IN TIIE HIGH COURT OF KARNATAKA AT ESANGALORE=,dI'~~.V'
DATED "1'HISTIwII£ 2:-am DAY OF JANUARY, 2r:€.I6" "'
PRES ENT
'11-Ira: HON'BI.}?3 MR. JUSTICE v.G1OPINA?COWbA 'I
AND?
"rm: HONBLE MR. JUSTICE
WRIT PETITION N§:225..:I/2.0 i'e1eM>MM-S)
BFIIWEEN:
SANJEEV REDDY j'-- g
S/O BASAvARAJAPpA--.,(;QU:)_A PA7I'II;. _
AGEDA.BO1J'I'i3OYEAR'5»
OCC:CI,ASS I CZON'I'RACTI'C1R.
R/O DARSHAN/'.P--UR.'*«.
PO UKKENAL 1:9,, SHAHV.,PUR. , '
DIST. YADGIR ' '
A L' V _ . PE'I'ITIONER
[By Sr}: I
AND: . I I I
Q I "v'1'r»;1:'I§I'A?!"E c5'p:';gARN2I*fAKA
~ RE1*'--I'_I) £3Y'ITIS4VS'I3CRE'I'ARY
pE:PAR<:'a\km;N CF MINES & GEOLOGY.
zv:.s;-5:,z11;aI1_4.Q. 5ANGALOREw ;1
' '1'I~1E;Ex£2c;'L1':'I*§f:~; ENGINEER
". MINOR IRI*7i1GA'I'ION DIVISICDN.
' V . __ G I.,E3ARC7:.f{ . . . RESP(".)NDICI'€'I'S
"~.I_By_»:sf-'1_: §2.(;.Ko1,1..€_ AGA}
W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CV:C'I'\'IS'I7'IT'U'I'IC)I\I OF INDIA PRAYING TO DIRECT THE RESPOND?:II\I'I':3
I)§--NQT'»'1'c) DIEDUCT ROYALTY FROM THI:? £311.15 OF' THE H-",'1'*1'I'IoNER
VAVNEB ~N0'1" TO INSIST THIS PE'I'I'I']O§\EER TO PR()DUC}33 '1'r~u«: ROYALTY
\/
PAID RECIIEIIYIS BY THIER VENDORS ('Si DIRECT Tlilfil RESP()NDE',N'l'S
TO REl'*'UE\iE) Tl--IE ROYAI.-TY ALREADY DEE)UC'I'ED FRO§Vi TI-IE BILLS OF
TH E PE'I'l'l'l()N ER.
'l'hi..s peiition coming on for orders this day. Gopaleiifixjcaii/icia
J.. made the following:
ORDER
Learned Additional Government. :’AdV:’oc.ate’iiaccepts hence
for the respondents and he is’l._15ermitt’e<:l to l'fileV§._'me.mio ofw."
appearance within izwo weeks from..1:o'day'…_V
2. En Writ. vAppeaV1_’l’ similar legal
contentions have 3:_5ee:j….i-;,1rge.d arid follVowin.g..»ihe decision of the
Horrble Sulppreme .C’oiirtktlieii.writ’appeal was disposed of vide
order ll stating that the writ.
pei:.it.ioi1_erjrespondlelnt.ygfho is the purchaser of the minor
mi-:_1eral’s…Vl’r’o_vrri.liisvvendor to produce documents to evidence
fact. l;ii:«,1t or the licensee has paid the royalty to
V”~.._t_he_I)epar:.ii:icI1t. The respondent -purchaser who is the writ
is not liable to pay the royalty to the Department in
it reslpeci. of the minor mineral purchased by him.
\\_/
3. in terms of the said order, this writ petition is
disposed o’fwii:l”1 liberty to the petiiierier to p1’0d1.ie..e_i’-.gi=:)()f
before the 0ff’i(:e1″s of the Department not to irisistfrir .
of royalty again in respect of the minerals whieh’ itlsed in ii”
the civil works by the petitioner, as rdy21I–iy*~ivs 2};}re’a_g1yA’r,.éiidV{‘i.ri
respect of such minerals. V V
S*/Ck