High Court Karnataka High Court

Sri.P.Suryanna Shetty vs State Of Karnataka on 30 July, 2009

Karnataka High Court
Sri.P.Suryanna Shetty vs State Of Karnataka on 30 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
1

IN THE HIGH COURT OF KARNATAKA AT BANGALOREVT»-.c4_'"..V_

DATED THIS THE 30"' DAY OF JULY, 2oo9__  «  ..._:  ;_. A' 

PRESENT

THE I-EON'BI..E MR. 9.9. DINAKARAZN, CZHEEI-"«.}IU1$fTcI_.:(2EVVV._| __ 

AND _
THE HON'BLE MR.JUSTICE:V;TG. sAa=.HA-HIT  1'

WRIT P!-;TITIoI~_e N0. 3Aai4'of'~9oo9  
 GM" MM"-9

 

Between:

Sri P.Suryanna Shettyv,'V, '_'- 
Son of late Narayar:a'--.She'_i'ty._, . '
Aged 58 years, '  
P.W.D. Contractor-Qass 

Resding at Pras!i"i'an.t;h1Niiaifa,'. , ..
Yedthare, Byndoor-S'75_21_«7'.«V.V  

. . . Petitioner

(By Sri  Prat/e'eri'..£i<«.Aa_an.d rs.75,592--00
(Collected as per Annx--B) and Con.sequentl',{; and etc; 

These :vv'ri'tlVp'eti'iiions':ii:oin:i'ng:'up forupreliminary hearing this day,
the Court delivered the~"F:-il.Iowingv:g __ -- -

  , 'QJ'*i.J'  NT

(oeiavg-red by no. Dinakaran, c.3.)
 p.eti'ti'onVer.,_in thesempetitions is the registered civil contractor

  of the Government Department and Locai

'i"iA...«'i:'~odies.  isV.con't.en'ded that for the purpose of execution of civil

.._l,i'_jv,:ori<s, the petitioner is required to purchase buiiding materials from

'j._'_"theprivatevsources. It is further. contended that the petitioner do not

it  any qnarries and that they are not liable to pay any royalty to the

 respondents. However, the respondents are deducting royaity from

/2″‘: ‘”-3

5

1?

the bins of the petitioner without authority of law. Henc.e;».th-es’eA
petitions praying not to deduct the royaity from

petitioner in respect of the materiais procured by them”v’fr:ovm””privatet_”

3

sources for execution of the civil contract wo=,,r_ks_:.._, A 3

2.

omens v. STATE OF KARNATAKA Aviiinwojfneitzs ‘\iilritVV}Petitions
No.3126-4-31266 of 1994 cfisposed orfiani.sv:€F_V_o,¢t–ober, 2594 has laid

down the principies reiating to ‘T-thveh’.”pvafym.e.nf»A.’gf__’_i’oyalty by the

In similar matters, this’: Court in_’VG.\VI.

contractors. The same are “extracted h.ereuh’dejr:,

( a)

Where. prg-yidin”p””tl7.e4″n3i’;.re.rial.:_{subjected to royalty) is

the respohsibilityiofthencontractor and the Department
provides the”co’n,tractor,,_yyi’th specified borrow areas, for
extia_ctio_n of. the” .’eij’uired construction material, the

_contractor”i1iili’Vbe l-fable” to pay royalty charges for the

material {minor mineral) extracted from such areas,

‘irrespective of Viiyiihether the contract is a item rate

contract. ‘or.._a lump sum contract. Hence deduction of

,r’oyalt,y charges in such cases will be legal. For this

V purpose non-execution of mining lease is not relevant,

4’ asthe liability to pay royalty arises on account of the

contractor extracting material from a Government land,

V for use in the work.

Where under the contract the responsibility to supply
the that of the
Department/employer and the contractor is required to

;”‘i””.:><r::«
i '

material (minor minerals) is

(C)

(0')

am

provide only the labour and service for execution of any
work involving use of such material, and the unit rate':_
does not include the cost of material, there is no li'abiiity
on the contractor to pay any royalty. This will '
position even if the -contractor is required to in
the material from outside the worktsite, so flongi 'as-T';mé"

unit rate is only for labour or iserviceg and}does'-.not*…_ D

include the cost of material.

Where the contractor uses material purchased open”

marked, that is material purch_ased_ ii’on1 pri’vatevsourr§es
like quarry lease holders or jprivate q_uarry.owners, there
is no liability on the J contract’ol” to pay ‘any royalty

charges. _

In cases paid; (b)_4Vand’ (c)”‘the Department

jiannlotrlrecoverfnoi de’duct any royalty from the bills of

the co’ntractor”-and..bif”‘deducted, the Department will

be ‘bound to refund ari;(__’airl’ount so deducted or collected

to the “contractor. ‘

Subjec_t to the—–above, collection of royalty by the

Department or refund thereof by the Department will be

= gVo’veriied..by.. the terms of contract.

No£’hing.- stated above shall be construed as a direction

..for.,reVfund in regard to any particular contract. The

Department or authority concerned shall decided in each

H case, whether royalty is to be deducted or if any royalty

is already deducted, whether it should be refunded,

keeping in view the above principles and terms of the
~,:r°%

contract. ”

5

3. The said decision has been upheld by the DivisiQnVV_:Be»m:_h

of this Court in the case 03″ OFFICE OF THE DIR._£’c:’rt)_R–.:__e:?_:_”~_

DEPARTMENT OF muss AND GEOLOGY v.

HAJEE in Writ Appeal No. 830 of 2006 dispzlfiisediidf pri=__25″‘f -s_iep:;e.rr;ibia_p,T”f

2005.

4. Foilowing the judgment Cou’r’t.V_rendere’d Writ
Appeal No.83() of 2006 dispo5ed.V_ of ci.~i””25¥.j*”jSé’p.tempei¢”2006, these

petitions are disposed of in similaf terms–fl’|\£o Qi’d.e”_r..a”s»to costs.

-Chief Justice

Sd/-

Judge

Index; Yee ” ij
Web Host: “Yes / VNun7f_ it

‘Ida 1