High Court Karnataka High Court

Govind Rao vs The State, By Secretary, Ors, on 12 January, 2009

Karnataka High Court
Govind Rao vs The State, By Secretary, Ors, on 12 January, 2009
Author: H.G.Ramesh
yuan: VI" nflnlifliflnfl |'I!\7I"I \J.JUl§ly_.g_gr nflxflni - -
  AKA Hum-I LOURT OF KARNATAKA I-HG!-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUE

M9;

1

W.P.No.80017/2009

- 1 _ V »
in mm HIGH comrr or xmlmrrmu 5  2

cmcurr amen AT GUWARGA   'ff   

nan-an 1-ms ms 1213 my :31?      A

BEFORE    _
THE aorrnnn; MR. msficm   
WJ'. xo.se917ggoc9;;_¢3;;a_g-Hang" 'av-i..,O 

BETWEEN:
S/o Vishwangith 'Bab Ni-rg1;1d'e3,  A '  O. 
Aged about 45  " 'Z      .
Occ: Classii P.:fW,VD. Canfriaj»:::tbr,..r '
Residc:_n1;..of H.B;;,_M1G»'I:.__No;e,___H_ 
Taluk, Bhalkig _   ' _

District: Bidar."  ' ...PE'I'iTIONER

(By Sn' G.GQe1;§gasfic:i&,'%A;i§-;_}p"' V.

.-n~.e SQ: '55" 

'R¢pmT.sentr:::iA hr" * " Siccmtary,
Dé;ayai't_:;1ei1t'0f M.i_:'més &-. Geologr,
M.S.BuiIding,' 5; 

V O _Banga1orcv-._¥~ S6?) 001.

4' "  Statfi "<11: Kasmataka,

Répméentcd by its Secretaxy,

' ODe3;}7a'1*.Inent of Inxiusixies as Commerce,
 ing,
' "Bangalore ---- 560 (X) 1.

' "The Executive Engineer,

PW? 32. IWT Division, Bidar.

The Managing Dimctorl Chief Engineer,
Karnataka Road Development Corporation Lhch,



"H'\'ilI\l fill l'\l''ll\l'l''lIr'Il\l'\ _' A' . . ..
""'" ""'-'f"j.'V  ""'"'**"RM "W-H K-utm or zuumnmxn men COURT or KARNATAKA men COURT or KARNATAKA I-HG!-l ccu:

WEP.No.80017[20€)9

..2-

I Floor 16J, Miller Tank Bed Alta,
Thimmayya Road Cross,
Bangalore - 560 052.

S. The Executive Engineer,
KPCC (W.R.D.) Division No.1,   
(Karanja Project E)iViSi0I1"1] '
Bidar.

6. The Exacufivc Engineer, '  
KPCC (W.R.D.) Division No.2; 
Bidar District.

7. The Executive Engineer, V V  V v
KPCC (W.R.B;) vbivision No.3,  '
Taluk:   . '
District: 

3. The 'Chie.£g3cc$i:fi¢s"o1£acer; 
CADA __----- Inigaficainé Pxnjéct, -- I

Gulharga.' _

9. The Executive   A
Minor §n'igia'ii<}I:1 Divitigxx
     ..... 

10 Exécnfivgfltlgiiim’,
Nfiner 2 Dijfisficén,

11.11:: Exeé4i1¥i\¥i§¢Ef:®neet*,
‘ ” ” -« i.”Pa__nchayath Engilnering Division,

I:3i(3yar§ ”

V ” – é ‘ 1£3.’I11h Engxzeer,

% Mantri Gmmzzna Sada}: Yojana,

flagging Divifien,
…RESPONDEN’I’S

A ‘{By Sri M.Kumar, AGA)

, …… . nrusunluna rm.-pr: yuan: Ur’ KARNATAKA I-HG!-I COl.3R’!’ OF KARNATAKA Hit’.-EH court: OF KARNATAKA |-§|(._;§-; cou

W.P.No.80017/2009

– 4 – _
deduct any royalty from his bills and to seek for

of the royalty, if already paid by him.
representation is filed, the autlzorities K ‘V
consider the same in accordanee .’

light of the decision iiiEW.P.N.ée.,3’1.2€5{}?3;v1’t266:/94 e %

which is referred i;’1″‘ _grde’1*’ in
W.P.No.-40677/08, a. eqpy produced as
AImexm_e_B:fi _L , .A _ .7

A

sd/–