High Court Karnataka High Court

Sri N Shivanna vs The State Of Karnataka on 17 October, 2008

Karnataka High Court
Sri N Shivanna vs The State Of Karnataka on 17 October, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W'P.No.£ 2925 OF 2008
I

IN THE HIGH COURT OF KARNATAKA AT BANGALO%'§E: 

nxmn 'ram THE 17113 my me'  " 

REF-'ORE

me HoN'aLE MR. JUSTI€ §Em N.iA'THiMMA;lAH._:     »
AGED A::3ou1:%~rEARs,  '  V ¢
No.7e,KHaco:.:pNv,    
QQF!{'RQ$Bg- NAb&:3.;A£~iGUD'TOWN',"' V  '
wsoae nxerarcwy   ' --

B M amsHAN:<A:2a v _ '
are DRMALLAPFA "3 ' ,_  
AGED ABQUE45 YEARS.  .~
M113 em MAIN R*3AD,-
$ARA$~ATHtp:JRA,

 PETIHONERS

A(Es;r.Sri'_:__t2AS'5iA§J§_ 13. NARENDRA 0 v GOWDA, ADVOCATES)
_ AND { » T' " '

THE sixre OF KARNATAKA

TLDEPARTMENT 0F MNES AND GEOLGGY.

 A' ' "¢%KA$ SOUDHA,,
= _ E_3E;.AMBEDig['c§cv§ 'ADvc'3cATE )
T};l1:SWRiT F'E§TE'¥!C$N }.s%%§:%;aa 'W359 ARTICLES 226 AND 227 OF

THE CONSTSTUTEGN   ._:z<:r};a_. pmvsue TO QUASH me

ORDERIRESC'.-i.U'TlAON DI. 'a9.a.2aos was ANNEXURE o PASSED av THE

R3 IN SO FARTHE f°ETiT!ONEx?.$..'LARE CONCERNED EN PARA 'i. AND TO
QUASHVTHE NOTKTES GT) 'Ei4;9.2008, 1.9.2008, 'h'4.9.2008 WDE ANNEXURE

__ R, R1   ISSUEENEY THEVR4lf

  _ V'TH§;~é§"w£§¢I_ Perrriou comma on FOR PRELIMENARY HEARENG,
'.TI~i}S DAY,..'[HE COURT MADE THE FOLLOWENG:

ORDER

x f5et§iioner, assaiting the corractnfis of the

‘_’irz3V§p’ug;uhed orderlresolution dated 29″‘ August 2008 vide

‘An nexure Q on the file of the third respondant in so far

ER THE HEGH COURT OF KARNATAKA AT BANGALORE W.P.’f€o.I2925 OF 2038

EN THE HIGH COLFRT OF KARNATAKA AT Bt¥NC:’.ALORE W.P.Ne.I 2925 GP 20138
3

as the petitioners are concerned, have preeentecffixe

instant writ pefition. Furfiwer, petitioners A’

the correctnws of the impugned noticee..detedV:t:et!4ml”

September 2008, 19″ Septemirger

September 2088 reepectivel3ri’_v.id.e

R2 issued by fourth reenondent;:’_l:

2. ln pursuanceefiiltlme iiesued by first
respondent 163″ it under the
Karnataka Miner Rules, 1994,
petitionei”e~~ il’li%r’f::aaiifgr«reir’imeications and their
eppllcatiene and their respectively

highest bicl iaecapted. Accordingly, «me

3 V’ aiease agreeiiients have been executed for lifting

seine under me Karnataka Minor Mineral

V Conefistpn All these petitioners have been

“en lifting at sand in their respective allotted

it is the case of rmpendents that, in View of the

‘miinplaints received from fiwe general public and aise for

THE EIGH COURT OF KARNATAKA AT BANGALGRE W,P.No. 12925 OF 2038

E}? HIGH CGURT OF KAENATAICA AT BAVGALORfr3 W.P.No. I 2925 OF 2008
6

initiated by the competent authority is unilaterai invnénéjrg

since no opportunity as such was afforde;§i’_:’ié’

petitioners.

5. In ‘me light of the facts arid

case, without expressing abng’L:~~.;;pinidn.__ “find
demerits of flwis case _.’3nd’..rti”:V# _:’Sf£in§i hrékten the
respective parties throfikgfr’ suffice
for this Courfif to both
parfies, it arid safeguard
the intere=:jt A 1.”

6. Hévirrg and circumstancm of

the c:asej:,’ ~35 abt.$*ure:T, the writ petition filed by

pemaaneg isr’;=:s:~+.jmasec: arm are following directions:

§?~’Tf1-évlimpugnedthree notices dated 15*

r x/§”* sefitember 2003, 1*’ September 2003 and

A ‘A,_’f*”–9r3″‘ September 2008 vide Annexures R, R1

‘V R2 respectiveiy are hereby directed to be

IN TEE HEGH CGURT OF KARNATAKA AT BANGALORE W.P.No.l2925 Ci? 2698

KN THE HEGH COURT OF KARNATAKA AT BANGALORE W.P.No.} 2925 OF 2008
‘1’

treated as Show cause notices issued to

petitioners;

If] These three petitioners are VV H

to file their respective

said notices within
of receipt of a copy of V M
1:11 The
ccnfemplatedv’ Miner
directed to
_ ecpropriete order
em, c with the relevant
pmwéions tr%’?é’:u~efc:eseid Rules, after
‘eficfding ~:.~ab1e oppommity to petitioners
V ” of the same, as expeditiousiy as

c any rate, within a period of two

AA from the date of receipt of reply cum

% ” fcbjecfions from the pet’ ‘

35 THE H363 CGEERT OF KARRATAKA AT BANGALGRE W.?.Nc.i2§25 SF 20-$8

EN THE HIGH COURT OF KARNATAKA AT BANGALGRE W.P.No.£ 2925 OF 2968
8

7. Wrdu mesa observations, the writ petition filed by

petitioners stands disposed of.

BM\/*

IN THE HIGH COURT OF KAREQATAKA AT BANGALORE W.P.2~2o.l2925 0? 2608