High Court Karnataka High Court

State Of Karnataka vs M/S Jyothi Brothers on 10 June, 2009

Karnataka High Court
State Of Karnataka vs M/S Jyothi Brothers on 10 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
  

 Wasmm wmmg mm"

WIMNNUYQ  WWW W mmmmm mam azmm W mmwamm mm mam" at

 

at THE rum mum or KARNATAKAAT Maegan:
mm: mm me 10'" my or JUNE 
9335141' j   

me Hcfi'8LE MR. 9.9. DINAKARAN;_r»kfIEE'3§JfiIi{§§" .  

AND

THE mums    

 

'iéar

STATE as       L 

av Its sacraeffism. mwuzmsm 0!'
mwsmrm ms awn:-ficE,% ass-aummm
an   1

ms mn£croaar%mmvesmu asmoev
 oFH£N$?'A:i.D ceowev
Ia-lANIJR._BHAVAN,"RACE-- new

  

 % fumcug;  572195

      aasavsam tmnnsnov, mvemmessrr AQVOCATE) :

 or mam ma GEOLOY
'ru.~sKua%arvm1eu, awzmmcn

j  me  amnmousn
=  V  Tumcun mmcr,
   TU-'.".§(UR.

mmmm Wmmiwmmwmmmm um w..v.....



Efi
§
Q*
Q
:$
2%
?$
¢
E
E

 

_  ,, w~qnw.e:w.:5»M2""f££woI"'%JE'¢s:i'""fl mi-WW «ewwmm wan mww%m'W%%% Mfififi €fl%&§m7 W? ¥%%M&?&%% Mfiffifi QWMEQY Q? 

His. new ammens
souwusxrmofl, g

CHIMGNAY 

TUHKUR msmcr.     
tcARmmKAs72214,    
(AnEms1'Enao PARTNEf«'£"i-3:9.  '. % 
av@AHoLoen     
SANAB1,SlOFSHEIK5AILR--,   2  

 

(By Sr! : msavs  5 §Am..;s§u1m couasen.
 u;s%%[-aw ms mamrm HIGH

cousrr  'rams mesa PASSED
as THE'   %  u~o.14922;2oo7 mm

   {  up ma P 

n-eeanxm Ina ffiAY;~ ._ snamu-zrr 3., uauvem-:-9 me

   3 ma by the respondams - sma in ww.
N6.1§§2.2/2097, being aggrievd by are order data!

 A» "_1a,n;:wos, wmmn an Ilamod my Judge of mu Cwrt
 aflamd tho wrltpowon in part and quashed tho order
 pmodbyflnthIn! iwont- Doputy Conscwawrof

L}

 Wwwawmnww _W'\ smzmmn 'gm... .. «-- ---



Forum, Tormofilf mum, Tutrficur, daud 25.04100?
(Annaxurs¢'F' 
mmr to an thkd responds-it - to  

%"%%'€I§$"*§ {mam WP mgmmm WQM mam

 

Court on 18.12.2904 in 59.9, u§;%a4 9-aso/zml  
eomcnmcu with the    Act
and Foam  referred
as an 'the Mr) am}   omrtumtv
ha 61:  é§if5oI3:§3A4::fi'--'"'E£:..e,:V5«pr~onacdh1gs «mm a
poriod of mm    'hmspt w an
$11381'.  %%%%         

2.  L   herein med w.9.
  225 and 227 of the
%  "'e¥j;'4f(§éi§:.::§vemng that the petitioner was
  Iron an in rospccl: of 1230 Am:
  ciffigrnorl an an your 1952 mm mm and
n %    new mummy Act, 1949 and
  Rules. Law was lrkmafly for a palm
 and the term was mneww for ('us-flier pmod
  V

Q
2
§
&%
Q
¥M
m
E
a
Q
3
§
E
§
§
E
E
3
E
§
E
E
§

w"\'asui1*ofi""¥$z

afiuh and to ulna appromam  
hut, in strict comsam of   

a i9'....WWUtfI in mmammaumm mm



 

HM:-xfifivé mam

E
3
§
§&
Q
%
3
3
Q
g
3%
£

 

mm:

2
E
E
@
§
§
:2
§
2;

3
3%
sf
E
3
$5;
§
§
3
3
5
:
E
E
§
§
:
§
§

of20yuminthovur1972.1::tmyur 1987, tho
petitioner cur:-Imdemd 760 Acres and has  500
Mm. In tm war 1991, as per the mm Act find; mg

mu was renewed in respect of an am. A'
Sy. No.43 of Jamhar; sy.  

No.15 onumunamai; Sy,.'N9.35'of_ fistIir12a'fA $9.33
of Tanhpura Valium of Tfizulfi. Tunflaar
mm (mum mg   %ea%%1o.o7.2oo2,
afber chaining   was renewal for
a period  1992. 'rm said
mmval   % in the Gauthl and n
myvas   Chief Conservator of
  mining use in favour of an
 duly surveyed and damarcaiaed.

   Mines and Geology, whfie

 

 manual d has had confirmed that the

  of which mural of but was caught for, E

  a  bud and we mm» mm In flu mcords showing

. 4 A  aria in 'form: land' was :1... Potitiomr is
   %  to manna an mining activities as the and of the

mriod ofleam.
\»

Va mm" 3 mmxwfiwm p



 

éifiéifééfi COUR

§
3
fig
E
Q
Q
3%'!
3
3
3
§
3
§
3
§
E5
g
E
E
E
&
3
§
3
3
3
i
Q
§
E
§
§
5
§
5?
E
E
2
E
.%
§

lmfim 'wm~.vm"'m W

2.1 Itiafinrtlwravwrodthatmcpotltiomrhu
B-washed huge amaunt in men ma machinery 

as flu land was is mr Gm tern: of tha 
The 6181! respondent - mputy  

rumsm sub-«mm,

%m: – Wlcwr _e:yL Mfitafand _
97.10.2004 mum ma: ur.q%gme.a of mu
manner in ..’§g¥§1’hpur man in
sy. llos.43 vand gang under flan
the Daparlzrnant
of am mm R: an
an same, the powomr
mm. um Court. ms Court by
amen the we petition in pan

Q aiia j %k:’m:~;x am open for the man»: at um
V ‘ :;I. l”‘Ii! pmcead wiflw an wquiry in woardama
.’ ta! am: mquiry was cemphud and a finding

was gm: by an au:::% mar arrmtmg owcmmfiy to

_ V A mm smut flu ovcmmna pomon of an am
graflud ho tm peamner, the mm mivw of the

pemnarchaflnethepa-avonudbyfiu%wI8and

\)*

fiortywuruoorvadtaotmpwtiomaraoraiaoafieiofonco
were ab & unar but in the event ofthe
and Geology or other ember initiwng _

2.2 It is rurzmr

rupondont. wifltout
man by ems Court am
13.12.2004, by mm the
pamonar bu sbop am leased an it
and to 2 or the Act.

Tho um nofics been
za.11.zoos %%%% be any
ns.m,29,9o,e5f6;-; days from the ms: of
receipt onbg by the name, an
mt pemon, V1.9.

this Court. “mu Court by order

:”*—Vbdaud mac. was an order dabua 2:5-as-zms
by m2 and an demand Mfleo mu
mod by «momma: No.3 and mm than
the %rmrxu for mutant-action and It was
that the rapondents am at lbs:-ty ha Haitian

.. H…” Via’-uI”h-l’U\y_,l ammabmnnmm rbmewa bbwwm was” awmmmwwwk mmfvw bbgwwm U? ambmmbmbm Hfifiw EIQMW’ Q? mwmbm Hififl Qfiififi

\/’

AA ……..,….M.mf__ umwamuwmammwm uruwvm mwuztm WW Bm#%M.E’Wfi%fl.s3″iW.fl’*’& WEWW mmwm WV %A%m%§’%.K.m Wig”

acmn agnimt than pofimor in accordance aw: law and in
the fight of the order of this Courtdubad 1us.%j%i1:2,L2oe4
pulsed at war. M49950/2m4. ‘ A

2.3 1: is furthcr

mo ordor paint! by um
mad 19.10.2006, an %m&% Qm am
notice nar Qfipfirmnky um
Myst survey and did not
am, if any. The
by its memo dam!
Deputy Dlroctor of mm and
final-3 and issue geobgicnt

A mm mm, mm and Geobgy
% pumits for 10,000 Maria “roam of

%* and 992 mm: Tomas M 05.91.2007.

1: am-rod autumn the order mm: by we
warm ho above, tho third mpommt, without
% issuing mice to ma petitioner and M6-mat affardlng

opportunty to the pawonar an substanaaha the conuntian
\)

.. an->MVOtW-‘CMUIE “WWW wwwmfi Mr nmwammmmm mm-43 %…”€L%£W” W?’ mmemmm H359 CGUH? 3? 9(fi.RN&’¥’R%& Wififl CUBE

putitionw was calbd upon to appear baton ma thhd
mpondmt on 96.09.2997 at 11:15 am. no
ha can and to produce mpporfing dacur’n§’n§s.;’~

aggrieved by the same,

M14922/mo7 bofon um in

mm-eompnuneo may m%um1.~bn ;mw%
an oarfior writ k: kw,2. and
2350/2006; um. no
aubmnuau his was Mia. The
petifioner war at the ma
rupondmt mud “F’) and
eomoqumt (Annmumu
*5′) bound by we and for a dinocdon to
the prevent the mining
“at of the many Laue
T. 1′

The mt rnmud by the rwpondonm 1

summon: conbmding that the Wrk
of mm and as new an be mamas.
has got the lone renewed in his favour in

\/Q»

-ow-w.mwmsr-.uwarxmwrwa- mmflaiirwn wwwmu WT H\l”Q.flolW.!*\If%W$’_:’\ WWW?” MQWWE fig}?

.11-

addnmw a lair no tm 2″‘ rusponmnt dead 07.10.2004
stating that buds granud am favaur of the in
Janahar vifiaga and Toni: pur Village situa£ae__

and 33 respectively, coma under
I-‘om: am: and dinlcud %

Geology no man: mcnm uasggia
Putifionor chahnaod an
VLF. Lmis Court by
war mad 13. Writ petition in
PM and :?d1et & for flue Diractnr of
Mines with His onquiry in
enquiry was comphw
and }.;…….y un auzmoriuu arm arromtng
about the overlapping portion

A am to the pewoner, the mining activities
V shat! mt be prevented» by the

%

3.2 Pursuant to me above said order daud

18.12.2004, the mmnt Commmioner held pmaedings
on 63.03.2005. Pwbioner participated in the said

\.9»

gwifififi 60%?

….»…….a w…..,..,.w»_,u “wr~au awuniwmnmmm WM\’k:;!9lt”‘”il wwwmn VJW” fifififlgwflfiflflfl Wfimw

.13..

proceedings and graduate? curtain documents. Thu
Assktant Commissioner sent a report an fijé.:.:””i)9puty
commimonar of the name: on 25.04.

hoiding that the area In qxmtion S n¢t!f§§d;ja.§:a§A.T.:fVaAV
rem: aim: tho Nofificafion d§w%¢§.e9.*193e,%%

houndarm harm to be
18.05.2%, a joint Wfii
conducted by the of
Nina and Gedogy Petitioner
was also jéififsszway and he has

signed an spot an Joint spot
impaction has y%k%’2s;ci?. as: common:
authorities. «second respondent by
order dates}. the patifioner no stop
miéisng in quesmn and an obtain
Govermant under Section 2 of

out issued demand notiu dew!

%jg%%%%aas.a»a;;~29;9:3,osa/~, within mun days from an ms of
he notion. 111: petitioner chaflenged the and
mod 2195-as-zoos and the name was

\/°>

mm fifiififl

an wArmu”‘an -we

20.11.2005 in W.P. No.23m/2006. This Court, by ordor
mod 19.10.2006, at aside an order dam
passed by respondent No.2 and the

2a.n.2m mm by mpamsant no.3
matur 1:0 tho mzpondunm

of the order of mi: courtmud 0.0.

viwlwiu wwwmg W-:£’lF flflflfivfllfiflfi WEWW

No.49950Ifi4.

3.3 It is mrufser 020′ had
sup%d um court in
an arm’ art :1:.P. uo.23m;m that
as on an cmiofi potiflon meow, joint
wrvov pcwamr was wumnt
fliroughayt dt0’ifi¢._?910’j0§:f Amordingly, the am:

on 25.04.2007 an em effect

003%. it acuvmo in rupee: of mmng

szausod damgu 00 95 Arm: of forts:
as provisions of an Act, an new «man

_ at m.3s,29,90,0se/– in respect a’ 94
form law only; but, in the actual wrvm/, ma
mam Iand um «me: 00 be as mm and not 94

‘M

$
$9
E
3
§
as
x
%
m
§
E
35
$3..

Q
$5″

%
3
$
Q
E
§
3
§
x
§
§
%
§
§
§
E
3

O2: Wfl'”‘&

Acne and whcrufon, darnwaa won nsvhd any; gnu
mrimd out no he m38,30,45,3o6!- and

kble be pay the said ilmunt.
mponmu has mm mm

‘5’ to tho mt pofition} %xaa:m:5ng
Ixcopt 4 Am: of land in sygfjm».s$ 6fV%L§;§:1:§r;§§§§:u, tn;
am, in mace: he granud
quarrying lease, 25,547
mt: Tonuzawii forum am and
dumpod iim has been seized by the
and tho powonalr
um the third rusponunt on
fit. ho subchnflab hk can and to

‘docurmnts. Th%, are pamomr
{no any name! in the writ petition and the writ
sm to he dhmtmd.

L % _ 4. Lama mu Judge mar msmring tho
,wnbonfions of the lumen! counsu! for 610 writ pufitionor

andthelearnadhddl. Govemmentuvocahafortiae
respondents, by armr dated 13.11.2008, allowed the writ
L2.

MWWM Wflwawfikvwxx an ..m….-…. .

.. …….. mwwmfl ww WMWWWKMWW. WWW mwmm 0% Kflefifififfflfifl WEGEM! CQURT 3? mmmmm HEGH fiéfififim

pcwm in part am unwind tho ordar punt! thin:

25.04.2097 {Annuura *9′ no the T am:
remand the mutant no the
an rnutwr afrosh and

mmunu um mu, m ufiic!.{ “em1r:pIiah¢§V£sf «V£.ii3.§;V¢:!iroctiotV1
mm by we Caurt .1a..12. mp. no;499somo4
and at strict pmvbims of Eva
Formtnct Act and the Rules
afear pdufionar and dispose 0!
the than mortals from the
wow Bum mriom by the am,
1492mm? mm pmnu ems

% a delay arse am in filing the appeal
.i.§:na. – Mac. at. 2579/2009 in mad for
aw easy sum war has been

the itiddlhf in fine the appeal.

5. W: have hard as learned Gowrmmnt

‘V swearing for theappeflmts and awe Iaamad

senior chums! appearing forth raspordent.
K)

@
§
3
§
Q
g
§
3
g
E
2
§
§
3
§
as
3
E
3
§
&
g
3
Sea
:

E
?

:

5

§

ma-wumrm

6. Loarmd Gowmmcnt Advocata for
use appames scmnithad that swept 4 «ms: say.

mas of ulctnanaham, the am of 95
which um pminaw was grmt§d

land am: no
potrdmur – rwonmt mm§§_%%mor% ‘2 §oiV’HtlIo Act.
Th: nspondont Va sum of
ns.w,.3o,45,3ee/~ ms has
ordered the raspondmt
harem the burned single
tho mow» to apyolhnt
acwrdanca with law.

A. amior mama! appearing for the

am an order «ma 2s.o4.2oa7 rm
by appemt ms nu atmrdanae man has
suffichnt mortunity In an wrdont.
am chem tamed by this com m urfiar um

– w.P. umesmm mod 19.12.2094 had not

AA 5…. «mm ma: am mm-am, the leamad single

M

“§§}§§”§ W3§WEWM¥¥¢W “gm nummm Diltfinls» …… u~ —- —

Wm»? WW7:

§
3
x
§
&
§
‘§
3
S’
as
2
§
2:

§
§
5
EE
3
E
:

§
E
E

mm has rightfy mama fin mama» so app-a:un: ria,3 for
n-an arm: in accordance me: me.

3. We have given

wnbnflons of H1: barnmj
perms and on

9. m am: that
the has been grentud
mining hf 100 Am: of Sand
: ?1§.:oé_ .#t1§«u 6f ‘Janahar; sy. No.55 of
Kamlmuhalli; Sr. lk.5O of
As{1i:fhal “”arjdV ‘3f;= ‘$.33 of Tonlapura Vifluao of

A_ Tumicur 9% It was fiound

cm of 100 Acres of land gramaad «on team
laraafer mm 94 Acrasof land was
for-arma am! no wmam M been ems-d by an
hmin mmrsawon zof mo Actbo carry on
mm in the and [crust am, appewlt nos – mpucy
Muconsarvator of Fermi: addawd 3 lather an appefiant

No.2 – wear of Mae: and Geoiogr on 07.10.2004
\.2&

Wfiim Wmwawmwwm am» mxmmmm ……….n«

WWW ‘uM”‘IMw&'”W.E§\«f'”‘f& Wnm W mmmmm Wm WW3” W MMMMA MW mam’ W mmMmms=<;:;a. wgmmmiié;

strum that fund gmnud in favour of tho (uni
pomonor) in Jnnehar vw and Tonlapur

in 5y. flos.43 and 33 rupewvcly,
Thlrtharamnpum Form area arfldérapaagd A’

of Mines and Goobnv be .;fmin§ ‘ii:

aid urn. Edna daufl
07.13.2004. tn. w.9.
No.-19950/mo4 Court by order
dalnad 1s.1::.%:’ei%9 ;x4, ui§ ¢a:a&5M-it pawn in part
and the Director at Mm
enquiry in accordancc
wlflnliavi Quad was ccmphhld and a findiiw
grv§n-my aflaor ammnng oppommny to

pewomr) about an overlapping
gt-mead an the rupondant, the mining

V %ndent harem shalt not be pmvemad
byuna%’a§§-emu mm: {rupondmts in an writ mwwv)
lfinrty was rumrud no the mpondtnt to raise an
‘d§fAcmIopmhoitundorhwkIflawcmoftl1oDirIcharof
V Minu and Geohgy at other officer mmtm «quay

agakut It.

\,A

Wfiwifififlflflhfli Him awsmrmvu-a m-an–» – —–

WWW QQMWS

Q
3
$2
§
fig
$
$3″

%
§
§
Q
E
§
3
E
E
E
§
§
%
Q
§
2
§
@
z
§
§
§
§
i
E
E
§
E
3
E
E
E
.3
§

9.1 Subuquonfly, appellant
(rupondant No.2 in am Writ pefition)

shop mama amvitlas in the
ferret cl-Iarana M par

No.3 mud «mm mums ‘fiaiqiéirhn cm
rospondsnt (writ Rs’.’378,i:9,90,0E6l-,
mum moan am of the nation.
Ming by 2Is.s.2oos and
name harem mums
‘§§a.2350l2095. btfono thh
«ma. mud 19.1o.mc5, at wide
noun mm I meet by

% dataad 2/5.3.2005 and 23.11.2905
mmmd 61¢ mm no me appenanu

at accordanca wifir ms and in

»’ m§%aamé%w the war or this court mmd as M.
na.§99swm mod 13.12.2904. mcmre-r, it me
on sneaky am an nwtdont (writ pumonor) um

L m posmmn ufssalcx-as offmut land and an exmntof

04 Acres of had in Sy. No.55 of Lalavunauhm had bum
\,i\

A %’:w «<u::z:2""mI\wn*t9ea£!""11Mat"'tMG'a&"'fi wawrw Mwmmfi Mr» mmmzwmgmmm WWW mmm" KW ammmm Wfififl mmm Q? %MM'a¥M§"W"*=.=:=I'?=1=:-M mm mm'

and for dumpmg mm m and since no non–rorgez¢ a¢&vp;y
cotztd be carried an in the forest am

pamvéuion under section 2 d an Act,
the respondent (writ
at nn.n,m,4s,3os;- in of …mm

sppeuunt no.3 (am: v}fll§tVVVVV|acfitlotI')
pamd an order a pa"

order dmd 25.04.2097, vmt
peaaon (w.p. can «more
would clelrty by
this Court onm mod
19.1e.zooa respondent homin
am not given §§yporw::I£v%%to%’séabsunaau has oomnmn
uaamze £6′-which, Iona was gs-saw to It,
wufiszpa not ‘forest land’ and Eat an Inn

due.’i$ ‘§ayv.§’§éégV_ émunt bavm-as the ammo amen

no mo forest and as. demand mm
%% was amt. Lnarmd Addl. emmmmt
ref tho mwmnu as thi writ potition am not
but that the order dataad 25.04.2907 um been
wiflwut affording opportunity of Imnfing be the

\/Q

$..JM3″h§&..B wJ’\i’$-&’HwamMm…ms Ma. .m..a..

Wfifi mm:

E
2
%
E
fig
§
§
§
a
Q
3
§
§
§
§
as
2
%
§
fie
§
§
§
§
is?

E
Q
:

§
§
§
§
§
%
§
§
3
3
§
E

rupondont (wrfi: potitkmur) and mo same in
compliance tow: the pmciplas of

mad 25.04.2907 puma §p pe:snnt = ms has

romiwnd tho man no Ipmliunt No.3. ” _
diupou of me am arrow in mm.nm .m. bwjfrifi’ ui
amt mmuam a the _Cour£ in

w. P. No.4-9950/2005 and 13. of
mm months from the l-lavmg
regard as the conceded dated
25.94.2007 princlpbs of
mflaural juwca, mam: of hearing no
tho mpondont not in compliancc
with %V%u’:a ii am am court in «L9.
the mamr B rmma
Fresh disposal ha aceordamn
y:a§i1%A g§=,%%% an omr mm by an burned

% hmzs room no me show and mum at:
2 and mu mt sufflr fmm any «rcr err
as an cafi far mrmnm in am mu-a-court

\.fl

Lfiefim m M mmnm mama u