High Court Karnataka High Court

Shivaji vs The State Of Karnataka on 10 September, 2009

Karnataka High Court
Shivaji vs The State Of Karnataka on 10 September, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
E.

IN THE HIGH COURT OF KARNATAKA AT BANGAL(}RV!V_S%_:TT~.s_

DATED THIS THE 10"' DAY OF SEPTEMBER, zcjas  Q  .;. T 

PRESENT

THE HOWBLE MR. P.D. 9INAKAsiAH,'V CHI,EF'JU'STiCEw._r  _ 

AND'

THE HON'BLE MR.3usTIcE:'v.»G. s'AaHA.HiT  S

 

WRIT PETITION NQS. ;7.344--2-7--:~i:4'_§4/";2;op9(g_§M--vMM:-5)
Between: T T' T H T A.

Shivaji,   
S/o Rama Chavan,    .
Aged about 40 years; 1 _. .

Occ: Class E Contna'cto'_r,   .. 
BeerE(B), Tafuk: Bn.aikii.,  T '

Dist: Bidar.  --------  _  'V:-_ .

_      -- f ...PetEtioner
" (By '3r§~I,R»._Biradar, Advocate)
And: " '   =   "
1.

The Stateof Karha_taka
_ Rep. by_%_ its Secretary, V
“E’.eparv*:n*ier;_ts.of Mines & “Ge’0’iogy,
?,M.VS;.l3uéldir’1g, Bangatore-1.

2. The State 0f}<ernEita*ka,
Rep} .by'*its Secfetéry,
DeparE~ment'of.Izfidustries & Commerce,
'MS. Buiirjirig,

«. jg-f__Bangaiore 1.

The Vfixetutive Engineer,

_ P’ra’c1_h”an’a Mantri Grameena

.._”Sacia;kh Yojana DivEsion,Bidar.

4

unit rate is only for labour or service and does

include the cost of material.

(C) Where the contractor uses material purchased. «
marked, that is material purchasedfrom .briL(ate..sourr:_esV ‘

like quarry lease holders or privat’e__quarryeowisers; there ‘

is no liability on the contractor to pay any.)-oyalty

charges.

(0′) In cases covered by paras (b) the Department
cannot recover or deduct any 3-re:>Vyalty».Vfrorn the bills of

the contractor and if scddeducte-be’, the’-ile3_~epa’r_tment will

be bound to refund ai’1y’arn’oun’i’ .so_deducted or collected
to the c0£?tr;?’5;t.§5r’. 2: = = ”

(e) Subjeet ,;:oliec’tiori€ of royalty by the
D.epartrnent oerirefund. thereof”‘b;nt:’74e Department will be

go verned the” terrns ‘of, contract.

(f) Notiainp istaetedeaboi/eh. “shall: be construed as a direction
for reefundV’in_regai’?d to” any particular contract. The

l)Vepartmen’t”or«authori’ty concerned shall decided in each

& ‘case, Whether royalty is to be deducted or if any royalty
i’s»_al’ready’ deducted, whether it should be refunded,
thl<ee_oinp infview the above principles and terms of the

V contract'. '"

The’1~said decision has been upheld by the Division Bench

t’hfi’s.VC6’u_rt in the case of OFFICE 05 THE DIRECTOR OF

he”7-1:”e”.’jn_seARi?MEN’r OF MINES AND GEOLOGY v. M. MOHAMMED

5

HAJEE in Writ Appeal No. 830 of 2006 disposed of on 25″‘ sep’téfm5e.:,

2006.

4. Following the judgment of tljis”‘Co~,njt”.<rer}defed_
Appeal No.83O of 2006 disposed of on 25"? s:§§;5tém5eir,;' zoos

petitions are disposed of in similar ter'm_s';….No order asVto~vco'sts;'

in Sd/~.

EUDGE

Index: Yes ma. — ‘-

Web Host: Yes/ No’;

 W    3..  ll  ' ..... .. 'V