EN THE HIGH COGRT 012' KARNA'§'AKA AT BArq.C;ég:,§::i'é":f;:"A« V.
DATEB THIS THE 27% my' 0:»? MAY
PRESENT;
THE }§ON'BLE MR. RD. 13:NAi<;é;Rg=:%%,TV_A§:I»~:1§'::i%_%;;'s3.s'r:':;i{é~
THE HC}i':;19
BETWEEN:
1 b§ANJ§§E€v!}z§$WA§'<AY"~_ _
3-; Q; LATE' SE12} :3.éJ;-13;" '-
R;Afm%EAR '1':f§wré$~-.<:w8
fi§~££:'2¥Ij?iE2AJ §éA{}AR.._i§'Q'iFEE'%. PE"'FiT'£()NER
gagfigxéxg NAC§";%3s§§:;ATEs. }
Ajm:§ : _
" <ii;F};:REz;7i'f= 'r7}%3,E R3 m V'
CGNSIDER THE: REPRESENTAT§QN~..QF 'mE_?Ef1%1T;op:ER
3112?. 12.€)8, MARKED é'»'£I_' A§'~E.NéJ.' 1'
This Writ petitioiié 'is " for Preliminaly
Hearing on this day, SAEE=£A}*¥I"i'-.51 deiziivgiad' the follawing.
This {v;5;:1:i;;;e:g::::c$:-; ;s;,"'fi:e§"uad§': A rt:ie::1es 225 and 22? of
ma :' 'E:t1<':i'.i;Va "' ixcfakizxg for a writ of mandamus
Eansider {ha application 0f the
petitigzietr 35' p¢r"Rnfi'aXfim«J ta the Writ psiition iiatsd
. . petitioner has sought for rénfiwai of
1i£:1{a;g"cé:V".i%§§-~;0L 11: daieé 143.2004.
i.s4 :avaz'red £3 that petitien that petitizmer was given
u x V' fiéange quarrying black granite on 14.8. 1994 for 3 guerioé
. V years. Licance deed was exficutfid a(:*«:':0:rding1:;: fer five
u "gem-S {mm 31311997, The perisd af the said 1}:C6IZ{)€ expimd
an 39,?',QG€}2 and licence discloses that petifioner can
\J
cperrate the stem: quazrymg in Sy.N0.3(}2 Cantaining an area
of 1 acre 2 guntas as per the Eiescriiption given '£iz th$
26332/licence deed. The pctitianer got approved'V.¢:1jg3:VV'si{t;?€éh.
from the third respondent confirming the area
3.5.2002 b€fQI’€ the expiry of fiiié period T:1’x:’:<;?».:_:3'1V:c:e–, '
approached {he office of the '»31"n:1"
appiicatzioa in the prescribeci iiéénce ‘V
was ta expiira on 30.?,2_{}02. T1″:c~{it)p1ic:§zti0n reéeived by
the ms:p01;d=$ii?i’v.’;2VnT:i:”ackfiéavicsigement has been issued. The
petitionérV.;vé§-srnt art the Aufiloréty for renewal of
iicenfm’ fig; I€$pe:~:'(:f{ho f €Z) L.E’\I.{>.111 in Sy.No.3{32 of Vecranpura
“V”a.*i1lV§3fgc~:, :’C}i2::Jj11arajanag3:”a fiistrict and petifionez’ was
I .:7o E.f:af:y on quar:::fying operation as {$13 renewal
apip-Eica1;i:>:2_VL’I:éS been pmcesseé; and Kanspoflafion permitg
“~.__ *w:2re 01;: payment of mjgalty as per Karnataiqa Minor
concessian Rubs, 1994. £1: £3 further avarrfid that me
Sgécanfi I’€S§OI”£€i€:I1′{ I’€1{‘l6″Wf:Ci thfi licence in re3§€<:§ {zf
transpefiatien. Gopy of the mnewa} of iicenca far
transportation is pmducefi as An11exure~§' to '£1516 wr°if€
V'
petgitiefl. Hmwaver, apph7€a"£i01:1 for reI1et.xz_a}~._ W?-zfgs ._ ;":G't. -. u
considereé despite Inquest mad€:[by tlie:, ;§§:ti:tjO:1_ér–..f0_i'V«fi'l€'
reasons best kxzown to re3poz1€iVr:nts.T –Erio'§%'t:£:ef;§
13.2.2688 third 1tspon{i€nt"'V'é;:§% ii C{)p§:' <)_f Eéfiter ziaied
1 Lzkgoas stating that mgte in i§.s,"6:ét meeting
held 011 33.9.2007 hav:eVA the renewai sf
quarry licencg» Jwas granted afid
what were the time of larzii grant
anti 33:; sucifi;'§r:1£ifi0x;c:1*..»_¥§i;ras –:'éq11cs1:r3d to submit {he said
:Znf0rmafi0:1:'af {B6 the qu.arr}=' iicazzce N9' 1 1 1
1%-as ;¥sa:1§::ti0z1c:£i.AV in favour sf S1'i.N313j"a.m,dasWamy on the
gv:;a:§s;é::i"§;»f i};gpa::a :1 ;é;y Sr:i.Siddai3}1 3/ ofiasavaiaiz, which is
A =.ap._p}ie"<1..imf "1?::'1";:=f;%:'a}L. 'E'h;€ opixiien was sought aafiiifir, iiowmisxr,
fh e–.;:fe13}};~ h¢s1§$:* {mt been received. It is averted that sinca frem
'EQGG i*e$§onéen'{s are dragging file pmzteeding for rsnewai cf
§C€§1Cf:'S, bu: 1316 Autherities weat on pastpouixzg by
' g:i§vimg sane mamn or the; other and thsrefare, petitioner mafia
rrspresmztaiiorx 0:1 2'?.}2.2$@8 to dime: thfi Aathoriiififi 1:9
is$§1{:*r pszrmiw an abtaining the royahty far amaeth Gperafian
J'
af quarrya Thilti respondent Withholdiag 13:16 application for
mnewai Of licence aixxcca vex}? it:-ng time and petitioI1er..3}3~.E_3£:i11g
harassed and therefore, the writ pfitition for _
rztliefs.
3, we have hsard the lfiazfigd ¢§:;;:§e1 ;Wm%g ‘ fmé’
the §_’)€fifi01’18Z’ and the i€3_.7.’;f_1€d ‘€3′;oi:*fi,’rn3)’;<:f:'2;. AdV€}CéI:E ,
appeaxinug for the msponflents, z
_ {::)13.:<1$7e1..__ appeartixzg fer fhfi ptziitioner
s11bmi¥:téb2V._:}1a€:, 'r&1ié2=s%'&;1 'égfificafien 0f the petitioner fias :30:
heat}; 'mmit£e£: has
smight far certain patticuiars {ram the pfitifimzer by Eeitsr
éatsd ,’£5a2.2Q38 ané it is net as if the responésnts an?
x)’
” wch’ H_0$i:.~ ‘{‘::$;
The writ petitioix is dismissed, Hawever, dism§.é:=;.3l’V–;)f
{ha Wfit peiétiorx would not preclude the thirfl
consider tbs ap§3;icatio11 of the peztitgiggagr for’ rj-‘f”mini11.g ” ” .
§iCfiIiC6 clateé 35,2862 emd disposz:
accardancs with law.
Justice
W sd/-1
§v3;1c§ex:'{}:§s'f"€=§Q ., V" Iudge