'w,_Ii{.'z;§M'FA ( U K) was: .343
THE 1~Ic>'N'8;,E MR...¥i5sT1NTRAQ'ro§:s_' Sfifififi
{REG§STEfRE[}}.;&RYA DURA" *
EN'FERPi?1'S_E*:'a_,. .<;::<}i,Ifi£3::*" §"~T§0A"Sv» ; V _
KUMTA (U.:i{j_.~- 531 34:3. '
RE_1éR_EsE BY-._I 'YS_ ex 1:531:33 NT'
. ?v§G'§=iA'BALESE4i.$§}'A7R':NG";y1j KUMFA (U K} - 5.31 343%
.?ETI'§'IQ§'\¥ERS
(33633: E §W'§;Rf;§NSANI%¢iA3'H, ADV)
Aw; ..
*iiQv.?N M{§NI{3ii?'AL£'I'Y
BY ITS CHIEF' Gi3'F'§CER
KEJMTA -' 581 5343 (U K)
2. M] S.K.V.Si-iE'I"i'Y 5:, 30.,
BY yrs PROPRITORES
SHARADA MOHAN SI'-iE'I"i'Y
AGEB 43 YEARS
GCC:CONTRAC'i'€)R
RJAT Kumim (U K). ._
3. THE STATE OF KARNATAKA /5 «
SECRETARY TO THE GQVERNMENT;
P.W.D.II}EPAR'I'ME'.N'F ' '
BANGALORE.
.,.i2Es;>Q;s:D13jrszTs
{BY Sm. A.K.DHARANA{§GUDAI§, .A@v 1é<3R R1
SR1: MANJUNA'§'}~I MgLAn,v;An\(m_:zR2
SMT; K.VIDY_AVATi~¥..E,. .H:CGPAIv?OR 33;'; ~
'I'.HIS wRIT«P1:frmGN f-S FILED UNDER' ARTICLES 226
AND 22309 'E'fiE""CClfi\fS3'.}'I'§'iI'I'iOr~I OF ENDIA PRAYING TO
BEcLARE"--«T}mT 'TI~1~.?§ 'INVITATION 012' TENDER AS PER
NO'§'§E'IC1ATIO'E\T,,. i}A'¥'E:'.D.O4. 1 1.2008 (ANNEXURE»»A} AND
;3':J1:%*ffIi3.;Ei?VV% PROCES.-3«'THEREOF AS VOID, WFFHOUT THE
" AU'r§;{2I}z§TY. Q12' LAW AND ILLEGAL AND ETC.
V - V' ' ?:?HJ.s ii&'R§'~3* PE'I'¥'I'ION comma ON FOR ORDERS THIS
'£395; *r;~§1:":T"_<;t<::lUm MADE THE FGLLGWING;
ORDER
A’ ‘ 1-5E:titi<)ners have questiened ihc tendar Nofificatiem
04.11.2068 vide Am:1:i:xure–A issstzezi by the is'
' VV "itspondent, by which the 1" rrsrspondent called for the
tenders ta exccuts varisus Civii Works.
<8'
2. The mmrd discioses that in pmsuancqgfik’
Nefificafion, Vida Anméxtzm-~A dated 94.
1’~%0.2 herein alone filed his tcndgr fgfi¢;sx€:g1i{j11g”:_31c:LA_’Vi7§§:fi~:
menfiolzed in the said N0ti1§Cation.”g{,)ther ccfiixactoré’; §1avé7″ L.
refmined themselves fmm ‘V’Vp;.;r:icipafi1:g”V’ tftfldfil”
process. Petfizioner i’éc3.’:1’*~i$ ‘EZlT3_tfiA: ‘(;.'”_’3g:”J:}i1″€§I}’2*.:(;T’i1′}I.§’;’ Aséékzifixflon and it
is repmsented by its petitioner No.2
is the Prwesidgént’ the gfisseociafiaii; ..
” n:V1;1’*e».;§iLh, advmate appearing for
the 13§?ifi0E(;l1I’8 : the tender Notificatioxx Vidt’:
Anncxuraéh’ is has-ii ix”; eye of law inasmuch as the said
i is i$r;Sus§¢”f1XiEg the rates of the year 2967-2008
‘ *2i{“}£}8~2009. It is his contention that the new
“3<;;§;éd1i{c §:ii£ has {BOIIKE into existence on 01.09.2008 311$
SiI."i:€t'Lfi kilrié tender Notificafiofi is ismmd subssqusnt to
" '0*1—..;r)9.é0Qs, tha new rates pubiished *W.ii':.f. O1.0§.20€)8 are
'a:§§lEicahie am} consequentiy I'€$pOI1Cl€3IfiL No. 1 Municipafity is
u V r:'otj11stifiet:§. in fixing the aid mtefi 0f the year i?.0{}'7~29()8 in
the tender Nafificzaiion. Saecandly, it is crmfsnded by 1113.3
V'
pmparation «of the scheme. The resemfion 5:'
respondent bio} on 39.08.2008 itseif. In pjqféuarzéé €31" i:hé_
saié scheme, the tender Notjficafion"'%'i::if. A11:m}:xur¢¥A ifé
issued. Though the tendfir Neiifidéiiion :iSs'u('%{3' 1fi’–..
04.31.2008, the same is basetivfiixzb the” :*e*§:Voi::1:fi”i:3fiV”1;r,:::’V.*§§s<':c1 by VV
the Municiyafitjr on 3C¥,_i)8.20'{)8'; in hay 'cixnsidcrad
opinion, no ilkzgality is-'. fpggppndent No.1 in
quoting the 01;} éxfrgitss
4. I3;€§..s t.}:LeV 2fld respondent is only
the ‘T f¥iQ:t:ii”icati{)11s are issueei by the State
Govemniénfi ificlfidifig fomzd at AI1I3{‘:X11’I’€~F. So also
thfirgfi Notiificgifiénsn issued by thc Authority ccncemed,
one as found at Annexure R~»3 dated
1 clarifies that the Single tender need not be
rejt’:*ct€d__”if are sufficient gxcmnds to acceyt the same.
“Thje GI%.i:g–?T.’I:’;’:()I}JL(“.?}1’£:§’.()-B is that {he Municigafity has obtained the
” .;nt:cessaI3z permissic:-n of the Deputy Commissioner.
In this mattfir it is relevant to game {hat all the
coutxaetezs have boycotted by mfiaining themseives fmm
V’
participating in the Tendfir Frocass. P6:titio1:1&:*’
Contractors’ Association. According to rcspoI1;i€11’c:1«
Stats Government has ann0u1_:;ct:t:1__ thfi f’r3.fi_;e1V –tau
respondent N03 to an extent of
Governmani Oréer dated 22′.j{)?i._V2{)93′;..”I;l;:: ::31L1Q};3’it L’
have is be Sp{‘:I1t’Wi§fhiE1 the hfifiexacufing
the Work. In cam, _€r;e_ “–pxY:>’€f.:t:ss is delayed, the
amount would Abe: the pubiic at
large: will the tender filed by
I’€S§Of§§fli€1’f’gVI§~'{“‘ exgalaaaation ofiztrttd by
mspofiéafii VNoV.’: Lméer file facts and
ci1*cux;1staiffi:e$’afVt1:;eA’;.:aVS:é, if the centracters have boycotteti
‘ _ 5’ieI;€i:t::.’Vv%.pr3ceTé.S”hy”protesting for the 03d rates fixaii and if
V 31%-vgésfiefidfiut is ready to cxficute the Werk by accepfing
.t1§:§” e1d as respondent N01, as the Municipality
Wo1’i}dwus:§;vé an amount of 133.343 131-zzhs in the saiti procrass,
fgtiézt; is no justification: to reject the simgle tcazacitzr afiemd
‘;§aé¢c’ie ltiy the 2%’ mspondent. The act (if respondent No.1 in
u ‘laccepfing the Sifiglfi txmder, that ‘too, with the subsequent
Sanction of the Deputy Commissionar, appczars to be
V3
‘-«I
bonafide and is in the interest of public a£ 1a.rge._4v8:iiaz:;::€.v1:}:;e
petitioners haw :+:1ot paxficipated in {he
do not have locus stamtii, ‘[0 £313 f§’E1éy* _h;«;{}é
cleliberately absented themselvesgfiom A.f§afTtj¢i§$é£ti’I1?g,?::”Li1:
tender process. As the enfift:-..pr0c:tésg is
respondent No.Z–Municipaflty’VL’L&!:’§vd the at }1arge, tht:
same carmot he intefi%§.1_”§;i wiizh .xf;*iiVt_pmccedifigs.
Aocommgay, d,¢¢;::§és. “céiztertain the writ
petition. and same is
% Sd,_
%%%%% Iudge
m