INTEHEHflfiiCOURT(fl*KARNAfiMfl&ATBANGALORE DATED THIS THE 191"" DAY OF FEBRUARY 2010 PRESENT THE HON'BLE MRJUSTICE V.G0¥'ALA Goxxfpg' "
AND
THE HON’BLE MR.JUsTICE’B.«s.PATiz§’:” V ‘
WRIT PETITION NO.34738;/2{)’09(GIi€[–f¥1E.S-ftifl.)
B ETWEEN :
E. M:’.P1’ashantI”1 Shetty.
S/0.Sa1″1jeeva
Aged 29 years. ‘ – ‘
Darkasth House.
P031; 3}é1r j.”V._3’i . w ”
Ka:1’k}a}a ‘1.’21l1.1k,.t’-~ % » V
Uc:1r..1p’1′ {:)i’:és11’1’i(‘:é:V._ ‘ ‘
2. S1.-;’;}3rf:’1k.21s7;h.,Saldamha,
/”0. M 21 riyan 21′ ‘ ‘S.a__1_d :.m1’1 21,
_Ag§£-?c1;” ?a1bd’L:e.t 24 yea1’s.
‘ ;_f<3;gL,:1Vz'ii3e':iI.i1v House.
* .K'a1~ka1af'5_74 104
Ud'1.1}:}i' Em:-.r:c:r,. ..PE'i"I'['EONERS
(By Sri K.Cha:1dra11a€,h Ariga, Adv.)
The: Chi<;*:I' {)ffi(*<é1'.
‘}’own I\/IL.1;’11″<:ipa}iE,y,
Kmkala 574
2. S1-i.(}<)kuId2:1.s BI"1a1'1da1"kar,
F'al..l'1c?r's mime not known.
PW!) Co11t,ract_0i”.
Belthallgady, D.K. …RESPONI)ENTS_
This Writ Petition. is filed Lmder’ Article ;Z26. 0_fi’
C(m:ist.1’t:u.t.i_0I1. of Irldia praying to call for the r(éti-0rd_s”fi’Cr¥i’*i ‘ 0
RI ](.”c1dil”1§;{ to the pLib1icati()11 of tender 30.7.09″
and quash the llfilidfil’ NOtifi(§E1T.i01T’C1«?lT€1:i 3.0’§i?’¢O9 -Vivdév-.«
AmieX1.1re~i).
This Writ. petition coming 0:01′ fort.'”P:fe]0in1i1_fiary
Iieziring this day, Gopa1a’v–.t. €.~owda;—-‘ nicldé’ the
f'()1I0vving:– . ”
This Court. at t,1’1’ci-.t;1rIi€._”0_f }0reif1rt13inary h.ea1’ing
cii1fe(.:1.E-rcl t,h.ef–.. }}:é¥_.i~it.i(J!’i€?1′;1’i.V (‘..'(*J’Li:”1″1..S'(‘JirHVT.O produce the
c.iEi’t._ifl’].p’Ui§g1″1€d tender notification is
in l’E;.’iE,’i.I’ii(}VV1V”i.._’ 110, S;[.i\I.0.”1 of Karkafia Kegsba. I)0s_p1’te
g2_*::::v1::.i–.j1’1gA’:3u’f’fi(‘riémf..__L_i_:110, the d001.:ment not p1′()dL1(.’.€d.
‘_I’V1§it ..]c?a,;*i’i0’d_fitntansexl for the pet.iti0ne1’s submits that
p£:.i:it’i0r1efsiiiaiire not made axrailexljle 1:110 same.
2.”I1j1 the abseI1c:e of said d0(:ument, prayer Stiugght.
§_’f<)r the pe1:i.t,i0:n_ers to quash T.h(:'. pending n0t:i'fittat.im1
bt§21£'iI'1g N0.44:2O()8-09: SFC dated 30.7.2009 (:;:mn0t. be
;_gg'a:1.'11'.c:(:1. Uxfless the relefivarxt public. d()cumcm. is
;3md'11<:c:d 10 sslmw ttiat im13t.zgri<=3ci te1'1(ie:- n0t.ificat:ion
\gN/,/
in 1'eiz»1I.i()1'1 to Sy.Nc).'I31 of K'ci1'R£:11£'t Kasbd. E.his Court;
c.':am'1<_)i act on the basis of any Ora} s3f:21.t,emem. of E%1c'?;.s to
;g;1'21_11E_ E ht-3 relic E".
3. In this View of the-,*. me1t.t,e1′, the pet.it.i( m i$jv’Tdev:sij(:E
0I’1″ne1’it,. It is aocordiragly disI11isse§d.
xmage 5" Euéqe