'WP No.60575¢'2009 In was man com-r or xsmwrmm _ " I" 1' cmcurr nmtca AT mm=r.wAn_ H H DATED 1':-ns '1'!-IE an DAY 0;' ms KOWBLE maumxcn mt rmnxgg; gag. % -1'i=--g.zn § Between: '-- . BELGAUM C0I~£SUMER.CO-O¥?ER*;'i'I'VEV wnonasnm STORE$_VI.";'D.,, ~ _ BELGAUM, . _ - BYITS GENER.&.L"htAH§(3E.R." ,j V' , pxwxrxonnn (By And: TL 2 . I 1.
THE ‘STATE OFVK?2.RNA’i’AKA,
REPREsENr§:D*BY SECRETARY
DEPARFRIENT QF._W(Z)ME~?i’ we CHILD WELFARE
f41m;AN.A sovnm ‘
“§3ANGAL»ORE.
2: W ., ‘UE£;!;§?I”£4E3iRECTDR FOR WOMEN
V T “A_N”)Z3.CHILD WELFARE
TQ:~.A,?¥D DI$.’£:BELGAUM.
3. A CHIEF Fgfigiiiiurisig OFFICER
“Z§I.«L.A mzacuavarr
BELGZAUM
V’ ‘ “..jT§~IEV’.”EXECUI’IVE OFFECER
V _ _ TALUK PANCHAYAT
BELGAUM.
THE CHILD BEVELOPMEN1′
?ROJEC’l’ omega
BELGAUM (emf;
fit THE CHIIAT) DEVELCYPMENT
PROJECT OFWCER
W? No.6G57S!E{)9
BELGAUM (RURAL) A’
my su.n.x.rmu, new for tn, 2, 5 ma 5;
This petition is filed under Ax~tic:§i2’5 «afxhe;
of India praying to quash the te’*;1de:”‘T .1:otifi_<":'atié-n' §is:;tézi_*
09.01.2008 and tender notification gvi£3.c'~_
Am1exurcs–C and D i$sued by etc;~,. V 1 _
This petition coming on for ('m:ie:r§, fiiéjr, file Court
made the following: V "
Sri.Hema.n_t that the writ
petition may infructous.
Thré s131§:3}tii;;;Lsi(}I::r:V counsel is recorded and
the Writ péfiggicn is become infructuous.
/; %%%%% sd/..
JUDGE