High Court Karnataka High Court

K K Radhakrishan vs The State Of Karnataka on 21 October, 2008

Karnataka High Court
K K Radhakrishan vs The State Of Karnataka on 21 October, 2008
Author: N.K.Patil
EN THE EHGIZ COI.T:'.T GI? KAR}€.é%TAI<LA AT HA3-'JGALQRE W.P.N 9.1 338 OF 2003
1

J.

{N THE HIGH COURT OF KARNATAKA AT BANGALGRE__

DATED nus THE 216? DAY or 0070333. u

assess _   _
THE momma MR. JUSTiGE~ ?5l.4ir$.P'_A fl 1 ." 5 %  %

 

wnrr PETITION. No. 1138  9: éMg3"m%gA" 

BETWEER:

K K RAsHA:<m$HA:~.'
YANKE 8€IFHLQERS3. _

AGES ABQUT 39 \'EAR:'~«;  4

was ems; 1 CQNTRASTGR, ; 1 V .
N{}.'iD59. 5*" 'A' MA:N.3Ro a_;',e:2c:;<,   - ._ »
329 STAGE,BASAVE$}-1VVARA_NAGAR, 
BANGALORE-R3.  " = --  '  

_ H 1 _ _ é ,_ _ _ PE:TiTiQNER
{By Sri : :4AGA:=i"AJA_;L: vagagéétiv .. gtsS;fQ¢A*rE-- )  

AND :

3 ma' sum"; 0:: KA w.'an+a;<;a. _ 
«'~2Ei'~'.E:-'{ ms SECRETARY,  
aapaarwewr OF-C<J'i':+1MERCE ma
musrézaE.=s.,~:.s;E;u:L:3::«:e,

,,.;3ANa.ALoRE~r1.. «

. 'THE'S}{ECUTiVE ENGNEER
_  ..DEPARTf¢%ENT._OF K.P.W.D.,
'  b1i:'*.{\_li}Y:°<' 3'.'3i'*J{$_1sZ}N,

" ~.fy§ANEY'$..Di$:TR§CT,

""7fHEV_CC?»4P41iSSi0?%£ER
V {JEPARFMENT OF KARNATAKA SLUM
' C§.'EAF?1AN€'.?E B{}ARD,3HE$HADRiPURfi=.M,
n ;  _BAH€3ALGRE DMSION,
EMNGALORE.

(.47

--  4"   THE CHMRMAN AND MANAGING msnemoa

DEPARTMENT CF KS.R.T.C.,
SOUBLE ROAE),SHANT%NAGAR,
BA§*~£GALORE.

LN 'i3'!3:§ !'§!(jl'i C()Ui{T OF KARNKIZAKA AT BANGALORE W.P.N0.I 138 OF Niki



I335 TILE: E 1331} {ZQURT 01? KAILNATAICA .1-RT l3A}=31flLQP_E W.P.E\§o.} 138 O? 2098
"}

1

buiidings, reads and drains, etc. pertaining to Sfate

Government and other icmai authorities.  

petifiener has efifereci into an agreemefi-.::§vit}j'~  

respondents for execution ef   

case of petitioner that, the juri$;iiCt$rsr§_ 3’i resgeneeet

no power to deduct royeity works
235653 and in spite of eetice of the
respendents by 4gév_§ng 1 v.:§£§;iye”.r%pendents
are Q:The%%e%e%e;’VVVeetitioner herein
felt neeeesiteieé ” instant writ petifien
seekingfv:e_ppfep§§”i:ue’feE” supra.

3. ifiaeve Vheafii’ ‘ie’ernee coufisei appearing for

gi:efit5t§i*se:..e.:3:*:d iea h1efi”Gevernment Pieader appearing

“f<;b_r'ee resifififidfifififi-'%ei.e

'A pemsai ef the materiai aveifebie en

""'a_éfec;erd, ..wi§i:'ef emerges is. that, petitioner has submitted

'reeresentafion stating that, respenderzts are not

':: 'en§:i;tied to deduct reyaity free': the running biiie of the

3% 'i'§'ii:L fiiilifi ififiififlfi' OF §iARNflCi'AK.»'%. AT BANGALORE W'?.?€O.i 133 Q}: 2663

Eté "BEE E3453} CQURT OF KARPJATAIQA AT BAEEGALGRE '.¥.P.E'~§0_l I38 0}? QGQS
2%

petitisner as held by this Court and the Apex

catena at judgments. Except stating so, .

said representation, petitioner hahiangt prrbducéct. é'*t:c_'-.py-. "'

of the simiiat order passed t§§_is~

authenticated dcmument a;j'ié__ezt1.eAttt: Aézfitéeutged
betvveen the partiaats, bvitlts-j.' Gt' t3fr(:.'.é__f–t¥§*§*!.§_¢}°1. ivavdrtt stmtract,
royalty is deducted, whu$tAii.$'V f§.fv"'t;§eduction etc.
Nothing is Therefore,
inteitferenrsgi' fiustifiabie and issuing
directiotfi woutd be premature
in naturétwtaett :16 exercise can the part

of petitioner. it

Th$i':?,-fare, without expresfiéng any opinien or:

fiiarit$%«Adf :'t§§£s'V~i.§::é§e, it wcuid suffice for this Ccaurt, if

V –VappttSp~tia'stae. tfitection is issuw ta petitioner ta submit twig

it iigtietaitted aonsoiidated reprwentation aiang with

aufitenticated documanm to substantiate his

itciaim.

ibé THE HEGH CQUKE’ 01*’ K,AKNA’FAKi\ AT BANLiAi.Ui~E.%£ W.P_No.£ I38 {.3}-‘ 2{1I€}8

IE4 TIIE. {ESE} COURT GE? KAR2’«§A’§3’%.KA AT BAl*€GALGR}3 ‘vV.P.N<3.i 338 OF E88
5

6. Having regard to the facis and circumstarjcéfigf

the case as swted above, the writ petific::’_””fi§e’c§ ..j:

petitioner is dispased of as fcliowsr

4; The petitioner/;ere£s:, %::;

submit his detaiséa %
représentatzbn ‘ ” 5’ ‘ ~. A . ,?ec6;3é,3,
authenticated {ha-

jufisdicfififfiéi V rayalty
almg under which
wéflr deducted etc, to
a period of two
xfroxr’?i”V–:’V’zVI’2 £=,-____a’:afe af receipt of 3 capy of

L’ ” ‘= .__

If petitioner submits its
.. f_ep;ré§.§entafian within two weeks, as stated
” “3433:/e, the jurisdictions} authority is directed to

receive the same and pass appropriate

………………………..»……..–……._

L?’-é ‘§’HI:i fliiifi {,’QUK.’i’ OF KAi{NA’1’AKA AT BANGALORE W.P.No.I 138 UP 2398

M THEE HIGH COURT OF KAR}«§A’IAKA AT B.AN£IIAL{}I{IL’i W.P.N0.} 138 OF EGGS
6

orders, in accordance with law, and dispose of V 3

the same, as expeditiously as possible.

BM./*

” V’ 1I\Ti’r1r: Hit}!-£ <.:<}u1<':' OF §(.,AKNA'1'AKA A'1'BAN(.iRL.{.)RE W.ie-"No.3 133 en: 2302: