1
IN THE I~IIGH COURT OF' KARNATAKA AT BANGALORE
Dated this the 26"' day of August 2010
PRESENT
THE HONELE MR.J.S.KHEHAR, CHIEF JU§_'i".V3'V:('3I'£*'.--kf.G. ~.,
AND
THE HON'BLE MRS.JUS'I'ICE "
W.P.Nos.12108-12109/2C10~.& -1' C «
W.P.Nos. 12876» I2885/201G"{G~M--MMS)' G' I '
BETWEEN :
I
2 SR1.
3
SMTPARVATI-IA_MMA ._
AGED ABOUT 60¥EARS, 1'
CLASS I CONTRACTOR, ;
R/AT GORUR, HASSAN *[;zx1:;UI~:,_ " V
HASSAN D'ISTRICT;"»-.1" '- ;
s/0 '?Ar;VA1'I{AMMAI,. A ,
AGED"ABo'i{_TV, 42. . .
;CLAssIV:EvI»coNiIfRaC3§0R, .
R/AT VILLAGE,
GORUR POST_§'--ARAKAhAGUD TALUK.
HZASSAN DIST}?1CTf".»I.
" V, PE'I'ITIONERS
'(By Sri M N MADI-IUSUDHAN &
Sri RAGHAVENDRA. H.S. ADVS.,}
OF' KARNATAKA
REP; EY9'ITs SECRETARY.
DEPARTMENT OF MINES & GEOLOGY,
.M.€§. BUILDING,
BANGALORE--56000I
THE EXECUTIVE ENGINEER,
NO. 1. I-IRB~HLC DIVISION,
CAUVERY NIRAVARI NIGAIVLA,
GORUR, I-IASSAN DISTRICT.
THE EXECUTIVE ENGINEER.
DAM DIVISION,
CAUVERY NIRAVARI NIGAMA,
GORUR, HASSAN DISTRICT.
2
4» THE EXECUTIVE ENGINEER,
HRBC DIVISION,
CAUWERY NIRAVARI N IGAMA,
I-IOLENARASIPURA.
HASSAN DISTRICT.
5 THE EXECUTIVE ENGINEER,
YAGACHI PROJECT DIVISION,
CAUVERY NIRAVARI NIOAMA,
BELUR TOWN AND TALUK,
HASSAN DISTRICT.
6 THE EXECUTIVE ENGINEER,
HEMAVATHI CANAL DIVI--S_I'ON.
CAUVERY NIRAVARI NIGAMA,
TUMKUR TOWN, _ --.
TUMKUR DISTRICT;
7 THE EXECUTIVE ENGINEER. I
VISEVESI%1WARA?,'AR (;AI~IAE.fDIVISION.
CAUVERY IfIIRAVARI=i NIGA'.M,_A'.= ' "
'
I
.RA'II1NGf TO DIRECT THE RESPONDENTS NOT TO
'DEDUC.T'~AIxY* ROYALTY FROM THE RETITIONERS WORK
BILLS A,ND'I~IOT;*;rO INSIST THE PETTITONER TO PRODUCE
TIaIEIIRO3'eI.r'$.'LTSz= RAID RECEIPTS BY THEIR VENDORS AND
DIRECfI' THE RESRONDENTS TO REFUND THE
AMOUNT WHICH HAS ALREADY BEEN DEDUCTED AS
FROM THE PETITIONERS WORK BILLS AND TO
GRAI'JT AN INTERIM ORDER TO DIRECT TI-IE
'.AR.ES_I?'ONDENTS TO RELEASE THE WORK BILLS OF THE
I*'E'I'FI'IONERS FORTHWITH WITHOUT DEDUCTING ANY
iv' ROYALTY FROM THE SAID WORK BILLS.
THESE WRIT PETITIONS COMING ON FOR
PRELIMINARY HEARING THIS DAY, CHIEF JUSTICE MADE
THE FOLLOWING :
3
ORDER
J.S.KHEHAR, C.J. (Oral) :
Sri.M.N.Madhusudhan & Sri.Raghavendra”-‘:4H:.\S..
Advocates for the petitioners. Smt.Swe’thaV
Advocate for respondent Nos.?{ to”-€L_
learned Additional Government! Advocate fo:r_”_;resp’or1d’e~nt’
No.1.
2. Learned coun’s’eifor- parties are agreed,
that the present covered with
the in Golayya vs.
The lifjqf and others,
W.P.Na,sos1 O.(:)9{a(:}i!}I:?E3fM-S], decided on
02.06.2609. V t
the light of the above, learned counsel for the
‘states. that if the petitioners produce
authentic” “imaterial before respondent Nos.2 to 7,
that royatty was paid in respect of the sand
transported (from a licensed quarry owner), from
Wxvhom the petitioner had purchased the sand, the
respondents would refund the royalty charged from the
petitioners.
sratIR;o,Kd11é,r,
4
4. Accordingly, the petitioners are granted liberty
to produce material before the concerned respondent
Nos.2 to 7, depicting that royalty had alreadyybienyt
by the licensed quarry owner, on the
purchased by the petitioners. ‘p1″o.d’u_ctio.n”
authentic rnateriai, royalty paid petitiC;nei’s
be refunded within four weelfisf:
5. The instant ‘W1’it petiti’o’r1sV’V”a_re diispesed of in
terms of the aforesaidiiw H
niv*
” -. Index: Y/N