Karnataka High Court
M/S.Hothur Steels vs The State Of Karnataka on 4 August, 2010
Writ Petition Nos.23233/ 2010 & '23eQJ:§/20'1'o :c;M.-1v;iv1~:Sj~._
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 4TH DAY OF' AUGUST, 2010,
:PRESENT:
THE HON'BLE MR. JUSTICE N.K.PA'lx'.1L : A.
AND 1'
THE I-ION'BLE MR. JUSTICE' 'A.$.
Between:
[By SA-K'. B. 'sh:§xaAj'}K:§m;;1'~»;«Advocate}
M/s. Hothur Steels, ,
Hothur Arcade. Road, V ~
Contonment, ' ' -- .
Be11a.ry;'533..104" e
Reprevse:1te_d it._s"Gjen_e'ra1 Manager {M},
Aged A 55 'Yea1*is. _ "
1 ' ' " VA Petitioner
A__n_<i_= 'I
The Syate {if Vfiarflataka,
Represented by its Secretary.
T. Depa.f*tme--:1t of Inéustries & Commerce,
Vikasa'S0'Ltdha.
Bangamre-560001 .
~~ DireCt0r/ Commissioner,
Departxnent of Mines & Geologr,
AA No.49, Khanija Bhavan,
" Race Course R0 (1.
Bangalore-56
{Development 8: Regulation) Act, in so far as pet~i_tioner
is concerned; to prohibit the respondents jlfrom
collecting the royalty charges twice contrarfntov
of the Mines and Minerals (DeVelopm_ent
Act, in so far as petitioner is concerned;'v_'to"direc§t*th'e,
respondents to issue Transport permits 'from the
petitioner's destination of the
buyer for the consumption in the
manufacturiiig upon to pay the
royalty and also to direct
the charges collected
illegally for the second time without
autlz-oriptylof A V l
We heard learned cousnel for the
flfieititionerv"an'd:§iearned Additional Government Advocate
app_ear__ing, for respondents.
;Learned counsel appearing for both the parties,
in the outset submitted that, the subject matter
~~-involved in these cases is directly covered by the order
at
passed by the Division Bench of this Court dated 21st
January 2010 in W.P.Nos. 35711 & 36199-200/2009
(M/s. Kiran Enterprises, Bangalore Vs. The State of
Karnataka and others) and connected Wrnattuer.
Therefore, they submitted that, following _
the instant writ petitions may alsohbe * _ if
4. The submission inade-._by_"'1earned-.counsel
both the parties, as statedisupra, is ..p1aced:on§ re.£1Qrd.
5. The instant writ ___petitio_ns are___disposed of
following the order Bench of this
Cour:,"dhai;eed':ii'?,lstifiaiiaary ao'i0 in W.P.Nos. 35711 32:
3619§1+3'0D/ Enterprises. Bangalore
Vs. The f4"S_tat~ev" of évkarnataka and others) and
ed11ne*eted..yn1attVer"and for the reasons stated therein
directions:
' Kiri) The petitioner herein is permitted to
.y submit his application before the jurisdictional
Vauthorities of the respondents for refund of
royalty, along Wit necessary receipts for having
V//,.
paid the royalty within four weeks from the date
of receipt of a copy of this order.
(ii) If such an application is .
petitioner, the jurisdictiona}~authoi?ities':pf
respondents are directed to iietceive'-the»saIfie._H7«:
and pass appropriate
law and in the siight tjtiepigitoerits/.o§1"ders
passed by this and
dispose V pp their 2 vexpeditiously as
Advocate is permitted
to filelzmentnot for respondents within four
weeks from"'t.od'ay.
.....
JUDGE
Sd/-3
JUDGE
it ‘ ~ it Vtsn*”‘_«