High Court Karnataka High Court

Somasekhar S/O Venkappa Bandi vs The State, Ors, on 16 December, 2008

Karnataka High Court
Somasekhar S/O Venkappa Bandi vs The State, Ors, on 16 December, 2008
Author: S.Abdul Nazeer


C . A
OUR”? OF KARNATAKA I-HG!-I C0l.{R1 KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-Hui-I LUUN

13:: THE HIGH comm 0? KARNATAE{é; f_ V
CIRCUIT BENCH A T:(}’ifI;*}34’_R’ (‘£4_;V. 1′ L V

DATEEL) “$1413 THE :6″; Quays’ {,§f7._§;?’3f(A;’-E’;x£f.§,’f**3R”;’2.t’)=£}8″

BEFGRE.

THE H”0N’BI.P.’ ;.a%;2,,ILz*.sf*:’iC;«j[ S. 91 33151.’ NAZEER

WRIT PETITION rs*0..£%aé75/29é3%” ((§§_{-h!A1~.$

Between:

Samasekhar, _

SE0 “w=’¢11kappa..Ba1:EEi,_ ‘ ‘

Aged aho:it;43 ye2i:’x,§~ _ é _’
Gee’, Class I{3oi§t1;actoi’;’ – , V% .’
R511 ‘a\E.R, I,a:<'mir2'éva.<;,' _ "
Bi_i2::pu1T w– 2. VA V'

VB}: Sri V Chagaqfieiié
Vfixgé: V' " A.

” 5i’i1é K;a};aataka,

Fafgptd, viifiaf Semetazfy,
Degartment nf Commerce & Industries;

_ 335.3. Bi£’.’:g., Baiigaione W 1,.

Clfief Engineer,
; $4.1. $501111, Bijapm”.

Executive Engineer,
Ml. Divisioil,
Gu¥hargafi)hanaIad:’Bija;)ur.

Chief F.ngineer,_

TP”‘A’1″:\T’Y TT”‘T”T\ fYT,’.._..'”‘¥’,,…-_ ‘I”¥,,K”.-.,,L\
1\iVi’éL;, L5 1 f lkizjypfil 1 Ullgii .flUjC?U|,)§
Shimoga.

Ffiiiiiuiifii”.

BM_Mi£l6]iif22Q0g %%%%%

4. In the light of the aI°oresaid:’deei.¢’i’on, the

file appropriate representation beforeii”theii’competen_tauthority}

to deduct any royalty fi*om his bi~!.l_§”and seek r_ef’un€ oiévthe royalty

already paid by him if any. filed, the
authorities concerned areiidis_fe’cted. application in
accordance with Iaiv-and decisions.

Writ petiti«on”is’iiii§po$e_diofpaecnifdinngly. No costs.

. Sd/-

Tfidge