1
IN THE HIGH COURT ore' KARNATAKA AT
Dated this the 2??" day of May, _
PREZSENT M ' T'
THE HONBLE MR'J.S,KHET'HAR; «<i:§1{:EF
"
THE HQNBLE1 MR;;ms*r1eE 'H.G.RAI§fiESH
WP Nos.18252~182'5§;/201 1"
BETWEEN:
Siddanna, Class I VQon::iaV§ei;or_,'oo'-. -.
S/o Veeranna Paseodi-,.. ' " =
Aged 31:20:30; '50 yijeaxfsg . _
R/o Amt, ';ie'2i1uk:'ajéVarg_i4_5 V "
"_
"Petitioner
{By %s1?i'; Adxn ,3
AND:
I
23
_ The St ate of afaka,
4;: fepreseiiied by its Secretary,
I3_epavrtment"of'E\V/lines :3: Geology,
ML1itis§£;oreyed Building,
' V' ' e.B:oa,;g=;~';:gr¢f55o 00 1.
The'f§2;eeL:tive Engineer,
Division?
~€§rLi:Ebarga.
" The Commissioner,
Gulbargga, Deveiopment Aui,horiE,§;;
GL1 Ebargga.
'T313 C€}§i'i1"§"§iSE§iQ§i€3EZ
Ciiy Corporaiiong
Gziéezzrga,
' _ $*v~,z%/git
2
5 The Executive Engineer,
P.R.E. Division,
Gttlbalget.
l'1'...l?,e§l3on'd.'fin.t,.$ , . ' o
(By Sri.R.G. Kolle, AGA :59)?"-Eii e§'t2::§:) . %
This Viritd Petition filed n,n-:lerA1'tioles 226 and 227 of
the Constitution of Ind:a--ptd::;yf'§.iivg ltofdireet the respondents
not to deduct royalty f::;rh..::;s: l;»:ills3″-oftftgepetitioner and not
to insist the petitionei* to tliezfoyalty paid receipts
by their vendores»l’andV:’-difeet the re7spo’ndents to refund the
royalty alr;e’é.dy.Vde’d’:p1,eI:ed__ fi”orn_th_e bills of the petitioner.
This for final hearing, this
day, Chief Jtistiee. ma,Vde,,__th_e following:
uV_ lfW@oRDER
J.S.I_{HEI-IAR; cV..-,1. (oral) :
Mu1iuR.C£;”‘«_Kolle, learned Additional Government
fo1=,.;’espondents~l & 2. None for respondentsfi to
2; Counsel for the rival parties are agreed,
thétt tnétant writ petitions be diepesed of in tenfns of the
e:’:d_e_t’ tiaeeed by this Court in Sri, ‘v’enliatesl’1. K and others
the State of Karnatalea and others (\VP.No.555~
1gGl\z’l–?§vIl’s/LS} and eonne<:ted rnattere, decided en
538,
33, Le/:;:t*:1::',{.%, <:nns»;el for the IE’/:’~3§3€}Z}{§.§ffEl,E% E 5; 2
etati-:3, t,l’121t: he l;’E€tS3 ne {}l2’2j€”i(?§;§ii}E/E tee il”1§£f €§i;’§;)i’}E§E};§ oi” tine
3
instant; writ; petition. in terms of the prayer rI1ae:ic’: by the
learned Ctms€1 for the petitioner.
in View of the? ab\:e, the irisiiaxlt xVri_§””p€::ii.i_{fi;s'”are
dispogeci of in the saxne ff’3I’I11S, as thsé.,§5’rrié§_:’passéd.’
W.P.No.5E35–563/2010 (GM~MM{S).
% cm: Easiige § % Silk 333$: VR