IN THE HIGH COURT OF KARNATAKA AT BANGALORE___
DATED THIS THE 19th DAY OF NOVEMBER 2003 L
PRESENT
THE I-ION’BLE MR. P.D. DINAKARAN,…CHIEF’
AND
THE HON’BLE MR.JUSTIf§E.V.G.
WRIT PETITION NO. 69412009′ «. i I V
WRIT PETITION NOS. 33.965-E53956/’a_flQ9T (GM-MM-s)
BETWEEN: ‘
Madhava High Tech E1I1g1ii@;a*eVriI1g« _V
Private Limited, V ‘
No.18. 8″1ACross,V I __
Champa Layout.Exte’IIsioI:;, *
Kempapura, Hvebbai,’ ” , ‘
BaI1gal0re–O24;._ 1. ‘ I ”
Rep. by Mr. D. Madhu
Aged about 33 years.” . ” I
Working as Ma_nagef;’
V PETITIONER
{By Sn’. S. Prziksish, Shetty, Advocate)
, V 1 Bi’11h'(§__t ‘ Mahanagara Palike,
Hudson Ci_1’§:1e;._ <
V; _ Bangétlorexf '
_ '_ _ Rep. by its 'Commissioner
5 IVT)T'ire-c:'£0r of Mines and Geologz,
' ,K'naI1ija' Bhavan.
.__”‘Rac:e Course Road,
‘ B.a.rIgaI0re–560 001.
(b)
(C)
royalty arises on account of the contractor
extracting material from a Government land,
for use in the work.
Where under the contract the I’€SpOI1Sl’bl’lil_y;’-
to supply the material (minor >ryr’iinera;’_,s*;’**»i–s.’::~..it
that of the Department/employer:iyéancijy ”
contractor is required to provide:’–.only the =
labour and service for execution ofany .work
involving use of such material,’ and the
rate does not include the””cos.tj’ *njaterial,’
there is no liability”a’on,’the,_topay
any royalty. urélivber the ;,»gs:ii.pn}:;;e’n if
the contractor, required iran.sport the
material’ site, so long
the ‘un.i5t_vrate_ only forlaiaour or service
does’not cost of material.
Wherelhfl the contractor uses material
iourchasedl in .open. marked, that is material
from private sources like quarry
or private quarry owners, there
no ‘liability on the contractor to pay any
‘Department cannot recover or deduct any
“roy’alty’ charges.
min cases covered ‘by paras (b) and (c) the
royalty from the bills of the contractor and if
so deducted, the Department will be bound
to refund any amount so deducted or
collected to the contractor.
(62) Subject to the above, collection of ‘A
the Department or refund thereof. bye the
Department will be governed by-.’the”‘te:i’n1s».of~
contract.
(f) Nothing stated above shall oe”~eor2strued’
direction for refund “to
particular contract. J or
authority coricemed’ “sh}::’illV 1 ‘each
case, or if
any roi it .. whether it
should _ in ‘–.:lceep.tn’g. in view the
at)-ove._ princ-ip1e_s’ _te:-ms 0 f the contract.
v_~”‘5Tfhe__x’said lddeeisionv has been upheld by the Division
Bench “tflis ..(;’o1t11°’t:«’i;1___the case of OFFICE OF THE DIRECTOR
= .91’? DE”pAiiTMii1§*r’L: MINES AND GEOLOGY v. M. MOHAMMED
Appeal No. 830 of 2006 disposed of on 25″‘
.:s§:p£e;§ngbe1-i,…2oos.
4. Following the judgment of this Court rendered in._Writ
Appeal No.83O of 2006 disposed of on 25″? September, 2O{}5V_:th»ese
writ petitions are also disposed of. No order as to costs. 4′
, em Iuoszgae
Inn/
Index: Yes/No. ____ ‘«1.;:v_ _ ,
Web Host: Yes’/No ” –.. if ‘