Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G. Sathish Babu vs State Of Karnataka
2021 Latest Caselaw 6397 Kant

Citation : 2021 Latest Caselaw 6397 Kant
Judgement Date : 17 December, 2021

Karnataka High Court
G. Sathish Babu vs State Of Karnataka on 17 December, 2021
Bench: Chief Justice, Sachin Shankar Magadum
                              1


       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 17TH DAY OF DECEMBER, 2021

                          PRESENT

       THE HON'BLE MR. RITU RAJ AWASTHI, CHIEF JUSTICE

                            AND

    THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM

       WRIT PETITION NO.18115 OF 2021 (GM-MM-S)

BETWEEN:

G. SATHISH BABU
S/O B M GOVINDAPPA
AGED 35 YEARS
BANAHALLI VILLAGE, TEKAL PSOT
MALURU TALUKA - 563 137
KOLAR DISTRICT

                                               ...PETITIONER

(BY SRI.RAVINDRA GAJANAN KOLLE, ADVOCATE)

AND:

1. STATE OF KARNATAKA
REP. BY ITS CHIEF SECRETARY,
VIDHAN SOUDHA, BENGALURU-560001

2. THE SECRETARY TO GOVERNMENT
DEPARTMENT OF COMMERCE AND INDUSTRIES,
VIKAS SOUDHA, BENGALURU-560001.

3. THE DIRECTOR AND DMG COMMISSIONER
DEPARTMENT OF MINES AND GEOLOGY,
                                    2


KHANIJA BHAVAN, RACE COURSE ROAD,
BENGALURU-560001.

4. THE SENIOR GEOLOGIST AND COMPETENT AUTHORITY
DEPARTMENT OF MINES AND GEOLOGY,
ROOM NO.S3 AND S3 A, 2ND FLOOR,
ZILLA ADALITH BHAVAN, NH NO.75 (04)
KUMBARAHALLI, KOLAR-563103.

                                                       ...RESPONDENTS

(BY SRI.S.S.MAHENDRA, AGA FOR R1 TO 4)

      THIS PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION        OF   INDIA    PRAYING      TO     DIRECTING    4TH
RESPONDENT SENIOR GEOLOGIST AND COMPETENT AUTHORITY
TO IMMEDIATELY ISSUE A GRANT NOTIFICATION IN FORM-GL AND
FORTHWITH APPROVE THE QUARRY PLAN OVER AN AREA OF 05.00
ACRES IN SY.NO.185 OF BANAHALLI VILLAGE, MALURU TALUKA,
KOLAR DISTRICT, PURSUANT TO AN ORDER DATED 10.07.2018
PASSED    BY    THIS     HONBLE        COURT   IN     WRIT   PETITION
NO.15018/2018, AS PER PETITIONERS QL APPLICATION DATED
24.03.2011 PRODUCED AT ANNEXURES-B AND A RESPECTIVELY
AND   ALSO     BY   FURTHER      DIRECTING     2ND,   3RD    AND   4TH
RESPONDENTS TO WITHDRAW THEIR INTERNAL LETTERS DATED
21.07.2020, 01.06.2021, 25.06.2021 PRODUCED AT ANENXURES-
F,G, AND H RESPECTIVELY, AND / OR


      THIS PETITION COMING ON FOR PRELIMINARY HEARING
THIS DAY, CHIEF JUSTICE MADE THE FOLLOWING:
                                        3



                                  ORDER

Heard learned counsel for the petitioner as well as

learned Additional Government Advocate for the respondents.

2. This writ petition has been filed seeking the

following reliefs:

"a) Issue a writ of mandamus or any other order or direction directing 4th respondent Senior Geologist & competent Authority to immediately issue a Grant Notification in Form-GL and forthwith approve the Quarry Plan over an area of 5.00 Acres in Sy.No.185 of Banahalli Village, Maluru Taluka, Kolar District, pursuant to an Order dated 10.07.2018 passed by this Hon'ble Court in Writ Petition No.15018/2018, as per Petitioner's QL Application dated 24.03.2011 produced at Annexures - B & A respectively and also by further directing the 2nd, 3rd & 4th respondents to withdraw their letters dated 21.07.2020, 01.06.2021, 25.06.2021 produced at Annexures-F, G & H respectively; and/or

b) Pass any such other further Orders as this Hon'ble Court deems as fit and proper to meet the ends of justice."

3. Learned Additional Government Advocate appearing

for the respondents, at the very outset, submitted that the

controversy involved in the writ petition is squarely covered by

the judgment and order dated 12.03.2021 passed in a batch

of writ petitions leading case being W.P.No.29534/2019

(GM-MM-S).

4. Learned counsel for the petitioner in this regard

submits that in fact in the case of the petitioner, the

notification for grant of lease has been already issued and as

such, the respondents are required to only execute the lease

deed and the application for grant of lease need not be

reconsidered. It is submitted that the case of the petitioner is

on a better footing than the cases which were decided by the

judgment referred by the learned Additional Government

Advocate.

5. In this regard, the learned Additional Government

Advocate has taken the Court to paragraph 7 of the aforesaid

judgment, wherein the Court has taken note of the fact that in

W.P.No.4034/2020, the petitioner had contended that on the

basis of the application made by the petitioner on 24.06.2006,

a notification was issued on 10.08.2018 providing for grant of

lease to the petitioner under the Karnataka Minor Mineral

Concession Rules, 1994. The submission is that there is no

difference in the case of the petitioner than the case of the

petitioner in W.P.No.4034/2020 which has been decided by

the aforesaid judgment in W.P.No.29534/2019 (supra).

6. We have considered the submissions made by the

learned counsel for the petitioner as well as the learned

Additional Government Advocate. We are of the considered

view that the issues involved in the writ petition are decided

by the judgment and order dated 12.03.2021 passed in a

batch of writ petitions leading case being W.P.No.29534/2019

(GM-MM-S). As such, we decide this writ petition in terms of

the aforesaid judgment in W.P.No.29534/2019 (supra).

7. The operative portion of the judgment and order

dated 12.03.2021 reads as under:

"(i) We direct that the cases of the present petitioners based on any of clauses (a) to (d-1) of sub-rule (2) of Rule 8-B of the said Rules of 1994 shall be considered by the concerned authority of the State in the light of the amendment to clause (e) of sub-rule (2) of Rule 8-B made by virtue of Rule 7 of the Amendment Rules of 2020;

(ii) We clarify that if in any of these cases, eligibility of the petitioners under any of clauses (a) to (d-1) of sub-rule (2) of Rule 8-B of the said Rules of 1994 is established, the grant of lease cannot be denied on the ground that the same has not been executed within a period of twenty-four months from 12th August 2016;

(iii) Appropriate decision in these cases for grant of the lease shall be taken by the concerned authority of the State Government within a period of three months from today."

8. The writ petition is accordingly disposed of.

The pending interlocutory applications, if any, stand

disposed of.

Sd/-

CHIEF JUSTICE

Sd/-

JUDGE

CA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter