High Court Karnataka High Court

Karnataka State Road Transport … vs M Chiranjeevi on 5 March, 2010

Karnataka High Court
Karnataka State Road Transport … vs M Chiranjeevi on 5 March, 2010
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE ST" DAY OF MARCH, 

PRESENT

THE HON'BLE MRJUSTICE,K.»sREEt§H'A"R'=Ti¢.é"   V

&

THE HON'BLE MR. }USTICE_T€LN.VEAN*.JG"O_Pl\L.A':.GGWDA

WRIT APPEAL NO.3VA59:V6:j;2:OO9 (GM?RE$_;..'§
BETWEEN:  % " VA A'

1. Karnataka State Ro~a'd"wf':  - 
TranSDort;C'O'?P.i)rati30n;   A V 
Represemfegi 5_y_--.its'    "  .
Managihg Director, 4' 

KSRTQ, Cer1'tr-~a;I.__Qt'f.i_¢e.__ ' "
K.HV. Road,j¥Sha€fItfTi.na«g'ar, .
Baragalu-re. ~* ..   *

2. The Execa.:tiv"e:4_ErTginéer,:. " A _.
Civil Engnineeririg _Dep.artmen'"t,
_VlV3anga[<3_%.re D.ivision;~«.. _ _

 KS.RT(3,_ '<:'e..;~.::raa Office Btjiiding,
    %
B'aTng:3l_0're__¥+.TV56O 0011.

'   Now'R.e fireseh'té:--dTV.by its:

 H  Shwetha Anand, Adv.)

 Chief Law Officer
f_j~..«.KS-.RTC Cent}?-al Office,
_ *Shan5finagan

' «B"a--ng.a_|0'rj3 -- 560 027.
*  % " :APPELLANTS

 



AND :

M. Chiranjeevi,

S/o. K. Muniswamy Raju

Aged about 49 years,

Class -- 1 Contractor,

Residing at No.1820/1, 8"' Cross,  
'C' Block, Shankari Nagar, : '
Bangaiore -- 560 092.

This Writ appeal is filed  of the._i(airr.1.ata%gaVVVHigh
Court Act praying to set aside_...th'e._o'~rder pass_ecf_.%n Writ
Petition No.11356/2007 dated ;31/oa/zoos'.

This appeal coming on hearing this
day, K.SREEDHAi?;'R,AO J;.","ct'ei.i'yered»thelfoliowing:-

 deeu 

Respovnceint ca"r'r'éed"o,ut certain construction works of
the appeliants.  of contract, it is stipuiated

that 1%, cessa"is_to' be d"eidu"cted from the running biiis if the

I-fit"c-0nt'ii;~a'ct:,,,'is en,trusVt«e'd'""subsequent to 1.11.2006. If the

C'contracdt:i:'s..,:entrus_i;ed prior to the said date, the cess has to

be paid by.itiifieivnconcerned Department of the Board. The

 Notification incorporating the above stipuiation is

 vide G.O.i'~Io.LD 3oo LET zoos, Bangaiore dated

 "di.@_8§1.2oo7.

75%

:  DvE*i\i''i"< 1'



2. In the instant case, works are executed on

23.2.2007. The contract work is entrusted by acceptance

of tender prior to 18.1.2007. The Governmentj"'C5rde*r,"

issued shalf have oniy a prospective effect 

have a retrospective effect. In that__view, theipasésigciw. it

by the iearned Singfe Judge directé'_ng':

amounts to the respondent  and p__ropei=,_  

Appeai dismissed.

ksj/-~