2000 INSC 0099 SUPREME COURT OF INDIA State of Rajasthan Vs. Rukhman Kanwar (S. B. Majmudar and D. P. Mohapatra JJ.) 21.01.2000 ORDER The Text below is only a summarized version of the order pronounced The interim relief granted by high court was modified and was confined to Khsara no.587 only. Thus, appellants-respondents in writ petition were restrained from granting lease, license, permission or patta for mining purpose to anyone in Khasara no. 587 and the other appellant- respondent 3 in writ petition was restrained from carrying out further mining operation in Khasara no. 587 till final disposal of the writ petition.