Citation : 2021 Latest Caselaw 2043 Kant
Judgement Date : 31 May, 2021
-1-
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 31ST DAY OF MAY, 2021
PRESENT
THE HON'BLE MR.ABHAY S. OKA, CHIEF JUSTICE
AND
THE HON'BLE MR.JUSTICE SURAJ GOVINDARAJ
WRIT PETITION NO.9166 OF 2021 (GM-MMS)
BETWEEN:
STAR STONE CRUSHER
OFFICE AT: TAMATAKALU VILLAGE
CHITRADURGA TALUK
CHITRADURGA DISTRICT - 577 502
REP. BY ITS PROPRIETOR
SRI ABDUL MAJID
... PETITIONER
(BY SHRI GANAPATI BHAT VAJRALLI, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
REP. BY ITS CHIEF SECRETARY
VIDHANA SOUDHA
DR. B.R. AMBEDKAR VIDHI
BENGALURU - 560 001
2. THE PRINCIPAL SECRETARY
DEPARTMENT OF MINES AND GEOLOGY
VIDHANA SOUDHA
DR. B.R. AMBEDKAR VIDHI
BENGALURU - 560 001
3. THE PRINCIPAL SECRETARY
DEPARTMENT OF FOREST
VIDHANA SOUDHA
DR. B.R. AMBEDKAR VIDHI
BENGALURU - 560 001
-2-
4. THE LICENSING AUTHORITY/PRESIDENT
AND DEPUTY COMMISSIONER
DISTRICT STONE CRUSHER LICENSING AND
CONTROLLING AUTHORITY
REP. BY DEPUTY COMMISSIONER
CHITRADURGA - 577501
5. THE DIRECTOR
DEPARTMENT OF MINES AND GEOLOGY
KANIJA BHAVAN
BENGALURU - 560 001
6. THE DEPUTY DIRECTOR
DEPARTMENT OF MINES AND GEOLOGY
CHITRADURGA TALUK
CHITRADURGA DISTRICT - 577501
7. THE DEPUTY CONSERVATOR OF FOREST
CHITRADURGA TALUK
CHITRADURGA DISTRICT - 577501
8. THE RANGE OFFICER
WILDLIFE RANGE
CHITRADURGA - 577501
... RESPONDENTS
(BY SHRI S.S.MAHENDRA, AGA)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE IMPUGNED ORDER DATED 30TH JULY 2019
ISSUED BY THE 6TH RESPONDENT AS PER ANNEXURE-L IN
RESPECT OF SCHEDULE QUARRY LEASE AND CRUSHER UNIT
AND ETC.
THIS PETITION COMING ON FOR PRELIMINARY HEARING
THROUGH VIDEO CONFERENCING THIS DAY, CHIEF JUSTICE
MADE THE FOLLOWING:
-3-
ORDER
Issue notice. The learned Additional Government
Advocate takes notice for the respondents.
2. This petition will be governed by the judgment and
order delivered today (31st May 2021) in W.P.No.9158/2021.
For the reasons recorded in the said judgment and order, we
pass the following order:
(a) The impugned order/notice at Annexure-L dated
30th July 2019 is hereby quashed and set aside
only on the ground that in the facts and
circumstances of the case, the Deputy Director
of the Mines and Geology Department had no
power to suspend the operations under a
subsisting quarrying lease and the crushing
activities under a subsisting licence under
Section 3 of the said Act of 2011;
(b) However, this judgment and order will not
preclude the concerned respondents from
initiating proceedings for cancellation of the
lease or licence, as the case may be, in
accordance with law;
(c) We make it clear that we have made no
adjudication on the factual assertions made in
the impugned order/notice. All the issues are
kept open to be decided in the appropriate
proceedings;
(d) Accordingly, the petition is disposed of on the
above terms;
(e) The pending interlocutory application does not
survive and is accordingly disposed of.
Sd/-
CHIEF JUSTICE
Sd/-
JUDGE
SN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!