1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 071" day of December 2010
PRESENT
THE I-ION'BLE MR.J.S.KHEHAR, CHIEF JUsTi'cVE'__i- "
AND
THE HONBLE MR.JUsT1c;E...A_._s.BQPANRQA
WP No.26152/zoiorarid; '
WP Nos_26818~824/20io(o.M-MMs}' -, «. "
BET'/VEEN :
Smt.Sun1'tha .
W/o.M.S.Ranga1'aj Iyengar '
Aged about 38 years "
Occ:Contractor, 1 _ -
R/£11., MuthugFid£C:HOSui?_
Doddahalii " .
Ramanathp3ura_:-Hoblii » ' '
Araka1ag§u_c1u'''T ai uig _ _
Hassan'DVDistI'iCt.._
..Petition er
{By Sri.K.M.Eswarappa; D
.....
1 . State” ‘E{‘,arr:1Vataka
By .i_ts’__Dir”eci’orr, v. V V
Department offh/lines & Geology
V1. _Kanija”-.Bha’van<;"' Race Course Road,
_ Bangalore E;
‘f2, T?heVCon1missione1″,
D’ Bruh’at.h Bangalore Mahanagar Palike
__ ” ‘Bangalore.
. V A3.u” Executive Engineer
” ‘Public Work Departrnent{SpeciaI)
Hassan District
4. The Executive Engineer
Public Works Department
Hassan District
2. Learned counsel for the rival parties are agreed,
that the present controversy is squareiy coverfed:’f’viri’t.h
the judgment rendered by this Court in
The State of Karnataka.._ 0′
W.P.No.8081 7/2009[GM-MM-S), “deemed. .
02.06.2009.
3. In the light of counsel for the
respondents states, produces
authentic Nos.2 to 9,
showing” respect of the sand
bein trans orted=-Iirorn»_ga*–3icensed uar owner], from
P. _ (1 FY
whom the__Tpetitio_ner = purchased the sand, the
resp,o§r1de’i1ts Wou.]dL”retund the royalty charged from the
pe:titi_o11er.«_
A _Accid.rdingiy, the petitioner is granted liberty to
trnaterial before the concerned respondent
9, depicting that royalty had already been paid
.:’_””by–0:the licensed quarry owner, on the sand which was
0′ purchased by the petitioner. On production of such
authentic material, royalty paid by the petitioner would
be refunded Within four Weeks.
5. The instant writ petitions are disposedpf in
terms of the aforesaid.
mv*
Index: Y/N