High Court Karnataka High Court

Shivaraj S/O Shanthappa vs The State Of Karnataka on 9 July, 2009

Karnataka High Court
Shivaraj S/O Shanthappa vs The State Of Karnataka on 9 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGAL.o'R:'E<E«_iT"'E.TA

DATED THIs THE 9*" DAY o:= JULY 2005* if    '

PRESENT   

THE HON'BLE MR. P.D. DINAKARAN, 

AND' _ '=~
THE HON'BLE MR.I%usTIciETt:V-.Re.-EABHRHIT 

WRIT PETITION No;1417l214'-_ot=.jT»' :OuG9f 

_.---.-.~--.

8:.

WRIT PETITIONS N0.188v14---'18'822_[§;§Q§ l£GM--MM-S)

 

 

   

Between:

Shivaraj _  ~
S/o Shanthappa, '-- % _  . 
Contractor, Age:"'5_Otyears,  " 

R/o Sharan Nagar, 'Talu'k. Bas-ava kalyan
DE4_st.. Bidet;  "  .

...PetEtioner
  4VGovt:.:jrish S Khashampur, Advocate)

 

  «State of Kavréii-ataka

 Represented by its Secretary
' «.D'e-p_artm'ont of Mines and Geology,
 1Vt_.S';V.B{11'Idings,
=7---._BVang;1aiore--56O O01. , »»»»»» 



. The Executive Engineer

irrigation Department Bhalki
Taluk. Bhaiki Dist. Bidar

. The Executive Engineer

PWD, Bidar.

. The Executive Engineer

PWD, Guibarga.

. The Executive Engineer

Ziiia Panchayat
Bidar.

. The Executive Engineer

Minor Irrigation Division "
Bidar.

. The Executive Eng-inieer it   

Zilia Panchayat, ti '
(3u|barga'.r._   

. The Executive4'Engineei'..V'   
Basavakaiyan 'D.eveiop._mevnt"Authority,
Basavai_'<a"iyan, Dist.V_ Bidar;

 ..  EVx'ecuat.ive:xEngineer

iMun.iciipa; ecu ncigii' 
B3'Sav8kairva'n¢ 

' i'O.The A'Se.cr61Ei",'.i'  A
 Ai3MC Yard,a;Basavaka|yan.
i g "  :1  Secretary
 " TARP/iC Yard, Humnabad

...Respondents

(by Sri Basavaraj Karreddy, GA)

5″” am

I

These writ petitions are filed under Articles 226 and 22,7 of
the Constitution of India praying to direct the respondents notto
deduct royalty from the bills of the petitioner & not to ins’is_t”‘–th’e

petitioner to produce the royalty paid receipts by theiir~–v_en__doj’rs”
and direct the respondents to refund the royalty alre’a=.’ly–as ~

deducted from the bills of the petitioner.

These writ petitions coming up for;.pre»l:imi«nary’1hearingigthis

day, the Court delivered the fo|lowing:—-
(Delivered by ;_P.D.

The petitioner in these’peiti.tions’4″”is’:jaregistered civil
contractor carrying onycivil works. tt:eyE€3_o.v.e_rvnlrnelnt Department
and Local Bodies. the purpose of
execution oiivvyciviiiAvvo-i?l:<–s_,fi"the'«v.,p'eti_ti–oner is required to purchase
building mateirialsli sources. It is further
contendeydfitiiayt thVe"»Vpeti'tioner"does not own any quarries and
E5iial::l:lei_._vto any royalty to the respondents.

Hovveve1ri;__theireslpoliyid-ents are deducting royalty from the bills of

petit'i'onerv'v»'ithout authority of law. Hence, these petitions

Inotxto deduct the royalty from the bills of the petitioner

res.p"ect.=of the materials procured by it from private sources

fo'l*vexecution of the civil contract works.

2. In similar matters, this Court in GM. KUMAR AND

OTHERS v. STATE OF KARNAYAKA AND omens

Petitions No. 31264-31266 of 1994 disposed of on 343′ o;;:ttc},’t5e:-f,’g”s,’ ‘

1994 has iaid down the principies re|atiz*¢»g»..to

royaity by the contractors. The same are:”extracted’lh–eV’reunderj”«.T7~i

(a) Where providing the materiai”(subjected’to,
is the responsibility of t_he’:”»coi’26tractor ” and the
Department pro vides’~ ..the.’VAco:ntr”ac_to.r ‘ with specltied
borrow areas, for extraction the required
construction’ — n_1ater.’aI,’ * contractor ., h be liable

to pay charges hlfor’ “material ( minor

mineral)iiextrattedfhfrom such”areas, irrespective of
vgzhetheri the’:’co:htra”ct,A_is—- a item rate contract or a
lump sum’ cohtra:tf:gV’l?i’énce deduction of royalty

V _charge’s such caseswill be legal. For this purpose
non-executioh___ofmining lease is not relevant, as
theiliability to pay royalty arises on account of the

it extracting material from a Government

h. * lahd,”.’forA’,use in the work.

(b) it Where under the contract the responsibility to
supply the material (minor minerals) is that of the
Department/employer and the contractor is
required to provide only the labour and service for
execution of any work involving use of such
material, and the unit rate does not include the

,,…_AW

(C)

(0′)

cost of material,
contractor to pay any royalty.

position even if the contractor is require.£i..,ffQ.’__’ ‘
transport the material from outside the worl:<."site,VVV' " '
so long as the unit rate is only forlabour'or'sei'vice.. '– _

and does not include the cost o;{."mater.'al."'«_e '7

Where the contractor uses material'-purchased?' in

open marked, that is material ,ourch'as_e:_:l_,

private sources like quarry__lease holders or private
quarry owners, 'the.re fis _n"o,_V_liabillty on the

contractor to pay any r_oy'aity5cl7argies;_* "

In case; égeejoveréill _:',.jDa.rasl.l"_:{b)' "and (C) the
Department i??t3'l'?n0f: A recover or . deduct any royalty

thefbills thecoivtractor and if so deducted,
the "Departrnen.t yviil…' bound to refund any
amountlso daducted.'or collected to the contractor.

Subject to" above, collection of royalty by the

Department or refund thereof by the Department

tewillibegovvetrned by the terms of contract.

in

' direction for refund in regard to any particular

No_thin§;g "stated above shall be construed as a

ccnltract. The Department or authority concerned

H shall decided in each case, whether royalty is to be
deducted or if any royalty is already deducted,

whether it should be refunded, keeping in view the
above principles and terms of the contract."

there is no liability on the
This will be

Index: Yes / N5) "

3. The said decision has been upheid by the Divi-sion

Bench of this Court in the case of OFFICE OF THE

OF DEPARTMENT OF MINES AND GEoLo=*sSY H

MOI-IAIVIMED HAJEE in Writ Appea: No.’-3’3’0-of 2-£506.Efti.sp_eset1i’«.of’~_A V’

on 25″‘ September, 2006.

4. Foilowing the judgment cfjt’iati»s Ceurt Writ ‘V

Appeai No.830 of 2006 disposed Senter’-nber, 2006

these petitions are dEsposed ehftin’ sinifl’a*’r «!__\io order as to

COSIIS .

Sd/–~
Chief Justice

Sd/-1
Judge

i»»”./ U h

4: LHost:4_ / No