High Court Karnataka High Court

Ravi Bettad, S/O Amrut Bettad, vs State Of Kar, By Sec, Comm And … on 16 January, 2009

Karnataka High Court
Ravi Bettad, S/O Amrut Bettad, vs State Of Kar, By Sec, Comm And … on 16 January, 2009
Author: H.G.Ramesh
..n.'..n..-..u-. - u\.'n'I uvuni ur AAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

=  {J

W.P. No.80 168/ 2009

-1-

IN THE HIGH COURT OF' KARNATAKA.

cmcurr amen AT GULBARGA  H' 1' V

DATED was THE 16'!!! am: or   T}

nmvonm  U T _  
TI-IE Honmm MR. msncfi-n}G.RAuE;3I'; "

w.p.xo.se15sg2oQ§-ge   k

BFYIWEEN:

Sri. Ravi Bcttad  '  

S/0 Amrut Bettad,_   _  '

Aged. about 29 ycara,  V    
Residing at H.Ei¥o.};:j.'5+;2--143,[_  _'  " 
Anandash1aya,"'£}anc':;h'Nja¢g az:,   ' '
Manhalli " '    ...PETITIONER

(By S£iHi§é{riAV§§;vPamui:3,VV'Azi§;} '   
AND:  ' V  2 2

3.. State: of kg" cm  "'
By it'su .Secretary, V
Bcpazrtment of 

 vafxzd Iicxdusizitics, M.S.BuiIding,

'  Baaga3p'r::"-;_5§o 001.
2.  ATEE Dép{i:1;3*..Commissioner,
D~.._C. {}_'$.2e«--,' Biclar.

A The Director,
Bifitrict Urban Devciopment Cell,

 , 'n..c:.omo-c, Bidar.

   The Executive Engineer,

P.W.D. D11, Bidar.  RESPONDENTS

(By Sri M.Kumar, AGA)

– — — —– –. … …..n.r…..1 . …_,. , .,_,V.,,,u V, N.,mNA.AKA HIGH COURT OF KARNATAKA HIGH COL”

W.P.No.8G168/2009

..2..

This Writ Petition is filed under Articles 226 85.

the Constitution of India praying to direct , .,
respondent from deducting any amount towa1ds_.’iJ1e’r9ya_1i:3>.’-V _
charges on the materials utilized by the p:=_titi<m.cr"

respect of the Work oxdc-:r bearing No.MU_N;*'—'.VC3RK'S/CR-V

288/2008-O9 in respect of ag1'ccmcI1f'E)€aIi11g NoA;4'i£~20G8—

09 dated 17.12.2008 as at Ann€Xt1IiE;–~C}E:12(:z.:v

This Writ Petition coxnm Tigpn fiii'.
this day, the Ccurt made the V" . ~ "


'9..~*****-R rm  
Sri M.Kuma.r,   Government
Advocate takgs  
2. By Qf  on both sides,
the    and is disposed of by

this or<i'eiI~:  -

ébmxsel on both sides submit that this

T. is similar to the one in

/2008 which was disposed of by this

.9__i’3: 19.11.2008; they further submit that this

[V”-“g,«17i1′;j’:g)etit:ion may be disposed of in terms thercof.

. …… . uvunl ur RMKNMIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

63.
mg’ \.

w.P.No.8o168/2009

– 3 –

In View of the above, I make the foHowi:§.§efe1.er§&
The petitioner is at liberty_t;o»_f’11e ‘ ‘
representation before the eomp1’eteI:;te

deduct any royalty A a ” L’

representation is filed, the autiiexities ceheemeki shall
consider the same in “er;-‘eorc§ai3’ce and in the

light of the decision v\§.>’;.I§..I$;Ie$.3:.ViV’264~3I266/94

which is __ in –..”t15f1’e’v_e1′;c1er passed in
P:etitiunV.dis;f’§3o}.§e.dv”m{_:—- L e sd/..
A % A e A ” ” JUDGE