High Court Karnataka High Court

Subash Suvarna vs The State Of Karnataka on 24 June, 2009

Karnataka High Court
Subash Suvarna vs The State Of Karnataka on 24 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
1

IN THE HIGH COURT OF KARNATAKA AT aANGA1._ -oR:'EE§"'V;~  

DATED THIS THE 24"' DAY or JUNE zeaé  

PRESENT   -

THE HON'BLE MR. ma. DINAKARAIN, C:'.:!A-_ii'EFiLl§T»ICEV  

AND '

THE HON'BLE MR.3;1L:sTIcVE..\.}i;c';.  S~A.BHAfiHIT 

WRIT PETITIONS NO.16517491.65_2'.§;vof"'2Vi}_Q})"' {GM-MM--~S)

Between:
Subash Suvarna,  _  

S/0 Sunciara Suva:'na,j"-.V 

Aged about 35 years,  17

Occ:: Contracto'r',"E'   '  _

R/at. Mucidarma compo-".'mv;i_,"'~T   ' -
Hosamane, Pervajeé, ' =    --

Karkaia -- 574104..,_ .

UDUPI DISTRICT. 

"*-- ..... @' ."Pefifioner

    Eswarappa, Advocate)



 The Statekof Riarfiataka

_ ,  Director,"
_ ._Depua.rt"mer}t of Mines 8: Geofogy,
V,KanI'j.a Bljayan, Race Course Road,

_VBanfgar'Qre-O1.

 V ,2'. Exe"cut'ive Engineer,

'EEa_"'P»a_r1.chayath Raj Engineering Department,

 



S

(C) Where the Contractor uses material purChased.__in.VV"'*:7. 

open marked, that is material purchased_;i';rom« is

private sources like quarry lease holders or.._o_ri"v'ate-.V:' .
quarry owners, there is no-"'li'ability'.. on _kthe_, 

contractor to pay any royalty che&rgesf;'n A. 

(d) In cases Covered by ,5-;§ra--.;_ (b)A*-and   
Department cannot recoverkvhorpideduct 'anyf:ro'yalty
from the bills of the,---C.ontra&cto'i aindhhifiso deducted,
the Department Quill. Tbe '--_boun:d" refund any

amount so deducted or collected: to "theVCVon.tractor.

(e) Subject to"th'e[.t,aboi/L?, c3"oiiection_Vof"ro*y'alty by the
Departrnent_««.or'v-refund,jjthéreof by the Department

will be govteln V by the jternis. _ofV_con tract.

(0 Nothing -- state.ci-"shall ' be construed as a
direct=.ign" for  reoard to any particular
Contract."-, line Departrnént or authority concerned

s.-fvali decided linhieachéycase, whether royalty is to be
deducted' ..or if  royalty is already deducted,

' trim/he*thershould be refunded, keeping in View the

"-abo ye «prlnc':'pies and terms of the contract. "

 3. We saidkkhhdecision has been upheid by the Division

 theirs' com; in the case of OFFICE OF THE DIRECTOR

 4i3.iEF°.lVXRTi\dENT or MINES AND GEOLOGY v. M.

g'.«/:W'"E{MWMHW4



6

MOHAMMED HAJEE in Writ Appea! N0. 830 of 2006

on 25"" September, 2005.

4. Foifowing the judgment of this C0uttfj~

Appeai No.830 of 2006 disposed dfon 2'55'septezdrgefi2006'
these petitions are disposed of in s§rfé'i'i»a:.r"te_rms:  '0rd<s§r as to
costs.   

 _ t  

Index: Yes 

Wdb-.H0st':e fed  __

1.

, la

d_is0o»séd “cf” ..

re’a»d’e;’ed £’r’.’v\_;_ri~t:, ~