High Court Karnataka High Court

Govindreddy S/O Rajreddy … vs The State, By Secretary, on 26 November, 2008

Karnataka High Court
Govindreddy S/O Rajreddy … vs The State, By Secretary, on 26 November, 2008
Author: S.Abdul Nazeer
in THE PHGH coum' OF KARNATAK;{&"" « 5.: if  _

cmcurr nmmn AT' euLnA1;1.3.§f jg.  

DATED THIS THE 26TH DAY (fir 1§:jv;.~,g¢;B'§;;e-.%20{)sLA§'%L' '  I

BEFORE ' u   
mm fiorrnm am. wsfzefis» sg. mnu;[mgm
wan' Pfijlfloifi {GM-im-91

BETWEEN:    . 
Govindmddy    . U 
s/o. Rajrcddy Raj33i173,   
Aged about4§6'v§,!c:;ars  2 ~
000: Class I. T Co1:c.tI%;i2:tor"  
RIG. S.harana'PL+:ugar«.M  
K.E.B.VRoad V    

Bidar  " _   _  PETITIONER

(By 3:3, G.G;4"C]::§ag2iéhc§ft1',..'Adv.)

  'Tide; '0} Karnataka

 Rep» By? its Secztetazy
 M§£1eS'and Geology Department
rsx,s:.. Buiiding

 A. ,  Bahgalore ~ 550 001

    "The Executive Engineer

P.W. B. Division
Bidar

" V 3. The Executive Engineer

PMGSY Planning Division
Near Old Govt. Hospital
Bidar



4. The Executive Engineer

M1. Division

Bidar

The Executive Engineer V '  

PRE-Near Old Govt. Hospitai    A ~ 
Bidar _ 7....}'~RESPQ'.?~E£)'EN'i'5; "

ffl

(By Sri. S.S. Kumman, AGA) 

This Writ Petition i.s,e_fi1od--.u11de_zj Fqiieiews 226 «Sr. 227 of
the Constitution of Inciia,..prayiogwV_to' ci'iIet:'.:."me respondents

not to deduct royalty fiff;Af)II1>t]I_Ii§} biIIs ofVthe*petitioner and not
to insist the ;;iet;i;f;on.or ‘to t1:e”royaity paid receipts
by their vendors etc, ‘

P€fifiOfl: .oomi11g_ on for Prei1mma’ ‘ xy Homing
this day, the following:

“oRzmR

S£i;’o.S.4S;..VKummau, learned AGA, is directed to take
A “i1Q”t§oeTAfor7t_hve eosfioudents.
In this case, petitioner contends that he is a
.%eg’£oiei*od civil oontractoz” carrying on civii Works for the

Deparunents and local bodies. It is further

“”oootended that for the purpose of execution of civii works,
petitioner is required to pomhasc buiiding materiais from

the private sources. It is ftlrther contended that petitioner

-an

“mm-..—unnn nuura nfgatgiul OF KARNATAKA HEGH COURYOF K%EA’E”AKA HEGH COLIRT OF KARNATAKA H561″! COURT OF KAHVMAKA HG’! C

does not own any quarries and that he is not

any royalty to the respondents. However, _
deducting royalty from his bills Without a_t1.tl1’§’1*iVtvy:vA.T1§i’ .}av§§ ” b
Therefore, he has filed this writ ::,f{E§Ie’

directing the respondents notewto de<i uei: the *'

bills and to refund the myaxtygfiready deeaceed the

bills.

3. I11_ av. Kumm
Arm yggilkxgéygejfim Ann mums,
in w.p, 1 of on 31.10.1994
has (ilC”4.’?;IAv2 ‘}§hVf3~., rehting to payment of royalty

by the c<')«11_t14"acte1's.V

T. these petitions are disposeé of

" ~ gl-mg fiiiowsng directions in regard to

ttiyaitjé payable for the materiai (minor mineraks)

11S{':€i:.V_'

"WLAere providing the materials {subjected to

__5roya1ty) is the responsibility of the contractor
' and the Department provides the contractor with
specified borrow areas, for extraction of the
required construction aiatefial, the contractor

.. ….. 1.:-s/Ian? ..n– m-uwmmnn an-nun v…uu:u' OF KARNATAKA HIGH COURT OF KARNATAKA H1534

royalty from the bifls of the contractor and if

deducted the Department wiii be bo-".~$r1t'1" j"

refund any amount so deducted or 3
the contractor. ‘ V V

6) Subject to the above, coflcction it

Bepartmont or refund .thegcof ‘by_tha vDog;ié3’:§.m_:;Vttt
will be governed by the of E

1) Nothing stated Vabzove consttfieci a
direction for particular
oontmct. _ Thom H t V — Authority
concerzgascfl: Whether
myaity “”13 ijfgr _if any royalty is
axmagg whether it should be
above principles

V V» TI1″c–;– idccisiaon has been approved by a
%f ogxgiszogt of this Court in W.A. No.830/ 2006 disposed.
of”-toéxi (Between Oifice of the Birector of

of Mines and Geoloy Vs. M. Mohammad

_ .. , K L ‘A’}»1a3,;~._A=3)V,T j’

5. in the light of the afonstsaid decision, the

” pfititioner has to file appropriate representation before the

V’ competent authority not to dcéuct any royalty from his bills

k

and seek refund of the royaity already paid by “‘.’.t”

such representation is filed, the authorities éQ;1c:éj:n.éd

directed to consider the applicatiirgriimin”

and in the light of the aforesaid agqsiogs.

The Writ petition is No costs.

Learned AGA appearing?-r_1r is permitted to
file his memo of eiiglfi from today.

303 i~{£’-EM»-E wxawlwmuwxa gm. H