. nun : uvuni Mil" I\l'|l\l"lI-\II'\i\I'\ I1"J"'l
a
5-> % '
IN THE HIGH COURT OF KARNATAKA T _
CIRCUIT BENCH AT GULBARGA 2 %
DATED THIS THE 2329 DAY OF SEP'I'EMB:ER '
BEFORE
THE HONBLE MR. JUsTIit:f&,f z§_.VS.B{§i?¥§i'JN'A "
W.P. No.16986V/iii}? rGr\4;%V--m.qSm;
BETWEEN:
THIMMANAGOUDA 1:-A_T:L.*._.:'» _ " .
s/0 SR1 SHAVABASAVANAGOUDRVPATIL.
AGED ABQUT60 Y'RS"* - - "
R/AT Me;S":;..;é0sr=._ 1 =
LINGASAGUR TA1~.UK_ 2
RAICHUR_'DIS'FRIC'F'=.ff--,
- ~ _ PETITIONER
{By Sri.» B'.--B?.BggEmf:§2:, Apvocaqm '
AND:
1.
STATE OF KARNATAKA ‘
REP. ITS SECi?ET!&’RY
; ‘COMMERCE ‘AND INDUSTRIES
» DEAPARTMEWT.-. _____ .. v
” ‘SiK’CHI*VALAYA–II, M.S.E?-UILDINGS
1′ _ BANGALORE 560 001
f}”HE’-«COMMi’SSIONER
. MINES;-AND GEOLOGY DEPT,
Govmramawr op KARNATAKA
” KHANIJA BHAVAN,
I'<'AC'.l~E COURSE ROAD
~. BANGALORE-560 00:
“THE SENIOR GEOLOGIST {MINES}
MiNES ANS GEOLOGY DEPARTMENT,
GOVERNMENT OF KARNATAKA
PRASHANT COLONY, KOPPAL
KOPPAL DIS’I’RIC’F.
EESPONDENTS
(By Sri.S.S.KUMMAN, ADDL.GO\1’¥’. ADVOCATE}
L
‘4:
… –. vav1|Ir1lIl’l I min! I In-\J’\ll\_l
.§_.gr Mmmnm num m)UR¥ or KARNATAKA HIGH COURY or KARNATAKA men COURT or KARNATAKA mcm cou
petitioner and consider the matter in accordar1c¢ with
law.
With the above observations and
petition stands disposed of. I~Io’;:£’:vrt:1:fi-:1’f’.s;;s”‘«t;(3«, .
Ni