Gujarat High Court Case Information System
Print
SCA/10234/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10234 of 2011
======================================
KRISHNA
COMMUNICATION (OUTDOOR) THROUGH PROPRIETOR - Petitioner
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Respondents
======================================
Appearance
:
MR SI
NANAVATI, SENIOR ADVOCATE WITH MR
MJ PARIKH for Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 05/08/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
This
petition has been filed by the petitioner under the misapprehension
that as per Clause 1.10.1, the respondents may change the bid
conditions including technical specifications prior to the last date
of receipt of the bids. This is an apprehension of the petitioner.
But till date, the respondents have not changed the bid conditions
including the technical specifications and the last date of tender is
08.08.2011. Therefore, this petition is dismissed as premature.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top