High Court Karnataka High Court

Guddodagi A M S/O Maharudrappa vs The State, Ors, on 24 November, 2008

Karnataka High Court
Guddodagi A M S/O Maharudrappa vs The State, Ors, on 24 November, 2008
Author: S.Abdul Nazeer
 (By Sri.S.S.Kumman, AGA)

man uvunl ur RAKNRIAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H361-I COURT OF KARNATAKA HIGH C

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED 'm1s THE 24TH DAY OF' NOVEMBER

BEFORE

THE HoN'3LI:: MRJUSTICE S. ABDUL-Nut$Zg,§IEC';R. _ A

WRIT ?ETiTION N().<i~()'7%¢2Q_{),_8A["(';}1u\'iIj1':*»fl\iVI'['  

Between:

A.M.GUDDef)AGi
S/O MAHARUDRAPPA,

AGED ABOUT 43 YEARS,

occ; CLASS I FWD 85

RAILWAY CONTRACTOR, ._ .
MAHARUDRA NILAYA WARD .m;~.;:s,-- 
H.No.716, SHIKHARVKE-LANA c==:20ss..,<'
STATION RQAD,     .. I 
BIJAPUR 104. -'  " '

    .   VVCPETITIONER
(By sri.I.R;Bn-agar, A(;Lv.} 
And: 1 _ _ V  O  
1. THE STATE' 0? KARNATEE KA;

REPRESENTED 33% Yrs SECRETARY,
DEIF_"i';..OVF COMMERC-E___8e VINDUSTRIES,

  O  
 »3g;N<;AL..§2RE<_56a._Q0;.

2. 7'1*~_t.~:é--.c:~HiE}i*'§'EzJLii:\th:E12,

Minsk IRRI(5.%TION,
B:JA'?UR.--.' - 

" " 5 "WE EXECUTIVE ENGINEER,

 0? M1. DIVISION

A  _ 'BIJAPUR,DIS'F:BIJAP1}R.

'   THE EXECUTIVE ENGINEER,

 "i')EP'I'. OF ME. DIVISION,
= GULBARGA, {)IS'I'; GULBARGA.
REPCNmN'I'S

 



man uvunl ur nnauun::-us.» 1-1IurI Lwuxl Ur KAKNAFAKA I-HG?! COURT OF KARNATAKA. HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

In

This Writ Petition is filed under Articles 226 82. 22'? of
the Constitution of india, praying to direct the respondents

not to deduct royalty from the bills of the petitioner and–not to
insist: the petitioner to produce the royalty paid receipts by
their vendors. ~ ‘ ” ..

This Writ Petition coming on for

{his day, the Court made the fo11owi:1g:~ 5

ORDER X

In this case, petitioner contefici e”that.i1e—- ia cisfii
contxaetor canying on civi1′:=§{orkeeo’f’ C*}o§{er11a1;«1:i.e11t”l$epaIt1neI1t
and local bodies. It is the purpose of
execution of civil building
materials from 1:; ‘further contended that
peiitioner does. that he is not liable to
pay any However, respondents are

deducting mjfalty _ Writhout authority of law.

f¥_71.1erefor:§,’i1e~}aas petition for a mandamus directing
t’h_e to deduct the royalty from his bills and to

z5’o;§¥ajety deducted from the bills.

:2. » 1:3 similar matters, this Court in cm. KUHAR AND

% Vs. STAIE or xaxmmm mm ormns, in mp.

.1_Voa.$'[:1264-31266/94 disposed of on 31.10.1994 has laid down
V V fhe otinciples relating to payment of royaity by the contractors. it

is as follows:

v.-1 ..v….. W nnmvnlnnn nsurl Luuigl ur :uu<NAIAKA mcancounr or: KIRNATAKA HIGH COURT or KARNATAKA HEGHCOURT or-* XARNATAXA HIGH c<

Sri.S.S.Knmman, Zeaxned Addlfiovemment Advocate
appaaring for respondents is permitted to file his of

appearance Within 8 weeks from today.

Nit