m THE i-lIGi~I COURT or KARNATAKA AT aAuaALos§'E j%%:%'
DATED was me 21" DAY or APRIL. zafiél ' "
PRESENT
THE i-lON'BLE mi. 9.1). MNAKARAAI, :;An»:1TEF'TJ.Liis'1'Ic':'E'[f~._
THE HGWBLE MRJUSTICVuE"$f}G._VSA3H-AfHIT
Between:
1. R. Baiaraj
S/0 Ramaiah
Age 45 years ' '
No.2§90, j.,$t'!AiI._¥'f13:§n Réeii ..
Ra3'aji:1aga.r2"" Stage, !:5k4)c:k_ _ -
Bangaiore 4: 560 ()1{}'7fj_-» %
2. MM. Mahesh " V ' _ A
5/0 Late Mahadevaiah v_
Age 40.yjeat'3., 1902',-.;"" Main Road
yawn'; .....
1.Bangalcre --~# Séo 0,60 '
3. Bic. "shsQ'prékas'rs%' » V V
S/o B,H';V%Parameshwarappa
Age 38--.years,~ ¥$I¢:.249,
E.
J Main"Roaq, Sampige Extension
.. jg vvij-aya nagéar _ 1
* fiangaiore-560 079
.__ A'ge 39 years. 847,
T _ 1=:#"~"<3* Main Road
" Bar:gaiore~»S60 om
"S7" B¥ock, Rajajinagar
5. §<.M. Nagesh
Age 38 years
No.35/1, 19"' 'B' Main Road
1" 'K' Block, Kethamaranahalii
Ra}'ajinaga¥ 9
Bangaiore-560 O10
6. K.H. Shivraju
S/o Hanumanthegowda
Age 37, Guttegedhar, Kolialu
Turuvekere Taiuk
Tumkur District
'I'. CH. Narayanaswamy
Age 48 years '- V j
Mo.101, 12"' Main Road .
1*' Black, Rajajinagar' .
Bangalo:'e~56€r 0_1é)_ _. . "
8. K. Jayaram ____
szo 3'. Kerfivpaiafi .. _
W5. Ven§:1st:uc%:ire--~560 001 g"
2. The State of Karnataka
Represented by its Secretary
Department of Commerce and Industries
M.S. Buildings
Bangaiore --- 566 001
3.. The Commissioner
Bangalore Mahanagara Palike
Bangalore
(by Sri Basavaraj Kareddy,"'Gi§"l.for '
These writ petitions are filw uirde'r'r,itif:io'§es 226 end "22? of the
Constitution of India praying to._d'ir_ec't_ the. re3_'pnn'dents not to deduct
the royaity from the biiis of the ;p'etiticners__Ai'n.fresiz-est of materials
purchased by them for executiormf 'wor'i:;_ from the"*;.~ir'iv"ate sources.
These writ petitioiisotioming =iu;':i';fo'r';irei'i'rné.esAry hearing this day,
the Court delivered ~the.__foi_le3'{ving.;_ "
('£}_eiii\{ere_ci"b.i/ ' Dinaka ran, (2.3 .)
_ The«.{r3etitioners'- vvvtheisze petitions are the registered civii
cori_tra¢t«ors _vAc:~;rn}irivg on civil works of the Government
Depalirtrfient Bodies. It is contended that for the
vV'v1*i_evurpose of exVesst'ion of civil works, the petitioners are required
Vbiliiding rriateriais from the private sources. it is
4"i"_'~.:_':fi.fi~h'e';iVVéofitended that the petitioners do not own any quarries
'that they are not iiabie to pay any royalty to the
u."=lrireisipondents. However, the respondents are deducting royalty
W?'
T ...-"-;!?tespion£iefitsV *'
4
from the bills of the petitioners without authority of lap-g_,_"4' V.
the petition praying not to deduct the royaity fror1'i"'-.:':.:he=:.-jV'_i§§iu¥'i's*l
the petitioners in respect ef the materivaiié 'p'i'olc£ired
from private sources for execution of the V'<:.i__vi:i*.;ontra;;tworke;<"',,l
2. In simiiar matters, thisicapim in aufilmiinuo
omens we. sure or mfaa:AT§kA~aAA:sia_.orHeR$ in writ
Petitions Ne. 31264-31266 of 1994 ?j'_i'apVoseti' 315' October,
1994 has laid down "i:%;Te;"pri§f3cipieé the payment of
royalty by the ceiitre:eto'ra;"'T he'§Sa.ii1e..:ixrezesttracted hereunder:
(a) Vifilzeie p:c5§;;:i;;:_jq'i:::;'aa--:§%izz.ze;wiai (subjected to royalty)
is iilaei the contractor and the
V.i2eparfmei2t» pizaxéicieathe contractor with specified
{borrow afeasf, _____ for extraction of the required
ccaistriiction material, the contractor will be liable
_ _ ;ro§(falty charya for the material (minor
."~'mlne§?'al)VA'a}:tracted from such areas, irrespective of
w£3e't:':e}* the contract is a item rate contract or a
Iutyap sum contiact. Hence deductioa of royalty
'T ~._c:l2-arges in such cases will be legal. For this purpose ,
V' "'nor:-e-xecution of mining lease is not Ielevanr, as
the liability ta pay royalty arises on account of the
contractor extracting material from a Govemment
land, for use in the work.
5"
B :1
5 s
('0)
(6)
5
Where under the contract the responsibility fto
supply the materiai (minor minerals) is that_o_tV:- -I~
Department,/empioyer and the contrac_tor
required to provide oniy the iahoor-and"_tser_v'ioe. for ¢
execution of any work invoix/in_gI' T sgrch
materiai, and the unit rate o'oe's_'n'et incioo'e.. the .
cost of material, there no iiahilie/AT
contractor to pay any ro;r__a_ity,__ wffhis hiwiifyybe the
position even if ' o§ntrec'tar'r,VViis..A requireti to
transport the materiet.'fiore~'Viootsitie the 'work site,
so iong as ti;e__unitrate~ ohiyjforirabotsrior service
and
Where -the V;t;_ontr2§ctoi": meteriai purchased in
'V'th:et.Dis métézrai purchased ham
nrivste Viiizei'-:g§a--rry'iease holders or private
q:.r.§rr)r . is no iiabiiity on the
_ con trét*to_r to. ,oay"an'y"royaIty charges.
C'Ih"<cases by paras (£2) and (C) the
cannot recover or deduct any royaity
_ fn:3r?:~v_v.the.:;'hiils of the contractor and if so deducted,
the~ tiepartment wiii be bound to refund any
ernount m deducted or coiiected to the contractor.
H Subject to the above, coiiection of royaity by the
H Department or refund thereof by the Department
wiii be governed by the terms of contract.
/1
{._,_
2. - '
.
‘ V LA1n::a%:§<':i';m~z"'N9/'
6
(0 Nothing stated above shall be construed as a
direction for refund in regard to any particuiarj
contract. The Department or authority cooceroed;
shaii decided in each case, whether royaity is L” ” .
deducted or if any royalty is already dedticted… V’-2
whether it should be refunded, gasping 5:2″ ‘iiieéilvthei ii i
above principles and terms of size co(itr}act,”‘: ‘ ” ‘
3. The said decision has.»’oo__on tibhoid
Bench of this Court in the case of onaixce of ‘Ti§iEv’:DZII1§R,ECT0R
or-‘ DEPARTMENT or i%§;I._”i”}iES’_: g;§’o..c§«..G’£0LosYA u. M.
MORAMMEB 1-MJEE it; writ Apoeoi disposed of
on 25″‘ septgi:§s5er–,i:§2:oos:E§c%”‘
4. F3″‘§3I#§n§ the }’¥..l:%’.IE{_V?,§4l’:’f’i!»?r:ii¥i141VZ.’.<3i"' this Court rendered in Writ
Apoeai M95830. ofvidisgvjosed of on 25"' September, 2006
tiiese:'oofifionsifare"a.iso disposed of. No order as to costs.
Sd/-
Chief Justice
Sd/J;
Judge’
/.
Host: ms’
ism