‘I-033
vu IrIll’IIII’I
Ill \…\.J\lI\I Ml! 1I\r’\!’\l1I’I!!1IIl’I IIIVJII $333,’: urn
IN ‘i’Hi:j. HIGH COURT OF KARE\’A’1’A1§;;fx” I A’
CIRCUIT BENCH.T G’L’LBAf?{3-1%.: f V
D.Af1″EI,) THIS THE 18″ 1}.£’gY:§)F I>?i§;’EM§:’5’R-.2{mz: ‘ 3
B2s::==()_RI~; 1′ V V V H
mg HOJVBLE MR. Jam?) ,3; %..41j:)a:?j;
WRITPETITI(§}§?’-;?$fG’:j¥9§§ii;2_t?é?3;{(}}fi«1-i%»¢f;1I;%S’)
Between: ‘V
Eimefih _ _
Aged abofiifiifiéifigl’/._ V .. »
Gee: Class-};.,.C{}nt;§§actc«?’
Re$ide&:’1t”t>f. 3?}. ‘E — _
fviudrlaaf £,a,yei1’£;.* % v
S’£ati0:i Read, ‘Y_atig_i’r;. ‘
Tahxk: ‘Yadgir, ‘
E)istrict: Guibarga.
‘ A S££I%{i.§;;~Qhagash§%£§, Aév.)
Ti –. .._”fhe.S%ate afI<;a1'11ata}<;a.
~ Kgéptd. By its Secretary,
flap'… efiviines 8: Geeiegy,
$5.8. Bidg, Bangalorf: M 1,
The State cf Kamataka.
Rapid. By its Secretary,
Dept- offiomrzaerce & Industries,
E3./1.8″ Bidg, Ba;r1ga1orc:~1.
a . ., Peiitiotier.
?-J
3 The Chief Engiizeer,
C 8:. B ééozth,
Diaarwad,
4 The Chief Engineer,
M.I.Z0:ne:,
Big’.-apur,
5 The Executive Engineer,
PiW.D, Division
Yadgir, ‘ W
Gaibatga District. ” ‘M
6 The Executive’ E1?;i§iii’;e::’:r’._ =:
ZLRE. P.R_.E; ‘iZ’Jivi;€;£.<J;n " _: " i
Yadgir, I _ »4
Disxrigtigiigiuisxg-"ga<;–:;,_ 1. "
as
The Execuiivat E1:gi;§ee:_,
.Zi1laPa;ach':iyai£:,.V " "
P.M.G.S.Y..__I:)ivisi{3n, ”
Guibaxga.
_ Tiiiéifixeszufiaia Engiiiééij
* _ . I).ivvisi<\\§'1;¥,.,,. __
'{f';u1bs¢tfgzL_ "
‘ 9’ T’n_<$: Exec:It_i'§zeiEngineer.
~ jg 2, V ' I<lhanzi;.1;;:*.
C! Si Mvifiixlisiotk
. . .. Resp<:::nde11ts.
ii’ i ‘ V Sii Kumman, ASA}
This Writ Petition is fzleé 11:26:33″ Articies 226 & 22′? of the
C’.0nstituti0n 0f India, praying I6 efiraci the respeiidenis not to
_ _ – .,. -. ..n……-…-.n..u mun \.UUlf(,.! «pr KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT OF KARNKTAKA HIGH CCXJRT OF KARNAFQKA HIGH COUR
J-,
the primzipie-st reiating in payment of rsyalty’ by cc:ri’ifficf<;§i'5;T V":
I H could
-. ………,………. mm ..uugu. yr KARNATAKA men COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or KARNAFAKA H G
is as foliowsz
“Hence, theseV’pe£–§.iVions are dispci-:.ed’v«:g}fv~Vgix.’ihg
the f()ll€)Wi.rig c¥irectionsV§V}’?’éfi rssgard 2E.’o– fé§Iéit}* ;)ayabie
for the materiaiI”(~s1_1inGr=hii1ieré=gEs)Iixsgad:
Where p:oviding.t§1;é2 :naietjia_i_s to royaity) is
the r¢sp<:g;$%biiif}% sf thé é0;i;§:ra.§:€V0r..2§nd the fllepartmtznt
profiéies 1'thé'_v_cbni;=.2,ct@:_ "tvgitij specifieé borrow areas,
for "::.':V’-?;3i_g_)1fV1 cf’t§:¢ i’equ.ir;:d. éonstmctien material, the
cc;z_5;[izA’2:%*.::<V):i_*A%a'ViM1 ?:}ei I7i.z3¢__bi:%: to pay royaky charges for the
,,,_nia_te£'ia.£ (1:1§n§5r'<;:§i;a§:ral) extracted from such areas,
ifr.»:_s;;j=3}’aiif,_j,z’ chafgéfi if} such cases will be Eegai. For this
” ~.4p:1;;p<i%§e.2io:1-execution cf mining Eease is not reievant,
'tizeiiabiiity to pay royaity arises on account ofthe
.. 'cpntracior extracting materiais fmm 21 Gmzernnwnt
Vwiand, for use in the work.
Where under $316 cantract, the responsibility to suppiy
the rnateriai (minor minerais) is that of the
Departtnentiemployer and the c0n{ract.0r is required ta}
provide orziy the iabour and service fer’ executixm of