113 THE HIGH 0033'!' OF KARIIATAKA A1'
nxmn nus was 3:6 mm or JUIIE f ~
mmssrrr Q
run nownm nm. 9.9. n:xAKARg§;ii,':¢::_n§_F
ma'. I-IOIPBLE
WRIT 92:1-1'r1o1mo.soea314&_ as s1'6é§5gésggod§' gaufpunu)
Between:
Sidram, _ ;_ _ -
S/0. Shiva!ingaPP3 Belkéifi, " _
Aged about48 yeyars; * 4; A' .
OCC: Class-I é
Resident of |~_i-Ni3,._ I1§81i*$;»,,__ , «V "
Basavanagaz, ~ '
Gutbarga.
...Petitioner
'A Advocate)
The fitéetei {sf »
._ R'.-3.-prfinw b'y~_l_ts Secretary,
~of4.Mis'1_es & Geology,
M.S.._Bui§dir-.9," 5.
Bangalore 4 550 [£101.
The
by its Secretary,
of Industfies & Commerce,
'*M.S. Euiiding,
_'_ .__B'en'g&ire -~ 550 am.
'.rr».é Chief Engineer,
y .. Guibarga,
Irrigation Project Zone, /3,
y-.\
4. The Executive Engineer,
I.P.Z. Division,
Bidar.
5. The Executive Engineer,
Public Works, Ports 8: Iniand
Water Transport Division,
Gulbarga.
6. The Executive Engineer,
M.I. Division,
Guibarga.
7. The Executive Engmeéer'-,_ V '
Zllia Panchayath Envision.
Guibaraa. . --. »
8. The Exe6.:tis«evErigifie'e§3_ .. ' '
i<.:w.L. csandarvinaza, 1'; L M i
Mahagaon'-__Cross.. T'
Mahagaomg . .
Taiuk&Dist: Guibarga. .
9. The Executive Engmear;
" K_.N. N, natom Diviskm,
Hebtqai; "
""!_"ai:.:_k':* Ctiitiapura ._
District: Gu_im_r'¢_;a;~ _
'Ti1e'CoE magi,
City
Ggslbarga; _ ':. ...Respondmt:s
_ ' '} A_ (by Sri aasavaraj Kamddy, GA)
' writ petitions are flied under Articia 226 and 227 of the
Vv.v_'V(;».'::§e§fi?5titI1tion of India praying to direct the nespondents not to deduct
._iii«--._ir'oya|ty from bills of the petitioner and not ta insist the petitioner to
produce the royalty paid receipts by the vendors. Direct the
/
respondents to refund the royalty already deducted
the petitioner.
These writ petitions coming up for
the Cmlrt delivered the foilowing:- T
(Delivered by sap. L
The petitioner in V registered civil
contractors carrying Department and
Local Bodies. It to of execution of civii
works, the building materials from
the private V that the petitioner (low
not own any_quarrl”es not liabte to pay any royalty to the
_i?io2yeverh,””ti~.e…respondents are deducting royalty from
tl1e’3;llis{oi’ without authority of law. Hence, the petitions
royalty from the biils of the petitioner In
procured from them from private souroa for
l of the civil contract works.
i =§.””:1n sirnllar matters, this Court in ex. mum mo omens v.
stirs or KARNATAKA mo omens in Writ Petitioas No. 31334»
31266 of 1994 disposed of on 31′ October, 1994 has Eaid down the
principles relating to the payment of royalty by the
same are extracted hereunder:
(a) Where pmviding the material tnll’mjéeslzy).. is
the responsibility of the cnn:r_aczor”‘m_d”me
pnm/ides the contractvr will)”-sbeeifled berfbweemaé,
extraction of the ;equiredV._¢;$f;seua;;on :’11aee::frjalV,ft1~ae
contractzar will be viieble tofgpay: feyja-l1:j/’*– charges for the
material (miner mleefeij wch areas,
irrespectiveyof the l,a” item rate
conb’act:or’e lumpizsum deduction of
in” -..;=ases:.’w.lll_ be legal. For this
pumoée pélnlng’V’leese is not relevant,
as the. lléwlitfffl’ D3y”myal§fafiées on account of the
fmm a Government land,
(13) v.9!/here”‘i;n;§ler.t;he éohéect the responsibility to smply
.» material’. ___{_r_’nlmr minerals) is mat of the
A V Deéarfirnenyemployer and the cantractvr is required to
A * pla§_?io’e.”e{aly’-.;rre labour and service for execuaion of any
_ “”.__Ve«w5r:}”_’inyol#ll7g use of such matenal, and the unit rate
A __ include the cost of matwial, there is no liability
the contractor tn pay any ruyalty. ms will be the
.A posilzon even If the contracmv is required are transport
” material fram outside the work site, so long as the
“iznit rate is only for labcur or service and does not
include me cost of matmal.
VV (C) Where the contractnr uses material wmhe in open
marked, that is material purchased from private swrces
K,”
like quarry lease holders or private quarry ownerfie ‘ ‘» * -1-
is no liability on the contractor to pay
charges.
(d) In cases covered by flaras (£7) afef
cannot recover or deduct.«§m3_( myéiég/_ t’.«1é $31!; pf
the contractnr and if so the wfl?
be bound to refimrf eny amoqnfjsa ‘cr.¢oIigétad
tomeeonzrector.
(e) Subject to the above” ceiéeeaien “re;-av-.-ir’¢;x by the
Departmen;?e§:r–ref*zu§;d djrefeof will be
governed. by bf _con{:ra*:t.ft, V’
(D NQt;’;Ing’~ as a diracfion
(Err any fierfiwiar contract. The
Departinento}f’a;j£f°.<:§?if;{ ' shah' decided as each
we eeeee eye,-e 'e-_é:'e "be deducted or if any myalty
is azre'eay".:edeeze.:, 'enema: it should be retimed,
, keepirrg the wave principles and terms of the
….. ..
3. has been uphed by the Division Bench of
V7K “th§s coa.¢% in, of orrxa or me mnacron as
ee%Te’g§éAum£NI%’DF muss AND esmoev v. M. not-Human
En:>M?it Appeal No. 830 of 2006 disposed of on 25″‘ September,
/ V-3″”
4. Foifowing the pdgment of this Court rendered in A’
No.33!) of 2006 disposed of on 25″‘ September, 20% T’ 1
are disposed of in simfiar terms. No order as to é_
Sub]
Index: Yes] ‘
Web Host: Séeéfflo’ _