Gujarat High Court
Krishna vs Gujarat on 5 August, 2011
Gujarat High Court Case Information System Print SCA/10234/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 10234 of 2011 ====================================== KRISHNA COMMUNICATION (OUTDOOR) THROUGH PROPRIETOR - Petitioner Versus GUJARAT STATE ROAD TRANSPORT CORPORATION & 2 - Respondents ====================================== Appearance : MR SI NANAVATI, SENIOR ADVOCATE WITH MR MJ PARIKH for Petitioner. None for Respondents. ====================================== CORAM : HONOURABLE MR.JUSTICE V. M. SAHAI and HONOURABLE MR.JUSTICE G.B.SHAH Date : 05/08/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
This
petition has been filed by the petitioner under the misapprehension
that as per Clause 1.10.1, the respondents may change the bid
conditions including technical specifications prior to the last date
of receipt of the bids. This is an apprehension of the petitioner.
But till date, the respondents have not changed the bid conditions
including the technical specifications and the last date of tender is
08.08.2011. Therefore, this petition is dismissed as premature.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top