IN ma: 1-nan cook? or AT"BAi§§%Ai.QR£ " "
DATED was was 7th an :99 j
PRESEHT _ %% A . % _ _
1-rm Horrnm am. DEEPAK JUSTICE
ma fioxfnm
Wm OF
_;:j.a0oS'--§£;'}n!-Tender}
nmwsm: *
1 'rHE;'sTATE;o_F KARNATAKA %
BY ITS PRINCEEKVLAA SECRETARY T0
DEPARTMENToz?jAGmc:w:ruRE AND
HORTICULTURE, -- _
vrxas SOL'-DHA,
BANGALORE' V
f « é£)n£%rs4zss:oNER
.-Fog Azgkicmxruas,
. EESHABRI Raw,
1.
_ 3' THuE..£$I'RECI'OR op' AGRICULTURE
AASESHADRI ROAD,
BANGALORE 1. APPELLANTS
'{3} BASAVARAJ KAREDDY, GOVT. ADV. )
.....'a...,.._--
-~41 NEW MYSORE SEEDS AND CHEMICALS
PARTNERSHIP FIRM, DISTRIBUTORS IN
P.P. CHEMICALS, BY ITS MANAGING
PARTNER, SRI.D.SUBBAIAH,AGED 69 YEARS,
S/O LATE DODDANNA, N0.6C-327(UPS'I'AIRS)
73'
SR1 R s HEGQE ms C/R1 T0 R-12, M;'s--.11;Aw.V p
ASSOCIATES FOR R--13, RESPONDENTS 1_.4p.;5 '.3; 16 'SERV$'~EuD.A
THIS WRIT APPEAL IS FILED ws 4 dpfms K!x§é!§;§fI’AK£i fuss.
coum’ ACT PRAYING TO sE’r’A__sI-1′)E ‘I’HE__ 0530,31? PASSED IN
THE wrerr PETFFION No.14058/07 ‘ag_sTsD 10; .1 p/us. ‘
THIS WRIT APFEAL’p_CO_MiN’G’:« FOR “AP§A§’ELIMINARY
HEARING THIS DAY’, genus [CH-IE3′ }-IIJ”sf’_i’.!;.’;E,V DELIVERED THE
FOLLOWING: – V i _ p
Sri ..”s’is;,~,’;’ _:1ea mfed Government Advocate
appeared the Srji Padmanabha Mahali, leamed
Senior Coupsel heamed counsel appeared for
respondents 1 -.TWi.Lh eeasent arguments heard on merits.
2. _ passed by learned Single’ Judge in
v_: “‘V1esponfIeuts,.p_’vazii5us Writ petitions decided on 10.01.2008, the
” has filed this appeal. During the pendency
‘sci on account of certain developmcnm that had taken
. pl’é6,”‘1i!re had gamed permission to the xespondents to participate
tender process. Tenders have since been opened. The
iwfrespondents herein were the petitioners bcfom the learned Single
Judge. They claim to be independent disiributoxs of plant
‘W