EN THE EHGIZ COI.T:'.T GI? KAR}€.é%TAI<LA AT HA3-'JGALQRE W.P.N 9.1 338 OF 2003
1
J.
{N THE HIGH COURT OF KARNATAKA AT BANGALGRE__
DATED nus THE 216? DAY or 0070333. u
assess _ _
THE momma MR. JUSTiGE~ ?5l.4ir$.P'_A fl 1 ." 5 % %
wnrr PETITION. No. 1138 9: éMg3"m%gA"
BETWEER:
K K RAsHA:<m$HA:~.'
YANKE 8€IFHLQERS3. _
AGES ABQUT 39 \'EAR:'~«; 4
was ems; 1 CQNTRASTGR, ; 1 V .
N{}.'iD59. 5*" 'A' MA:N.3Ro a_;',e:2c:;<, - ._ »
329 STAGE,BASAVE$}-1VVARA_NAGAR,
BANGALORE-R3. " = -- '
_ H 1 _ _ é ,_ _ _ PE:TiTiQNER
{By Sri : :4AGA:=i"AJA_;L: vagagéétiv .. gtsS;fQ¢A*rE-- )
AND :
3 ma' sum"; 0:: KA w.'an+a;<;a. _
«'~2Ei'~'.E:-'{ ms SECRETARY,
aapaarwewr OF-C<J'i':+1MERCE ma
musrézaE.=s.,~:.s;E;u:L:3::«:e,
,,.;3ANa.ALoRE~r1.. «
. 'THE'S}{ECUTiVE ENGNEER
_ ..DEPARTf¢%ENT._OF K.P.W.D.,
' b1i:'*.{\_li}Y:°<' 3'.'3i'*J{$_1sZ}N,
" ~.fy§ANEY'$..Di$:TR§CT,
""7fHEV_CC?»4P41iSSi0?%£ER
V {JEPARFMENT OF KARNATAKA SLUM
' C§.'EAF?1AN€'.?E B{}ARD,3HE$HADRiPURfi=.M,
n ; _BAH€3ALGRE DMSION,
EMNGALORE.
(.47
-- 4" THE CHMRMAN AND MANAGING msnemoa
DEPARTMENT CF KS.R.T.C.,
SOUBLE ROAE),SHANT%NAGAR,
BA§*~£GALORE.
LN 'i3'!3:§ !'§!(jl'i C()Ui{T OF KARNKIZAKA AT BANGALORE W.P.N0.I 138 OF Niki
I335 TILE: E 1331} {ZQURT 01? KAILNATAICA .1-RT l3A}=31flLQP_E W.P.E\§o.} 138 O? 2098
"}
1
buiidings, reads and drains, etc. pertaining to Sfate
Government and other icmai authorities.
petifiener has efifereci into an agreemefi-.::§vit}j'~
respondents for execution ef
case of petitioner that, the juri$;iiCt$rsr§_ 3’i resgeneeet
no power to deduct royeity works
235653 and in spite of eetice of the
respendents by 4gév_§ng 1 v.:§£§;iye”.r%pendents
are Q:The%%e%e%e;’VVVeetitioner herein
felt neeeesiteieé ” instant writ petifien
seekingfv:e_ppfep§§”i:ue’feE” supra.
3. ifiaeve Vheafii’ ‘ie’ernee coufisei appearing for
gi:efit5t§i*se:..e.:3:*:d iea h1efi”Gevernment Pieader appearing
“f<;b_r'ee resifififidfifififi-'%ei.e
'A pemsai ef the materiai aveifebie en
""'a_éfec;erd, ..wi§i:'ef emerges is. that, petitioner has submitted
'reeresentafion stating that, respenderzts are not
':: 'en§:i;tied to deduct reyaity free': the running biiie of the
3% 'i'§'ii:L fiiilifi ififiififlfi' OF §iARNflCi'AK.»'%. AT BANGALORE W'?.?€O.i 133 Q}: 2663
Eté "BEE E3453} CQURT OF KARPJATAIQA AT BAEEGALGRE '.¥.P.E'~§0_l I38 0}? QGQS
2%
petitisner as held by this Court and the Apex
catena at judgments. Except stating so, .
said representation, petitioner hahiangt prrbducéct. é'*t:c_'-.py-. "'
of the simiiat order passed t§§_is~
authenticated dcmument a;j'ié__ezt1.eAttt: Aézfitéeutged
betvveen the partiaats, bvitlts-j.' Gt' t3fr(:.'.é__f–t¥§*§*!.§_¢}°1. ivavdrtt stmtract,
royalty is deducted, whu$tAii.$'V f§.fv"'t;§eduction etc.
Nothing is Therefore,
inteitferenrsgi' fiustifiabie and issuing
directiotfi woutd be premature
in naturétwtaett :16 exercise can the part
of petitioner. it
Th$i':?,-fare, without expresfiéng any opinien or:
fiiarit$%«Adf :'t§§£s'V~i.§::é§e, it wcuid suffice for this Ccaurt, if
V –VappttSp~tia'stae. tfitection is issuw ta petitioner ta submit twig
it iigtietaitted aonsoiidated reprwentation aiang with
aufitenticated documanm to substantiate his
itciaim.
ibé THE HEGH CQUKE’ 01*’ K,AKNA’FAKi\ AT BANLiAi.Ui~E.%£ W.P_No.£ I38 {.3}-‘ 2{1I€}8
IE4 TIIE. {ESE} COURT GE? KAR2’«§A’§3’%.KA AT BAl*€GALGR}3 ‘vV.P.N<3.i 338 OF E88
5
6. Having regard to the facis and circumstarjcéfigf
the case as swted above, the writ petific::’_””fi§e’c§ ..j:
petitioner is dispased of as fcliowsr
4; The petitioner/;ere£s:, %::;
submit his detaiséa %
représentatzbn ‘ ” 5’ ‘ ~. A . ,?ec6;3é,3,
authenticated {ha-
jufisdicfififfiéi V rayalty
almg under which
wéflr deducted etc, to
a period of two
xfroxr’?i”V–:’V’zVI’2 £=,-____a’:afe af receipt of 3 capy of
L’ ” ‘= .__
If petitioner submits its
.. f_ep;ré§.§entafian within two weeks, as stated
” “3433:/e, the jurisdictions} authority is directed to
receive the same and pass appropriate
………………………..»……..–……._
L?’-é ‘§’HI:i fliiifi {,’QUK.’i’ OF KAi{NA’1’AKA AT BANGALORE W.P.No.I 138 UP 2398
M THEE HIGH COURT OF KAR}«§A’IAKA AT B.AN£IIAL{}I{IL’i W.P.N0.} 138 OF EGGS
6
orders, in accordance with law, and dispose of V 3
the same, as expeditiously as possible.
BM./*
” V’ 1I\Ti’r1r: Hit}!-£ <.:<}u1<':' OF §(.,AKNA'1'AKA A'1'BAN(.iRL.{.)RE W.ie-"No.3 133 en: 2302: