IN THE HIGH coum OF KARNfimAKA.Am BANGAfi§éfi5; , namnn wars mam 2o"'nmx-an Manna, idea " B E E o E" THE H'fi'BLE MR.JUsTICEfK}L;mANJu¥%$H' WRIT PETITION NO.453S"dfij2o08€¢M~fiMfS) H BETWEEN : 1 v R GANGANAHALLI -_ i" : »,v;ufl» s/o RAMACEafififififikhffifififiéfiififiifii AEED ABcUT,34 YEARa* "fu_W§ occ: PWb CLA$S~1_CQNTRAQTOR ale nEvA§GAuMw5a§=2Q5;'§,* sINmHIG;"TéLUK."," E:JAfififi;nIs%§:cT,' 1 1* "*-'%'~ * ... PETITIONER (Bv 5;;':_NAa£R$JA;fi;NAJnu,ADv. ) »jx,THE-SEAEE OF Kfififififianfi ", 25:, BY $33 sncnnwnay A"aDEPAREMENT ow COMMERCE E INDUSTRIES(MINE ._M.$.BUILDING '. "sANGALoRE--56o 001 L,THE EXECUTIVE ENGINEER , _'bEpAamMmNT or MINOR Ianmamxcu HBIJAPUR DIVISION * BIJAPUR nxswnxcw " 1&5 ._____..__. -.-an --- cm In (By sri: M.E.?WHAKAz~:, rev 1 ; THIS w.p. IS FILED UNDER ARTICLE;-a..__"2é:65f;§'*3 22'? OF '1"I-EE CUESTITUTIOE OF INDIA, PEA' '1'-ENG" DIRECT THE RESPONDENTS NOT To DED:1c'rj,'t-.Amr-..'i
ROYALTY FROM THE PETITIONER 1;LJ1afNINc:”tézc5:«>;%<.1§ILLs
AND IF ALREADY DEDUCTED 1?:i)YAL'1".{ ~.motr_;;"rr_V
REFUND 01-' THE sAm=.'.. '
an-11s wnrr 1:3-1-x::";tV_<m._ ¢OMi1~!G zsrbn
FREELIMTNARY :r:HIs'*~.D*Y, Ti~:£:_ 'co'.u1a"':f DADE
THE I-"OLLOWING:~– _
c.5~.1:i .D7.F_-
4}
Government Adfipcaté it dutécted to take
notice fat the féapdhdéhtgwt
2; ‘Tha ipatitianers is a G1V’l
contraDtoDn[ .Héfhaa filed this Writ Petitions
to di:ect¥the_De$p6fiDents not to collect the
‘”wDoyéitytir9m the petitioner’s bill in respect
V€Df the WDDR dtder issued by the 2″ respondent
aDd#ito_ fDrther direct the respondents to
“petitioner’s running bill.
3. It is not in dispute that in similar
i*circum5tances this Court in G.V.KUMAR AND
OTHERS VS. STATE OF KARNAEHKA in W.P.NO.31264
6/
La-I
to 31266/94 disposed of on 31.10.1994 has-ig1§5§fi
down the princi_;e.a reigning .9 ..he r;.=;..;.f”;.ant..:’ef
rcyalt” by the c’–itr-a*vt’rs. said,
has become final since they sa1fiaV_”‘has
reversed. ‘ V. a
4 . In View of is of
the opinion, the preg§nfi_VV has to
be disposed ta
canister ngfiitioner either
for to deduct the
royalty running bills by
considering pisinniples ladi ‘ down in
.iG;v1KfifiARvANp omnhsfi
.5} ,n,;.+’1mV’_i.~r¢’=’-..*.aa1_1_it_:, tie ‘.’7!_…’.i.t Petitien is
I-nun
H1′ .93.-aged .~ directing ‘cue respondents to
-f;~¢¢nsider,§he case cf the petitioner for refund
‘–of’V’.’ArQy:é’.1ty or not to deduct. the royalty from
bills by applying the principles
“‘-1aid down by this Court in G.V.KUMAR a ownnns
VS. STATE OF KARNATAKA & 0251335, ‘£-*:–..i;.1..1.’.–.’!.r.:-ne-2.”
<£~/
is permitted to give fresh representa1;'iai1VV'…1§fi' '4
furnishing 2; ggpy 1;: :2 QLI:lE.*.1_'.* _p.a._;I*':1-'¢.1 ' in
re 'I'D 'l'J'I'f|J1I"I av m.g-rn–nu-r-um -I-rm :!'I!"l'!1ll_'l'§'lfl f\'l'EI '1'-.»'35\13n\11(:g'n-2».-z.Vr-.\'vx V'
u.v..numn.n at u.|.nm.r<n V-1:. a.Ln..I.:;u \..u.-__ A
OTHERS ta enable the respondéimjfis
their case properly .