Karnataka High Court
Sri M Yerriwamy S/O Mallikarjuna vs Union Of India Rep By Its Secretary on 6 August, 2010
' "Advocate}
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 6TH DAY OF AUGUST. 201,9'- ._V_
: PRESENT :
TI-IE I~ION'BLE MR. JUSTIQE N.K.P-Affi£.: '-Tfj "
AND
THE HON'BLE MR. JUSTICE' Be?2xN,i\:A
Misc.W. 69?i2. ¢f 2010'
Misggiv. 6973 cj£g0,:'0_
W.P.N0. 6509 of 2003 f-SM'--IVIM.-~51
BETWEEN:
M. Yerriwainy.-i:__ ' _
S/0. Ma}EikarjA1,1na;:;;_ __
Aged ;;1boutT3CYyearis, , "
R/at1\'E.o. £125». ' 'T
Donirnaiai Range," V. "
D0nima1é;i.1'0wns'hip',. "
San.d1.1rTa1ukV,
Beiiary District'; A V
. ..... petitioner
{common in both Misc.Ws.}
1. Uza.id1:1. bf India,
A. , Rep1'esented by its Secretary,
_ 'Department of Mines,
Shastri Bhavan,
New De1hi--1 10 001.
/V»
c'
2. State of Karnataka.
Represented by its Secretary,
Department of Commerce and
industries.
M.S. Building.
Bangalore.
3. The Director,
Department of Mines and Geologgyf'
Government of Karnataka,
Khanija Bhavan,
Race Course Road,
Bangalore--560 001.
4». M/ s. Kirloskar Ferros Indust.riejsVLtd.,,
Represented by its V A ' , V
Managing Director,
Bevinahaali Village.
Hitnal Post, ' V I
Koppal Dis_triet..VL»y1'*
.... it ...Respondents
" " (common in both Misc.Ws.)
isii. *I'.ivi. Veiikaiai for R-1.
Sri. Pramclxi N. VKa'tl1airi.~'S1f'i-Jagdish Patil and Sri. S.
Shadaksharaiah, iAdVs'.*. for R~4;}
' . . . . . **;ig*
i»i'ié¢.i:vir.,5972/2010 is filed U/S 5 of the Limitation
_tAct:, 'praying to condone the delay in filing the recalling
"a_ppl_ication.,__in:ti'1e interest of justice and equity.
1\/I.isc.-Viz'. 6973/2010 is filed under section 151 of the
Code of 'Civil Procedure praying to recall the order dated
, _ '1..7,06.2'G09 and hear the writ petition on merits, in the
v~.f"inte"rest of justice.
These Misc Ws. coming on for =Orders, this day,
M ...N}.K.PATIL J., made the following:
//L.
ORDER
Misc.W. 6972/2010 is filed for condoning -delay
in filing the recalling application and .
is filed for recalling the order dated 17.6.2009: .– ffjy. J V’
2. We have heard the learnedzi thee
petitioner. V H
3. The delay in filing has
been explained in the isecevepted. 1
4. Hence, for theAVVife2isVo’;§QeéV” application.
M1sc.w.6972/20’§.««o:o1′-is in filing the
recalling Consequently,
l\/Iisc.W.6973/2010 is
recalled and the ie 1’eot.oi’edV”‘*lo’f’«e’onsideration on
merits.
sdfe
§?s.3.fl’»’£§€”
5&7
fudge