IN THE HIGH COURT OF' KARNATAKA AT' BANOALOIOEIIETE
DATED THIS THE 20th DAY OF MARCH, 2068 f_ E
BEFORE
Between:
1
A H ABDUL KHADER S_lO"4-I{I"AHI$M;El§ " _
AGED ABOUT 45 YRS I .
FWD CONTRACTOR. '
R/AT THATSYA MAIIIZIL
PUTTUR O.I<.DI:~I*I V I
I '...x_rI.b11rPIONER
(BY SRI.NAGARAJA;N ISIAIOU-,__AD;§I,) _ '
AND:
1
" MINOR IRRIGATION DIVISION
" MANGALORE D.K.I.)!ST
I (.13? SRI.R.KUMAR, HCGP)
THE .., - .fi§..E 'OF 'l%<_E§P{V1\Z;$_'I°Af{;':_.f€*EP'BY ITS SECRETARY
DEPT. OF C,O'MMEI_2c;II.' 'AND "INDUSTRIES
Pv1.S.BUILDIP€€}S BAr\!.GALURE 1
.
‘PWDIIIVIOIOIN
A”2_VMAN-GALOi?E.D”;–K_. DIST
TI-IE”I:*,IcEt:{I*I*IvIé:”I§INGINEER
PAI’@-E}!-!AYATH~–.V_RA-J ENGINEERING DIVISION
-VMANGALORE “D.K. DIST
EXEVCEUTIVE ENGINEER
“NI=.:1iIOIsIAL HiGHWAY OIVISIOII
..j_.MANG’ALORE D.K.DIS’I’
EXECUTIVE ENGINEER
A.
HE HQNBLE MRJUSTICP) L NAI2Ai9?+NA SWAMY I
2
THIS W.P. FILED PRAYING TO, DIRECT THE REsP€)’Nl3j’riisiTjs
NOT’ ‘TO DEDUUI ‘ ” .’ “‘I’AL’i’Y FROM THE PETITION?-ER _
B!’ O
‘I R
“AI.-S, JRA T 1 TERIM
¢.
RESPONDENTS TO RELEASE THE AMOUNT. A_R’.EGAI§VD’l_NV(}—7T}:lE
WORK BILLS or THE PETITIONER ‘~,FoR’rHw:THwlmour
RDER To ., _ THE
DEDUCTING ANY ROYALTY FRoM»r’*r1¢1s SAID VRLI’N’PIiN.Q \éJom<_f.
BILLS.
This writ petition comitia’jo1_1 for ‘B’ “group before
the Court today, Court made folloyVving:..vlV” V
submits that’; e not owner. He does not extract
mines from the aiictheiice he is not liable to pay royalty
to”j.the*A(3overrita.ei1t. Forilthe purpose of carrying out business,
he pLL<'oiia.,es..:;,t.oi;e'ma.en1als ';mm the private sellers. Hence he
"VV._ea11not be«.._ma§:ie iilabie to pay 1T:y"ty
_.-.l..
i it ‘rtiaterialsp he piirohases from the private owners. In sum and
petitioner submits that the royalty is to be paid
Owners under the K M M C Rules 1994 and the
3
made liable to pay royalty because it would amount
collection of royalty which is not permissible ”
To support his contention, petitioner places«
Kumar 8; Others Vs., State, Eexothers held in
para 7(a) to (I) as follows:
“‘7. Hence, thesefi ~petitio11s’ {disposed of giving the
following directions ‘in regaI’d_’to1-royalty payable for the materials
{Tninn rninnrnlg .’ V. ‘ :
-LI-I-J.-I-4\J 41.-I-J-I–I.\JL (all-
a) Where (Subjected to royalty) is
the responsibility of tlie and the Department provides
the contractor with specified areas, for extraction of the
reqtiiifed gfitinstructionlllwmaterial, the contractor will be liable to
pay’~royalty pettergeetor the material (minor mineral) extracted in
u a item rate’co1ittéact,”or a lump sum contract. Hence, deduction
T’ of ‘royalty”~cha_I’ge.s”‘ in such cases vtrill be legal. For this purpose
” -«nvonéexecution of IIli1’.liI1g lease is not relevant, as the liability to
b) Where under the contract, the responsibility to supply
the material (minor minerals) is that of the
,.–5\
Department/employer and the Contractor is required tO”‘p_r,0y’ide
only the labour and service for execution of any Week i
“te dees not
of material, there is no uabuity en the eenufa,_.<;r to pay' any
_-y.J_,i ._.is will be the p0SitLI1 even if t11e"eont1*act_.or, is
required to transport: the material Vi'r_(:vi'1i1_ oL1teide~the.,_werk~ site, so V L'
long as the unit rate is only for 1abour:_or_»_ser'viee does not
include the cost of material.'
(3) Where the pij1'chased in open
market, that is fr-oini iijfirivate sources, like
quarry lease holders others, there is no liability
on the contractor
cdntiraetorsiiand so deducted, the department will be bound to
refuIid__ any eo_1.deducted or collected to the contractor.
g e) to the above, collection of royalty by the
refund thereof by the Department will be
goVeriied–.19§ the terms of contract.
it ' _ " 'fiiiNothing stated above shall be construed as a direction
'Afar re mi in regar to any part cuiar " itrrct. 1116: uep
5
royalty is to be deducted or if royalty is already
whether it shou’d be refun ‘ed, keeping in vie_W{ regime
‘S and t”r-ms ‘f “” -‘”‘””‘**” -‘ ”
2. The learned counsel for the re’spGf1dents.
payment of royalty is to be made hoId,er’:.j11ider K M’ V L’
F
If
3.
iv D-n-.1435 1-so-1 nan +n 1r:-I-u:I-1v14::1- fka
I-‘ n .3; o .
K…» 1\ i’:iuu. a LU W.u.uu1u1,– tu pet1′:.iene;.. _1s a qua1’1*y holds or
not, it is for the Department”to_’ decided by the
decision in G V Kun1etrfSvcas(§referredV’to’_–supra.’
3. In view of ciéroumstances, the matter
is fully covered {G V Kurnar’s case and this
Writ petition i.sddie’posed e terms.
56.!-
dd ” V Judge