High Court Karnataka High Court

Sri G Lokesh vs The State Of Karnataka on 27 January, 2010

Karnataka High Court
Sri G Lokesh vs The State Of Karnataka on 27 January, 2010
Author: V.Gopalagowda And A.S.Bopanna
4}. T116? EX(".(?L.ltiV€ E1'1gi11et31"
Rural I')evelop1:r1ent' and P.2mchayat;Ir1 Ra_j
Sag-ctr I',)ivisio1'1
Sh_im0ga 577 201. ___Respondent.s

[By Sri R.G.K01l€, ASA)

Thc-sse Writ. Pet.it.i(>I1s are filed urlder 81
227 of the C011st,itut,i0n of India pr21yir1g{–:__’t0 ‘difr”e.(V:tf-‘…tt.1tc

respo1’1dent:.s not. to deduct; royalty from the vb’i’l.1S of -the
petitioner anti not to insist, tVIn§:> pet’,iti&j11e–zf’j’ .t0″= p’r;)d;,1c§t. L4 ”
royakty paid .”rec:eipt:s by their:Vc:11dt;:_s~.a11d. t;t)’._di_réCt the ;

resporldents to refund the r()ya’11t.yfa1r:%e1r1’1£r1gV”€)1é”=f;b1’Frelimilaary

Hearing this day,__ G<')pa,1.ai'~._Gay\}da.,"'–JA.A._;macie the
f0110wmg:-

ORISER
“He2.¥.1′(‘1 i”lj1 E2′ 1’L]”V.1”?kn%’r”(.i’4(?€-)1/’1]-1%’:-?E for the pe1rtit>s.

–. 2. ‘1″1:e-2 i’c:g:1E ‘t’0:11t_er1t.i()1’1s rzaistzd in Th(?S(3 petitions

£;tl”f-E e”3;1t’1′<-ééiciy (.'.(.)1'1SidE?I't"3d and arlswered by this cimnt. in

/2004 disposed of by this Court on

.. Supr'eme Cl01.1r1. and the (iE'.C31'Sl'3§;"1S of EC.

2'8.3.V20O;i"Akec3ping in View the Judgment, of Horfble

C011 FL

13. In \.’ic=:*w of c..>1’c:ie1′ }.)a.%sc-?(T1 in H10 s2T1.i(‘i Writ”. Appcai.

I1’1c:5(* writ” p(:1.a’1.i(ms £111′ c.iis;:)(>sc-;:(..1 of in 1_(.,’1’111§5″.’4 (Jf_’ the

J1,:dg’n1c1’11. pe;1.<5s&*c'1 in the said 21ppca.1.

S1</- "