Karnataka High Court
Sri T B Vishnumurthy vs State Of Karnataka on 13 January, 2010
= T
IN THE HIG}--I COURT OF KARNATAKA AT BANGALORE
I)z1ied: 1.31111 day ef Ja1m:~;1:y 2010
Present
Hoxfble Mr.JUS'E'ICE VGOPALA GOWI)A;
And
Hmrbie Mr.JUS'l'iC_E1 A.;AS._BOP'ANNz5§'IV»4 4'
WRIT PETITION Nos.32 93 6'-*3 112 009' ~(cj}1:1§1i1iI¢2;n?S;fAV'Te§
Between:
1. Sri.T.B.Vishr1umurthy,
S/0.L-ate Babu Rae Chat_réi;.
Aged about 54 years, ' 'M
R/at M/s.Krishna VAss0c:iAa.1:e , '
Room No.5, V'
Near Tir11e1r':21;;).ux1*?';V Cifijie,
Gulbarga » 585'1.*Q2_.
2. Sri.Re1n1e1CI1a11e!re1 'xfyéiéaa
S / 0. Ramesh C'..h21z.1df--_a Vye: 5521.
Aged 2147-{3'(§uf; 57 y"ea1_rS,
'V ' R at§l_\}i~/ §;--.K1iishn a Associate,
7,R00::"1_V No.5, J,C~.P. Hotei,
Near }"imf11,§ip.1;i'ri Circle.
G1',:1ba.1-ga" 2. . 02. . . .PETITIONERS
['*-- Sri.:L. Chidan andayya, Adv.)
' ' . 'V1 . ._'jE'h'€:. State of KarI:1.at.aka.
e VRep1?'esem.ed by its
'«.Se'C"reta.ry 110 the Department: of
I1'1d:.1st.rieS. C()mmerCe, SS1, 'I'ex'i:i1e..«i;,
Vikasa Soudha, Bar1ga1re--1
\/
"3
2. The Commissioner 81 Director of
I\/lines and (3rt?('J1()g;\_-I,
Department of iviines and Geology,
Kllariija Bl'1ava1'1,
Race Course Road.
Banga1ore--56O 001.
3. Joint Director of
Depariirnenii of Mines and Geology.
Northern Range, ._
Bellary 'l'own. Bellary District. '
4. Deputy Director of
Dept. of Mines & Geology,
Sedan} Taluk, ' _ '_
Gulbarga District. , .IR_l:",S13'Oi'slDlE3vl\'T'1'S
(By Sri.R.G.Ko1le, AGDN 2 . .
'l'hese.ivW:ePs 2:1-e"ur1cier'Art--i'eles 226 & 227 of the
C()HSfltt.ET,'l()Ij of Alin;di;_1 préty_i11.g_' to quash the order at
Annex_ui'e--A"dated' i_5--~6ei2009'eepassed by R-3 and the Notice at
AHI]€X"L11"(:'=R '(tailed 22412---2'O--Q8l issued by R-4, revoke the
Notifications at2A1meXt:_reseD~.--"<31 D1 and to declare that there
is no s'ubsistir1g'»._ lease' between the petitioners and
(}ov.e_rnI:'j_e:*1t; .eji:e.._. ' ---------- ~
"i*hTc--:'sr:.eo'rnir1.g on for Pr1.hearing before the Court
this da_.y;._Go'p9;_l.a_ Cgowdal. J passed the following:
ORDER
Since these matters have to be remanded, we direct the
‘”.”u._v1ee1rfn.ed Goverriment Advocate to talte notice on behalf of
respondents and dispose of them at the si:z1gg”e of preliminary
dilflélfiilg.
W