High Court Karnataka High Court

Ganga Electricals vs The Commissioner City Municipal … on 19 August, 2008

Karnataka High Court
Ganga Electricals vs The Commissioner City Municipal … on 19 August, 2008
Author: L.Narayana Swamy

5V ._

tender wag fixed an 15.2.2335 afi per Afinéxu3é*£. Eheé’

time Eixgd fer submitting the ténfie:ahasi;a¢s§j’thrée

iatesfi aituation is not fafithgéminfi;vasxtfiexyéiifiicnab
is absent. E h&ve Q03? th§@u%§-Ehs méteriais placed
in the writ Qetition. Thé i$§fi§§é§ §éfifie: R®tifiC§tiOfi
and its 0pening_£a§e wéS”é§§§f§§§g %5fi§t t%ree years

aga. Heaca thé piayer7mafie_i§ the writ peuition iafi

becama infruct§3us}3n’:i@ gfcufid that there is long

gap 0f time.”fiencg;_t%is,pe:itian i5 dismissad.

Learned °A§%w_isV fiermittafi to fiie mama of

fafipearaficegwifihin awe weeks.

Sd/—

fudge

vfiars 83$ itsaif. New aftar gap &f thr@@”y3a$3″t§y