~ 1 - WP308S9.08
m rm maxi COURT or mmwrum §%
cmcm-r smear AT DHARWAI). % V ? % A
mm!) 11-11% 'run mm on or T
HOB' am am. wsncn n.v.&mmm'ma
WRIT PETITION No.3og:_;;9 oF"g¢)oa ;GM}i2ES1VV :1 VA
1 M/S UNITED ENGINEERS [MflLA'f €$IAf'> . ._
ESSAR moascrs Lm -;'--uE;5M;'ssA~R_;J\z§~%
1: xx; MARC}, MAHALAXNEE' _ V
aguromax ,, * --«
THROUGH £T$f{.3QINP:VEN'Pfli?§3 'FA-i?FP1E§2 "
M/S E:ssA1:¢~vPi%QqEc'z%s LTD" A ' 'V
BIRECTOR 85 !ufi_.§)£i#aB-ER', ,3v_,Bo;-lap ,
sniwxriaaxaw'---'._'
s/0. TV KRIi§H3'§AM'JE'TH? «-- A
AGED~?s.yp;ARs*;,: >'
\No.:.s59/7,":.L;«3:me._s, _ _-
SHIVAKEJMAR B&DAvAms_:;" '-
Hamnx mas,' DAVAN3GER'E
2 M/S ESSIER PRQJ-EC?SV'£flu'D
REP; :3? we D.I§2EC'I'0R
f;*'§g_ " .....
. . s';os12zTvKR:sHNAMURT1-:Y
» _ :".,G};§D_ $'.5'¥%VE'ARs
' ,4: 5c~oI«zD£;N'.:i_'
[BY SRI. H R .3§;prIU1é',..Afi--v.,:
THES WRIT PETYPION IS FILEDLSNDER A:2*mLEs'=225/227 or
THE cousmvnon op' INDIA, 'mayxue DIRECT Ti-IE
RESPONDENT NOT TO ENTRt}S'I' rm «Am 'msw coimmmnk THE
comma FOR BALANCE won}; on iyacrgagss wrm RESPECT TO
THE UPGRADATION AND ‘ “1@i~.2HA31;;:*rA’I?:0N _woRK on THE
HARIHARA-HAVERI s2:c’r1or~: [KM_N0′.234 T0, Kg; 310.340] 01+’ THE NH
No.4 UNDER CONTRACTgNO.’3TTCiTiiM-HAYFERI/NH4 D’I’.16.1.02
AND I ‘T :
mzs t=>E§ri*f:’g3;ai:”-:;%;:1~}:1x~§e_c3\.1s; ORDERS, THIS DAY, THE
coum’ MADE *1*xg1a–:,;;=gg;,Lov«:vz.1s1c3:+ ._ A
who had been awarded
contrary: ‘far upgradatjon of NH4 between
% A.«:;;::i% “E.i_ave:;iHm£.A111der package 5 is aggrieved by the
respofident ‘i:3,’:”é:ntrusting the contract to some other person
H the accounts of the petifioner.
In a mafia’ invoking execution of work under a
._4’4¢onn’act and where the respondent has t the
‘(if said to have been committed by the
contract even in the year 2007 and has been taking further
— 3 – WP3085908
steps to complete the contract by availing of the serviaoes of
any other altemative contractor even in terms of the cpntract
is not a fit matter either for examination or for
the resptlndent from going ahead with such I, ~
3. Remedy for a person like the ‘ .
breach of contract on the part of
up to damages which viii:
jmisdiction and memfon; g~’amea earlier is
vacated and the writ