High Court Karnataka High Court

The Agricultural Produce vs The City Municipal Council on 4 June, 2009

Karnataka High Court
The Agricultural Produce vs The City Municipal Council on 4 June, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGAEQQREE

DATED THIS THE 4'2: DAY OF JUNE 2§>:}?Ts§f  ~ R

BEFORE

THE HONBLE MR. JUSTIQE"AJ{'I'   A'

WRIT PETITION NO. 121:?5/1'_S2C}O8{Al?M§:)

BETWEEN :

The Agricultural Produce

Market Committee,   

Batawade, Tumkur--572 3»f)3.'-V'  _._  
Represented byits Se;;m'.;aify.' = _   ~,"{..PE'I'I'I'IONER

§By  Adv.)
AND:"  V % L

1. nine City.VMz1{1ieipe;1Ciounci1,
 - 572:e«

'' * ._Rcprese1"1ted by its
 V e_(3£r:vH3;1isSipI'1:er.

125.. fi:s}a3i:1'.v§?a§:fia,
"§?1'es_ide.13t,
The City Municipal Council,

 V.  572 103.

   "fifhandraiah,

 Vice President,
The City Municipal COQHCH,
'I'uI11kur - 572 103.



4. 'I'.H.Vasudev, ' 2 '

President,

The Standing Committee,
The City Municipal Ceurlcil,
'I'umkur --- 572 103.

(By M] S.Indus Law, Advs. for R1)

. . RESPONDENTS

This writ petition is filed under AItie1ee_:”2f.Z6V.,
227 of the Constitution of India a prayer qtiash
the tender notifieafion dated 25.0B.2(3′()8_ \ride4A;1z1e;§31re

‘A’, issueé by the respondents.

This writ petition comi1§g”*Qn fer, ltgxisd 5-Ly,

the Court made the following:
,

appwring for
the smgits me period for which the

tenmf. was Vefh-;)1*A.’is el1’eac1j§r over and hence, the

. é®s'”;1fi)t sumv’e¢ for consideraition.

“if. Plaeiqig his submission on record, this writ

grams dignissed as having become

sdI~i.

Ridge

SI’S

?’