¢.E€g& E”M$J:§vM §I€§a§&¥%.”¥ WE M’%sRNaW%’£$.E€fl& mmw
wick}: the team: surf the cam cf this Cam. Tc: rm
this Gena: in its aupenviaeaja jurisdiction would 132;: be
fi3pmumw&emS:gm mans. Thcobjwfixrnby
S}m1D’L.H..Rac:. (hm this Com: is ralfim fiselfts the pofiian
; E
Gaelfifiif. Hospet conducting the
wane in the survey work. The panama” pogvncr’ f ;-flu
qucsnoxt’ the authority” of
.w Wm-m wu<u4m’tt’M wmlmymwvmw
W m’wwmamM$M%M wmzrm W-mm W mmammm Wwué ézmw W mawmm WW mam’ W mmmmm mm
efax1executingCcuxt,it1evenadd1em?:gflwap@Efl59a:,is
t.horec£oremum:hamab’ Iemidc.
This cm havmg” fmnul t11;£*””i}::t a:
path could he pennmumly ‘
be fmced, had mad the ma
Thtg i. ‘V 4 ova-flu: yam
-~ a is yet main sought to be
mpuma
5. raspandmt has eamtstcd the
V «_ be named cmmtlan Depmy Dircctox ef
Wm: a; may be within the aompamca at
mrxied cut the mm, the flagaiios. of em
he was nut pram along with me Sutveyar when
% y T ?I§’S .§&*a&xgs me tskm at mans mm is an: tfisputed. It is
* not dispuisti am the $125 mm takan we net made
% hmwnmxhepmues mamtm: relative xwzmmmm
:9 a wrifiable gmgrwhiml feature md mark on the tapogzwhiml
%
W2 W’! ‘R mm *buIW’*’&«£¢3fi’i~ at Vnfi ii &w<""9,»-'Vs-..5
wx:r**eHH"iw"M""& wwvwmu wwwml Wu" mmmvumammm maawm wwwms WY" gmmmmmfimexm WQWW mwmm WE?" §<afiM€ti*%%.5MM{@%,M Mfiww %L..;WU%€¥ W?' §'§,A%i¥"9§.a%'§.é%Mfl; Mgfifli
_: ' ,,
shnet in ocrdm tha the data callected could be cross
wssnotcnsuz-ed.
7. 3 is in [ac natieed um um sly-.s’t3::i’ms j
dws of the rwpective pmies were
the all of GPS .
GPS 0:" Glebal A" ' 'aispasc-based radius
pulses to users A GPS mm; the time
it er mare saefiim to its
each satellite, and from this
1;; efaharge ta mum users mmuime
: V smrica can lacuna a, zeceiva within 33
j %% meAt’?:;fi§:;t1?u#:”I:Awcatioz:. mm mm ‘ taclufiqna
‘ H 1:; in inwtzve pmdsion. Mary GPS ncdvm me no
‘ jtlhm 3 peaks: mlafir, while GPS swam ::15’@s have
A % zmcanm in wrist watcim, czzilulw zcxcphonm and Pmnal
E531)»
%
H
HIGH CGURT OF KARNATAKA HIGH Q.’Li!_JR’i’ OF KARNATAKA HIGH COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA H16″ COURT OF KARNAYAIFA
13
A GPS van also have its bad moments, as
elmhically charged in the
variations in the lu)p0sphc5n: may act; {1} fifaicililfi ‘ j 2
signals. These influences can iranslfitr;
GPS users —- a pmblem that
in GPS rcoei V61’ ciocks. V
(Sec: Encyckapcadiav I 398, Fifteenth
instruntcfinis a highly accurate demarcation in
compa1isbn.._véiih manual demarcation made at the
time V ‘£31:-Q of the leased area were made in
herein, cmpfoying the imdikiurnal tools. It
desirable to c,any~ out the ticmarcaiion work
V ‘ i'{}Hl.?’##”‘iE”l..gv”‘V§..11(.;»V”Isl’l£:!l’!ll§i1 mo-dc: using at ‘I’hc=odoliie* while the GPS
may be wad In note the xmciings for {comparison amly.
“T’hoargh far skew}: mew the csxxnpaes or gmpkics are
A ‘ ” ” aceegrtabiefisr meczmring angies on{v the Yfieaahlite can assure tfie aczruraqv
reqtaired in the fine work neededfor precise swaying ”
{;.’?ee.’ Emfyciopwdia Bnsmmsca Voiwrze 23, Page 439, 15″‘ germ, .2005)
g
9 KARNATAKA {en ~
WW. W mmamm mcm gcnm cs KARNATAKA me:-I COURT or-* I<AmAm<A urea COURT or KARNATAKA HIGH com? 0 I la
carried out by the setmnd mspomient who shall hi_::::'§-;i-;ii'*i
{he assignment with the assistance of .
ensure further £mn_.~span=:m:y in the
Judge (Junior Division) & entire V
8. It is nwtsssary thercfure fer the «satire be
pitxmsdings.
5) Accordingly, V i The sowgéiiv cumply with the Cuurl dated 26.9.2008 .\
The Cuurl of Principal Civil Judge
IMFC, Hospel with 2: parycr to fix a
‘ for that Court, to ounduot the proceedings; –
i ” 3 date shall be issued to the swund
– gmgxiam mpm ska}! be mm before this Cuurt within
i km weeks themaflcr, Ihmugh the Principal cm; Judge
(.ii1!}i0!’ Divisiun) and JMFC, Hospet.
II¢\-M I \–\J\.iI\I us Iv-‘aux:-um-um-w r-rIwr=”;-.v//%n:l- wr av-1nI’vr1!rII\r-\’nl\?l1’\.aI.;Ju!§’! VF-HKKIVHIHRH flfuifi \..’i\’JIJK’l ur NRKNAfAKR’ H35″ CGURT
9
an’
I
4
12
d) The compliancx: report pmscnily on msord is be
incomplcztc and not in wnmmanw with the
of this Court dated 26.9.2003.
{IV