High Court Karnataka High Court

Sri K Maregowda S/O Maregowda vs The Managing Director Bangalore … on 19 March, 2008

Karnataka High Court
Sri K Maregowda S/O Maregowda vs The Managing Director Bangalore … on 19 March, 2008
Author: K.L.Manjunath
.1.

:11 ran awn count or KARIIAELKA as:   

mm was arm 19thnA! or nmtm,_. ,

33308!

was nownu Mr. want:  " V

1.

K.lmregawda 5/o
62 yvuars, g V

2. !C.M.R.aj¢n§itég._§/0
36 ymarg, = .

Both are R/o Kok:I:a.:*e ”
lloaicundn Pout,
Bangalare Rural D3;a t’.’._ ‘ _ VRIEIIIQIBRS
(By Advacsato sri.u.V’n._§§njaN ” a* Q

1. ma _

D3}. =£_g,_K.lhx;i,gtawrda|_ ‘Rana,
8angaJ.¢:_:o-29 v

2.

Ltd. ,
n,3.co13,¢ga%pqat,

F’ ‘- _n_;.*”.. ‘z4g.a..1_=un.:~;i.gauaaa mad,

»:.};,_§a-.–ng’a1’e:cgg-39. .. nasramnu-s

mar m-.::n-rm: xo.1s12$’g”2oos’. 5 %

.2.

@115 Exit Fatitiom in filad unfit’ At?;5_g226- )5 A’
22-7 at no conatitutim of India to ~
docmunta relating to the vehicle =—- “‘
relating to Route No.29-6 mmtm Ha;S5£,.V”-at
s1.uo.17 a 27 as pea: Annexurn-F3 and

z-aspondontu to open the
these patitionnrs enable: _ to

petitionara in ‘

This Putition .1; for
hearing in B-erotm made the
tailoring: v ”

a writ tho reqaondnnts to:

aacept relating to his

vuhiclaa %t of than route

nofi£q….g¢;.54 an mm in sJ..no.:.7 5 21

i_j.n Pursuant to an tender not.i.£icat:ion=’

‘4’.’i”<2;2'§6's petitioner has filed tends:

But has failed to pxodaca the;

of the vehicle aimed by h1n._ on the

that his tender uuuld be r¢jac.t¢d on

1: o:E- non–fu:m.:L:h.i.ng of domzuuntn, pxfit

–~ pet.i.tion is filed. Though an intern: exam:

8/

-3.

sucueaaful in gfittiag an interim arch: VV V’

natice was amazed by this cam-1:.an-4g2.’§ié ;2é”o’s’;”

since tendfil’ proe-an .mgu has ‘I’? ”

this court is of the op1n1ox: _’ta;at

ha; become infructuous.

2. Accordingly, this