111 THE men corner or xjxmurmxa AT
namn THIS THE 28*" DAY or MAY zoqé. 1' ~.' "'
93.333151' %
THE nomsm MR. ran. nxnmmrfin,
THE H0!l'BI..E
WRIT PETITION noslsfis 1&:'.11-1;: /0 9 ( aw mm 5)
BETWEEN: '
. AMRUT 3/0
Age 41 yeam,. o'er; 1>w;:)_ cm:2:;acto:>.__
R/0 H.Nc;. 60, Sbalcti E1*«I4aga1',=._ .
GULBAR(} A.: ' . = _ ' ..PE'I'I'I'IONER
(BY=.sffis.s;-- Advocate.)
AND:
1; Q erha stage xgammka
'Répmsaentcxi ' :ny%.1ts--% Secmtary
D&:pa.fiimcnt"Mi1:¢s.--& Geology
M.s; B".'1i1dingj'j_
i BA:~:c3u¢s._1_._c3:3__:::,; 1.
" Statc~:>f'Kar.aata1ca
' R'apA.'by'its secreztary
Eficpartgxxcnt of Industries ea Commence
--..Iw'I.S'g. Building, Bangalare -- 1.
' 3)-- 'uI'IiéTI.'lxecutivc Engineer,
..PWD Division Gulbarga.
V4) The Executive Enginecr,
Panchayat Raj Eng Division
Gulbarga.
S) The Executive Engneer,
Fradhanamanei Gram Sade}: Yojana I
Planmng Div. Gulbarga.
6) '£'hc Executive Engineer _ it 1
Miner Irrigation Division, Gulbarga.
7') The Commissioner, _»
The Gulbarga Urban DevcieQme1';'tAut,hr>z'ity,
Main Road, Gulbafga. " ' v
8) The ()ommissioncr,,_ it
City Municipal
= 1 _e..V".[R;"3S¥'ONDENTS
Gulbaxga. H V . _
i (By er; Gen.)
These writ petitio_n:';.aie4v flied _u_rader Articles 226 and 227 of
the Constitution' ofilndie..preyi'n_g'to direct the respondent not to
deduct royalty from ‘the -bills”—o_f”the paitioner and not to insist
the petitioner te produ_ce._ i:i’ie”‘ royalty paid receipts by their
vendors. ,Direct the respondent to refund the royalty already
dVe£iucted»» from’ the bills ofthve petitioner.
These 9i;ri~t’pefitions coming up for preliminary hearing this
day,’ ethet_eCqiu.zrt§deiiverw the following:–
lLLQ..§_H_§..E.I
it -.e:(Delivered by PD. Dinakaran, C3.)
rfl’E1e. Epetitloner in these petitions is a registered civil
“e.§’.i:<':::'*.':Al:'|.'3.t.'ior carrying on civil works of the Government Department
Local Bodies. It is contended that for the purpose of
i 'execution of civil works, the petitioner is required to purchase
x
buiiding materials from the private sources. It
contended that the petitioner does not own._any."'euVa'rr§i»'aiici_'_:thetKi'
he is not iiabie to pay any royalty to
the respondents are deducting royalty from 'the-v_At55i_iIs*~-'of; the-it
petitioner without authority of IawV,t…..i-f{ence.,L' these writiipetitions
praying not to deduct the roiyeigty froiri'ivth'eVee.t:iiis»» of the petitioner
in respect of the rria§te__riais"broé'i;redjfvfront from private
sources for exec_utisvr;_ s_ifi_il" t;on–treft,t works.
2. In c:..v. KUMAR AND omens V.:z'§'Vl:'ifiTVE AND OTHERS in Writ
Petitionfi Nor-i 31Vs’s4;3:t2iss*§r’iss4 disposed of on 31″ October,
1994-._ down AAthe””‘principies reiating to the payment of
royisiity’ The same are extracted hereunder:
(3) providing the material (subjected to
royaity) is the responsibility of the contractor and
A’ ‘ the bepartment provides the contractor with
it “specified borrow areas, for extraction of the
required construction mate-riai, the contractor wiil
be liable to pay royalty charges for the material
(minor mineral) extracted from such areas,
irrespective of whether the contract is a item rate
V’ .
3;’ I
L_,,= M?”
at’
contract or a lump sum contract.
deduction of royalty charges in such cases irriii A’
legal. For this purpose non-execution ”
lease is not relevant, as the liability to
arises on account of the contracts? ”
material from a Government land, ‘for the
work.
(b) where under the ._ responsihility to
I a is
K __ *._o,Toen marked, that is material purchased from
i .V jarivate sourcw like quarry lease holders or private
supply the material (niinortmiiwerals) v”istnat of the
Department,/en:ployer”‘ ..th_e V’.contractor is
required to any the ‘and service for _
execution _A it involving use of such
material,’ and does not include the
cost oft’ myataria-i, there is no liability on the
conitractor to any royalty. This will be the
.. ., even if the contractor is required to
tire: “material from outside the work site,
‘5o”*long’as};tha unit rate is only for labour or service
and ‘not include the cost of material.
‘ Where the contractor uses material purchased in
quarry owners, there is no liability on the
contractor to pay any royalty charges.
(d) In cases covered by paras (£3) and
Department cannot recover or deduct aq}{“‘r:§yalty
from the bills of the contractor and A V
the Department will be bound . ~aref£:nd
amount so deducted or collected to wntraezert 3
(e) Subject to the above, colleotion of :oyaltyVibyvi~he
Department or refunti thereof _ . Department
will be govomeor by the storm: or
(0 Nothing state;i_’ –abe_ve as a
direction for” ta any particular
contrac_;t} V :5_rVa¢.Etbority concerned
shall in wizether myaity is to be
dedueted’ or is already deducted,
whether it4._si;auid.£45e._rei:’iJnded, keeping in View the
abqye principiesfliaivd terms of the contract. ”
has been upheid by the Divisicn Bench
Visor this coon; in the case of ormze or me oxnecron or
.1 eEi=5ga1″He_sTior muss AND GEOLOGY v. M. nonnum’-:1)
mt Appeal No. 330 of 2905 dispesed of on 25*”
i V 1 sopotorober, 2006.
4. Foiiowing the judgment of this Court ren&r§q.__”E–5 “§3it§{‘2V
Appeai No.83) of 2006 disposed of on 25″‘ M
these writ petitions are aiso disposed of. fflb “o4rdA_e£rA as;
Ssh] _
index: ‘Q . V
Web Host: Yéé,/I 1s£d–<.. "