11-: THE HIGH comer 01-' xAmzA'rA;gA AT Q 1' 2
DATE!) mm THE mm mm 9? 7
PRESE'fl'-'If. V _
T!-IE HGWBLE MR. 9.1).
V ' %
zmn HOBPBLE n¢R,q1ja:j'I£:i:
WRIT PIsT1*r:s;§r}£*1vd;F_ 393%/2o§3"(eM§MMs+PiL)
BETWEEN:
1
NAVAYUvAK.A1fsANa3HA'(£2)'
REP 32 ITS pRE€~.:v1}Ez~;'1'»__ 'V .,
SR: M PAMPANA Gcsu1i;A_
s/9 M BASA'-JANA Gama,
AGED ABOUT 39 j1;3:A1?,s'~~-"
R/Ai:'H:;1sA GEN_IKEHALU VILLAGE
- ¥3E.1}i;%I}§3g' TQ av, EJIST---3831 15
A R.'saMVAsi%z§:1§ARA scum
I *1-3/4:; Lxrfizé .1éA;%2w'.NA «scum
AGED A3oU;_'1'.i45 YEARS
G M"'NA"i'=AR}SJA
"-SA/Q LATE G VEERABHADRAIAH
M331) ABOUT 35 YEARS
" T 'AR{:HAKA/ POOJARI OF SR:
-- SHANTHESHWARA SWAMY TEMPLE
"'11? YEREGOGDA
' S/O LATE VEERANAGGUDA
AGED ABOUT 40 YEARS
M VIRUPAKSHAPPA
S/O LATE MET} BASAMMA
AGED ABOUT 55$ YEARS
NO 2T0 5 ARE R/O GENIKEHALU VILLAGE
KGRUGODU HOBLI
BALLARY TQ 3:. 01315331 16 A'
(By Sri N.Kubarappa for Sri S.S.Gutt.-31, Advacam. '
1 THE GOVERNMENT OF KARNA_T'figKA
BY ITS SECRETARY "
DEP'}'.(f)F COMMERCE as INDUSTRIES..{MiNEfi).,_
M s BUILDING BANGALQRE-$60001 V " "
2 THE BIRECTOR 0? M1155-ES» 8§"GEQ'§,(§E3?¥ 1 "
NO 49 KHAN:¢A'g;iAv;;b; RAf;iE'«.CGURQE§f'ROAD
"
3 THE SENIOR "GEVQ,LoG:s~T~«(VM:N_Es
DEPT op MINES &a "{3EQLQGE?:
BELLARY --.§'38i3 10 1_
4 THE 33* _C:{)I§*§l1'«!,VIAS:'3}.v'«C)I~i.'lE4'.I§
RESZENUE D1ViSi--{'_)I§_I %%%%
'=B1V:L1,AR"s; 0'13? :35 BELLARY-533101
5 " ...S}§I. NAQ*U_E;:"e;'1:": _A'J~iMED
S./{}.M(3H.A»Mh21E:D VALIU LLA
AGED ABQUf£"45 YEARS
-- RABI HQU5sB NEAR VENKATESHWARA TEMPLE
"-».H0SPi£T'3i'Q
" VVBELLARY DIS'I'--583201 RESPONDENTS
” (B y~_.Si& ‘D.1.’.N.RA<:z, FOR SR: PATEL D KAREGOWDA FOR R5,
' NILOUFER AKBAR, AGA FOR R-1 83 R-4, R-2 AND R-3 so)
, 3.
continue, the same would cause trouble to the public also
reduce the ground Water level, thereby the Grama Raneh§i_;:gt
resoived to stop the mining work.
2. {)3 the strength of the resolgfien p;1Ss’edi:”i3j?”‘G1’amgt “‘ 2
Panehayat, the petitioI:ers~v:il1agers have._mc;ve.(i1 the
petition seeking a writ of mandamus: or ‘cyther igpttge same _ V 1
natllre holding the 1eaee;*lteei1cef§ deed
No.DMC/QL/595/2003~04 Vtthrespehdent No.5 under
Notifieafion No.0: –144A¢MMN-2e0{}”_1V..de.teel_€)9;vi1;v2{¥t31 in respect of
the land bearzing s’s3é§:g;¢;;;a3§y tip” .¢’x’£em..for 4.22 cents of
Genikehalu Q3’ ‘ I ‘ Ia VV Htgv e’,= 8:. as iiiegai, arbitrary
and capxtieiofie éncit 110:’ ..t’ea§ondents I to 4 to cancel the
quarrying tease gfaflted. faivofiitof respondent No.5.
“=We’e’*1:«Via<}'e'A given ouifxmeexefigl eorlsieieration to the resolution
paseed évffaztehayat. The said resolution does not even
. "revfer to tee' suzvey number 110:' the Grama Panchayat in
_. lféfsoiutioti. observed that the saié poeja and festival is being
4'~-.eond:i_etee¥.4'in or around the impugned quarxy nor it is stated that
H zeeridng" referred to in the reselutien, is also lecateé in or
the imgugued quamy. That apart, the petifioners have not
I Z " A._ " é ' V ..'fV11z:i'.eeX:
furnished any materia} to the satisfaction of this (301111: either
supported by Muzrai Departmexzt or the Archeoiogical Depaigiment
to suiastantiate that theze exists a temple or deity or
which are found in the revenue or religious or othe;j’depeift:fi’eaia1 b
Iecerds which has got any religious
located either in or axmmd the impugned ‘l{:fa%$’.6d~ 35
respondent No.5 or is siiuated Within”fl:§eepm1i§.b–ited’Ar{i.stei:;ee”of the V
ilnpugned quarry.
4. Under such eficumistaneee; ulfiéhifiefixiq appreciate the
grievance of ieelief as prayed for. Wztit
petifion therefqxe with eqsts of Rs.5,000/ –.
Sd/- %
Chief Justice
Svd/S
Ie£d$
AA
‘ . . _ _ was’ fleet: Veg; 151:5′