High Court Karnataka High Court

M/S Vikaskram (Regd) vs The Executive Engineer Karnataka … on 8 August, 2008

Karnataka High Court
M/S Vikaskram (Regd) vs The Executive Engineer Karnataka … on 8 August, 2008
Author: Ashok B.Hinchigeri
EN THE HIGH CQIVIRF 013' I{ARNfiY¥';'§K,!§ AT E>f11'é{}Ai_,{}REi-
QATED THIS THE 8TH {JAY OF A¥J{}i.,TS'3T, 2008
BEFC)RE3

THE: §~:QN*B:,J3; MR. -JUSSTICZE ASHQK B, H:NQ;§?:£:>;§f.R.1*'{.»..  1%

Wm': FETITIQH Haizszes sf 3:566 }('G:g+sLt;1fij_"     

BE} WEEN

M15. Vfliaskram ifitgd),
Having it':-3 registe:1'c3(i Oififiifi at
C--2'?, Pathrakax' Nagar;
iv-iankar%;2ag}::,

Patna-800 020. V _ V 
Repmsanted by its Car3':1v2Etner' ' _ _ ._
S}1z~iSa_ajay KE;l§1£"ié3'f,fSi'ifi"g}'iVi:;1::_.   
C:/0 Sri (3h:i1111aTppag H  , '
§hanan1m1é.e "y'fiIx=1ge5 " 
immadihalli PBS'; " % '   v  
White Fiaid, Ba11gaIc¥1';::--8£:}_.  " V 

.-- .. " ._   "  Petition:-;:r
  « V"'~{By?--.Ms.""Shi};}af€i1*'S:I"iNLK,Ramesh,Ac1vo,"'Res--i1dar St:r::r:2t§
' n.SeshaihfipL.2:ram.

4 H "   jsangaiox-c-20.

   . "F1ié'f;Ssistant Exectitivtt Engineer,

%   Teawfl Planning Sub--Divisio11,
  -ééaxnataica $111331 Clearance Board,
 #55, Rgsildar Stteet,
S€S§1€i_{ii"'i}§1l1.'&3S¥ZIt,
B:mga1orc--20.



¥-J

.3, M} 53 Vishal Intsmatjonal Pvt, Ltd.,

21, Nagarabhavi Main Road,

G. R. Nagar, 8a:r1g_a1ort:~?9,

By its Chairnian

R. Lakshnlgiprasad.

{Amanded Vida Court Qrder dt.3.5.2{)08)

 .__  Re.sp§fi:1d'e1:is 

(83; Sri Yaciav. K for Sri A.  £373 J 

This Writ Petition is .fle.ci 2.111d¢.r_A.z'ti§:?iz.=:$':22£5   cf; L
Czanstitution of India praying to L3i:'é.::I;t the z*e:ug0I1¢1'd5r of calzcizllation, d1.;O5a 10621306 {finzlexzzr .-

 Qrder, dt.f)9'10,2{}{}€i» {AI1I1€X3_1I'fi~K§ awarding the

  x:?:§r}%:"':.§i, tm: 

earlisst poinii :31" time Le. even befor:r it.'--.¢:1t&réa:3 ix;t0 
That apart, clause 20 9f the said agrc:t2_1fi€::1:t $§.atc$.  if tlécre any
disputc E¥.I'.iS€fS from the agxeémxfiizii, '«.'j£11t;*;_ be refergreci to

the Arbitrator,    

6, Withl311£_SEEki§jlg«.f:1€  rrznzcdg the pfttitioner has
appmached   i11$t3z1:::e itselfl E fllxarefgra
dismiss this.-3 petjtjoxi \x;7iAth'i'l1e  to this 1)$fi.1Ti!3I1E1" it: email emf the

 "jg: ~ . «_

'F    to how the :respen.d€11t .?*§e>,3 came to be

Sflected fix" b{:iI."1;;""¥3I1t111StE:£3, with the wgrk of maintaining the

' W 'f::irfléts.":£:1 Vqt":t§si';§c§13.¢ The ;:se'1§'tic:sn:'?r's learned advcnrate s1.11z)1:1its that

"'._Vf1:<:ti«E.. W"aS~£'--:<3 tamdezmg or retexzciering gamcrczss ctaminatmg in the:

'§;§t3::E1t"_T7§Ii£).37i: of the respondent N!Z}.3, Hmvrzver {he Ieanzed (f.'t3LiI1S€1 for

“;Vz§3sp<:.-nde:1'§.$ 9:0,; 311$ 12 submits {fiat the 3"' r6$p{mde:3.t'3

QEH

Sfi'.1fi(*,'fi¢3I} based on {he tezzdtirlng pmctzss; Stafied affegh after

cazzcieling the earlier ag.1"4:-.5m€:1t.: The respondent N03 i1oWr:vr:i*";has

stayed away Lfrom 1:11:35 §3I'0C€6£§I1gS, Thussé L'

cnmzstment of the work t0 the' mspo:1de:11t No.3 is §i'}"i;2.§f3£?, {1*11Z 11:14::

fresh t.c:ndt:1'Lz1g pracess or 110% is n0t;'Ja.sCé1t2_2j11ab}e.= VW'}1fi3e"1

awardifig 'the c<:x:cgt:'actS; 1"::'»q1,z.iren::e11tsV of P1i4é.3§_ié'–1?;W

therefore cieam it necassaxy and just t£3@iL*sict tin;-:–. N<:r,1
and 2 to start the: Itzttzndgzing {.1:joces&§:,"§1{*z;£§5:§'1V;"'»if '£11€"3""§"AI'€Aé§4})Q11{i€11t

is net entrusted with. the work an the tendar

pmcess. 'I'11eVrét:é:;c§q::§::f:i11g'A be completed wifhig
two menths fi?Qn1_t0da?}*'e§’.it§i:::ane.r ai;.fl3i1 of ti1€:’—-a3,§ema§ivt remady anti 12612321. the directiezls

id ‘._th:.é’ .__N::2,1 and 2 aromainsd in ‘t,h.e:*. ijcnmzadiattrly
pra€#é:f£é:1g.T}3ai~¢a-giagfiiz – . V

Na 1::-r_<.i1:2:;a:':s .i:3' C0333,

sd/-

Iudqe

. _ ,4 1 T L Eva? ‘