WCP. No.80207/ 2609
..1..
IN THE HIGH comrr or KARNATAI{A,.. : "
cmcurr amen AT GULBARGgA. "~..::. V ' 1%
DATED THIS THE 216'? DAY pr .;A .1c:JATn*2A.2c!o9 'A: T T
nmmm V
THE Hownnm ma. JUi§*m:C:E.1H.é.n:;n:i:sii§
w.P. yo.si§2o7., /r3oo9_ L%I§j¢§g;agm--s1%VM"
BETWEEN:
Gumnath
S/0. Babu Ratilocg _. _ "
Aged ab0ut=:'4O y"aalI"$.§,3'..__ K v ' _
Occ: C1ass--I Con ''c.toIf,''' '
Resident bf -7Sfi:enii%asa flflaya', " ' ' "
Plot Ncg.44, Al1a:<g.a;9t:abi211'M_arga,
Homenagar, ' _ " __
Gulbarga, ' _ = " ...PE'I'ITI()NER
(By Sfi :,r§.Bi.£a:i'ax~,'v2ad§;}
1. ' Tbs: .Stat_;¢' Qf
Rep"z$:sc11t:¢Ci' -byfiits Secretary',
Departmcnt "c;t"Mincs as Geologr,
M.s.Buj3giing;
-Ba;uga1<"31ft_:'i- 560 cm.
«2.":L."Vi"'hV.*.~*:V Efitate of Karnataka,
_ Rsprcsentcd by its Secmtary,
" Degparizntumt af Industries 85 Commerce,
'V -M;.S.Bu:i1ding,
Bangalore ~ 560 am.
' "'-" ' '-*V'-*'A'A 'v..'~--?_.:I" nnnwnlflnn ruufl LUUKI Ur KAKNATAKA MJGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA I-EGH COURT
3. The Chief Engineer,
wu-n w-we «urn lIl'\l\l 1:-uuriluri
Panchayath Raj Engineering £)cpart:n1ent,
Bangalore.
.....-.-.-.- ....- ... ......--... ._..... ... -..... ... ...... ........ ...v..... V. ...--u...n.n.u-a nuns uvuns V: usvunuvcnlniu-\ nlurl LUUKI U!" IKHKNAIAKA HIGH COURT
"5
V' by i3_1éiri,.vendors.
W.P.No.80207/2009
-2-
4. The Chief Engineer,
P.W.I). C 6:. E (North), Dharwad.
5. The Executive Engineer,
(FWD), Public Works, Ports and iinlanéi' .. "
Water Transport Division, Gu1bai?ga.:f" A.
6. The Executive Engineer, _ _V .. V
Panchayath Raj E11gin.eeiing"I3'Vi,sion,
Gulbarga. --
7'. The Execufive Engfieeifi _ __ _
(PW D), Pubiic Works, Ports '
Water Transport I)ivis.ioti,'~Bi€ia,I%_ ' " V " 'i
8. The
Irrigatiox; '
Division No.--f1__, ;3u1i3ai~.ga...'t_i ._ * ' ...RESPON'DEN'1'S
(By sii s.S; (irjv.'.i3.;'_.vi'o1_' R-Vi' to R--8)
'I'1iisVW1itPeiitioi'iie._AfiieeE under Axticles 225 62'. 227 of
the Constitqtioi; of _India.p_;7aying to direct the respondents
not to .deduct::royaity fxi;-m"t.11e bills of the petitioner and not
to iI,1.5_.%'.iSf the petitioner to produce the myalw paid receipts
V " " Petition coming on for preliminaxy hearing,
:ihjs'_§1ay,"ti_ie_Cr;'ui1: made the following:
ORDER
it A’ Sfi’ ¢S.S.K131:n.maz1, learned Government Advocate
.’ tekesiinofiee for respondent Noel to 8.
2. By consent of the ieamed counsel on both sides,
the petition is heard on merits and is disposer} 91″ by
this order. ‘1
W/…
……….A.V__.,V_A. ………….w. nawn uuulu ur mmnamm men COURT 0; KARNATAKA HIGH COURT OF KARNATAKA ma:-g coma
I[=~ ?esmm disposed of.
WP. No.8{}207/ 2909
-3-
3. Learned counsel on both sides submit: tI1éi*:.
writ petifion is similar to the ”
W.P.No.406’77/2008 which wags’ ‘Atiis;:>gg¢dt;;}i V
court on 19.11.2003; they fm~£13¢f’~.$i1bfiiif;: t1:at ”
writ petition. may m c:isposec:%§:*%:n tenns k
In View of the afifiée, “h’j§%.A:ff011Qwi11g order:
The petitiwxfer appropriate not to deduct 1:6 seek for refund
of the rdyalty, % by him. If such a
rcpresentatid12.__iS iéuithofities concerned shall
coflnsidmi. sanfié’ ‘–i2;;v___gQcordance with law and in the
1igh1:; ‘0fV i!1:¢V%d:;;£:is3io13 in W.P.N’os.3126-4-31266/I994
‘1 ‘éf31V’¥.’£’.€dVV’V to in the carder Passed in
V w,:>.z€o}406i:f’?/03.
Sd/-4-1
Judge
hkh