Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Executive Engineer vs Stes Consultants India Pvt
2022 Latest Caselaw 5459 Kant

Citation : 2022 Latest Caselaw 5459 Kant
Judgement Date : 25 March, 2022

Karnataka High Court
The Executive Engineer vs Stes Consultants India Pvt on 25 March, 2022
Bench: S.Sunil Dutt Yadav, K.S.Hemalekha
                                          -1-




                                                COMAP No. 100013 of 2021


                IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                       DATED THIS THE 25TH DAY OF MARCH, 2022
                                       PRESENT
                     THE HON'BLE MR JUSTICE S.SUNIL DUTT YADAV
                                          AND
                       THE HON'BLE MRS JUSTICE K.S.HEMALEKHA
                       COMMERCIAL APPEAL NO. 100013 OF 2021
                BETWEEN:

                     THE EXECUTIVE ENGINEER
                     (RDPRD), PROJECT DIVISION, PWD COMPOUND,
                     BAGALKOT-587101

                                                             ...APPELLANT
                (BY SRI. BHUSHAN B KULAKARNI, ADVOCATE)

                AND:

                1.   STES CONSULTANTS INDIA PVT
                     LTD., REPRESENTED BY ITS
                     MANAGING DIRECTOR
                     SHRI. GOPAL ANAND KADKOL
                     AGE. 55 YEARS, CONSULTING ENGINEER,
                     R/O. CHETANA COLONY, TQ. HUBBALLI
                     DIST. DHARWAD

                2.   THE STATE OF KARNATAKA
Digitally            REP. BY DEPUTY COMMISSIONER,
signed by            BAGALKOT
JAGADISH T
R
Location:       3.   THE CHIEF OPERATING OFFICER
High Court of        KARNATAKA RURAL ROAD,
Karnataka,
Dharwad              DEVELOMENT AGENCY,
                     II FLOOR, NIRMAN BHAVAN
                     RAJAJINAGAR, 1ST BLOCK,
                     DR. RAJKUMAR ROAD,
                     BENGALURU-560010
                                        -2-




                                             COMAP No. 100013 of 2021


4.   SUPERINTENDENT ENGINEER
     KRRDA CIRCLE,OFFICE,
     KILLA, BELAGAVI.

                                                        ...RESPONDENTS
(BY SRI. V SHIVARAJ HIREMATH, ADV. FOR R1)
(SRI. G.K. HIREGOUDAR, GOVT. ADV. FOR R2)
     THIS COMMERCIAL APPEAL IS FILED U/S.13(1) OF THE
COMMERCIAL COURTS ACT, 2015, PRAYING TO, CALL FOR THE
RECORDS AND SET-ASIDE THE JUDGMENT ORDER/DECREE
DATED 19.9.2019 PASSED IN Com O.S.NO.157/2019 (OLD
NO.150/2018) BY LEARNED IV ADDITIONAL DISTRICT AND
SESSIONS JUDGE (COMMERCIAL COURT) BALLARI, IN THE
INTEREST OF JUSTICE AND EQUITY.
     THIS APPEAL COMING ON FOR ORDERS, THIS DAY,
K.S. HEMALEKHA J., PASSED THE FOLLOWING:

                                   ORDER

This Court vide order dated 8.12.2021 had referred this

matter for mediation. Mediation report has been received by

this Court along with a memorandum of agreement filed under

Section 89 of the Code of Civil Procedure read with Rules 24

and 25 of the Karnataka Civil Procedure (Mediation Rules),

2007.

2. Both parties are present before the Court along with

their respective counsel. As per mediation report, parties have

settled their dispute. The contents of Memorandum of

Agreement reads as under:

COMAP No. 100013 of 2021

1. The Appellant and 1st Respondent have agreed and settle their dispute for a Sum of Rs.7,48,866.11/- (Rupees Seven Lakh Forty Eight Thousand Eight Hundred Sixty Six and Eleven Paise Only) as against the order Judgment and Decree passed in commercial OS No. 157/2019 as full and final settlement.

2. The 1st Respondent has to submit the tax invoice bills along with GST Number on or before 15/03/2022 at the office of appellant and appellant has to process and forward the same to be 3rd Respondent office

3. The 3rd Respondent has agreed to clear the bills submitted by 1st Respondent and issue Cheque for the amount of Rs.7,48,866.11/- (Rupees Seven Lakh Forty Eight Thousand Eight Hundred Sixty Six and Eleven Paise Only) if the said amount is not paid within thirty days from the date of submission of aforesaid tax bills along with GST, the appellant is liable to pay the GST penalty and interest accrued.

The Appellant and 1st Respondent have no other claims whatsoever against each other in future.

COMAP No. 100013 of 2021

3. As per terms of the memorandum of agreement,

today the appellant has handed over the cheque bearing

No.023992 for a sum of Rs.6,72,708/- in favour of the 1st

respondent, which the amount of Rs.7,48,866.11/-, after

deducting TDS. The said amount is accepted by the 1st

respondent. Memorandum of Agreement is a part and parcel of

the mediation report and the said memorandum of agreement

is placed on record.

4. In terms of the memorandum of agreement, this

Commercial Appeal stands disposed of. The judgment and

decree dated 19.9.2019 passed in Com OS No.157/2019 (Old

No.150/2018) on the file of the learned IV Addl. District and

Sessions Judge (Commercial Court), Ballari is modified. Office

is directed to draw modified decree accordingly.

5. The appellant is entitled for refund of Court fee in

accordance with law. In the light of submission made by the

learned counsel for the appellant, refund of the Court fee to be

issued in the name of respondent No.3-Chief Operating Officer,

KRRDA.

6. We place on record and appreciate the efforts of the

learned counsel for the appellant and respondent for having

COMAP No. 100013 of 2021

settled the matter on suggestion from this Court. In the light

of said settlement, the State is also benefited in view of

deduction of amount to the extent of 20%, refund of Court fee

and also reduction of interest from 18% to 14%.

Sd/-

JUDGE

Sd/-

JUDGE

JTR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter