- ..-....._A 3.. ..,,,,,_,,,___"n ....mm Vvu" _ _
I: 3 ur nnmuutann mun uuuxc ur IuumAIAau\ mm-I uuulu ur ISAKNAIAKA rum-I LUUK
W.P.No.80012/2009
-1-
Ill 'mm man ooum or xamumum [f '~
cmcurr mac:-I AT aummm V % u
mzmn THIS mm 7*! ms: or? A: V
BEFORE _ A
THE Hownm am.
mp. 1l0.809_1,2(m69:..('§€NaMM(g
BETWEEN:
Alnarcshgouda, . .
S10. Bapugoudféa =: A '
Aged about ° V
Occ: Class-I: Ci3I1t1'£:r;§tor,'---
Resident. (pf Gfispc,
Basavc:3hwaraVfCoior:Iy; "
Taluk: sha2;apur,w."'V-_, ~ ~
Dist: Guibarga. ~ V " ...PE'rm<1~1ER
(By Sri I.R';~Bitada'r, A.;i--¢.~;'
' 1»; «Tht: Kaxnataka,
. "¥§epmS€;1tcs;i=by its Secmtary,
' A Dé:par1:m'ej_at'of Mines & Gcelogy,
Bemgalorc ---~ 560 001.
The of Karnataka,
" »ReSp1'c5ented by its Secmtary,
Depaxhncnt of Industries 8s Commerce,
7 M.S.Bui1<iit1g,
Bangalore «« 560 001.
3. The Chief Engineer,
C as E North,
Dhaxwad.
.-_.- _-..... .. -u--u-u1rur\n.r-\ nu.-sn uuulu ur ISAKNAIAICA HIGH COURT OF KARNATAKA. HIGH COUN
W.P.No.8()O 1212009
.. 3 .. H
4. The Executive Engineer,
P.W.D. Division,
Gulbarga.
5. The Executive Engineer,
P.W.D. Division,
vaazir, d * =
Gulbarga District. E?ESEv'_C)F!.}.3'ENfI".9
(By Sri M.Kuma1', AGA) 'T s V
This Writ Petition urgdei-~--.A.te1':ieles 225 65 227 of
the Constitution of India p:fayi'1:.«g't.e) respondents
not to deduct royalty fiem. .t1;e..bi5£s..of’t’he ‘petitioner and not
by their vendors. V .
to insist the petitioner in p1’dduee’~t_heVm5:’aity paid receipts
This u<;)i1"fof"piehmmaxy' ' hearu1g' ,
this day, the following:
Learned’ Advocate is
fiéiice__fqr the respondents.
the learned counsel appearing for
the ]_;$e€:iVd0:1e2’id’ the learned Additional Government
” 4A”AVdvece.te.’ for the respondents. Learned
A for the petitioner submits that this
petition is sinaiiar to the one in
A»V.’W.P.No.4%77/2008 which was disposed of by this
Court on 19.11.2008, a copy of which is produced as
W”/d
__-_…- cwvwwnu val
.u-mnnnnnn nlun L-IJUKI or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT _:
” pp’
-3-
Anncxure-A. He further the L?
may be disposed ofin
3. Having regard case, I accept
the submissiopno-n;ado”‘by.p’ for the
petitioner
file an appropriate
..{éo,fi1pctcnt authority not to
deduct bills and to soak refund of
thc.» by him, if any. If such a
is filed, the authorities conceincd shall
ccccidcr accordance with law and in the
decision in W.P.Nos.31:264-31266/94
is referred to in the older passed in
‘*.*.._V_E–.u’.-fii’_;P.l§o.4O677/O8, a copy of which is produced as
V’ _ O4″ A1’mcxum–A.
Petition disposed of. 3d/-
JUDGE