..1-
mvrnn ms -rm: 13"""' um: or 1-mama 2:309
BEFORE
THE HDN'ELE MR.JUSTICE L.nAaArAnA sugar :jf*%'
wax? PETITION NU.11B01 or zeo:_;sfi¥fi43}'°' ; =
BETWEEN
E;
:1
[-1
3 naamnmnn mnnvnnn
fiffi S Efififi Hfifififiifi
Ann 33 vsans
sunny cauuuxcnmzass « _ >_
HUTEL nAMnsHwnn1~c¢n?L:xg.".g,'
mnunna STREET ,' %.*r
EELLhRY#é£3,1Q1
HINISTRY or H1333 "¢ .
NEW nEpHIe110"qo1V*5
V£Hfiu5TATE'Qfi"KAfiNnTAKfl
gBY;ITS,sECREThR°
nsnakmnggm as cguzngs
"fiND,1NBu$TRIE5
=f%AE.EflILEIfiS
* "ma. hfiazfixnn vxnnam
mfififififififififi-56$ $61
Tag fiIRECTDR GF
'aflINES ANB GEOLOGY
"»_ Qwvznmnnuw ar'xAnmAmAxA
"xH3n1aA aamvnn
nan: counsn nnnn
fihflG&hORE--56D O01 ..RE3PONDENT3
? -.J
43 3
E? SKI
-2-
REIT PETiTiOfi T5 Fihfifi fififiEfi..fifiTifiLE§ 226
AND 227 as T3! congyzwurzom as INDIA PRAYIMG T0
nznacw THE 2"" man 3"' nssronnmws TO consxnmn min
nzsroms or was aeeucnrrxon or was zarzu-11-1oraIsnI1n».n:§.-r._V
Al*lNE!€URE--A HATED 20.2.2006 AS ACZKNOWLEIJGBD BY
3" .n_Esm:~n.m:aT AT MIHQURL-B DATE!) {.:;'s'..2ao':~ :,
EKPEBITIOUSLY av xssumrs A rm:-r ea' umn34mus.._Ju-In '
FGR E%P'u'3'u"€'3" BF SUE!-I ems; P.E'.'.-I335;
'i"'I':1"S Fii'i'I'E'Ifif\'u C".G"'r':'I%-EG G1'-1'21'-'G':_"K H"'»n:;-u:w..:'_'""'{€"-.E_ '
..I.
um, THE noun? MADE THE rounowltcrs: '
onnzn'V_V*-~, V'
The petitioner has mnq§*nnn_ apfiliéntinn in
Farm 1; soaking grant' "l§ng3'a as required
RamanafiQn§$ *H§ané§.i"fl§anfinfi Talux. Ea11i*y
nistriczfi}. said application. the
petiticnar ihgn _gp6in$én two demand draft: in
the AAi§"*v--------nespondent for Ra.2,5UD/- and
QQGJ Ttwamds application has anti
prdiiainnh§i;§$nanaas as required under sub--ru1o
% gm .5} ..Ifi1J.a: f22 of the Rules. He has also anclasad
ni'iax§kapcn along with the said application showing
njtnniiakact location at the land in raapoct at
tn; gait: implication was made. The 3rd
-3-
sketch at Pmnoxura-3 1 including the two drarta
I31? F:'.'S!.2,500.u|"* and R5.1,000f' an 3.3.2006. T135
patiti-anar also producad the nati.ficati¢:nm_tifitfiefi,
5.7.1953 said to have been issued by tiié "
secretary to Government, Commgrca and ifififistfiéa '
Department (Mines). In the said fiatiricétiufi it Q
has bacon referred that thd _§J:'§a wh'i<::h.wfi§3" 7ay'a.:..L1§r
rasavad far state Exg;oitat;§fi pager G.§.fia.CI 22
um. 59 dated 2a.2.1'9--§;t=3 _.t.:'._or:;gi.i:'::p'I;*:fi't:!:;'a has been
.**e¢$~£fnmktnetéaték9f tbs said
State fixplaifiafiigfl."'
E. Inutht Jitht cf thé abcve circumstances,
the getitiape; Qqfifiitfi that the respondents are
_Vdgtv_;tgunfi ‘t§ tgafigidar the apylicatian at
LVA3naxuxaM;_and page agnvngvintn nrdnrn- Hguavar
this”-«.5set_3;tiV§m.
n’=3. Learned Counsel for respondents 2 and 3
.fdig§uted the notification at Annaxuru-C and
ut$L§mitted that tn; azigina; copy the said
-4..
notification, the applicaticn has not been
cansidnrad and disposed at.
#. Tha submisaiun made by the zegpq§d§nt{§d,*
Ceunsal ihit the disputed nctisiaetiandffat
Annaxura~C is required fie dd,'”fi§ifiad”_”””,théd_?
rdspondnnts .for ‘which tha;_patitibnnr i§fiTfifi: a§.4’
directed to praduce the orifiidhl copy ¢ffthd_ddid
notificatian is nut disgpt§d}”‘{d
;:.U
ndar Eula 53§A~d£Vth;;gih§éd;;cencegsian
tfimsndmnnti Bfiiegg Zn
haund to i.gahd§ddE’.dEfie;t”apfi;ic§fidn fif tha
pntitioddr’d£d£_VgEfiht_d§£_ m#dihg lease and pads
apprnpridtd* drddfdgd If” the applicatian is not
considered dwxfihifi daV”fioriod at 12 mnnth as
*dd5§9°if1G¢: ifi £fifi'”fiu1ea. “”” reasons have to be
dadsififigd jdb thy delay. But in the instant case
naitdék .fifidddh§plication is considered nor any
Vd,_4T;a§sada tgfiéé aaaignad for the delay. Hanca tha
A»fai1’uin ordggz
w.–q—.–n
6. naapandonts 2 and 3 are directed to
d”cansidar the applicatiun submitted hy the
patitiona: as per Amnexurevh and paas apprupriate
“\
\
-5…
orders within a period of 3 months from the data
of receipt of a cayy of this order.
zit Ee–*i*ev shnfiflfl diape:;d”*C=¢£;.*