High Court Karnataka High Court

S Harish Gowda vs State Of Karnataka on 18 March, 2008

Karnataka High Court
S Harish Gowda vs State Of Karnataka on 18 March, 2008
Author: K.L.Manjunath
in man HIGH couaw ow KAnNAmAKA Am Banéaififin",

I

'TED

E

Tfils was 13"'__g or Mnnggggzcfiai T

O

F

El

R E."

 

THE HON'BLB M.JUSTICE K L.MAmJufi3§H' "

WRIT PETITION no. 3§7é*oE zéasran-Em/S)

BETWEEN

1

alts 

5 EARISH GownA_'; .1u '=

AGED Amour 32 rEaRs;g,_ ,
RfA£;s/Qgm.sEE?HARAMA1Aa,,
uo;13;;sm+¢Ros$;AsRommE.LAxouT,
Amm1GUp?E,v1Ja§AfihaAR?'
~BANGALOEEe4fi,'a ' V'

\v'K v1Jé:[KufiAR*"
S[O-NAGESH<SUsERA3A snawwy,
AEEE ABouT12é_3EARs,

" R/Am no 70,11 MAIN ROAD,

2 _4T3 cRosa,HosAHALLI VIJ"YAfiAfiAR,

"EANaaLoRE--4o.

PO

= 3aC.£AGESH
SfQ.€HINNA MARE GGWDA,
;AQED ABOUT 29 YEARS,

h'M/s.ARpITHA couswnncwxons,
'«fiO.729,BTH CROSS,RPC Laxofiw,
BAHGALQRE--40.

S/O.MARE GGWDA,

AGED ABOUT 28 YEKRS,
M!S.MARUTHI CDNSTRUCTIONS,
RPC LAEOUT,VIJAIANAflAR,
BANGALORE-49.

PETITIONERS



(By 8121. P V CI-IAN'DRASHEKAR,ADV.)

AND :
1 STATE QF :r_A.12_r.~r_A.TA_rOT     -s  4.
RZE'.P.BY ITS PRINCIPAL sEc.*RETf1_"xRT,   

f)E'PARTi-a'Ei.~a"'f GF P'u'BLI(3. f-30%, 
M.S.BUILDING, ' _  -V
BANGALORE-01. 

REP. BY ITS PRI_1fiCIPAL__§11C£R¥}TA1§Y'*«_ _ 

THE FITTEF E1\;Q"r1.1"'r.!mD

DEPARTMENT OF PU'BLI_C ',WOnIK_m_ I'2C')'f"',"K . OTEOLE, T A' 

   'V 

3 THE  .......-Q'B_ ;~LA_I-iA_"rs.';;n:aA1a _.%;m

J c.ROm);BzO§Om.ORE-O2. %

"" P 

4 TTHT.  AUTHORITY
KEIMARA OTPA123 vm-.s=T"'-_;axTN. _,
13ANGAL'ORE.w2U 

,  By' I."Ts. cOv.z«.e1s-.¢:-x-:~:Ez=.~.

""" " . . . RESPONDENTS

(::;yf EAIIEERAPPA, AOA FOR R1 5. R2;

sRI’;~3. N”. FOR R3:

. EOET 11.4)

*1’i~’.IS W.F. IS E’ILEu”‘ UNDER ARTICLE’ 225 E:

V227.-.93 THE CONSTITUTION OF INDIA, PRAYING TO

‘OT3zEcT THE RESPONDENTS NOT TO DEDUCT my

_V .’.j;.ROTALT2 FROM OUT OF THE HILLS OF THE
PETITIONERS IN RESPECT OF THE WORKS CARRIED

GE”! B1′ TI-“..EM FOP. TI-IE ASL! LOCAL-

LVVBODIES, PURSUANT TO THE NOTIFICATIONS DT.

i5.7.i§fi5 VIEE A’1*T1~’l’E§fI.A. A’N’D ET. 2fi.3.19§fi VIEE
ANNEELB. AND DT. 28.5.94 VIDE ANNEXHC. AND TO

REFUND was ROYALTY AMOUNT

.nGM THE PETITICNERS.

THIS WRIT PETITIQNV-_CO§%&I1§Ié'”:’ON-ti’; fi~oRi

PRELIMINARY HEAR:;~:e- Teas; DAL’ ;, -‘i’-ma _’er:;U”R’I{_ MEKDE
THE FOLLOWING:- i * 1. .

W .

my, VA

0

I!

Heard the eetneelhtetethe.petttieners and
the reapondents. LQte’L1»v %2h ‘

2. The §etitRonees*Rte*eie;; e-ntrecters.
They hmfieflteéethetffiiled these Writ Petitions
ta Rqgas;}R¢$exg;e§~A;R”ahd C and to further
diregt ,E;a.:tee§eheehts not to collect the

royalty frem_the_§etitioners bill in respect

s._ Offltheiworkwerfier issued by the 2″ respondent

.V,’afide”te”efyrther direct the reep-ndente to

Refund the royalty if hny celleeted fram the

‘, petitienere -anning bill.

h”a3. It is not in dispute that in similar

eircumstances this. Court in G.V.KUMAR AND

CTHERS VS. STATE OF KARNATAKA in W.P.NO.31264

to 31266/94 disposed of on 31.10.1994 ha% laid

<:/

V

down the principles relating to the ' _

royalty by the contractors. 'i'he '* V

has become final since the "iias.A.'not':"b_ee;3

reversed .

4. In View of the .é’a,;iie, thi;-2. jcc>’i.u.~1.’-;§ is of

N’

he opinion, the p:re’sen’tm’:_Wri§t.fl’Petitiozii has to
be disposed of to
consider the eit” er
for refund to cieciuct the
roYa1t3i ”” bills by
consirierihg’ ladi down in
G. V. K’q”1~¢iA1{ ‘.’

the”‘::e–su1t, the Writ Petition is

vclirecting the re__,-nd.ente to

co11.si’deri’the’ case of the petitioners for

‘refunci ..of«:_ royaity or not to deduct the royalty

“§£j:..–.-o”:_:;'”‘~«–._1;…e running 121115 by applying the

‘-3§ri’3jic”p1es laid down by this Court in

& orrmns vs. STATE 017 KARNATAKA ag.

OTHERS. Accordingly, Annexure-A, B and C are

%/

quashed. Petitioners are perIuitte§1″””‘t¥:_’%_

fresh raprasezntati— -3: -urniahi.z-zg. V.

2-me .-‘.;r%z: passed ifi G.v.3:s:’aIni;”ar§ vs;

STATE ca? KARNATAKA Am owfimis £he. ‘>

respondents to consJ’.d4e1§V’VL’L’t.1_i eei;: détaépfrofisjerly.

__~s,.\A.._