V"7I3And--:V
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE'-.[
mrep THIS THE 15*" man! or JULY 20095';
PRESENT
THE HON'BLE MR. P.D. DINAKARA.-N'; CHIA_E'F
AND V % _
THE HON'BLE MR.:usT:c:=.:v..G. STABHAAT-l_'3_j1'u"..1vV"""
wnrr APPEAL NO. .#21o('.i2ic§_2',_(gM-Mba:e}
Between:
1. The State of Kam.ai:a_k'_a-- .'
Rep. By its Sec4re.tarye"'i . '
Department of Re»V~eIi'ueL_.__ b D D V.
M.S. Buiiding, .=%..mvbe';ikar Veetihi; A "
Ban9aiore'="550.
2. The Deputy CoétmmiS:§Vi'Q~de'r,:V_AV"2."
Chamarajanagar District; Myspre.
3. The Deputy Direc.t0f," "
~ Depa rtn'1ent' of Mines and Geoiogy,
T C'hama'raje-fiagvairé Dist.,
'Cha[haraja,n'ag'a.r."v .. APPELLANTS
(Dyéri; Karreddy -- Pri. Govt. Adv. for Applts.)
, M. ' Siflva rméa ,
VS/'0. 'Arrsmai;'asi Madaiah,
~f=.Aged_. aiaouti 28 years,
'R/0. Kirigsor Viliage,
Charfiafajanagar Taluk,
'f.V;_""€hamarajanagar Dist. .. RESPONDENT
This Writ Appeal is filed under Section 4 of the Ka,rniata~k_a
High Court Act to set aside the order pa’sse’dfz.ini.V
W.P. No.51 13/2006 dated 05.04.2006.
This Writ Appeal is coming up for preliminary”heahirig.Loni” V
this day, the Court delivered the foliowingrh
JuoGMENf,””
(Delivered by PD. Divnai<:.aran0,"'C._J.}__'t.'_'A
The Appellants-State have pr1efe.rredL' this'"–Writ.~i§Appeai
against the Order of the leavrnelti.sii1gie'A;§'04dg'e tiateo 05.04.2006
made in W.P.No.5113p.'2o06,:.wherein" singie Judge
allowed the writ involved in the
Writ Petition is cov.ered:ftiy this Court in W.P.No.
4363/1987 14i.0.f'7_'.19s7. with a direction to the
third appellant,/resporident'.to<.,:e0nsider the application of the
respondent/petitiotherd for of permission to transport
gra"nite ..follow'in'g""'RL:ie 42 of the Karnataka Mines and
Mineral Conc.ess,iAon4"R§Jl"¢S. 1994.
The-i.ssu,.e’ ‘involved in this Writ Appeal is similar to the one
“‘i’aii’se._cl”‘aAndL considered by a Division Bench of this Court in the
:o€VM. t”.~’KoK:LA v. THE STATE or KARNATAKA AND
A or:-i.i:ns.iin Wrlt Appeal No.972 of 2006 disposed of on 2″” April,