High Court Karnataka High Court

Mr Prashanth Shetty vs The Chief Officer on 19 February, 2010

Karnataka High Court
Mr Prashanth Shetty vs The Chief Officer on 19 February, 2010
Author: V.Gopalagowda & B.S.Patil
INTEHEHflfiiCOURT(fl*KARNAfiMfl&ATBANGALORE

DATED THIS THE 191"" DAY OF FEBRUARY 2010

PRESENT

THE HON'BLE MRJUSTICE V.G0¥'ALA Goxxfpg'  " 

AND

THE HON’BLE MR.JUsTICE’B.«s.PATiz§’:” V ‘

WRIT PETITION NO.34738;/2{)’09(GIi€[–f¥1E.S-ftifl.)

B ETWEEN :

E. M:’.P1’ashantI”1 Shetty.

S/0.Sa1″1jeeva
Aged 29 years. ‘ – ‘
Darkasth House.

P031; 3}é1r j.”V._3’i . w ”
Ka:1’k}a}a ‘1.’21l1.1k,.t’-~ % » V
Uc:1r..1p’1′ {:)i’:és11’1’i(‘:é:V._ ‘ ‘

2. S1.-;’;}3rf:’1k.21s7;h.,Saldamha,
/”0. M 21 riyan 21′ ‘ ‘S.a__1_d :.m1’1 21,

_Ag§£-?c1;” ?a1bd’L:e.t 24 yea1’s.

‘ ;_f<3;gL,:1Vz'ii3e':iI.i1v House.

* .K'a1~ka1af'5_74 104
Ud'1.1}:}i' Em:-.r:c:r,. ..PE'i"I'['EONERS

(By Sri K.Cha:1dra11a€,h Ariga, Adv.)

The: Chi<;*:I' {)ffi(*<é1'.

‘}’own I\/IL.1;’11″<:ipa}iE,y,

Kmkala 574

2. S1-i.(}<)kuId2:1.s BI"1a1'1da1"kar,
F'al..l'1c?r's mime not known.

PW!) Co11t,ract_0i”.

Belthallgady, D.K. …RESPONI)ENTS_

This Writ Petition. is filed Lmder’ Article ;Z26. 0_fi’
C(m:ist.1’t:u.t.i_0I1. of Irldia praying to call for the r(éti-0rd_s”fi’Cr¥i’*i ‘ 0
RI ](.”c1dil”1§;{ to the pLib1icati()11 of tender 30.7.09″
and quash the llfilidfil’ NOtifi(§E1T.i01T’C1«?lT€1:i 3.0’§i?’¢O9 -Vivdév-.«

AmieX1.1re~i).

This Writ. petition coming 0:01′ fort.'”P:fe]0in1i1_fiary

Iieziring this day, Gopa1a’v–.t. €.~owda;—-‘ nicldé’ the
f'()1I0vving:– . ”

This Court. at t,1’1’ci-.t;1rIi€._”0_f }0reif1rt13inary h.ea1’ing
cii1fe(.:1.E-rcl t,h.ef–.. }}:é¥_.i~it.i(J!’i€?1′;1’i.V (‘..'(*J’Li:”1″1..S'(‘JirHVT.O produce the
c.iEi’t._ifl’].p’Ui§g1″1€d tender notification is

in l’E;.’iE,’i.I’ii(}VV1V”i.._’ 110, S;[.i\I.0.”1 of Karkafia Kegsba. I)0s_p1’te

g2_*::::v1::.i–.j1’1gA’:3u’f’fi(‘riémf..__L_i_:110, the d001.:ment not p1′()dL1(.’.€d.

‘_I’V1§it ..]c?a,;*i’i0’d_fitntansexl for the pet.iti0ne1’s submits that

p£:.i:it’i0r1efsiiiaiire not made axrailexljle 1:110 same.

2.”I1j1 the abseI1c:e of said d0(:ument, prayer Stiugght.

§_’f<)r the pe1:i.t,i0:n_ers to quash T.h(:'. pending n0t:i'fittat.im1

bt§21£'iI'1g N0.44:2O()8-09: SFC dated 30.7.2009 (:;:mn0t. be

;_gg'a:1.'11'.c:(:1. Uxfless the relefivarxt public. d()cumcm. is

;3md'11<:c:d 10 sslmw ttiat im13t.zgri<=3ci te1'1(ie:- n0t.ificat:ion

\gN/,/

in 1'eiz»1I.i()1'1 to Sy.Nc).'I31 of K'ci1'R£:11£'t Kasbd. E.his Court;
c.':am'1<_)i act on the basis of any Ora} s3f:21.t,emem. of E%1c'?;.s to

;g;1'21_11E_ E ht-3 relic E".

3. In this View of the-,*. me1t.t,e1′, the pet.it.i( m i$jv’Tdev:sij(:E

0I’1″ne1’it,. It is aocordiragly disI11isse§d.


 xmage 

5"        Euéqe