- -w-- w -wm-nmm HIGH COURT or KARNATAKA men
cum or KARNATAKAIHIIH
.. ...-w-
IN THE HEGH COURT OF T
CIRCUIT 31«:M':§? A ;f* (;z;: ';:!3A13?(£:4" 3 ,
DATED THIS THE :5?" m;&i'_ €};ar? Qgcfitgigsk :>;';):i2 A'
B;'éFORE '
THE HON'B}?E,_;wR:JU.§T'i{:!%S1. g 301:3', mzzerzx
WRIT PETITI {}.IV i:i{iti28}f.2;aV?i}§!?"V'((£f£1-M1«1«il».S')
Betweeaz
Siddram L. Kémaiikéyf,
Class I CQm:1'£tc:ttfr1;
N o.D-43,: "{}ui¥.:$z1:'g21, V' ' " a_
Guibargz. IlnivéfkiivgxCdmpieX,*.__ . '
siaivakumarj' "
S213 Siddsmglappa Efppiii;
. «Cla.<:s'i':'C--£)ni1~a¢tor, ..... .. v
Rh VNag0o.5.?"vi£1agc,
5; .I)Ti:.1_,« G1,1'_iha 3*ga(
' ' Sri Véeréna Géuéiax jiidv.)
%%é*~nd%r
~S_i.2.tVeV (if. Kamataka,
" .Re=p't<:I--. $3' its Secmtary,
fj cf' Commerce Sc Imiastries,
[ ' "M--.S. Bldg, Ballgetiuw --~ 1.
V " " The Commissioner,
Kmlmiakzt Slum Cicamiiuc Bangui,
Bangalore.
. . .. Pet§t§oners.
S
E
2
E;
:5
ll...
0
J-
:2
Z)
O
U
I
Q
I
2
'E
2
{I
§
1:.
O
I-
M
D
0
U
I
2
I
E
S
I
P
E
E
3
§
}
J
E
3 The Executive Engineer,
Iviinur I11"iga,iiu11 Divisiurl, _, _
Gulbarga.
4 "£113 Fxeczztive Engineer,
FWD }3z:pa1"£n3e11t, " _ .,
Old Jewargi Roarzi,
Guibarga.
5 The FlxeczztivéF.:3gifia§ef§,' }
Pa.ncI1aya'iRaj, _ 1 --
PCP. _{"}'?fice, Gif1i'ha:".Vg,a. "
6 _. T}ie,,(:i5,f."I3a:;§;:Sfe€::fe¥:aa.~y,f.' V
1 K: ?:§'§$'I;, NC». 1,, C:3fI'¢:;*"B0a17'gi Building,
.... _T}r,_ AI7fib_edkafVeedhé-,..,,,,_
Eia'fi1ga1o;i¢. ' --
'? " V, "T116'C;)é*:2.fi';is:§i*Qrier,""
" L..§3i'i§r C{:.:.*p0ijaii:;:§:1,
Iagat 'Cirk:Ie,- Main Read,
GU35&i'g%r.-..... «
fkzcretary,
V' " " §%,i'?yiw.'3 'fard, Guihaiga.
9 ' .,'fFhe Rxeczstive Engineer,
P131116 :"vii1:1isi¢i' C'r1'a111 Saciak 'fltsjaila,
7,.}'. Office, Gulbarga. Respondents.
* — , fgagv Sri M. Kumar, AG;-i\ for R 1, R3 & R4
S1’£ RS. Malipatii, Adv, foi’ R7
Sri Maifikargksn C. Basareddy, Adv. fbr R8)
This Writ Petition is flied under firticiesa 226 & 227 ofthe
Constitutien of’ India, praying to direct the respondents mat to
d::Liut.:1I’Uy2t3Ejg fium 125:: biiisf 43? iii: ptztiéiuncns and mu: in inrsiai Eht:
petitionazrs’; to pmduce the royalty paid receipts by that Vendors,
..J. ,
GEL’,
..1£”IlLl \-l\||..n\.:nun…. …. -..__ M
4. In the fight 0f’ the afkwresaiti”iie:c.:’fs.i¢_m«g the {hvéiive 7
to file appmpr-iate regnresentaiions befofewihe cdtijgétefit z¥Iuth’nri.:’y
not to deciuct any myaity fi*<§»n::.L:':fBeir biéhis' of' zhé
royafty ahead}: paid .§he:m,&..i'f gush' Aféfifefiévznmtions are
filed, the atztharities: to a:£ms£der the
applicatim irf ght of the aforesaid
decisions. ' ' } '
Writ fs::titi<§iE::A§s«di'§g1dse.d eféébordingiy. N0 costs.
_sd/..
5§hig;e
l?-ga§xy:¢f22ség~”
NH VXVLVNHVX :10 1305″ “”” ‘ “”‘