DATED THIS THE 77'" DAEOF rviAi<cH _ .BEF(;1g§; X 0.: (1 D +':*'xr....aL.'..V.av.'Q.V..'I}-.a§";§;;&;§¢w:. K u"'I \..l. J n l.& JWU 'S. ? uu;uI-_ nu, an S/o sri.%G,D.A%Pu1apa1ah%'%k ' Suraigsha H0:a$u,_£s!ape.¢v"'~«_v _ -- P:_1di1";;Ppst, Iwigngglargj. _ " " __ Taluk, D, Disirielf S " " PETITIONER (Bgfihri. K} Svh1f§h£':ri, Ad.§ucale) I: g EH: ' 2 Cofiservalor of tanonat _l.I1'i1nnio14-gun n:I::n;nn I "91 III V I35'!!! Munga1pms%7s 001 % RESPONDENT
‘. .A__ iif 11211′ am. vgmmgnt d\.rnm;I.I:-)
*1! Ilflk
This WritPe1it_ion is filed-_und_er _A’_r’ti¢_:-lea-22_6 mid 227 of
” ..1__’ .r-:_…_..:.._-..:’-._ _1i 1-.-‘__1:_ .____.:_.._ .. …._.._i;. 41.- _’….i-__. ._____.x 1…
H19 UUIJHIBUHUII 01 111913 pfilylllg L0 qllfl-fill -U15″ Ul’Cl§I’__ Dy
thy Kumula.-Ina -Conservator _of Furesl, vide
A .An nexure=-A, zind also the order; passed by the Deputy
(‘Adina-nu vnl-Am 1-:4″ H-l\#Q£I” A A 1-‘ii-I-Ar’
\-I’-Fllfiul VII-IRJI III I \” 9015 III I\_\.J.I\1n’l!l\I_’\ I I l’\I lJ”\J\i¢J-‘\IIl BREW”
(Z?
.3
5.7.2006 filed as Annexure-B to this writ petitionfiml.’ aim
writ of mandamus direct the respondent to repey meesaamest
“.2 …… .. .. .. ….. : :…….. …2 1. 1…. ….”..–….=….i….. _-.!”I._ .
rneney dfifiunil iuadu by iii: pa’i.:’uuum- vuiu ‘_i~5ii§’5I.:’_3;JlJl1$.}U§l’l. w1’u’nu
“interest and for such other writ:-‘er ‘erder_o1,1 _feets end if i
circumstances of the case.
This Writ Petition eurriingen i’1’eliminai.fy«-Hearing ”
“B” Group this day, the Court mean the following:
The petition e01An_ing~–.oiiV. t in nsianaw Hearing (‘B’-
__.,…. ;.. .;.;-‘._;;-5 .-_’__._ .._=:¢V.;.-.”;’ ____:_-_ __________ ._ 0.— ._
Sump), is 62:11:13 urvwi sun yum jjlfipfififli, iiuvmg 11331116 to Lucia
and
i’2.Vi The has not chosen to tile statement of
objections” .. V
:V”v’I[i’:1’1’c.*:.b:*iet’ Iiiets, as narrated in the petition, are as
is a ntiisuanw of a Tender Notification dated’ 19.6.2006, whereby,
the respondent had called for construction of an ofliee building
of the Cultivator of Forest, Mangalore, the petitioner had
(2
submitted his seaied tender and deposited
Deposit of Rs. 27,0001. by way of” de:aand.tdf#114ii
4. It is the petitioner’s -eonteiiti,_oi1 thatV’vtiie; *
which the tenders were that result of the
days from the 3 In the instant
case, the. .%oniiis.2.2oo6. It is the
petitieiaer’.sAi’e:ise;i’that divas said to be the sueeess-I_tl
Z V ‘V ‘V M ».._”.:i i.;a r A
bieJe§ébet_ was irstizfiat-;ou3;a;§,i on ii.5.2Guo. And it is the
petit.ioner”s-vitceount of the delay, apart from the
clearly in breach of the Rule, that the
“prieemsteris_s in_-!-.u.ting .-ement and steel 3.
IVIMII’
VIJII
El:
iebourv ized’ eseaiated steepiy, rendering the cost estimate
_ ineoixsistent with the prevailing rates as on the date of
i ’em-imurnieation of the result. The petitioner therefore, refuted
LI.’
2′. The respondent however,
I
I
I
I.
‘I3
I
I
I
proceeding to hoid that there was default on the part 01’ the
g
petitioner, in the petitioner not coming forward_.Ato
transaction has forfeited the amount»et7.Ean A ‘ ;
It is in this background, that the this
5. The Counsel for reiterate the
-_.we eireI.nns|.enc_s ;.’et.i weelél take tare Court mrough the
reievunt Ruie _am_i_ intimated of the
opening qf§)(:}7vdaysi,mes prescribed under the
:elevent~’Rtiiei therefore; submit that the petitioner
‘flag Jghvrtg, fi.;vi.b. (E… in”… ….. …..1 aL..
Government Advocate, on the other hand, would
‘– the State has not Ii-led its statement of
ob_iieetio_ns,i instructions have been received from the respondent
” V in terms “I’ the ins”‘uetio’ni, it is the respondeni’s ease that
notice has, in fact, been served on the petitioner of the result of
the opening of the tenders as on 25.4.2006 and further, it has
also been eommunieated to the petiti _ner “)1 wnv I..!’a –giet-:~..*4.!
8
“–._
post as on 4.5.2006. But however, the Gevern.;iient_
is not in a position to pruduee any materiefi am; ‘
e-iite11L Hence, the euulentioniet’ iipetitiiiner
was no intimation or eemmuiiiezitiun oi’ iii’ teiiiiere’
within a period of 90.(juy_s iiliteiiilers, has to
be accepted. The ban; the respondent
eannetbeeeentejm-.ne.d. , *
I-div
A anti -3 are ~
Eamest which was made by the petitioner
V’ ieI”ene week from the date of receipt of a
11V
i
.1__ihe ‘respondent is directed to refund the I