High Court Karnataka High Court

M/S Cable Corporation Of India … vs M/S Karnataka Power Transmission … on 1 April, 2009

Karnataka High Court
M/S Cable Corporation Of India … vs M/S Karnataka Power Transmission … on 1 April, 2009
Author: N.K.Patil


IN Tiiii IEICJI CGURT OF KAI%.NATAi{A AT W.Pf1’~k3.145 OF 2938
Iv’ 4

4. in view (if the terms and cmditicms of flag

memo dated 16″” January 2009, particuiarly’_3:ofit3_i§i_§h;

No.4, the first prayer soughf for byfAAbVpetitiz2rse;:A’. §i e§éé: n;:i w

survive for comideration. Hoxssevgerf ‘l:t=. \*#1€ }’i£5’t’3 ‘*§Zf&<1j

appropriate to quash the impdQr1efd c:§ffir§V:ia!.

dated 3" October 2006. .. ffespfindent
wide Annexure A only if!' "EsV:(.;)_.f3'f" 19 blackiisting
the petitionef, from
participating " for 3 periud (If
three yegafélv

5. st: prayers sought in the

petitiog: are is very much open for the

j”9:;;bmiivV”锫£ietaiied representation to second

perind of two weeks from the date of

_ receibt Offit§6,”é’A)::§fAGf this order. in mam: petitioner redrmses

grievéfice within me stipuiated time, the second

is directed to receive the same and pass

‘ A» “‘4 vé;’ipropriate order in the iightff the terrm and conditions

/

iN ‘i’fl}£ HIGH {_'(.)!..fR°l’ {J}-‘ K,Al{NA’i’AK.A K3’ HANGALHKE W.P,Na.IflS OF 2008