114 THE man com? or xammmxa. xr 5 J"
DATED mm mm 28" on 93 QQAY
PRESENT
mm Hozrsm nm. P.D. nzmimgnfi; 'arias?
AHD _ _ _ V
ma: Horrnw uR;;:Isr--tcE; .i?.:§,3iia1:AH1T
max? mT1'rromxo.73§«q:T&_7$big1*i~1é§.' ;;a5'u--Mxs)
nm*wEE1;'¢= =
Aged about 46 _
S/0. late Govginda 2
Contractor, mgiding at', *
Byramma Kripa, Psfiét,
Kundapura Talui-z, Udupi Di:~;tr§ci;;_ ..PE'I'f'I'IONER
;('BY SI'i Shetty, Aévocate.)
V V . .. ..... ..
1) Tnc%sm
Repmaented h3i"its'TI=Sec1'etazy
' "vDepa1'l:a:a;ent.Mi;ig:s; as Geoiog;
MS. Building
;3A_;3GAz,oRV:_E,'i~- 1.
'FEix";§V'E}it:t:u£§:*x)r of Mme' s as (being,
_ Tija' Bhavan, Race Course Road,
V" -- O1.
L' i 3}. _'_'I4'}';csc Executive Engineer,
Parts and Fishes-ises Department,
Udupi Division,
Udupi, Udupi Distxict. ..
4] The Chief Oficer,
Town Municipal Councfl,
Kundapuza Taluk, Udupi District. '
5) The Executive Engineer
FWD Department,
Mangalore Circle, Mangaiorc,
T D.K. District.
6) The Executive Engineer ~ 7
Panchayath Raj Department', ' '
Mangaiorc Circle, Maagalore, * _ f
D.K. District. "
7) The Com.m1ss1on.:c:}f .
City Muncipal flozpotflfian '
Udupi, Udupi Ugsnnca;
8) The Exec1i'§*ivc= *
Prime Ministcr "'!il]a'.g§: %é.ak..,__
Scheme, Udupg Ur.1upi_ Taiuk Disfiict.
9) The Enghiséf, V
Depaxtnizazfg-oi' Minor Irrigation
'Mangajozc, i:~.,I<:,u aismzct.
xomle Exs;¢ugm?e
' ..__ . , V Taluk Panchgyahfi '
* I<§.undapa11a.--__'I'aink, Udupi Disuict.
% smmmy,
' Development Board,
Read, Shimoga -- 577204.
_ Sfiecnetar-_v,
Panchayath,
U _ ,4 4. ' ~ -Salig'ama, UdupiTah1k &
Distmt. g_%__MMw~»"'-
he is not tiabie to pay any royaity to the rerspondents,...._E§c§§te§*e:',_
the respondents are deducting royafty from K
petitioner without authority of saw. He;ntée’,e::§esLe’ tepgétkititgnis}
praying not to deduct the royaity from
in respect of the matertais procured’V–him.”frer{} ebetrcec
for execution of the civil convtract werkssti
2. In simiiar matters, m:stco;,;t 1:iI§”..¢¢é;§f.5..x.’-‘(OMAR AND
omens v. stare c%x§;gn;AfAj;<e %Axafomens in Writ
9etitions No. of on 31"' October,
1994 has iafti' to the payment of
royalty by the"c9ntrect9fsA§.%jVTtnVe are extracted hereunder:
_(a) V, Where the material (subjected to
t " . i£;~.t_fhe regeonsibility of the contractor and
T. provides the contractor with
* areas, for extraction of the
. réquirF:ed'c£:nstr¢1ctian material, the contractor will
n be fiafie to pay royalty charges for the material
Vt.' .V(fé1inor mineral) extracted fram such areas,
% AA"§i)'fe-spective of whether the contract is a item rate
" ~ "contract or a lump sum contract. Hence
deduction of myaity charges in such cases will' be
3
the Department wit! be bound to refund any
amount so deducted or coliected to the contractor.
(:2) Subject to the above, collecticn of myalty c»g%:+;i¢
Department or refund thereof by the Depaftmeffi
will be governed by the terms of contract. .. .. fa > «
(I) Nothing stated ahéva shélt at a
direction for refund ih fgarticular
contract. The :Dep3ff??fiéfif: tvnoemed
shall decidgcit gnttwht-¢ner;omy is to be
deducted pr tzstany is already deducted,
whetherit. §f§ou}€ii-:5-we “néfuhdétitttkéeping in View the
abové..Apr§ncig§Ié3′:’ajhd.t ofthe contract. ”
Th¢«.5g.g~’,e’zvvici~ dec§é;lo–nth_aO$A.been upheid by the Division Bench
of”t_l{2iS;Cn:L;It.’:’_i§a gase of OFFICE OF THE DIR£CTOR OF
DEPA’RTia.E9tT:’AVfi!r”‘ éitiuss AND GEOLOGY v. M. MOI-IAMMED
‘<1;-Ihcsae Afipeae No. 330 of 2006 disposed of on 25*"
¢j".Sé§§t§:rnb&r§ 2606.
4. Following the judgment of this Court
Appeai Ne.83O of 2006 disposed of on».25_”§’ V
these writ petitions are also disposed off»’Nc; _orflef’a$”t§ 77
3A.%%C}_1%ie%f}AiJustic1e,V
Slab]
Index: Yes] No. V. ‘V
web x A ….. .. H