1
IN THE HEGH COURT OF KSXRNATAKA AT BANGAVI.-«ORE
DATED THIS THE 31st my OF October, 2._C?'1V'.'V9:§§-h fl:.. A
BEFORE
THE HONBLE MRJUSTICE LE\fA}2AY--'{5fl$f}s"S{3f;'§§xiv;i5'.» A
WRIT PETITION NO.4324/;2Qd§3V(G1W;TflA3\§’S)2 ”
Between:
3.
Ex}
MA__f€~D§£5. 1:213′?
C NARASIMHASWAMY7 .
S/O CHALUVEGOWDA «. _
AGED ABOUT 38 YEARS ‘ ,
ELEKERE KYATH&NA§r~IAL;LI._ V
PANDAVAPURA ‘£’Q ‘
MANDYA DIST ‘
G N SUREN-{BRA K?{11»1AR._” %
S10 14; NA3ANI%m;’€}GWi31.A”v-~ ._ ~
AGED A}3t)U’I’ 33’~iv;1.ARs’T’—
eANGAN;a,wA13w1L:,A<3£3.%,
G MALLIGERE POST ' "
NA{;}AM.%\N GALA TQ
” PETETIONERS
L’ {VifV’.9T$T’1″‘~’:?A»I+2’1I,:_’I\3;R:§}Il?§SHA, ADV.)
THE $538 or KARNATAKA
V’ 1T)EF’IXO–i%’ COMMERCE 8:. INDUSTRY
M SBUILDING
my .5 R AMBEDKAR ROAD
BANGALORE» 1
.. REP BY ITS SECRETARY
THE PANCHAYATHRAJ ENGINEERING DEPT
MANDYA
RESP BY ITS EXECUNVE ENGENEEZR
P W D D§ViSI()N
MANDYA
REP BY {TS EXECUTIVE ENGINEER
p4
6
whethsr it $h<3u1.d be refunded, keeping in view~ _1::l:_: <f:' ~ abovc:
principlas and terms of the contract."
2. The learned Counsel for 1″é;$’pari’d§:111 t3._.:s*e;gb§iii§$ }ti1eit_.
payment of royalty is to be made tlvié M
M 0 Rules and as to Whether holders
or not, it is for the Deggmtéitnt ‘as cigcided by the
decisian in C} V Ku1’;1ar’s
3. In view: circumstances, the matter
is fully co2f Eer¢’;:i’.A in G V §{u;tz1a_r’s case arid this
writ petition is’: di+sp0see’£* Gfflie same tem1s.
Sd/~
Judge