High Court Karnataka High Court

Mallikarjun S/O Channabasappa … vs The State Of Karnataka Rep By Its … on 19 December, 2008

Karnataka High Court
Mallikarjun S/O Channabasappa … vs The State Of Karnataka Rep By Its … on 19 December, 2008
Author: S.Abdul Nazeer

.w-.n.u–.u–..u– -us… Ia!-r\fiI\r V: -v-In-unuruu—u -usuuu \.«\.:\4sI\I vs 1\r-uuvu-all-\nI-\ r’1E\.”I!”‘E |..\JUK! U?’ KAKNAIAKA filfifl

IN THE HEGI-I COURT OF KARNA’rAi<;z§ V "
CIRCUIT BENCHA Ti (?iVII;*lI4é_R'(£A.; % M 7 L 'L .

DATED THIS THE 19"' my 2003" ' ~ A '

BEFORE

rm: HON'BLE M:e,,jzLs'$*IC';éj.s'. QJHQUL 'NAZEER
WRIT mrmozv Nagsamm ;({;3¢"+MM..¢;

Between:

Mallijarjun,

SE0 Cilannabasappa KiVaa1£d1*€:;,., _, ‘V

Aged about 45 Vyéafi-é,” T. .V “ff

Occ Class I FWD Cu11t;a¢’£s;e2<,_»

R/o Home N().I'–.6-136/i,.


Shivanagarsuuth, *   

Bidar. _  '    __._Petiti<mer.

my"  'bhagmhgue, Aav%.)--« *

And: 'v A

   V ,   of 

_ Rapid; ‘;-‘§£:a.1’e£ax’y,
‘ of’ Mines & Geology:

% , H 6 – 3.} _31dg’.”, Ballgaium .. 1.

of’ Karnataka,

_ Rtiptd. By its Sc.=t:1″c:ia1’y,
~ V of Industries & Commerce,
M3. Bldg, Bangalore – I.

The Executive Engineer;

Naiivnal Highway Division,
Bijapur.

purpose non-execution of’ mining lease is not relevant; i.~

as the liability to pay royalty arises on ofthei.’

contractor extracting materials” ifiiornt 3

land, for use in the work-

b) Where under the contract; the

the material {minor mimkaasy is’ oft}: the

l)epartmerrtfe:nployer andthie is’ to
provide only the lehour execution of
any work involvinVgvvu:&e of’ end the unit
rate lnotitiiinelfisie coetiiofltnateiial, there is no
liabiliityon.th’e’eont,raesor~1oV}:ay.;eny royalty. This will
theeoritraetor is required to
:<.tran$§¥oit'the.. outside the work site: so
long wily for labour or service and

_ does not i'i1eh;'de theieost ofmaterial.

e}_~ Where the 'eentreeior uses material purchased in open

material purchased from private

lease holders or private quarry

no liability on the contraetor to pay

any' royialty Charges.

H ‘tines.-:eis’:” covered by paras (h) and (c) the Department

recover or deduct any royalty from the bills of

the contractor and if so deducted the Department will

it it the hound to refund any amount so dmacted or

– wvunt ur I\M1(NFflAIV\ mu!-I COUAEUKAI KARNATAKA H36!-I COURT OF KARNATAKA FIIGH COURT Of’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

collected to the contractor.

Subject to the above, eollection of royalty by the
Department or refilnd thereof by the Department will
be governed by the terms of contract.

l

‘-