High Court Karnataka High Court

Sri.Ashok Kumar S/O Vishwanath … vs The State Of Karnataka on 9 July, 2009

Karnataka High Court
Sri.Ashok Kumar S/O Vishwanath … vs The State Of Karnataka on 9 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
1

IN THE HIGH counr or KARNATAKA AT BANGALORE
DATED THIS THE 9*" DAY or JULY 2009

PRESENT

% THE I-fON'BLE MR. ran. DINAKARAN,' CHIEF JU'_is':VTI"c":'EV'~~',.\:"~ 

AND

THE HON'BLE MRJUSTICE  st§%;~§AF=7£*I"~4   

WRIT PETITIONS NO.16212-21____§;;of  

Between:

Sri Ashok Kumar,

S/o Vishwanath Rao,  
Contractor, Age: 42 years,  _  '

R/o No. 9-4-~28, Qazi Colony,  j     
Gandhi Gunj Road,  _ _   _  " 
Bidar Dist. Bidar.  "      

...Petitioner

(By Sri aGo_::.V:ri'sti' Stkhaéhampu r, Advocate)

And'; .' " t

 1. state_c5f..g<«akhé't'aka~t','"Y
 V » .Represe__nted V by 'its t Secretary

Departrn"entv*--.of Mines and Geoiogy,

 BuiEdi"ngAs':,
_ "Bannga1ore-S60 001.

  The Evézecutive Engineer

 Water Transport Division Bidar

§?u'b'!ir;t Works Ports and Iniand

 



{sand direct.-.._thVé'respondents to refund the royalty already

“diédi.-cted from the -,biils of the petitioner.

. . petitions coming up for preliminary hearing this
day;’th’e.. C;’ou_ri: delivered the fo|lowing:-

Dist. Bidar.

3. The Executive Engineer
Panchayath Raj Engineering
Division, Bidar.

4. The Executive Engineer
Minor Irrigation Division
Bidar.

S. The Executive Engineer
Pradhana Mantri Grama .

Sadak Yojana, Division Bidar
Dist. Bidar. ”

6. The Executive Engineer ”

Major Irrigation Divis;ioifi-
Bidar.

…. * “Respondents
(by sripe;iis;{vafai..:i§eireddy, GA)

These writ are,_fiie:d”‘under Articies 226 and 227 of
the Constitiij_cion,of Ind*ia_praying to direct the respondents not to
de:riuci;.,fron1′:’th’e bi..ils of the’ petitioner and not to insist the
petition’e.r’to.gp’i*odu:ce{th.e royaity paid receipts by their vendors

/””” 2

(8)

(b)

4

Where providing the material (subjected to royalty)’

is the responsibility of the contractor and_;th’e\ ~ A’
Department provides the contractor with speclfiedjf.
borrow areas, for extraction of _the ;
construction material’, the contr=?Cf0? 5?
to pay royalty charges for theairnaterial (‘r,7i’no.* ‘~
mineral) extracted from sur.h”areas,”irrespectivert«:gi’v

whether the contract is a iteinhirate contract’ “or a,
lump sum contract. ._Hence”‘cieductien of royalty
charges in such casesviillgbeg this purpose
non–execution of minging lease not ‘réi;3.u,9z,-nt, as
the liability toahp-ay rééyaltl/.:’,é3rises..h’onaccount of the
contractor:.extEactihg’: ma-t_eria_l– améovernment
land, forguseghhin the ” ”

Where Wthe con~tr_act the responsibility to
supply: the mat’e’ri’aVl’i'(minor_.minerals) is that of the
Departrnentv/ernployer.ifland the contractor is
re:;ruired’4to..,provi’deonly the labour and service for

execution of'”any–«’worl< involving use of such

A niateriaipand the unit rate does not include the

material, there is no liability on the

'i;'ontracttir.5i'o pay any royalty. This will be the

position' "even if the contractor is required to

transport the material from outside the work site,

A it so long as the unit rate is only for labour or service
and does not include the cost of material,

<3;

6

M0}-IAIVMED HAJEE in Writ Appeal No. 830 of 2005 disposedef

on 25″‘ September, 2006.

4. Foilowing the judgment of this Coc§Jfif»Vrehdef’ed

Appea: No.830 of 2005 disposed of on 25*” se;$tember;\.ee,,2L0ps

these petitions are disposed of in sin1ilar”‘t.e:fins. No’oVrde§?’.=as *to

costs. , _ 1

2. A

F

. ‘ ml 4
_g:.:s*:1ce

5/’
Index: Yes_/; No

/ …..

web i¥i’es.t,; §es