IN 3132 HEGEE CQURT QF §{.AR}€ATAi~'L:'3. AT B3§l'~§CaAL{}I{;'3 '§¢'.P.}s§£3.é24O {EF 2038
1
EN THE HKSH CGURT 0F KARNATAKA AT BAfiGfisLORi §
DATE!) '3'!-HS THE 2"" DAY 05* APRIL. 2§FJ9;g _'__*- "
355035 % _
ms HCWBLE MR. .a::sT:~:gs%*jka§.r<.!=;sr2:.% %
wan' PETITION Ho.62416_0FA:i-(} ¢}8z :¢n;;m¢z;;A;AA\/%%%
8E"'§"逧,1E;1'=¥; » V
M as: RGAE was @ AMBEBKAR i<::Rf<f;,:':._E ' 'V .,
mgeaseeae mas, B¥2'Li~.%.R ?Ai;i....%K _ V * - ._
HASSAN, agmgsemaaz E33: ms. E%.€£aa'&A'é.:'{*;"c¢..a:h«::é*;é.4t2<:ea:é;;z. "-
cH_v:cs<s»sAsAL:gn..'V_ v
TE?43ER'a<A¥u'1.é?~5#M.€$ .C€.;::xa«:»2s:2f*:£?.:: 6? "mg TENBERS
8i..¥PF'*€.';¥ G?" WHQLE3ALE 5:909 ARTECLE8 FOR 3'E
YAR .3, ma ':'._HE~%iS'~?:'R3CT G?
é;;;-;zs:<m.m;;~:.:,;:=z Rgpagsamea 32* yrs
.. 'ECHAERMAN, £%€iEF__EXECU?5'¢E emcga
- _._ z:m;,.+:. Pfiu"§£HAYATH',"CHSCKMAGALUR
E"-J
:'"«?.E$~§3'O§'~«E'{.'3z'EN"?$
{EV 'gag: §é.§§€:sH*;%2'éNATH, ASA ma R1;
R2 -s§m*§§:;; - A
sififfi
_ ' , AA ' }"%%%SWR%'§' F'ET§?§ON ES QLES LWDER ARWCLES 22$ ANS 22? O2?
'THE CG'%é3T%?UTiG%\é OF iNSiA PRAWNG TS QRQECT THE RESPONQENTS
V . ''§'3._ {2€_".e:'%3$t9ER 'WE PE?¥T§{}NER$ "e'E%'a§E}E?-i EN PUR$§.$!5d*4CE TC THE
" _ "*"§"E§'-,£QER NQ?§i?§€lA"%"§Q2'w' §N%..}8A%'~5QA~3 "~{§{}E !§NN~E. G§RE{.'§§' YHE
RE:'E3PQN$E§\§TS "FQ ACCEPT TH€ 3&3 €13? THE LOWEST T7E?~éDE¥-3 AMGNG
~ .. j' THE "%"E%22€}ERERS'
32-»: 'i'ii}::' HEGH é3{}U}{°§° an: £{A§{f~E2%'1'Aii1% AT EsiNfiALQEE§§£m_E'.§én.§?£f1gE§¥ 205%
E3-5% WEE E32831 C{}i}Rf? QF §<LA}{}éfi%.TA}{A AT Bu9u'€{1:*a1.-GRE W.P.}é0.624{} Q}? E33
2
TH%S WEE? PE"§F%"i{3N CGMWG {ZN FGR PRELEMENARY HEAR%¥é§"!f_3f
'B' GFEQUP, TH$S DAY, 'FHE COURT MAQE ?HE F{}i..L€}W£féG: ' _
ORDER
Petitéaner in this petition h3′:s’Js§éu’ght 1fsr.a
directing’ the respcmdents ta _c0dé%d’é:z ihe.»’,.paa:fi€Eafi€§’?’s»vv”
tersder in pursuance to the ten:i§i§.~.:.’:
wide Armezéure-E. for 3
diféfififlfi, direc€%ng_ flwe the bids :2′?
‘ihe iawest A
2._ ____ appearéng far
$&ti’§§Ghéf Gavernmertt Advacaie
appearing Vfera” $36.3. Smond rmpondant is
– ._seWgé§. 3 g;fi–ré;3re:a:esrrted.
V matter had some up far preiirninary
i’2eé;’T_i’!4%:”‘§g (Sh. 2008} emergent notice was ordered
– fmf ffififififiéfii anfi learned AGA was directed ta
9t};_3ika.r§§£3tice on behaif of first rmperzdent Petétiatmr haai
maxi ohtainefi arty irzterim def $7′ irfierim di?ec:t’¥o:*; as
[MWWM
ii’? “E’i-iii i-{REE {f€3L?’I:{‘i” BF §§’_A§{§xh*3k.”i’A¥LfiL AT 3:§.;¥.?\%i.§fiL{_)i{§éI W’.P.Né1£:2fi§;} L3?’ 23%
ER TIHE 113313 COURT G? KAP=.}=§ATAKfi. AT BAJNEGALQEEE “%«’.P.}€G.é§4G OF 2883
7;
gush from this Court. However, iiberty was
petafianer ta mow the matter befere fiwe Vacaiiififi _
after service (3% mtice is seszend re§;pQfjder:i.”‘ u
mat fibtaifiirsg {he interim orée:-2r $1’ §ntesf§_n3 *5
-this Court, dim tc efflux of tir1*V*:bae”v,:fr*;.ej p% éy5f”
petitioner rinses mt sniwgye this
stage: Théreforef the petitioner i$
aismigsea as Ordered
Acccrdingiyf. %’
Saf-
Judge
W ‘¥’E’iI:i Eiliirfi {QUE}!-?§}”U§’; KAR.NA’l’Ai%iA $51.3″ §:£A§2J'{} OF 2{§{}E§