High Court Karnataka High Court

Smt Padmavathi vs State Of Karnataka on 22 February, 2010

Karnataka High Court
Smt Padmavathi vs State Of Karnataka on 22 February, 2010
Author: V.Gopalagowda & B.S.Patil
WP 3638/2010

E 1 E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22ND DAY or FEBRUARY, 2010
PRESENT %
THE HON'BLE MRJUSTICE VGOPALA 
THE HON'}3LE MRJUSTICE B.s.pA:*fL,,.V ' Vt?' S '%
W.P.No.3638/201O ,ié:ia§m*1-.4-s; -1'  'D D
BETWEEN:  Z  ' S T'

Smt. Padmavathi,
W/o Sn' Venkataraju,
Aged about 35 years,  . 
R/0 No.4 / 5, Crescent Ro'a_d,"=. 5
High Grounds, ' 'A  '
Bangalore -- 560 001.

(By Sri Satish .  -Aciv.)
AND: ' 4 A' V'  'h

1. State of Karnataka;
Rep,ijese'nted by" its V$_ec.retary,

. V.  Comm3e'rr:e"t'and Industries Department,

» ivikasa Soucilm,

  Bangalore "--- 001.

2. Ti1e' Director., 
Deprartment' of Mines 8: Geology,

.  '  Government of Karnataka,
4 "  Race Course Road,
 '_ Bangaiore -- 560 001.

  The Senior Geoiogist,
  Department of Mines & Geology.

Bangalore City,
Bangalore. ... RESPONDENTS

(By Sn’ R.G.Ko{%
‘2?

WP 3638/2010
M 2 _
This Writ Petition is filed under Articles 226 <3: 227___ of the

Constitution of India praying to quash the impugned "order
dated 13.11.2009 issued by the R3, vide Axm–G. _s

This Petition Coming on for Preliminary Hearing

the Court made the following»

1. Counsel for the petitioner seel«:A:s.__1o:ern1issio_:1A’te

alternative remedy of filing a rextision of

Karnataka Minor Mineral {,ToncessionlVs_If1iiIe.s.’, 19l9l/l;~..

2. Permission soughtllior’ petition is
dismissed with libertyto ‘remedy of filing a
revision under lfiarnataka Minor Mineral

Concession l ‘

3. Learned'”Addi1′,io–nalv_Croirernment Advocate Sri R.G.Kolle is

C .

“p.ermittled;»’Ato file men*1o”‘o1’appearanoe within two weeks.

Sdfigw
Judge

Sdflé

lll°tdas §a§§§