‘ . ‘Fh__e ‘State of Kéirnata ka,
Dep~artme§f:t of Industries & Commerce,
. Baéhgafore-560 001.
1
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIs THE 17″‘ DAY or= SEPTEMBER, 2oo9…__fl”:
PRESENT V ‘V ‘
THE I-l0N’BLE MR. P.D. DINAKARANTCT-::E;=
AND V V ‘ V’
THE HON’BLE MR.3USTIC’E;_\’I’;§- sA6″‘:Ar|_I1f ‘%
WRIT PETITION NO 27033-27osé”of: mos’ “‘G:I$«::§Mn?’s;_$_1
Between :
Ninganagouda, ‘V
S/0 Saflganagouda Pa-cl; ” ‘ ” -. ‘ »
Aged about 45 years; V ‘
Occ: Class I Contractor, ”
R/at: Anegundi “Road; — .. ff
Shahapur — 582 223, ‘ ”
Taiuk: Shahapur-,_ ‘ _
District: Guibarga;
. ._ …PetitEoner
— .. (By Sri Sanjay A Patil, Advocate)
1 . The L_VSt:’aAfe’ of r::.é’ta:ik§€
Rep.” by’-fits. S’ecr13!:_ar’yV,’ V A ”
_Departmeht of M’in’j_esr”& Geotogy,
E’~’!.S. Buia’-c1_ing,__v’Ba.nga|ore-560001,
VReVp.., by’ its Secretary,
M_.AS. “3uiIding,,
gnb/-
5
3. The said decision has been upheid by the Division-«_8vefi’E»h”‘*._
of this Court in the case of OFFICE or THE DIRE-:§}dAR’V«’.i’;?!%
DEPARTMENT or MINES AND GEOLOG\J’m»V\br_. M.1.-“:viec’.§?£AW~§Ep
HAJEE in Writ Appeai No. 830 of 2006 disposed 2″s§§’:s.¢pténn’:;§__fl
2006. A t “‘ A t t
4. Foiiowing the judgment of’tfi€s ‘CQgrtVfitrefitjefedttivfn Writ
Appeai No.83O of 2006 disposedieof on”ét”;’5vt’:fi§e:;,tember, these
petitions are disposed of in simiiar ter-tnfis. .te_’..costs.
Index’; Yes
We’t>~.§~ios’t::’«Yes*’]V/Nr,)