High Court Karnataka High Court

Syed Gazanfarulla vs The State Of Karnataka Rep By Its … on 3 December, 2009

Karnataka High Court
Syed Gazanfarulla vs The State Of Karnataka Rep By Its … on 3 December, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 3RD DAY OF DECEMBER 20:)-QT'-w._

PRESENT

THE HON'BLE MR. 9.1). DIN . c;i41IEI§€ §.fiSTiQE- _ " "

AND 
TI-IE I-ION'BLE MR. JUSTIOE AIia*A1SiDVBI*I§AI;EDDrjr
WRIT PETITION NO.166§5_ _'0_§'x 2966 (GM-Mms)

BETWEEN

1 SYED GAzA.NFARULLA"~; _   
S/O ABDUL JABBAR   ~  
AGED ABO:J*i?,_55 YEjA_RS.._ ' g 
R/A S.P,S.I:'OMPL.,EX;=VANw' 'STREET

   _  .  PETITIONER

(BY MSJM SAFEENA AIQVOCATE}

AND

 .,  STATE OFIIARNATAKA REP BY ITS SECY

I A . I REVENUEDEPARTMENT
 AMBED.KA_R'~VEEDI,
._ "'".1&?IU'LTi~v:Sg'i'f);'RIED BUILDING
A VBANQALORE 56000I

1' " "   .. , I'r1~IE~DEI>UIY COMMISSIONER

" 3' SENIOR GEOLOGIST

_ MYSORE DISTRICT
'-MYSORE

 



DEPARTMENT OF MINES AND
GEOLOGY, MY SORE DISTRICT

 REspoNpE1§_f1."s

{BY SR1 BVEERAPPA, AGA)

THIS WRIT PETITION IS FILED UNDER 226-

227 OF THE CONSTITUTIONOF INDIA P:R2§Y5ING.:

ENDORSEMENT DT. 6.1 1.05 __T()  1>a,E;TI:f1',1':(V)"z\I1a:'_};2s's As

CONTAINED IN ANN--B.

THIS WRIT PET1TIC)«:~i'rs"-r;(:a1y111§I'§':'j_1jP». FOR HEARING ON
THIS DAY, THE COURT DEL1VE}RED:'eTHIé§ F§i;Low1NG:-

  . E ;JiJ_:)G13'5I§"z'vT

_ P..D.Dinakaran, C.J .)

 epetltioxner;vanagrieulturist, While cultivating the land

  measuring 3 acres 21 guntas, Sy.N0.322/2

 12 guntas and Sy.No.32.'Z/ 1, measuring 2

 .acresO'."3Ov*gt1r1tas situated at I-ialaganehi Viilage, Biligere Hobli,

 Taluk, found granite deposits In his land and sought

 {extract granite deposits. The same was interfered by the

  're.spendents, which came to be chalienged in a writ petition. The



order dated 14.07.1987 came to be passed in W.P.No/L563/1987
in favour of the petitioner. The State came up in appeal. The

appeals were rejected by the Division Bench of  

which, the State Government filed an  

No.-4627 to 4666/1988, which cahmfebfftci be -Idis_pO_sed"9'9f°.oni<.__ 9

03.04.1989. Since then, the petitionergand otne1'_=s:wereV 
out quarrying of granite deposits*ve:'arid transpoi*ted  after
obtaining permit from the~..I_')epartmegri;fi'Vo'I'.i'i/linesVandv:Geo1ogr, on
payment of requisite   'no interference by
any authoi;-ities.__ t"I:(:g):g\)\f'i3V(':I:jAI'(i'1é'916:;~1§fi:efi9QQ.6ViE11flf«eVI1dOI'S€II1eI'lt came to

be issued by   and Geologr to convert the
land from  .'totno_n-wagricultural land and to file

necessaryf'«app1ication_:'for 'transportation of granite blocks and

therefore, w1ti3IheldV.theAi.ss&i3e of permits. Hence, the petitioner

 fhas afppropached this'C'oufrt seeking the following relief:

a)". '5'_to iss'u,¢ a:n"'order of certiorari quashing the endorsement

  'o,;i~:eu.E;Uhnicha:Ka.oa.ou.2006-2007/3975 dated

 x cgoe.'i..'i:'.20oe. g/"':f"'r~\}



2. Heard the counsel for the petitioner and the

Government Advocate for the respondents. V 

3. The question involved in this petition is as~.tG..Whether

an owner of patta land, on which quarrying heing

carried on, is required to obtain conversion .u’nderf~Se’cti’on 95″o.f

the Karnataka Land Revenue Act, 11:96/igaais “‘:n_lnor.”‘

mineral is not an agricultural oper_ation.w_ it

4. The issue in*–,.r_olnr_ed”._in;V–_this_’pe’tition is similar to the
one raised and considere.d..b.y*.a’Division VI?3=erir:h of this Court in

the case__of._ STATE or KARNATAKA AND

OTHERS Appeal of 2006 disposed of on Zné April,

V 2009;}: ‘While dismiiissingi the above writ appeal, it is observed as

hereuildeifi

V:””~«.o5.;_5.VAV.:’Patta lands are agricultural lands. in such

A glands.aglfiicnltural operations have to be carried out. As
iperifipection 2(7) of the Karnataka Land Reforms Act, 1961

V ” Vii..4_f’a_9V,ficulture” includes aqua–culture, horticulture, raising
V’ crops, grass or garden produce, dairy farming, poultry

farming, breeding of livestock and grazing. it does not

include mining or quarrying. in view of availability of

minor minerals in patta lands, quarrying operationsfare

being carried on. it amounts to change of land usevilfi-‘pin

agricultural purpose to non–agricultural purpos_e.:.. .

involves diversion of agricultural land to nr.mva_g’riVcu–lt:ural ”

purpose, conversion is necessaryluinder ,Sectipn.,:9E.(2.)vVof’

the Act, which reads:–

“95(2) If ai;y_v””~QccupAant of
assessed or held folrctiier of}
agriculture wishes to’«d’ivertrsuch-._land orlany
part thereof to’ any othter purp_os.e”‘h.e shall
notwithstanding ‘a.nythir*.g”»con.tai n any
law ;_f’o’r’j;;t:h’e timeitieing’ i:n’:~f’or:ei apply for
Commissioner who

…. tothe prov’;sio”ns of this Section
_ andVy’t’i”ie~«s..ru’les”~i.rriade’ thereunder this Act,
refuse’ grant it on such

cor:diti0nsi–_asheVmay think fit.”

i«’1.,_V1′<=.'\A'/~VI""o-1-'——-«this specific provision, the Deputy

Comniissioner was justified in issuing the endorsements

in-the writ petitions and the learned single

'' judge rightly dismissed the writ petitions holding that

conversion is necessary to use the patta lands for

A. extracting minor mineral from them. We are in fully

' 'v.._a_g'reement with the view taken by the learned single

Judge and the order passed by him does not warrant

interference by this Court in exercise of this Court's

Appellate Jurisdiction and power.

6. We may also add that for doing

operations, no conversion, licence or permit is_:i.requi,:r–ed

whereas for carrying on mining operations, e$_{tra_ct

minor mineral, conversion under’ Section _:ofi’th_e VACE,

licence defined under Section.’ and “for

transportation permit defined under” Sectiov’n;2:4(h) of if

Karnataka Minor Mineral Conicession”‘R_ules,.U=1994Ware
required. Therefore, the—— a.p’pellant~writ’ ~–pet~itioners
cannot do mining operations {without Agllconversion order,

licence and permit,”Conseciueritly,Cfthe decision in

Veeramadhu’s,_case has no:’,app.li’ca’tion’ and’ reliance placed

on it :ari_d’..,legal ifcontention urged by the

learned”Senior”7’lj’o11’n’se.l’ placingv reliance upon the said

decision is whollypuntenalbile in law.

., Further welfare’ in respectful agreement with the

,;ii’nVdings and = reasons recorded by the learned single judge

ion:,,,£iieiVi’contentious points raised in the writ petition,

“answered against the Appellant in the

i.”-ilmpugriedVggiudgment, after referring to the to the rival

‘””—-lega’l contentions, provisions of the KLR Act and decisions

A of the Apex Court and this Court.”

8. For the reasons stated above, the writ appeal is

devoid of merit and liable to be dismissed.”

5. We are in respectful agreement with the Views
expressed by this Court in Writ Appeal No.9″/2 of 200g’3″ifefefred to
above. Accordingly, following the said judg;nent,__tl;:;is’

is dismissed.

*lChiei’.sh§.$tioo

Index: Yes / No.
Web Host: Yes:/Nd ‘
v1’p/- 1 = ‘