High Court Karnataka High Court

Siddanna vs The State Of Karnataka on 27 May, 2011

Karnataka High Court
Siddanna vs The State Of Karnataka on 27 May, 2011
Author: J.S.Khehar(Cj) And H.G.Ramesh
1

IN THE HIGH COURT ore' KARNATAKA AT 

Dated this the 2??" day of May,     _
PREZSENT M   '   T' 
THE HONBLE MR'J.S,KHET'HAR; «<i:§1{:EF 
  "      
THE HQNBLE1 MR;;ms*r1eE 'H.G.RAI§fiESH 
WP Nos.18252~182'5§;/201 1"

BETWEEN:     

Siddanna, Class I VQon::iaV§ei;or_,'oo'-.   -.

S/o Veeranna Paseodi-,.. ' "   = 

Aged 31:20:30; '50 yijeaxfsg  . _  

R/o Amt, ';ie'2i1uk:'ajéVarg_i4_5  V " 

   "_  

"Petitioner

{By %s1?i';   Adxn ,3

AND:

I

23

_ The St ate of  afaka,

4;: fepreseiiied by its Secretary,
  I3_epavrtment"of'E\V/lines :3: Geology,

ML1itis§£;oreyed Building,

'  V' '  e.B:oa,;g=;~';:gr¢f55o 00 1.

 The'f§2;eeL:tive Engineer,
  Division?

~€§rLi:Ebarga.

"  The Commissioner,
 Gulbargga, Deveiopment Aui,horiE,§;;

GL1 Ebargga.

'T313 C€}§i'i1"§"§iSE§iQ§i€3EZ
Ciiy Corporaiiong
Gziéezzrga,



' _ $*v~,z%/git

2

5 The Executive Engineer,
P.R.E. Division,

Gttlbalget. 

l'1'...l?,e§l3on'd.'fin.t,.$ , .  ' o

(By Sri.R.G. Kolle, AGA :59)?"-Eii e§'t2::§:) . % 

This Viritd Petition  filed n,n-:lerA1'tioles 226 and 227 of
the Constitution of Ind:a--ptd::;yf'§.iivg ltofdireet the respondents

not to deduct royalty f::;rh..::;s: l;»:ills3″-oftftgepetitioner and not
to insist the petitionei* to tliezfoyalty paid receipts
by their vendores»l’andV:’-difeet the re7spo’ndents to refund the
royalty alr;e’é.dy.Vde’d’:p1,eI:ed__ fi”orn_th_e bills of the petitioner.

This for final hearing, this
day, Chief Jtistiee. ma,Vde,,__th_e following:
uV_ lfW@oRDER
J.S.I_{HEI-IAR; cV..-,1. (oral) :

Mu1iuR.C£;”‘«_Kolle, learned Additional Government

fo1=,.;’espondents~l & 2. None for respondentsfi to

2; Counsel for the rival parties are agreed,

thétt tnétant writ petitions be diepesed of in tenfns of the

e:’:d_e_t’ tiaeeed by this Court in Sri, ‘v’enliatesl’1. K and others

the State of Karnatalea and others (\VP.No.555~

1gGl\z’l–?§vIl’s/LS} and eonne<:ted rnattere, decided en

538,

33, Le/:;:t*:1::',{.%, <:nns»;el for the IE’/:’~3§3€}Z}{§.§ffEl,E% E 5; 2

etati-:3, t,l’121t: he l;’E€tS3 ne {}l2’2j€”i(?§;§ii}E/E tee il”1§£f €§i;’§;)i’}E§E};§ oi” tine

3
instant; writ; petition. in terms of the prayer rI1ae:ic’: by the

learned Ctms€1 for the petitioner.

in View of the? ab\:e, the irisiiaxlt xVri_§””p€::ii.i_{fi;s'”are

dispogeci of in the saxne ff’3I’I11S, as thsé.,§5’rrié§_:’passéd.’

W.P.No.5E35–563/2010 (GM~MM{S).

%      cm: Easiige
  § % Silk
333$:

VR