IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26"! DAY OF JUNE 2009
BEFORE
THE I-ION'BLE MR. JUSTICE AJIT J.GUN}§Aigf "
WRIT PETITION NOS. 181 12/200985 Tfij T
18129/2009 (C$>'Res}A_
BETWEEN : T
1. The Hassan Town
Women'-as Consumers
Cc»-operative Society Lt.d., 1.
Race Course Road,
Near S1ater's Memorial '- _ . .~ V
Hall, Hassan§e5?3 20'1".° ' "
By A ._
V
2. Hassaxmistzict wc.:ne:n"s "
Multipurpose Ceeopemféive
Sqgtiety, B mi's
~ _ Road, 'Ramgolillalla,
A Assang %5*:'«3 201.
%%kBjy%itsySecw:t2~xy,
._ "i{Jh4EanjuladeVi. ...PE'I'I'I'IOI'ERS
'*~{By."Srfliiempegowda, Adv. for
" _ A3ri.K.V.Narasi1n1'1an, Adv.)
. _1_.__5The State of Karnataka,
By its Secretary,
Departzrsent of Food and
Civil Supplies, M.S.Bui1ding,
Bangalore --- 560 001.
V. stake for respondents.
‘ with consent, it is taken up for final disposal.
in a The petitioners — Societies are registered under
. Karnataka Co~operative Societies Act, 1959. The
‘ date of registration of the let petitioner – Society
/
2. The Deputy Director,
Women and Child
Development Department, 2
Hassan Ifiistrict, Hassan.
(By Sri.H.K.Basavaraj, HCGP)
Thesewrit petitions eieflleci u;nder’Arti.c1e’s~ .226
227 of the Constitution of India With_”a~ pra3:e1~
the resmndents to permit some petitioner eS¥:cieties”: to ‘ i
take part in the tenders’ Vfor~.__V’bj,r. the * ‘
respondents for supply of ‘”a1’t:ic1es/ to the
angsnwadi centers in, .Hassa1′–1_’ “Dis; an<i"e1.1(:..hi other
places and etc. ' ~ ~
Thae writ 'e;§' preliminary
hearing, this day," the Cf'g0l11't_"V;I1a_(iei't1f1e'f<;:;13ewi11g:
Mr.H'.K3Baseve1*ej,w HCGP is directed to
is fhough the matter is listed for preliminary
V' ~ gcsattsr of petition is covered by 3. ruling
ppm W.P.No.6069/2007 disposed of on
n have perused the papers. Apparently, the
hannot be prevented from participating in
" tender process. If for any reason they do not satisfy
the rsqllirement, their tender can be rejmted. But fl
-3-
14.11.1975 and the 211* petitioner -~ Society was
regstersd on 25. 11.1991 and to that effect
has already been issued. Pursuant to an
by the Executive Officer, Taluk Pspphayafli, ”
13* petitioner was supplying
Anganwadi centres. The apprshsnsisssf *
is that the respondenfis and
for no valid reasons ‘petitioners to
participate in by them for
supply of ts centres.
csunsel appearing for
Ai’s:s{“‘t3’»ie petitioners submits that the
23.’0s%.20m .s:
/
.. the leamecl single Judge shali
however, they cannot be prevented from participating in
the tender process. In identical case, the Division
Bench of this Court in W.A. 260.1512/2007
on 14.02.2007 has obscured thus:
‘In the operative portion of ‘
seamed sazgle Judge had “it
that application of
oons:dere’ cl and it win béesnyffieee ek for
clarg’y’ fimher appmaw*e% of bath”
the panes’ shall be e ‘ ing in
view the m the
the state
Gauemmerwj 3 f ‘az1 ‘ee.e:1t::.e e basis of the
Hon’bIe Supreme
‘I3-~~«”of the im19fl-Qned order
L eafismmd that it is an indication
X }-es-pendants’ societies applications
. fizygét be considered for awarding contracts
VT «for supply offoodgrains to the Angcmwadi
” in meeezgaum
6. Having regard to the decision rendered by this
J
,/6″
Ceurt in the afcresaid writ petition as wail as writ fl
appeal, the petition stands disposed of in terms of-._tphe
judmt-mt of the Division Bench of this Court.
The petitioners are at iiberty to
tender, but however subject to 5bse:va::o::4.s_
the earlier decisiens. 9 _ A
Petition stands V ‘
7. Mr.H.K.Basave1″:&j; – appearing for
the responder;ts:is__per;5|ii7tte€1. ef appearance
with:m’ four ‘ _
AAAA sd/’1: