High Court Karnataka High Court

Sree Raghavendra Enterprises vs State Of Karnataka on 24 June, 2009

Karnataka High Court
Sree Raghavendra Enterprises vs State Of Karnataka on 24 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

IN THE HIGH COURT OF KARNATAKA AT 

muss was THE 241" an or-' JUN§2{i:Q§II"~;.A4 

PRESENT

THE HONBLE MR. P. D. DIhf,.*kD<fi.RAfl;'& I

THE Honma Mn;z¢sfncévgs;  

8ETWEEN: %

sass mssmvamag mTERPR1sis
A Pmmgfisnzp FIRM *    
 M(wA£§If3G'~«PARTNER
SE1 N suamnaaavgiaa REDDY,
IIN9-5!;
 opmvausmcz 1-1:357:51,
 wmmi' I    {J    
asumy 5s:me3I 

   % %  PETITIONER
my sat : L as  Aw, )

I ' U fl fi H U fl V ' ' ' I ' ~.

I sTA1*E or KARNATAKA
a nap av zrs secammv
'rs eovemnearr

~  '  (MINES, 551 mu TEXTILES)
' " COMMERCE AND INDUSTRIES
em"

DEPARTM
94.5. BUILDING
BANGALORE 50 W1

 

   !5...W£"M£mra wxomaxvr-nr» M



2 THE omecroa as MINES ma caeonorsy   
Govazrmsm as acmmmcs % '    
No.49, I6-IANIJA BHAVAN ,

RACE couase mm
BANGALGRE % W1

3 me DEPUTY omecron  
or MINE AND eaowevy. 
asumv, BELlARYV|.'3£5'.l'R1C'r_ *

4 THESENIORWOLOGIST' W  e
aePARTMEm' or HI1§£%.€s:-.¥§-GEOLOt?£Y 
aemmmr     
seuanv msmicrr.    

    
(By Sri   csevemmzm

L%?1i4Is5s*vFf«  Paéfins 10;;-» cm. me 'me

   

 n  z  petmn is filed under Articles 226 and 227 of

 of India saeldng far: quasi-ling of the erder

% éama 02.12.2086 (Annaxuro ''A') menu by an rim:
mspondent - Stan: of Karnataka, whcruin tho rwision

K)?»

 

  W'WW'§'Wm§M'%='A¢""o.L2 I  i8'fi$?Wkxn"'afi"*:s. « ammx ' .-'M 



.....-......mmwm aruluwri mwmfii 'UT' mmtwawmfl WWW 600%"? 0? E{A&N&"WaK& HIGH fiflifim" W? Kfifimfiaffiafififi %§G§*M

in various quarries in the Stabs of icamataka. Fafitionar
had made an application for grant of  in

respect of sy. Ho. 3.97 measttring 07 Acme  cagr§kas%s:t-Jase 

in Badanahatti viilaga, Salim-y Tami: .:mf_ud    

dmcribod in the achoduh no  %   

Dimchor (Miami Mminiséraficny, v§h9 waéj'v_flié: 66:t;pou§tt
aflmr undo!" the Kyrrjgtaigg-"?~u1ui£3:rf' 'aAn=l §<T:oncmion
Rules, 1959 cherenaaftézf mam: Rule,
1069'')   of the schaduia
PWP¢W:f¢T__3'_  10 years. The said
 Thar pctifiomlr has
made hugfvcy   lakhs of rupow in
dcvoioping t§2éL...4guatV'fiv__."V the schadulo pmporty.
   the petitionar, in ail, has
  being the royalty and dead rant

 Vin  property in accardance with the
 manna pig; KMHC mm, 1969. roatmcr mod an

w... W»-

  rnmwn! of have and the same was not

  tho rapondcats. As on 12.02.1%3, than

  wakidfia of R3348:-=5GPs., and the mfifioner had paid the

 amount as an that data. As an 219$. 1993,, there was

\/9»

§W}i£§~'w'?1"M§ fimfili-i'°W§»...ik mwfiw-fifiwrkrwmwau «ml awm



duo cf Rs.'748=a51Ps., and the same was paiefiby the
petitioner. There was no due whatsoever in 

quarrying leasa. Thu pefitia:-tar applmd  

said leans am 27.06.1994. Hawéva:;,_£he  
for rmawal was nujnctad  A':'w§§a_f:.<Ai§snfi 

Dirochor of Him and GoVb<:b:§3'.on.v'ti*=13_V_ w,...u..t am.
am dumod usual u....;;.«s.¢ta..-. fila6d""farv§mnuwa¥ in
respect 0! the :chodu&£§,_';:z§9t;p;§§tyU.A§§';§gved by the ma
erdar at flag   pgfiffaoner appnoached
the aaaogaé  of Mina and Geology by
fiiinfl.      'rm mend mmnaam:
  and directed flu third
rcspondisnf 6:9  spplicatbn for renewal of ham.
 A' ..... fiuarrying lease was renewed an

. ;'i8.1€):. 

 z   It is furthor mmrud that for the period from

V.   " tfli 18.16.1997, than was no ma 5::
 and thorn was no quarrying aparwfen talcum up I
 '" ¢:onti\nued by the petlfionar an accnunt of non-mnewal of

31¢ quarrying base grarstm earlier. Therein:-3, the claim

«/3

?w%a.w:'e.m...zums vewm .1" M. .... 'V' . .



of dud rant cr royalty does not aria. Siam the péfitiomr
has not ban permkud to carry an the 

by wk-hue of the action of the authoI'ims,"A« t_:|:1a. 

cannot make a claim for dand:-r'c!hi:;«.     

28.05.1993 as 18.19.1997. a....:;uon......mt .;.......a
no conduct tm Ql.laf't'yI'iz-5%-..:;:';;i."§za>ratAi:<V.)¥'i$..'&!IV1d_V'_:5§:i§fi&!, 
pufiuomr cannot by "_;it_n1iit::_._beefih"t:c:néucti:tg the
quarrying opemtionsiui-'$6 'tiic:  zjannot claim dud
rent. Afwf   the mm
in qustin;rg1"byv'é§z4$£4::er.Vd#;aad 13.19.1997. It as
furtixsafi»   Md fibd W.P.
 court and this Court dirucmi
flint poiidifig.  cf fine applicalson for manual,
V' '_  parmittm m excavaee, narmve and
 a«¢%~Gr§n:m blocks from the schedule property.

 In   by dais Court on 01.09.1995,

 ...i_A...,V'........ ... mmuw-umau-c mun mwum W? wwwwmmmh WQZWE Klfltiflfi" OF WmMA'¥"fikK& Evfififi fiflfimf WE mmmmm Mfififi €

_V  wtit§f§¢"4r.:_v&a§ not pcnnkud tan carry on an quarrying

1' A éoffaccount of non-monewai of the quarry luau
 an powomr. Powmr was infnrmw by tbs

  'J » . _   rupondes-ct that it shun not be permittaad no canduct
 quarrying operations unfit and unless there 3 renewal

V./5

s\""§é""'§"'°'flx mm"; in mmwmrrm an



af have in accordarm with the Karnataka Minofiflinura!
and Connexion Rule, 1994 (heminaflw  2;:
'the scum: lulu, 19:4').   LL    

again on 13.05.2001,   rfiipszrfjiénitt 
dnmnding paynunt:-sf Rs,..i'3,;9 $,"$:58[-. 'Thin pitiuvncr on

realm cf the   Rs.2S,0.00l- on
2a.os.2oo1%%   far the permits for
 ifigain, the wfiwner made
pamanzégfi%%%§fi&:m%%gum& ¢¢=ka¢§.2s,ooo/- on 01.10.2001
undfisj  slaoppod issuanfia of
mincralVV'€is§pataV§: h- for transpormtion of Granius of

§
5'?
3
59
J
E
§
2
§
§
§
$2:
3
E
:2
3
3

vgethgar   the pefitioner. The fourth

wwanwmm

».._considering the law applicabie, has

 am 21.09.2602, caning upon the
 m%§p%.§ a sum of as.14,s3,7ss/-- being me

 A éaaafiwrunt. Pfiner dcputw his cmpioyus and

"  tho notice of was fourth mswndcnt that than
 is mt labia no pay tha and rent during the
 from 28.95.1993 to 18.10.1997 what thare was Ira

Kr)'

2.2 It 5 ruram .m.¢.na.. 

f'M*"<;°°*?¢ mmmx mmaswramwxm mm....m P9 4 w  m.  



 

MEQH W

§
2
§
$33.;
§
éfé
3
Q
a;
X
E?
E

 

%
E
%
§
$9:
Q'
§
3
3
.3
:
§
§
§
E
2
2
i
E
§
§
g
E
?
§

M...» -«MW vr w

 

was cancelled am: imrrlndiauu effect and tt1o.J' isTcurity
depmit mafia by the poul.-Inner in that regard

2-3 was unarmed  bv%~m 
26.03.2W mead by firs  

potitionar mm mm.  court
conmding mat mqugrryzag fi§a§"'¢3pir*§d"¢n"§7.05. 1993
and the lease was  18.10.1997 and
wherefore,    rasmndent far
payrrsent;6§"'d¢$%i"?V'&f§n:£,jf§Ah.   from 28.05.1993 to
18.16.  §nt£""*i;ithout authority of law.
 the  writ petition, the fourth
mpondang  mm me: mad 11.03.2004

 

¢:§:_'3*:E:5§n;_';_; 't29_oi's   V war to pay 3 sum of Rs.9,46,380/-.

' pg§§§e§i§r_cha¥hnged the said letter dated u.o3.2m4
H  '  ukenond respondent in nevsbrs petition

The ascend ruspondont, by order dated

AA3i.._1O.2004, aflowod um revision pctifion and dimchnd aw
_ auflwrity ho pmvws opportunity to firs ‘
‘V “”petitioner and on satisfactory mpty, mark the payment

mega-cg in mind the order passed by thk Cam! in ma.
VS

£”¥w”‘§u'”‘*e. Q iM£**9;.:eaa »< m..mme.u..mm.ms. «win» ..

……. mm.” W ommwmmm $”MEWW mmwwwm wr” mmmwwwtmmm mamw awmmw war’ ewmmmmwsm 3M%%::ii”% mmum WE” mywmmm WW4 £3!

No.38462[1989 (Jyothi Brothws Vs. State of Karaatala).
ms Court by onder dam: 13.m.2cce, agmmakgm.

No.38158/2003 with liberty so the mtitmniigff mmr 5*
ravision patitim under Rule .’E-3′{“1)~ af ‘ ,the; ‘ Q
1994, wmxin 30 days from tho 9?.

at an order. rim. mum
No.CU156/MMNl2m6bafer§ mm” iesmxianz. Tho
am mponaent by 5:’-fir rajecead the
ravsion confirmed the
order – master of Mines
and canceilirifl an sum
” V petitioner for quarrying Gray
Granfibnh land and may amount due
i§m_.._nt:fitEoner is orderfi be: be recovared as

‘ rave:-xua. Being aggriaved by fine said ondar
H ” pwfioner has fled this writ Pemn for

ui. ‘fluid riliofs.

3. Notice was issued to the rnspm-dams.

V

I¥¥Ns«’fIW’R *5o.w’vvui*Q:#3’%Vfi ‘?mfl’€3’ V§.”5M””M9$ ‘%,§f’% ” ‘ . .
II $I*€9fi””%3’£éf”‘§7.§~ §8fi3s’€I»W&\’2 ‘flméflfi bV”%am?.T””i%§z\’i5a§’EW+$””M5(.RI”-?hi?%”%a§”ti~ Hwwwvw wwwmm WWI! B1″M1″‘*&&”ieI£”€7w”%sm””m»<V&J¢'"t\ mmwwmmzz wwflwwwfim *nnsfl'm uuuwmnwuswam–«mans» we #3.:

4. We havu head the learned counsel appearing
for the petitioner and the leamed Gwernmant Advocaea
appaaring for $3 recpcndenm. »

5. Learned scum: app-arm ‘°’
submitted that fllfli we no
pctifiomr to pay the dead rm: fnf the
of expiry af lam i.e., 27.05.1593 *2; of 33
rmewal i.e., 18.1Q19$€? for
payment of dead by the
first raspovrdcxgg. the was
passed by amu 26.03.2003,

c:muiIAifig’_’ granud in favour of tbs

mid reccwery of me armunt due in be

A 1′ as arrests of land revenue 3 iiabh no

= cannsai further submitted Swat the
V i&ipmV§jid’ “or’dsrw passed by mspondnmt Mum. and 2 an

” fl®fl%ffiGbh and suffer from cmar apparent on the fact

6f tho order and whemrfom, the writ petifion may be

affowed.

vs-

_– -._ .. …-….M.. wwwna wt’ mmwwvmififlfl mam mwwm Q?’ KfiR?”§A?&§(A Nifififi QQURT 0? mmwmm Hififl $4
31%

-13..

7. We have given canafui consideratiorswo the
contaenfions cf the fiaarned eounsai ”
parties and scrutinizad the material on

8. Thu mniaurial agn

patitioner was gmntacd qfiafijring 1
mfition schodulo poriw of
10 years. The ¢_on 27.95.1993.

Thasreafter,_.,t§i;§ -_. §n appligation for
mnawai by order dated
1s.1c.199?.. %% with cfiuct mm
28.65. 10 wars as par Annwtum ‘ F’
and wh§rs_for§, no murit in the conianfion of the
V¢_:a:::.:V’1′-sTs’ina;i….._a__;:zpearing for ma mastic;-zer that am

w§§~r’fsQ:t”vahbh to pay dead rent for axe pariod

3-;ea.ag%…: of base i.e., 23.95.1993 to the
of ‘itsz i.s., 23.10.1997. Lam has but:

« ordsr mu: 23.10.1997 mm effect from
” for: period of 16 years and me said fast is not
The material on record weuid shaw flat the
did not make appfication for mnewal of base

\/’>

£”‘i:.#”°W’£:. zmmme 3% mmamsmm. MW n:va.».

….W WJQJMKS 1}!” fiflfiflflfiflfifl HIUH LWUN! W?” Mmmmmmm WIUVWI

within tirm as the avarmcrm mad: in the pctitimj imlf

would show me: me pefibkmer mad; at: app¥j£e:a:’j&¢»)rs~.v_’for

grant of renewal of lease on 27.96.1994 i.a§;;i;

of lease. The fact that an petftioa’er.’1’fiii;§’ Tfi;}§””p§§;i em’

amount dun an be paid be tho .

and dead mat amounting dat;é

of istuanm of datpdV j111″1_3.O6.2@§1,VAVVfitarmet be
dkputxed. Since my the arrears of
royalty and in the natice
mead {ease to become
eohdiaona of Iona dud.

éancsileti and thu amount due
no he paid rospondsntc k ordtrod
#5 land mvanue in exmzae sf

?i.r=:– first smpondarst. Therefone, having

rn-sharia! on record, it is clear that

irnpiigneij. cancaliing than have and ardering

étfiaunt dam to in paid by an wtftionar as

rut”! Wgfigiffiditlé MW” W1?-tmWinnE5*LIU’\ fllwfi MWUKQ WT mmnmatmnfl

‘afland mronuu pawod by the first raspondcnt is

The first mspondent has rightly confirrned Elm

paged by the manna respondant dated 26.03.2063,

»uu-«wan -an-ururamp -aver nu-ar’u|r\I’I§J”tar”Ii\l’l In

\./9*

–_.. wwwna Ur mnmumxmw. NW?! COURT (W KARNA’FflK& flfifié-i €@E..W”¥” Q? @€fléWWA’¥%%& HIQH €

wmmin, rm been granmi in favour of ma pafitkmgr was
cancelled as petitioner had wowed the “to

become maxed and did not pay tbs
the amount dapmiew by me:-‘gefitionér Rims’ *
bun forfeilaad. Uncior flu ‘Jciré;;–§ifa1szané«;§’,–~.’VVti:§

quwmn of irr1;:!arr:¢ntifi§v:.}:’L:”i:.*1o 6rd§_r»..
mrisionul authority ;n_m:s:aa{ an; meoring
flue lease gm-read Er; ?.§_v:§x:rff–.’¢f would not
aim and me. any retief sought
for in thgv.;’rfitV hate! that the writ
p¢titir,§–n–w[is; than foflowing OfdIf:-

bmimd.

Sd/~
Chief Justicé

Sd/1»
JUDGE:

 ' 'T . . _    index: Yes/Na

Wub Host : You/No

5§no§t%’e3’§t;5§¢% W’MVm$’§.’@wuEf!.%3’&.0£’6mfi\Jt um sown