yuan: VI" nflnlifliflnfl |'I!\7I"I \J.JUl§ly_.g_gr nflxflni - -
AKA Hum-I LOURT OF KARNATAKA I-HG!-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUE
M9;
1
W.P.No.80017/2009
- 1 _ V »
in mm HIGH comrr or xmlmrrmu 5 2
cmcurr amen AT GUWARGA 'ff
nan-an 1-ms ms 1213 my :31? A
BEFORE _
THE aorrnnn; MR. msficm
WJ'. xo.se917ggoc9;;_¢3;;a_g-Hang" 'av-i..,O
BETWEEN:
S/o Vishwangith 'Bab Ni-rg1;1d'e3, A ' O.
Aged about 45 " 'Z .
Occ: Classii P.:fW,VD. Canfriaj»:::tbr,..r '
Residc:_n1;..of H.B;;,_M1G»'I:.__No;e,___H_
Taluk, Bhalkig _ ' _
District: Bidar." ' ...PE'I'iTIONER
(By Sn' G.GQe1;§gasfic:i&,'%A;i§-;_}p"' V.
.-n~.e SQ: '55"
'R¢pmT.sentr:::iA hr" * " Siccmtary,
Dé;ayai't_:;1ei1t'0f M.i_:'més &-. Geologr,
M.S.BuiIding,' 5;
V O _Banga1orcv-._¥~ S6?) 001.
4' " Statfi "<11: Kasmataka,
Répméentcd by its Secretaxy,
' ODe3;}7a'1*.Inent of Inxiusixies as Commerce,
ing,
' "Bangalore ---- 560 (X) 1.
' "The Executive Engineer,
PW? 32. IWT Division, Bidar.
The Managing Dimctorl Chief Engineer,
Karnataka Road Development Corporation Lhch,
"H'\'ilI\l fill l'\l''ll\l'l''lIr'Il\l'\ _' A' . . ..
""'" ""'-'f"j.'V ""'"'**"RM "W-H K-utm or zuumnmxn men COURT or KARNATAKA men COURT or KARNATAKA I-HG!-l ccu:
WEP.No.80017[20€)9
..2-
I Floor 16J, Miller Tank Bed Alta,
Thimmayya Road Cross,
Bangalore - 560 052.
S. The Executive Engineer,
KPCC (W.R.D.) Division No.1,
(Karanja Project E)iViSi0I1"1] '
Bidar.
6. The Exacufivc Engineer, '
KPCC (W.R.D.) Division No.2;
Bidar District.
7. The Executive Engineer, V V V v
KPCC (W.R.B;) vbivision No.3, '
Taluk: . '
District:
3. The 'Chie.£g3cc$i:fi¢s"o1£acer;
CADA __----- Inigaficainé Pxnjéct, -- I
Gulharga.' _
9. The Executive A
Minor §n'igia'ii<}I:1 Divitigxx
.....
10 Exécnfivgfltlgiiim’,
Nfiner 2 Dijfisficén,
11.11:: Exeé4i1¥i\¥i§¢Ef:®neet*,
‘ ” ” -« i.”Pa__nchayath Engilnering Division,
I:3i(3yar§ ”
V ” – é ‘ 1£3.’I11h Engxzeer,
% Mantri Gmmzzna Sada}: Yojana,
flagging Divifien,
…RESPONDEN’I’S
A ‘{By Sri M.Kumar, AGA)
, …… . nrusunluna rm.-pr: yuan: Ur’ KARNATAKA I-HG!-I COl.3R’!’ OF KARNATAKA Hit’.-EH court: OF KARNATAKA |-§|(._;§-; cou
W.P.No.80017/2009
– 4 – _
deduct any royalty from his bills and to seek for
of the royalty, if already paid by him.
representation is filed, the autlzorities K ‘V
consider the same in accordanee .’
light of the decision iiiEW.P.N.ée.,3’1.2€5{}?3;v1’t266:/94 e %
which is referred i;’1″‘ _grde’1*’ in
W.P.No.-40677/08, a. eqpy produced as
AImexm_e_B:fi _L , .A _ .7
A
sd/–