Karnataka High Court
M/S Spot Free Solutions, vs M/S Bangalore Metropolitan … on 27 July, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27" my o:= JULY-, 2010
BEFORE
THE HON'BLE MRJUSTICE MOHA'»!§£ s;~+.4rqT;aor§JTAL;oL:tjgQ§:év»T_QT
WRIT PETITION NO;'1V46.88/V201'Q (EM~T'E;:~n f;
BETWEEN: L' » . V'
M/s.Spot Free Solutions"= _
A Propriety Firm V g ~
No.11, C)pposite,*Kavika"F'act'ory' V'
Mysore Road
Bangaiore~26 44
By its Propéieto-r"~__ ' ' .
Mr.Shashi_.ENa'naia%1,__ ., V
Aged 33 vears:7_T '
S/0.K.M.Nar:a.na:i"a'*-._4* _ ' - .. PETITIONER
(By Sri 3aya_k"umé'rh§'.A!5atVi:'|";...E.§énior Counsel for
Sri S.Ka'I"*y§n vE5,z:sa'\;faré'%:a}', Adv.,)
Metropolitan
r "E'*rTanSpo;rt_ Corporation
AC;entr,a.| Clfiices
K". H . R0 3 d'
BaTTga3iore~27
" 'E-Ky its Managing Director
I J
I
2. Controller of Stores and Purchase
Bangalore Metropolitan
Transport Corporation
Central Offices
K3-I.Road
Bangalore-27
3. Director Technical
Bangalore Metropolitan
Transport Corporation
Central Offices 1 C
K.H.Road " _ ~
Bangalore~27 _ .;---RErSPON,{).E.N"iS "
(By Sri P.D.Surana, Adv., for
R2 & R3 -- served)
This iivrit_.."peti'ti'on 'i'sc'j*-fcilledV"under-- Articles 226 and 227
of the Covnstétuti'-on o.'r'_VIVndi'a=,r_pray_?éng to quash the order
dated :23.3."20f1O rej'ectin'g' the bid made by the petitioner
in respect._ of Vte'i:d.e'r'i N'oi._B'Mfl'C/2089/O8S--CALL--2 produced
at Annexure-A,--et'c. _.
This ii}ie~rit"peVtitio'n Corning on for preliminary hearing
_ in B.-_§G'rVOsLIp, th'is.c_:lay the Court made the following:--
ORDER
Th.e”‘tie:’i:;der application filed by the petitioner is
rAe\ject’e.dp*as is clear from the document at Annexure-/-\,
ground that the original documents were not
li/>
furnished by the petitioner within the prescribed
penod.
Since it is open for the petitioner to fiiean
appea! under Section 16 of the
Transparency in Pubiic Procurements
Court deciines to entertain this wJrAi>t’p’etVit-i.on; .
Hence, writ petition is_.dismi.ssed. ITtf:As:’oper;=.4
the petitioner to fiie an _befo’re.”‘tre erppeéiate
authority if it so Choos.e’s«._. if.’_Vno§t§.Aéi:«rVee{‘ciy filed; it