Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Madhya Pradesh High Court

M/S Osho Associates Thr. vs The State Of Madhya Pradesh Thr. on 18 March, 2015

                      W.P.No.1306/2015
   (M/s Osho Associates Vs. State of M.P. & others)


18/03/2015
      Shri Sanjay Sharma, Advocate for the petitioner.
      Shri Raghvendra Dixit, Government Advocate for
respondents/State.

Heard.

On behalf of the petitioner, this petition is preferred under Article 226 of the Constitution for issuing appropriate writ against the authorities of the respondents for the following reliefs:-

"(i) That, the respondents be directed not to make recovery of royalty from the petitioner for the mineral purchased by him directly from the suppliers.
(ii) That, the respondents be also directed to finalize the final bill of the petitioner without any delay.
(iii) That, the respondents be directed not to make the recovery of royalty from the petitioner on the Selected Soil, Murram, Kankar & Gitti etc. used by petitioner for construction of road. The respondents be further directed not to insist the petitioner to produce the royalty receipt at the time of payment of dues.
(iv) That, any condition, stipulated in the contract, to the effect that the petitioner should pay the royalty amount, before payment of his bills, W.P.No.1306/2015 (M/s Osho Associates Vs. State of M.P. & others) being contrary to law be also set aside.
(v) That, if any amount of royalty illegally collected from the petitioner be directed to refund back to him with interest @ 12% p.a.
(vi) That, other relief doing justice including cost be awarded."

Petitioner's counsel after taking us through the petition and papers placed on record argued that his case is squarely covered by the decision of the Division Bench of this Court delivered in the matter of M/s Shastri Constitution Company vs. The State of MP and others in Writ Petition No. 21946/2012 vide dated 7.2.2013, which was further followed by the Division Bench of this Court at Gwalior in the matter of M/s New R.K. Construction Company vs. MP Rural Road Development Authority & others in WP No. 6774/2014 vide dated 10.11.2014 and prayed to dispose of this petition on the same terms.

On the other hand, State counsel did not have any objection in disposing of this petition in the light of the aforesaid cited cases on the same terms.

In view of the aforesaid, we are of the considered view that this petition is disposed of with the following directions laid down in the aforesaid cited cases :-

(1) The petitioner shall either furnish the bills of purchase W.P.No.1306/2015 (M/s Osho Associates Vs. State of M.P. & others) of minerals from authorized dealer or an affidavit disclosing the source from where petitioner purchased minerals, which were used in the construction work. (2) The respondents authorities if are satisfied with the bills produced by the petitioner may process the bills, but in a case of any doubt, respondents authorities may insist the petitioner to file an affidavit in support of its contention in respect of purchase of minerals from the open market by the bills.
(3) In case the petitioner is unable to produce the bills for the purchase of the minerals or the royalty receipt in this regard, respondents authorities shall insist the petitioner to file an affidavit pointing out specifically the manner in which minerals were purchased, disclosing particulars of the person from whom the minerals were purchased. On filing of the affidavit, the authorities shall be within their right to verify the aforesaid facts. They can also verify the facts from the record of the Mining Department of the concerned district. (4) On completion of the aforesaid process, the respondents shall clear the bills of the petitioner submitted in connection with the execution of the works contract and the amount of royalty, if any recovered W.P.No.1306/2015 (M/s Osho Associates Vs. State of M.P. & others) from the bills, shall be released in favour of the petitioner.
(5) In case, the authorities are not satisfied with the contention of petitioner or on verification, facts are not found correct then they shall pass a reasoned order in rejecting the contention of petitioner. (6) If the petitioner fails to produce the bills/affidavit as indicated herein above, the petitioner may represent his case to the concerned authority showing his inability to produce the bills or affidavit and it shall be for the State Government or authority to consider the representation and pass a suitable order in that regard within two months from the date of receipt of the representation.

No order as to cost.

Certified copy as per rules.

         (Sheel Nagu)                            (C.V. Sirpurkar)
            Judge                                    Judge
bj/-