"'s.A."'tshsx%araj"u.,, 1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 12"' DAY OF AUGUST, 2009 PRESENT THE HON'BLE MR. 9.0. DINAKARAN, CHIEF Jt.:'s1'*_:i't':'E:»»'.',1---.., 2- AND THE HON'BLE MRJUSTICE v.(3_. sA55,}i.A'§u*~r.,.' " WRIT PETITION NOS.22242 - 246 ofzoos (G,;::'éA_p.m"-six': Between: A A A A A A 1. S.D. Anantha Raju, S/o S.D. Dyamappa, Aged about 60 years, - V V P.W,D Contractor, 3"" Cross, 3.C.R._.vE.~':t_-,'--:'r'_asi0r§e;, I V : Chitradurga , 2. S.A. Mahesh,- ' S/0 s.o.'Anantha.Raiu,. Aged abouta_27ryea'rs, b 3"' Cross, 3CR--.Extens~i_on',._ Chitra:u'urga--577V5Qi'; 'O £2,/to' D... VAna'njth'a. Raju, A Aged a¥:'(,)_'L:$Z_, 2'3' years, 3". Cross,' JC'_R__ Extension, Chi'tradurga~5?7501. Kondattfieddy, . _S/oevengal Reddy, ._ '*._Aged"a.b0ut 60 years, A . P,W».--D; Contractor, ' R/',0. No. 3993/67, 5"' Main A .,19~=" Cross, MCC "B" Biock, O' Davangere. .. Petitioners (By Sri C. Shivakumar, Advocate) Davan:~}_gere._ , And: 1. The State of Karnataka By its Secretary Department of Commerce &1ndustries, M.S Buiiding, Bangaiore. 2. The Executive Engineer, P.W.D. Division, Chitradurga. ._ 3. The Executive Engineer, Minor Irrigation Division, Chitradurga. 4. The Executive Engineer, Panchayath Raj Engineering Division,-**'* --. Chitradurga. ' T " 5. The Executive Engineer, ._ V Panchayath Raj Engineering D'i"v"isi:Jn, Davangere. ' * r 6. The Executive " P.W.D. Division,,_ ' Davangere. 7. Secretary, --. _ - -Agricuitu-rate Produce IS/i'ari~;eting Committee .,Ch'itr,aderga'»."i I " 8. S'e<:_rei;a_ry,. C Agricuiinhfe Pwiduce, 'i'~/iarketing Committee ...Respondents (By Sri Basavaraj Karreddy, GA) . ''These.i''writ petitions are filed under Articies 22.6 and 227 of the 'A'-4"_Con«s:titu'1;ion of India praying to direct the respondents not to deduct r=oya|.ty,_fr'om the petitioners running work biiis; and etc. These writ petitions coming up for preliminary hearing this day, the Court delivered the foi|owing:- ,., -
_t£.n»_ci4e;~<V:_V No
case, whether royalty is to be deducted or if any royalty
is already deducted, whether it should be refunded,
keeping in view the above principles and terms of the
contra ct. "
3. The said decision has been upheld by the
of this Court in the case of OFFICE or THE pihstecvtfoeé one
DEPARTMENT o:= MINES AND GEoLciéi””v«.’_ M. .;r4o’e.m~_1’r~iEo”‘.
HAJEE in Writ Appeal No. 330 of2006Vdispose_d»1o_f.on 2’57%–ff.septe%.–{be{,”.
2006.
4. Following the judvgjrtwent rendered in Writ
Appeal No.830 of 2006 disposed of 2006, these
petitions are disposed_olf”in ‘similar telfns.-i.’ No_jord”erj’as to costs.
V Chief Justice Sd/... JUDGE : j.iiéb"..i}§o;§ti Ne"