IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 8"! DAY OF JULY 2009 PRESENT THE I-ION'BLE MR. P.D. DINAKARAN, CHIEF AND THE I-ION'BLE IV£R.JUSTICE V.Gv.4S.A:B--HAHIT.".tA " ' E' . wnrr PETITION NO. 19o39-19o~nf,-T2099 (GM&ndM§é3" S BETWEEN: 1.
Srinivasa Enterprifiéé _
Prop. Rarnbabu__N~ 1 ” ” ‘ ”
S/0. Venkatarajpt, 5
Aged about %}2_.ye’arAs”,’ ‘¥:;,__ _
PWD Classivl C0nt1.’ae?:_tor,1”;V ‘ _
R/0 No.151–,._ 10th Cross’,-_» e ‘ _
BEL Colony,’Vic1yarany’anura,.._ . _
Bangalore. ~ . ..Petitior1er
(By Sr; ‘N’agaraja”N, Naidu; Advocates.)
_ 1. T2ie1..S’ta_te’
Represented Vb_’ff’itSV ‘Secretary,
E”**Departzn’ent of Commerce and
Industries. I\”.’.!A.S I Building,
. Bangalore “–_5’to oo1.
T ” . V E Sheshadri Road, Bangalore.
Q TIEieSupe’rintendent Engineer,
Department of K.H.S.D.R.P
-{Karnataka Heaith System Development
.. _a;ud ‘Reforms Project),
15* Floor, PHI Buiiding,
purpose non-execution of mining lease is
not relevant, as the liability to pay royalty
arises on account of the contracto_r;”””
extracting material from a Governmeritgg L”
land, for use in the work. ~
(b) Where under the contract the
to supply the material m’inerels)’t..is
that of the Department/employer anchthe
contractor is required to-only the
labour and service fork’pe2?e::utionf.of,any
work involving use “ol’:’suchA”-material,’ and
the unit ” rate” does riot” include.’ the cost of
materialp there on the
contractorVto_,royalty. This will be
the__position’ “ifthe contractor is
requiredfto_jtransport the material from
outside .vvo_rk site, so long as the unit
only for labour or service and does
the cost of material.
(cl””4Wh€’te the contractor uses material
purchased in open marked, that is
it ‘*~.__material purchased from private sources
like quarry lease holders or private quarry
owners, there is no liability on the
contractor to pay any royalty charges.
‘ in the case of OFFICE OF THE bxmacmn or
fiaIéARTM£N”r or MINES AND GEOLOGY v. M. M01-IAMMED
(d) In cases covered by paras (b) and (c) the
Department cannot recover or deduct any
royalty from the bills of the contractor and;”””‘ D
if so deducted, the Department D
bound to refund any amount: so.deducte’d”t.–VI.t
or collected to the contractor.’-._
(e) Subject to the above, colIe_ct’:on ofhroyaltyhby
the Department or refund’-therjeof .5-fine
Department will .b”e~..gove’rn’ed~-‘by»»’th_e terms
of contract.
(f) Nothing stated ‘above shah’ as a
direction _{.refun_d’ ._in regard to any
The Department or
authority decide in each
case;..yyheth’e_r’aroyalty is to be deducted or
_; ‘if any royaltyhis afready deducted, whether
“‘v–.{‘it5.–.”s.ho’uld be ‘refunded, keeping in view the
ya’b.o’ve principles and terms of the
‘The_seVVi’d decision has been upheid by the Division Bench
‘ ” Yes / Nor 03
it . ‘ . _» 4: ~–‘.:xVv’-ob’ ‘Yes/No
HAJEE in Writ Appea! No. 830 of 2006 disposed of onp.–25″‘
September, 2006.
4. Foiiowing the judgment of this fCoi0’rt’:e’n_de:ed”
Appeal l\£o.830 of 2006 disposed of on :42′.t_5″‘*L”–V_.SepteVr;raAt’3:er,’*
these writ petitions are aiso disposed”–voTf.’~i. No order’
0 –
dieichkfhmfice
Sd/-i
Judge
Kf&m/