High Court Karnataka High Court

Belgaum Consumer Co Operative … vs The State Of Karnataka on 3 August, 2009

Karnataka High Court
Belgaum Consumer Co Operative … vs The State Of Karnataka on 3 August, 2009
Author: Mohan Shantanagoudar
'WP No.60575¢'2009

In was man com-r or xsmwrmm _  " I" 1'

cmcurr nmtca AT mm=r.wAn_ H H 

DATED 1':-ns '1'!-IE an DAY 0;'    
ms KOWBLE maumxcn  
mt rmnxgg; gag. % -1'i=--g.zn §
Between:   '-- .     
BELGAUM C0I~£SUMER.CO-O¥?ER*;'i'I'VEV  
wnonasnm STORE$_VI.";'D.,,  ~ _ 

BELGAUM,   .  _ -
BYITS GENER.&.L"htAH§(3E.R." ,j  V'    ,  pxwxrxonnn

(By    
And:  TL 2 . I

1.

THE ‘STATE OFVK?2.RNA’i’AKA,
REPREsENr§:D*BY SECRETARY
DEPARFRIENT QF._W(Z)ME~?i’ we CHILD WELFARE
f41m;AN.A sovnm ‘

“§3ANGAL»ORE.

2: W ., ‘UE£;!;§?I”£4E3iRECTDR FOR WOMEN

V T “A_N”)Z3.CHILD WELFARE
TQ:~.A,?¥D DI$.’£:BELGAUM.

3. A CHIEF Fgfigiiiiurisig OFFICER
“Z§I.«L.A mzacuavarr
BELGZAUM

V’ ‘ “..jT§~IEV’.”EXECUI’IVE OFFECER

V _ _ TALUK PANCHAYAT
BELGAUM.

THE CHILD BEVELOPMEN1′

?ROJEC’l’ omega
BELGAUM (emf;

fit THE CHIIAT) DEVELCYPMENT
PROJECT OFWCER

W? No.6G57S!E{)9

BELGAUM (RURAL) A’

my su.n.x.rmu, new for tn, 2, 5 ma 5;

This petition is filed under Ax~tic:§i2’5 «afxhe;
of India praying to quash the te’*;1de:”‘T .1:otifi_<":'atié-n' §is:;tézi_*
09.01.2008 and tender notification gvi£3.c'~_

Am1exurcs–C and D i$sued by etc;~,. V 1 _

This petition coming on for ('m:ie:r§, fiiéjr, file Court
made the following: V "

Sri.Hema.n_t that the writ
petition may infructous.

Thré s131§:3}tii;;;Lsi(}I::r:V counsel is recorded and

the Writ péfiggicn is become infructuous.

/; %%%%% sd/..

JUDGE