€%i3%..fi%'¥ (W evmmmmm Wfifiimfi €:i".§1.}R ¥il KIM; %<m€%WWA3\KJ% Méwm z.2..2£*»;.-mé éwv sx.a~:w<iw~u;r~r-mam mmm m..mm wz" wuswemmamw wmr-v umww.» W %\fi"I
Ihf TF5 HIGH CCXRT OF KARNATNCA AT BN*iGN.0RE
was THE 22"' a 29*" mar cn= MAY
PREENT
11-an-x)N'B:.Em¢. 9.9. mmmggu, CE£E"F J l;.i_S:TIii!EAV j
AN!) '
ms norms Ma.Jusm;E W:-.' %
Tvnatwfl ~%
Taaautamzmu xmw
'=.%.AGED5ޣ'9UT4'5.V'R5' %
'R[a4.Pio.241.;.i(;fi.§#1'§¥A%' i-KJESTEL
SMAM Ram, '
H.531.
A a.mc3A;.r3RE 55:3 054
.....
vmnauea
. “{a~,} _i{:Bi¥¥¢U¥flANT§iARAYAPPA, A{)V.,)
AME}
ccmmssxoaea
MINES AN3 GEQL&iY DEPARTMENT
i(¥*IANIJ.A BHAVAN
Dr. DEVARM URS RGAD
WKNGALORE 1
W “MIN-I zeaaufinwatl’ wnwavmwllu ‘own Inrwnmzwwtlmwnww wymmnnu ~n.waw»w.zt*a’m- W: ez*:..M:.w.§«”xz.¢’~H#-%$”mW2; %””‘i§§¥g+~g’*:; §”gf«
2 DEPUTYCOMMISSEER
EIIGALKOT
DIST. BAGALKOT.
3 aumazru 11343551
Am cmsmucmm m,
NEx’rTo ELECTRIC min %
KARWAR mm.
rmu 559 9:24
4 NKfiERflL5 EEG
(A GCVT.OF mmrm Luciérstrmmc) * 1 1
mzamsamm
mmmnne 1, M»-av
MANAGMG om£c1m. *
szessr-:i::r~ar:Er¢=7s1s§k%w;9Qi?aa.%56ja;2me
(av 33: wasmakmsk €sA; %%Ft;~%m§1, R2 AND as
sr-11′. s.n. ARURAB’i*ii9si;._59V;’* R3
sax cnhnasnmzmm rz,%c,:ss::;u.:«;,;a.’r, ma :14)
AN!)
1 THE oxaecrak; , ”
M12433 2:. ua,« «
r_!<HANI.iA amvsxn
¥3,'E§E$?a%aPJ%J._'UR§.§_.f%€);AD
9~"94<?*v*"¥$'3"E'%'93k%LA%k%
)5 mm cam-mszonsa
% * k aamémv
% m'sT3a§aALm'r
A % [3:~mé2Am Tmaea a.
gmmsmumonss m
% NEXT ‘TO 51.543721: cam:
KQRWAR mum
WP. ua.4z3a;2oaa rs FILES PRAYI§i(§:’TO;;*
DECLARE ms mm? or PERMITS (r=onm-M13937
m.3o.1.2eas was ANN-AW AN_B~~..A4. f(.F§E§Mfi¢$§F} ~–_V
DT.25.2.2D06 woe Arm-is 1ss;;uEt.;.%}av”‘1’ HE ‘L-RsVv’g:3 $miv ”
uraecroa, cart. or muses
aaaaucm DIST, AS in: 1 wonramncm
97.33.1995 mas ;..Auu. mo k%vom Arm
necmae merr ‘me%La;s % TO ISSUE
PERMIT :5; ‘ i $vflk7nic:.2é~5113/1 WITHOUT
aemewmc; GRANTED IN
RESPECT oséauczxmnv VILLAGE,
HUNGUND TALUK,
n’ewmr'”m smseawnmuz : Wm%l”‘uF’i\3 wk ll\.3!”‘W\E’flr’UM'”N\.9’*l mama”! ammwsma W? §KMflflWfi?%§MfiM M§’5…;3*§”‘§ ?£wIé__§€’§_§§x;:”§”
tame sermons comm; :3? ma
V?REi;Ib§i?§At§YA’§%’§AR Zi.\&G are ‘rs-us um, saga»-m’ 1., Mme
%%%&%’m£ magmas;
axtent cf 40 Acres wt of 3.12 fiscrw in favuur of thvg fourth
raspcndent. Quarry iaase has ban gs-armed
raspondenl: for a period of 19 years by the
nalificatizm dated 017.6-4.1995. jhg
has expirud an W.04.20m and:’»§3$;’fa.L£ri$z,fa$§b<irsv§1i9!1t*:?§§s "
sought for ranewai of qua':*éf-,'r–.._V!.§aas cl'-.E¢':ir ja *
10 yeara. The applfcation_§f:-.f;§:a__»fo§.ir'LE£T_:;%§s§§bndant for
nanewal af quarry? by the fast
respondent tag» stating that no-
baundaringur land cavared.
2.2 It that respondunt No.3
ciairnvad an mam r4o.29e;1a;1 fmm the
_<)rig§r:a§,._;f'3&g.ird§Vr,"' ragmaamd sale deed dated
i'§3§.;}:AA.%-iékfiever, the thind respnndent bat its right,
135% VAVig*uV':i*espect of the said land in View of we
v7# 'Va.rder 1995 passed by the second raspondant
declaring that the entire land in 31;.
4'!§§.§Z*:9V6;'"3§48/1 sated wustasd with the Government free from
'T ':1:-n}¥"'e"ficumba-anca. The third respandent unsuccessfuliy
u "~. "' fiaiienged the arder and [asst its case in the Suprarrne.
" VWWW' '-N" *'°v'*'""N5"*|U'"WV'* W*'*~»93"' 'L"»-»«'%-"A',."«§.J'?"" 3&3-§¥<;i"\!$~%§i-§i"%.fi-W i'""""iN.9W %wU'UW¥ UV RMKNREMKM MHJM EUUW5 L)?' Kfi3§.HNfiK%fi\£€fi'3 HNJN LUUKE U? fiflfifiifiifififi HFMW %..1JU
O'
$'us:v…\~a v a,,,"\aW~v.,,¢
immw UR" Kflflwfiimifle Wibm €..iM,JEm £3?" wwmmifitw Méww $..x;.)aJw war RAKIVMEMKR Maura uuuwv wr" weawwmsmnw -mum mxzwmn wu"" my-»m.nw««.m.m«»
of the said facw. However, the seconé respondent withwt
deciding the patifianer's case, which has baan pending
more than 2 1!: years, as dimmed by 3-ae K.A.Tf;.__'j:. _
issued fit: czugecaan Certificate an 22.1_o,2(:c35
rwpondenl: to the offent; that quarry {sites
for as furthuar gaeriod of 10 s,mnrss"_i'r….._j.'avacV:i:ax' '"::§ 3
raspundant in nwpoct er Sag of
40 Anna 22 guntas. The fseigsn gs the
petifionar. The petit§mar,:_ha§¥i£§g of the
said fact, made to than:
first raspondgnfi {east in favour at’
the fourth i*§sp9ri£§iis*e.t–«-fin tks=’;I f%;-aasis’ of false Ho Objtction
comma’ 1:9 as :an%aki;s%k%¢§sg%£i¢h is sub-judice before tha
__sgaoor:d_rjfe.¥s”pza»ndeun’t,-. fiitfiout first deciding the case as
bg1’Efl3j§V:$:3.T., has acted iilegaiiy in cm tmuner and
Petition is filed far the ah-ave said
.m;i’f’. .
The patitiort -ma. Me.662l2006 as rswinud’ by
‘T *:}fia’*t*ésprsr;deI-sts. Rwpucmdena 1 and 2 mad Ewe statement
ubjecticns warring [feat the fourfiw rap-andent has
\>
ImI”II\I-“¢fl’*hI$”I’c’K\fl”‘w’ ‘fl’¥)E’Iu0?! u ‘tsa”M:0%dHl%’I¥ -Wu -I*&éfi”‘Vt:2\I£*¢$t.?*°%Ei!J'”¢wmlF~Q’ K””i¥%;;3§”§’ ?U§j§Jfi’§’
.. 10..
applied for ranewai of quarry lease in respect of 83:.
Na.296f18j1 of Euafiakméi image in Hungund Taluk fiar _a,
fut-fixer periad of 10 yam-s. The first rap-ondent asleed. ; :f: E .
smite! respanderet Ira send opinion in B}¥ :F’§§”::: ~
tanner dam a1.o2.2m5. The mm in i’
has remanded than can #2: ms Eiépgfiy VCa’:’i:mi$si§hs§s;,./_V.V .
Bagalkct for frwh enquiry angi ..1;_vhu” a¢¥a§§l
respect of -#0 sums of iarzd arfi £!’:e’ pemltng
enquiry before the D.avputy..Vv«5a;ga!|¢ot.
on-igmaity, the i-::’s”:..296[1 and
suhscquaafivx carracbud as
mr hiasa No. Placards Department
and mmang:y,%mummnenm uo.232s has ma arrocm
m 22.m.1%9m.–n-.e«..;.~m land he Em extent of 290 mm
– — ~«v-«-w-w.-.- – . -L–.-aw. -…wu1nVwuIII\n. um-I
Sy. $5.296}: has {awn mm in zsmremment
ificammigioner, Bijapur. The patitiamr has
nér~–l¢cv§.::s5 efifidi to chaliang-as No Gbioction C-nrfificaias issued
nbgg the” mend mmndsnt to the first respondent in
“”._Vi::ursfiaction with reszewai af quarry was: in favour cf the
” v– feurt:!’: respondent.
\>
-13,
3.1 Respondent Nu.3 ~ Bhamth fimber and
Censuuctions £29., has fiiaad statament of ahjectio;§54:’_:ba_ the
writ pefition -warring that the pah’tioner_..52iis’__Vj:!:2§;;:sv
sbandi tu me the writ pvatitian arqg! the
bra dismissed as it is siewid of gum; ::’4L;;’:j+1;.;vAaiI3i’ja’_fi’AaE:’:fibd %
that the mind respondent h{;s..§;awfi§zi-._r’i”ght,
in ma property in as Em
oumar of large ex!:etrA*.:.. £’£;f’§’es;Iarat:A§::nV:;1 befcre the
authorities undar t:§’:gavv1:.$:-juigl in Farm 11. Sy.
{H.296} cantaining eraty
m:ma.ga;;¢; yanam bifurcated into 5?.
129 Acres 3 Guntas and Say.
M296/wz 150 mm. 51:.
as 5y. Na.296.!1B and By.
renumbered as 53:. Na.296l1A as per the
flag? Dimrzter at’ and Rewards. Earlier the
Tafisildaéf,’vu§ho was the authority under the Klrnhlm
¥.£:l__§_d Rcfirus Act ihereinafaer mfsrmd be as ‘ the Act’ ),
& §cnsiaam Form No.11 and by order dam 24.11.1975,
,,%1’h::eId that them was an anew land of G? Mm 04 guntas
i (SOUR? 0?’ KAR?%3fiR?&%(fi~ H§4C3§-=% fl€f.§U§§2f'”¥ mmwmmm M-£:l;’:~a?§v«t Cfifiijfi? 0%” §(&RN.£%7§’&Ka& HEKEM COURF OF KARNATAKA HIGH EOURT OF ¥(ARNA’¥AK@ HKEM lL”.”€.’.E%,.3-‘
and that fine granite hearing land mansuring about 280
\z?
5* mm>’W LWIUIKE U5 1§&RN£W’A§{A
-13-
Acres did not come ursécr tha purvicw cf than Land fipnforms
Act. Thermftser, the Land Tribunal, the gfimfjehent
autharity, revieww the order of the T§.!§_§i’Id§’§-L:–.:fisfiiérv
Sactian 122(A) ::f the Act azjgin _pass_a::i~
29.91.1982 ha!-ding um: thsfg 132;. £5 …….%.:…–.a.
Thcraafbar, again nrwmdimga
Tribunai by ordesr dam 25.%1bj.k1§es§, mg;u..:4.u»m was
an axces {and of and the same had
to he summdergd ljéiinae the eriginai
owner hag 04 Games, he
was requiregl__Vt£a»*V..§L:§%g§1§i£3§j’-%i;i7 gr 122 Acres 25
.. .-nu-u vzmmvmvww -mw-w”»\.w ‘fimflk rI\’a.u’1Li’at*M’*’aIa.r'”*.\h’e..Jfl'”& t’\’a>$’*i»..:t£.
csuntas. aging »’i.’*«\;r fa1__1:2« said order of the Land
Tribunal um . Jagirdar mod $1.9.
u¢.1797s;1v954 tfiaurt. This Ccurt by order
the fiaid writ petition and set
asiée Land Trihuna! dated 25.10.1934.
VJAagirdaAr””3xc€:s.itaAs37 Aregiabarcd {case dead in favtrur of an
V A ‘ m59a¥1d;nt on 12.19.1977 in mspect of 112 Acres 26
‘i’r E$y. No.29fij’1A/1, which E renumbered as Ev.
‘VV3§§;2*3t’.z[18[1 and name at’ the third raspa:-«dank is mutated
V’
uwmvwu wuwrm-mu MM nwwnuxwwwnmnwm $|lF§'”w’I~’fl?’ mwfiwhmfi unfit ¥**as’**z»3S’¥.€a’>%¥.ir-“*3x¥f5%5i”u;a’*?h i'””I$W»I«’3’§.””§ %…U”U£H’ £3?”
-13.
flied by the petitioner as per Annsxurc ‘C” to the Writ
pntimn has at:-‘shay been ctsnsédered and rejec’b&’.§VV_bfi’tarder
dataad 19,z1.2c3o2. It is further averred _tEj§t’
mspanderzt had filed as. Mo.11p;199spur§juasnt[ fr;
order passed by this Court aé-._we;§£T ”
Supruma Court, whomin, §:}fI@.!_f’ E viiaas;
raspondent to approgch ivtleurt. The
petéfioner has not efifihustfid by filing a mi!
suit as filed like the third
respandmt B Rubia to be
has fiie-1 the stalaamanl: cf
oh;§je:tinns’.§ve;ffii§g the pefifloner has supprwd the
facts in Era writ petition. Respondent No.3 had
.V_V§-S’_!_|f.’V.A|&’;’«1:Viv”‘_3.!,,bv_f_’ and interest in the iand bearing aw R5.
now remumbored as R5. No.296]1Bl1 and
A. by we»; of rvgistaarud ham deed, has sub-deasod the
“A.’VVp:’aharty in questian in favemr cf the fourth raspcmdarit.
” ~ Tha petitioner has rm mus stand: as chalienge the lease ar
J
-” ‘*em’~u/’¥~¢K1’6-$9 \«.J* ‘l’*«.6*”¢'<"'%1"H*"$'i1""'i5'°u.J"'°'
Maww v.,.x,.aeog.;«&_,v }..a*r wmammmawmm H""€M..$¥'"'* %..*UUW' UP I"U-Mfifiié'-Hi-'MU5'\ WIUW '…'L)U¥'W 1.1?' KAKNM¥M?€A l"'ii€..:?E'"¥ QUUNI L)?" K.;&€Wii§'é£%§§3e'K1£3 fi'"'¥5iJ?"'9" §..{..3§..
– 19-
licence granted in favour af resvondants 3 and 4 arid the
amt petition is fiabia to be dismissed.
5.2 Rmpuandent Nani figs flies!
objections he want Petition ~o.413s,;;;35%a¢.,.m%%w;:.ng. A
petifionar has alnaady fiiad’_*v’!!__,?.
than powar of the authority — mus No
Objection Certificalae rap-act of
Sy. 1’¢o.296f1fl{1 af ‘i§?’i!_l.»1a§:é;-f_;1’V”i-fut-agund Taluk,
Bagaikot 22 Guntas for
than lease in favour of the
~rnaVfV:’£:sr is substantiansr covsrad
in ths aa §d It is furflwer averrcd that the
sta;bem;ent’bf»¢§j-e cti;:knsV met! in the said writ petition (wy.
m§fAAbe read as part and parcel of the
I %%LVs:-,;:§;mjen,§; V:§;'”v.§e§bj:ectians flied in war. Mc.413Bi20€)6 and
war. m.¢13e/20% my be heard along with ma
1mg.6s2,?2ooa. ‘rm fourth resgondent being a State
é’ *;_ (5c–v§rnment undertaking is antitied to have: the finance
” -*§renewed in im favcsur and imuanoe at’ M Gbjection
Certificate by the second respandent 75 justified. The grant
\97
-39-
of permit by rwsaandenw 1, 2 and 5 we Iowa: and valid
and in pursuance of the nuuficataon dated 92,m, is9s,
The claim :3! the petitianar, if any, aver.
quesficm shouid he wericed eat in flie Civ£i’€=*}£3:§ agaihst
thus parsens who are squaily ctaii;)in{;AAtili1a{¥%g.hbts’;- 4′ A’
l’¢z.It””1H~¥.>f9ml/””4iflPl””VVéV–£””‘Q *5a’u”v;JMtIl muwwxma ~’e..;Ms »Mv”E.E-‘anm*eh<?'"&_\T.e"~'¢§\'a.af-'E fl"'T€i¥'%?K"'¥ Kufijtfifig
6. We have heard: aypsaréng
far awe patitianer if? the learned
Government Mvocaha, respondents 1
and 2 in p£3fi§t¥c:fs3jw.§:’%id:’fa’r mspondent Has in
W.P.. no.413s;2gt:$;ALj%% « appamng for
respondem: v_No_,. 31 ‘§a§i}§rr;ed I cvounstf appoa ring for
respondent hl€u._4 in hctfiii ktifions.
. coififiaal appearing far the petitionar
granted in favour of the fourth
TV “.::’A §$_spon§Sént iii vefi Na.&62{20fl6 cauid not but rammed and
A ‘ fgspandent – Deputy Commissicner, Bagalkat,
fxaifi haw imam: No Gbjectien Cnrtificaba as
x _ ‘vvéfiaafident {-19.4 has no tifie to than prcaperty, in respect af
fiifiich, teases is granted and wherefore, the wit petifiaa ‘a
mi’
-31-
omitted to be aibwsd. Luamsd mums! furthsr submitted
that if we application far renews! uf lease is rejgze::VlV:’:e;::3;’,~.’t!1e
fourth rasporsdent wank! not he entitied ta
transporting irnn are ar miner-;JlMA»Vextra;E”‘a:§§i~v:Eiiérgfmf’é,;
WP. No.4133I2DUEt is am entitlfiid °’3_”§24é’ £’§«%’i9 ‘KI\=§:’5’ ”
8. Learrxad wha is
appearing For mspbfi:;&ntSV.%_ ii’! both the writ
petitions and 4″§u.”&!’ . rag-aesiifiéijtv Nc.413B[2GG6,
suhmittaefi the writ pafitiens
as the * property in S9.
No.296l1i5&;{1,–. »:laf¥_’b§isa.9r;:~::§ent!y numbered as Sy.
No.296/18! “ia:_._to before the Civil Caurt and
__the w?iia§xV:f§as’vi:een remanded by the K.A.T. be
‘ *’r!_°a_’e T.c§;’rsm_issioner is also pending mnsideratian
anti “Writ Petitian is not entimd to the rafief
sszughfighftrf the writ petitions.
Loarnaé caunse! appearing for respondent No.3
‘fixbrrzithed mat there is no ma:-it in the writ petitions as
ur;espond¢nl: Na.3 has sub-vleassad the pmperty campfiaed in
mg: K-fi’¢RN33@’%n-Ffiawfi §”§W-..”:’>§”¢ §W3E§*{Nfi1?a¥.f9\¥fifl%e Wit?” LKJUQH’ £1!” NHEXNMKMIKM rslwrv mwwumu
67°
l\nI”\U\I ‘W§I”‘IIl'””ItWl”” it I6
-23-
Duyuty Commissierier, after remand by this l(.A.’I_’., the
petitioner is not entitieé to the reiief in either
1:. Wu have given caféifuijfm§’1=éi:3§reii§ioii”£9′
conbuntians at me ieamcéi_v”*~-gcuriisaiii ap_pna§iri.§jv§.,
paartiw and scmtinizefl the
12. T¥f£$’i}’iatafiEI§’:.£!{fif shnw that
ma. Jagiijihéagf and he had
wnvevadffiour cf the third
ruspandeis; aw ‘fiifiEiti>’rvu;iéi;~::nd€ar;t in turn, by reuistsred
lease doed,’€aiw§jy6d_ in question in favour cf
the resgiiasiaidiaz-:t,’,: which “3 as Govaamment of
and mining iaase was gratified and
this. ‘xiaésvan renewed in favour cf flue fouifix
V ifi¢spei’é7id1a;n’t ih'”V’rsapact sf Sy. No.296/IBII, which was
§an{.:ri£ar–.4;§ui4£ii)erac¥ as S?’ [$0.296/1N1. ‘ma corihanw of the
–‘..iaaZit!$”‘d$ad would cixsariy sham that 3?. No.296l1A]1 has
T subamuentis; numwriad as 296{1Bi1. This rriatariai
“on record waazid fiJi’l’he?” shew that the Karnataka Appellate
€35: ?(.flWN.5h?AE{fi &”%§§-:..’3arr”§ {.U’U§€’¥ .{l}.”fi'” fiflfiwfiifimfi WKUW RWUKF U? |’\fi-\NNMIMI\.M %”ln.;9I’I uwwnn we
Q’
” ‘””‘” “””””‘* ‘-“‘-“–“PH WI Iuwsamwr-%ir\a’wM #'”i£\.’fl””I LQUW
-24..
Tribunal has sat aside the ordw passsd by the Deputy
Cemmiwoner and remitted the rnatmr to ti’;:ai_’E::§a;1§:ty
Commissioner rmarding the title cf the
pmperty and after rermnd, __flTi&__ ma-.§’&er–:’Ii”‘i7s””‘:f:andiiflgV’.”‘”-
consideration before tits Deptity ;’Ce%n:isi;5wi§fi§£IL\-ii,,4,,,%¥%
K.A.T., has pawad an ordsrJVifx«.5.ppv§§-tivi *
dated 22.93.3303, wnamini3ieurgar%iaa§e:; i35.c3.199s
paged by the DepfifyiiiiCar§§Lmi»s;%i5fig§2€b’has been set aside
and the mama: Commissianer.
The mam_r£§.i show that the suit
fiid by ting I-iis title in it
of the is pending
mnsidwatiofi “&if_i(3* :i*;Ji§vis::m~ar that so long as me
of, iint deaciamd by the cammant
which is aiready Filed. by fire pefitianer
3:18′ before the Deputy Conmissimar,
A “M tie; iramanm by this iI”3 Vuxn
QQURE” QM’ Kfifiéwfitfifikéflfi Mizwéwi <…€…;'s'%..£&\w:z,_.gg;_e
-25.,
clearly Show that an the basis an! the nagislaered longs deed
examined in favaur ofptha fourth raspcmdent
raspandent, mining lease has been gra:1l:ed”tb%é§–i
has been renewed in t’-avnur u_{,…t§’_ue f(:urti~..1i”_:fsaé’finn.d:& Ift;’v
when the faurm mspondant, 5%-s.h¢;’_’_’i$:V
Kaarnataka Undaruaiting is h¥§_é:érgQ a v-s!.:V!:id. Vlaxgsisavg
is entitled ix: obtain: p__e rmit V’§mn’§9¢rt.in§ .rfiin§fraI extract
and wherefore, the no any relief in
both we writ 4;_jeuj”_’tians’;’ “Enid that there 3
mo merit fir; 3’fi’6 paw the follawing
Ordkljz.-%.._ I’
via, – V and wzp. nu.413e;2ec5 am
:3 i:.-.&.%=<1.§1'i'ssa:¥.
Sd/-=
Chief Justice
Sd/-1
Judge
index: ‘feslm:
‘Web Hat : Yes)’ He
sum:
~22″