Karnataka High Court
Karnataka State Road Transport … vs M Chiranjeevi on 5 March, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE ST" DAY OF MARCH,
PRESENT
THE HON'BLE MRJUSTICE,K.»sREEt§H'A"R'=Ti¢.é" V
&
THE HON'BLE MR. }USTICE_T€LN.VEAN*.JG"O_Pl\L.A':.GGWDA
WRIT APPEAL NO.3VA59:V6:j;2:OO9 (GM?RE$_;..'§
BETWEEN: % " VA A'
1. Karnataka State Ro~a'd"wf': -
TranSDort;C'O'?P.i)rati30n; A V
Represemfegi 5_y_--.its' " .
Managihg Director, 4'
KSRTQ, Cer1'tr-~a;I.__Qt'f.i_¢e.__ ' "
K.HV. Road,j¥Sha€fItfTi.na«g'ar, .
Baragalu-re. ~* .. *
2. The Execa.:tiv"e:4_ErTginéer,:. " A _.
Civil Engnineeririg _Dep.artmen'"t,
_VlV3anga[<3_%.re D.ivision;~«.. _ _
KS.RT(3,_ '<:'e..;~.::raa Office Btjiiding,
%
B'aTng:3l_0're__¥+.TV56O 0011.
' Now'R.e fireseh'té:--dTV.by its:
H Shwetha Anand, Adv.)
Chief Law Officer
f_j~..«.KS-.RTC Cent}?-al Office,
_ *Shan5finagan
' «B"a--ng.a_|0'rj3 -- 560 027.
* % " :APPELLANTS
AND :
M. Chiranjeevi,
S/o. K. Muniswamy Raju
Aged about 49 years,
Class -- 1 Contractor,
Residing at No.1820/1, 8"' Cross,
'C' Block, Shankari Nagar, : '
Bangaiore -- 560 092.
This Writ appeal is filed of the._i(airr.1.ata%gaVVVHigh
Court Act praying to set aside_...th'e._o'~rder pass_ecf_.%n Writ
Petition No.11356/2007 dated ;31/oa/zoos'.
This appeal coming on hearing this
day, K.SREEDHAi?;'R,AO J;.","ct'ei.i'yered»thelfoliowing:-
deeu
Respovnceint ca"r'r'éed"o,ut certain construction works of
the appeliants. of contract, it is stipuiated
that 1%, cessa"is_to' be d"eidu"cted from the running biiis if the
I-fit"c-0nt'ii;~a'ct:,,,'is en,trusVt«e'd'""subsequent to 1.11.2006. If the
C'contracdt:i:'s..,:entrus_i;ed prior to the said date, the cess has to
be paid by.itiifieivnconcerned Department of the Board. The
Notification incorporating the above stipuiation is
vide G.O.i'~Io.LD 3oo LET zoos, Bangaiore dated
"di.@_8§1.2oo7.
75%
: DvE*i\i''i"< 1'
2. In the instant case, works are executed on
23.2.2007. The contract work is entrusted by acceptance
of tender prior to 18.1.2007. The Governmentj"'C5rde*r,"
issued shalf have oniy a prospective effect
have a retrospective effect. In that__view, theipasésigciw. it
by the iearned Singfe Judge directé'_ng':
amounts to the respondent and p__ropei=,_
Appeai dismissed.
ksj/-~