1
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE i7'm DAY OF DECEMBER 2010
PRESENT " D
THE HONBLE MR.J.S.KHEHAR, CHIEF ~
THE HONBLE
WRIT PETITION Nos.372o§}a2oi}'fiT)1Q(i§Tii/i%.i§riT.&S)
BETWEEN: in D D
Sri M / s.Nij aguna Developers"
Builders, 13' Cross, 3" S1. '
4m Biock, I~Iav_a.I--1:1AJ1r._Cir;_C1eV
Basaveshwaranagar _ 1
Bangalore §360"_O7'9'?;__ _ V _ _
Represented--.V.byJavare Govv<;ia:1"'V Petitioner
Sn ., Adv . [Absent]
AND: -
1. The uSt~ate ofKsTnatT1ka
Repby its Secretéit'y
» 'Depart£I1'en"i.. of Commerce
DD 82: Ino1"u.strieS {Mines}
- i\/i';.S.B::i'1'Cii1j:g"
B.g_1ng_9.~Eo_rcf..~ 560 001.
' " " -- V2 The mipu ty Dire otor
Department of Hortiieufifure {Z.P]
' --. VRa§I1angar Division
V§Ramanagar District.
'4 The Deputy Director
Department. of Hori:i_cL1Ii'.ure
Lalbagh and Cubbonpark Divisions
Bangalore. ...Responde'r1ts
{By Sri R.G.Ko}}e. AGA)
rail
mwmm
SW
\}a~
These Writ Petitions are filed under Articles 228
and 227 of the Constitution of Endia praying to 'direct
the respondents not to deduct any royalty from-.y_'tl:1e
petitioner running working bills an.d to V.
respondents to refund the royalty whicli.–a_has”–jbeeny’,
already deducted from the petitioner runiiing _&
bills.
These Writ Petitions coming ion’; for.
Hearing this day, Chief Justice ‘passed thieyvfollowing
order:
ORDER”
J.S.KHEHAR, C.J. (Gian:
None for __the Sril,.§fr;pl.;l{olle, learn_ed
Additional respondents,
states, is squarely covered
with tne this Court in Golayya
vs. olfiityllllfiarnataka and others,
w.1?,;ivo.s3os17/éoogfam-MM-s), decided on
i]l02,’b3,v32§)o:s>~….y
of the above, learned counsel for the
respondfen-ts A states, that if the petitioner produces
J’a.uVtl1en’tic material before respondent Nos. 2 <3: 3,
that royalty was paid in respect of the sand
~'bei.ng transported (from a licensed quarry owner), from
whom. the petitioner had purchased the sand, the
3
respondents would refund the royalty charged from the
petitioner.
3. Accordingly, the petitioner is granted
produce material before the concerned ‘
Nos.2 & 3, depicting that royaltyvhafl.
by the licensed quarry owner, “safici
purchased by the petitione1~,..c:TOh ‘”st1ch ll
authentic material, royalty petitmner would
be refunded within fouryvie-e1ts–.
4. The insta_nt ‘disposed of in
Sd/~
Chief Justice
Sd/4
JUDGE
c ‘fndex:+–‘Y/ N