High Court Karnataka High Court

C Narasimhaswamy vs The State Of Karnataka on 31 October, 2008

Karnataka High Court
C Narasimhaswamy vs The State Of Karnataka on 31 October, 2008
Author: L.Narayana Swamy
1

IN THE HEGH COURT OF KSXRNATAKA AT BANGAVI.-«ORE

DATED THIS THE 31st my OF October, 2._C?'1V'.'V9:§§-h fl:.. A

BEFORE

THE HONBLE MRJUSTICE LE\fA}2AY--'{5fl$f}s"S{3f;'§§xiv;i5'.»  A

WRIT PETITION NO.4324/;2Qd§3V(G1W;TflA3\§’S)2 ”

Between:

3.

Ex}

MA__f€~D§£5. 1:213′?

C NARASIMHASWAMY7 .

S/O CHALUVEGOWDA «. _
AGED ABOUT 38 YEARS ‘ ,
ELEKERE KYATH&NA§r~IAL;LI._ V
PANDAVAPURA ‘£’Q ‘
MANDYA DIST ‘

G N SUREN-{BRA K?{11»1AR._” %

S10 14; NA3ANI%m;’€}GWi31.A”v-~ ._ ~

AGED A}3t)U’I’ 33’~iv;1.ARs’T’—

eANGAN;a,wA13w1L:,A<3£3.%,

G MALLIGERE POST ' "

NA{;}AM.%\N GALA TQ

” PETETIONERS

L’ {VifV’.9T$T’1″‘~’:?A»I+2’1I,:_’I\3;R:§}Il?§SHA, ADV.)

THE $538 or KARNATAKA

V’ 1T)EF’IXO–i%’ COMMERCE 8:. INDUSTRY
M SBUILDING
my .5 R AMBEDKAR ROAD

BANGALORE» 1

.. REP BY ITS SECRETARY

THE PANCHAYATHRAJ ENGINEERING DEPT
MANDYA
RESP BY ITS EXECUNVE ENGENEEZR

P W D D§ViSI()N
MANDYA
REP BY {TS EXECUTIVE ENGINEER

p4

6
whethsr it $h<3u1.d be refunded, keeping in view~ _1::l:_: <f:' ~ abovc:

principlas and terms of the contract."

2. The learned Counsel for 1″é;$’pari’d§:111 t3._.:s*e;gb§iii§$ }ti1eit_.

payment of royalty is to be made tlvié M
M 0 Rules and as to Whether holders
or not, it is for the Deggmtéitnt ‘as cigcided by the
decisian in C} V Ku1’;1ar’s

3. In view: circumstances, the matter
is fully co2f Eer¢’;:i’.A in G V §{u;tz1a_r’s case arid this

writ petition is’: di+sp0see’£* Gfflie same tem1s.

Sd/~
Judge