I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1931 DAY OF SEPFEMBER, 2003---..,»
BEFORE
THE HON'BLE _MR.JUS'I'ICE' L NARAYANAH s§;a{;aM*£ V'
WRH' PETITION N0. 16176/i£:{}5V'?:(GM":.MMS)_.:
Bé:t:w-"3311:
SR! 8 1:: NAGARAJ
S/O RAMAKRISHNE GOWDA
AGED 43 YEARS
Rm SQWMYA NILAYA
BOW COLONY
NAGASHETTIHALLI BAN.GAL0I%?£..... _ '
REP BYG;DA:,_:{0i,:5rs:§:é_., V _ -
SRiH SR§NIVAf§A'--R}:I;DD" '-~._ % _ ' PETITIONER
gay SR1'? SESHAC§VI £?Z_i'4i€'g§,iZ?;€'ADVOCATE)
1 ":=;fm:1%_Ei' é"}?*..§{;1R%§££§'AKA
R£:PBfr' I'1'"3'_i€31;E INDi_}S'¥'RIE-S 1:.:E?AR':'MENT
. vmH;:aNA--. saumm, BANG-1%LQRE~ 1
THA§:.T1;3£RE'éT0R 0;? M;1xfE:$ Aim GEOLOGY
"£{_£§.;¢gNI?I;%, BHAVAN
=_R?;.CE 'COWQSF, RQAE
.._ 8A1?%GALQRE',
«3, _ "=';':-{E J€Z}i'§'%"I' DERECTOR
" 0;: MINES ANS GEOLGGY
;:§I*$?,»3Y THE; RESPGMJENT No.3 IN
REVISION NO. 2255199.;rd'e;,:z~i£§mf_".;aNNExURE-G 3:5 FURTHER ISSUE
N;?;cesSAR¥;u';R.E<:':;1ez:;_"*1'#:2 THE RESPGNDENTS NOSE T0 4 TC)
REF~¥fii.3i--.'1f}~1'§:3i.'L}3;2*s«SE3 ..QUARY"'i%'$R A FURTHER PERIOD OF 5 YEARS
gm I;')Vi!j'=.R$If_§V.fi%lfl',E:'.V'$'§"V%R'IE RENEWAL APPLiCA'{'I{)N om: FELED BY
mg Pfifi-:*1*I'Q,N$iéF_QLii:§'i5 A'? ANNEX--P.
' This writ 'pietiticn coming on for pmrxaunaement of crders
b6'{%{§34f'®V "'i:1jze_ 601311: today after having heard and reservad for
e:;*1{_*d§_rs, ' mads ms: foilmvingi
ORDER
” T1115 petitioner in this writ petitiejn has chailmtxgfid the order
gaésttd by the Re3p<311deént $30.3, the Joint Efiirector of M11133 and
"\
3
Gttelogv”, Bangaiors: and fiwther sought diI’€CiiGI1 to the respondents 2
&, 3 Director and Jami, Bireetar of Miilfig anti Gécxiogy to: the
$6336 01″ q’l;1a3Z”£’_\F far further five years p’ur$11smt to
applicatisnn as per A;1I1ci:xum~»P. « u ”
2. Tha fam 01′ the cage are 15113: t}”:¢….5_{3::titi0,§1éf”i1%:{{3 ‘fijaiifi
appfication fcxr quarry’ 16.2133 in S3:.N. «sf £:–i1;é¢g_¢,
Bevanahalli Taluk, Bangalore Di:.~:1;ric*f: _c>’;r3.__1*’;2¥/xii:-,f3:391. f2itl..1.t1:4s:_;§e_.;cva%m<
penit 0:?' time, Karnataka M:i§1or Miae1;%3¢¥.,:_C<;;1Ces§s§93jg Rifles, 1969,
herainafter 1*ef£2;ri:c§..iff€:;he"– :9é9fl 1?'u1e~.i;' was prsvaltztxt. On 1315
basis of the was issued an 3Z4/1992 in
favuzrcur «sf the: petiii£§§1e1*. '7{i;i<%:1g};{_"\.'L11;:)tifica§i0n was issued, leasfi was
m::t_ .<ir_%c:11t§%:i§g-;11:;V_ his fa{?ciu¥:H§§1Hi'«%35/2/ 1999 Bafara fixecuiing the saié
Eeasiz-:._._ a f'n=:st1 n9"Li:iI1 W33 issued. The lease executed in favour :31″
‘;.f£h.e patitjciiflar i&é*3;§§”_v.<:hé§1i§%;nged by the esarlisr iessse in 1'fiS}3€:Ct 0f the
;~3am%: :§rziau"i:1 E%e:v'i:~;iio11 £0.48/92. The saéd mvisien caina fr} he
pr: 21.9?»/1992, against which he ;3r<~:fz:rr€d Wxiit Petiticn
which 3150 came in ha dismisfied. Eiawever, the
. §:sé'ij§_i<;;:?;e;§ in fhfi saiti W'I'i'{ gctitien was permitted. to make an
éxp;§I;£éa.tiQn in 3;c€:<m:2a_13.11sr was
4
challcngézd fay 031$ S M Visixwanath in Ravision Petition N0223/1999
{:31 {ha {“116 of the Diractor of Mmesr. and Gsoiogr, Bangaloztz whejifiin he
challenged the said nofificatiozl on several greungis.
notification datcd 171′ 19~2~1§}§¥Q was back in Eaves fer tixefiiiielssfofiz
coxxfxavsnes R1116 8-211 0:” that Kamxataka E§f1iii0:’~ .Mi;;1&r:g2:} {;’l£3z::;:€:’*.3$i::s3;:
R’l3.1fi3, 192%, h.ereinafix:::- r&sf€:rre;¢:i to as ‘@116 ‘i3.jy*£};:c: iifiievbjéf
corisideraiion mzw Rules czanzzi into fi3I”€T’jjE§§’:._ Tlié j{}e1f;§.fi0i::,ei’*–;s’ii£’§;i;ittec}. V’
that ihé zmsra in qu<3s~.;tim1 was 1".i.f_§1d £«1ffi«f;:1"§3}T'Vhi:'jI'iV"F_3a V Sém:2.<shékar and
affair his lease was lapsed, the ar€awa3_f0 vbe"rz§t::€ifia:i u.1:f?:£)Ii¥i¢’3’lIi}”3}g$»t€E; tjgxai {Em area belsugg
to Stats (73~0Ve11:£1:_1e:’:f£, fiofifieti in the gazetttt for this
}31}i’}i30${“3 sgf gra:1ti11§E§a3Ve.VV the kisses in reaped of the area
in ysriggaazfi fiha ‘::re;,;:tv1ff_J’;§e«a’;’£ia:>3:; was i$S{1fiC§ on 17f 19–2- 19%?
;1z14:1:e;s:ure}J–.:§z;1;<;v' :::;; ifij$fi:=:c§ by tile. eariiszr lessee Sr: B "V Somashfikar in
1323: §1a1n%:~_r:§ii7._;;t1%ér '_:a.;1d:;'3ftar lease: was gmntad it was transfeszred ti)
f_i1e ?'art3::e:".?§i3i;3 The pa;r"tx1€rs of the Compazzy art: norm
A ;h_is véife and son. 80 accaztling is 31:: Qfitiiiflllfii', the said.
01" B ':3 fiomashekar ami €31: fllfi $€CQ}Z1d Tfifipflfldfiilii
fiéliiilfifi magi £',%eoI£eg: is iiifigal anti visaiatioii ef provisiens of
gm; v
5
3. it is furthcer submitted by the pa:-titioner that tbs: appljaticsn
mafia by 81′}. B V Somasshtzkar on £916/1991 was cie€z3.24e:c1V.1*t__”§r3:~:::tes:i
wifiain the ‘i;}Z1I’€C’E Hmnths fmm the date 01″ such appiicafioréj iii.’ of
the fact that umiier Rules of 1%9 Rzlkas, if apgkljéat-§\r;§ :j,’:.L:’i:§
processed within three months, £116: ];”.iI’€i$3;1}C}}.}L}1Li£>{i! isV f;§3V:a: 3’a;idu ‘ . ”
agzpiication is mjectcrd. Revisien Pctiti0:1:”:231a’éi_ é*’i:)y
came. to be aflowed and the :t1c;ti:fir::3;t;i§)I} issued. ii: £93611: 59f tbs.’
pcttitionar was sat aSida’i’:. The sai{iV__§§Vif:i¢r’v.§_§v*as..Chfiilezigéd by the
petitionex’ in W P Nc«.2851?f 13$ disposed 0f on
Z£/3/ 2005 jg5€tifi%%fi%;f ;.:ci”‘ur–g?.; all the gmunds available
in the The orfiétr in the gajd revi.si3.”c1er the respencirsni: has sat aaaide the
VVV.j’;{J’~VEf3’§VLi}~31C£§£fZi01;;’¥:” dé§;1§u.S1″‘ 1:9[2/19§¥3 passed in {avatar of the petitizmflerx
_p6fiflén.
V’ ‘§_11%if’7& haartl the iaarnad ccunsei for the part;ir-:3 and pserfasad
ifiti’~.{f(fiCOI”,l§/3.3.
6
5. The Beast: granted in favom” of the pefiticner by i£3i.i)tifiC3.'{;iOI1
{iaiffd 3/4/1992 and S€C{}l”1{I notificatian dated 19/2/199€3″‘—-.~;;1;der
19699 Ruifis was firm subject matter in Ravi:-‘£011 petitimi
by one B ‘J %n1ashf:kar. T116 contention of {mi r&visi011″«’3;_>2<3t&ti:):1xie$:*
that the had area becams: frea by vir?:"u.€: c;:?'i}1:<é"e.x1;3ira2t3§a3t§{?<;$¥r" t}1e:';€.é§.::e
gmnted in favour Csf the p€:titi<mr:r and "the15éaff.:=~._rA. fl1.siéé';t§1 of «is"svgii;t1ig?":;;VV
natification undetr R1113 841. of the }L9§¥%i"'~i§1}1fié, siécontl'
rfispflfidfifit have cmzlnzittad 611"}; €fi"I'€)}" tfie' Iat:iI’1cati0:1 dated
3/4/1992 a11(3;v-‘sz:;:s:§f;:::.’Iiéségifacaiigyn’ i’?’,:v1v932~1<399 'uxlder Rule .1969
Rulfis and byisgiziiuc 's:=§;;ti%V.}1E}.£3iifi"é§ that once 133.8 appiicaticm fileti
umier Sectiofs 6 919 fis:r:_ }£¥{“”§%f% is not consiciamd, ‘then it will be 21
ziagziiagi 1~s::_%]f:fi:i::3;r=t;i-:.E>1_i5{. By v$i:;.n1.:=:, the second Imtification was ififiliifid,
I1t3\2;¥g’.fi;;1l€ii$’«c;§3}f11¢:’iIT§1sE::ii3I’§1€. Unéar R1116: 8—A of 1994 Rulaeg, in case the
iand lfiia.3;i=v1::,;g,s: Tt.a3=. ‘£«’£i:1e5’ Gcvémment, {rash netjfication. fihflifld have been
‘v.i£§S¥:f~:{£ in $11: gamtié; A in the mstani (raga, the said pmvigion has net
–¥5%3€,?,€:!1_§:’}iesx;1=:x:i” the-. maponsiiszlts 1 tax 3. Thai: granting of lease in
fa7v:3f:;1° 0f peiitiuner by 117.8 firs: and $€iC011{1 I.’€Sp{}1}d€fltS was
%111a$l:;€:kar 3’11 Ecvisian No.48] 199:2 ami ‘£1616 same was
V 911$} erideci in the 033362’ passegi by the High Couzi in ‘£4′ £3′
: »’ H Iudge
7
530.3401/§}§. when such being the ease, the G»:::v€r11me1:1.t ghouid have
issueti zxetjficatjon under R1116 8A of the 19% Rulm.
6. in View 01′ the abovci: p::)$;it:in of iaw in 31%:
provisimis of 1.§i/39 Rakes and 1.994 Rulcés, case 0f the
been prtaperly’ cransideréd 33? {ha authorities. Eictnétfii gave’-T.§fea:s0:i”‘
to mtfizferé in thfi Orfiéx” pasged by the Jzaiitfi Di_§”fi¢.’t5§
Geelagf in Revisinn §’~§<::.22Sf9§ czatgd _414/8';A2':}s?. é'fu:7':fi:a:~ *~
sbsérveci that in the imgugued crder AIii::;§::1:t-O "£;hé'¢§(5i11i';:i3¥§1*eCtor
has ciirectesrl the ::E:§"-;":1x-3.'{.{:€,:"5,";}fi*i1:'.'}«.€':E3' "'£'::V~«:r£::nssic1e:r {.316 appiications
mceivsd in {J'ursv€;§znc'¥: A.{§oi§i?iC::€%tji§§;n.&ated 4/9] 2000 is rtzq11i:'€ci
to be madified. VVV£'c%$f'fi;'};j.(i.'<§i"1ts. am {'h;("€C"E,€:€I. ti} 31331.16 fresh
:wtifi;£:a§§on iagggi. e:<;:1*:g1i0§2M 311;:
acciofidagfiéré ‘ « “‘
wi&;.::u’s ¢i3sé’:wsaa;’¢i;, pmtion is rejecm.
Sd/-