_ ._--- .. ...r.......-.u-mn i'II\fl"l uuulu ur IARNATAKA HIGH COURT OF KARNATAKA FHGH
In (em mam mum' or
mrm -1-ms arm 1911! my mr
rum Hoaram am.
rm mxrnm am. gmuvua swam:
BETWEEN ._ .7'
H/S FLEMIHGG ,_$;:o9s;--*"P\rr L'I'D.,
A cam-MN ...:}jjjj
Unmm THE 1935
AND HAVING rrs RE!I}m,"FER?E5I3T,f"""
omcs AT £3.73; 1
rm HIE;U31iF1£;LARb1fi_ "
mwrm '
mm ....PETITIONER
vmnfi 'Br.a:a.AnE-.sr ADV,
;j' camwnrxamunnvs. FOR
am v«:.-mn,¢n:Asn memvmmwv FOR
LAW}
AND:
1 Ui£!WIOii"t;)F»1'£%IDIA
SECRETARY
Ti} €}0VERNfll'l'T
avmmn fiEP
gum:
~ Awfiumw ma mma
""""" " I}ELm--~l 10 903
- _ --._ - ...._... wvvni vr nltuflfllflfifl HIGH I
mmamnm mmmmnomxz.
AIRPORT Lzmmn _
118, &&Yfi.'I'%I LAKE FRGNT §
UUTER me man,
BANGALGEE 24
mam smmw wmma %
IM CHEF acmmmm €}FFi$EE€~"""'
0131312 ma man.
mnmom 24
5 mg mmmcm anon}
UH'PERRIE'IfS'!3R' ma, ;~:%%%152
6 GEEK.
1aAanEBU1:zc:ui:R
:2ms?,kL.g;,mm kkkk W &~
»
7
3
V
' _v 'A
_ ED
4(}¢€i5-Q3;_.u GEE E E SUQARE
FIACE",
fifififi KONG
9 GROUP pm
~=~~;.wmm nouns, 1
man, CRAJNFORD
'ms 911%
~ -- ~ mama Rmmnnmnrs
am H.I~?..HHA3KAR~C.l3».8.{: ma R1,
M] a. nun As8ncm'rE3.mR K2
. SR1 1741.1'? .NARA$IhII-IA MURTEY-$r.AD'%F FOR
SR1 T.8 MAR-ADV FOR
Mia. mwms 1310-ABVB. FGR R3 as 4
\~¢,\/
..._-- --.-------my cu
.__......-........ nlwn I-vulia Ur uumainxn l'iiGH COURT OF KARNATAKA HIGH 4
Mia. J..8AGakR. A$§3t2JC.'.IATES-fiJ3*W""" "
FOR cma & 4
E; vs. mmarnrn & mwmva F;'~c:aR2i_R..5_,,V..1=-
Mia. KAMATH &
3121 v.mmrmmARA¥g;HAg4mv,;t::jt;:' " "" 'V
am c:.K.nnmaHmEsg;wa;mH--a.z3§v"&
sax M.SRIRIVA8A--AI31i'S mtg
M; 3. LAW & aw. 170R my
O O O '"
This up is 8: 2:27 afthe
{Immtimfinn af Exfiia that Chum: 3.2
:31' tm Ixlvitatizan fin: issued by R3
033. 26! '?'f20('.fi srida by-*"w'hich it is aaught to
1-centrist the Ehnf tfinr
consideration ::f;j_;'b&d§j} pezrsorm in arhiizrmf.-',
mq of Article 14 of the
Cemtimfion af that the award of the
lands: by R3 in fav{:ur5.gf.VFi5 subsequmly zmmubed
mntmct in ni 235 for the Retail am 1Z}uty~
Fm in Departure, the an-mt Duty-
Free at Intemational Airport am
declare that the evaluatian of
the of' by R3 and R4 with map-eat to
the dm;;---.13ma in the mtermfianal
and at the New Bfialnre Inberttzatianal
Airport in pumuafl of the Invitmzian
dtfléi gat B is arbitrmy,
mild films}, to fisuc a writ 01' any other
appE"£3}3fr'5ir"i=2??¥..C§i5'i§.!¢:'ti£Jfi, that the dxaciainn cf R3 &
R4 to shartliat only R5429 fiar isauamze of the tender
5
ta wmlnde the pctitiamar from the said list
an issue the: nenciecr documta In
the luvitairiam cit.QE:,r' 7] 2005 at A.'C!£C'lJ.t'E-
respect to the retail axni d:.1ty--fi'ea in the
13.1-itéxfrxatjicnal Deparmre and the arrival du --flue at the
Izltmnationai Airport cmly be R541'? and
the pet:1't1oxm* as ax-@-axy and vicalative of
ta direct H3 tn» m-imam the tamer with rmpezzt
tea» retail and duty-vfi-as in the International
T. mfl arrival dutyfime at tm New B%a1ox*&
N]
[
I112:
%%
,-- --_... _. ..n.....n....... ..-...... vr mm-mmm mun uuulu ur Iulutmrumin HIGH (20081 or IKARNATAKA HIG!-I COURT OF KARNATAKA HIGH C
iz1'€:m'nat:iona1 Airport Limited
refiesrrad am am 'EiAL'], in which it mfmum
'magnum af tenfiar of bids
that the evaluaum of :13 3 Ga 4
with respect as shop to be
establishcazl in cm
Duty-fr-we at the 313353, 55 m-binary?
I | . tar}, It . ta W
acfiflniof the 4 in s}nrt-1'BfiflB M1137
gr wmm dooummm
and from the said rm; and
dmmxmemts in pumuw cf
'E12006 with respect ta Retail amt
the BIAL as mama supra is ax-briizrary,
violative of A:-m1c1e 14 at the
of India and dit-action to mupondem. Nana
documenm am the am1ded prayw to
2. Brief mom and rival mm
refiermd to in this cu-tier with 5 View the
wank! arise for our In
ordar to support and floater of
, the Air-perm
Authaority :31' min (in -5.5.1') initiated
a Grenem mm Project for am, which as a Public
Emma Comm 1 - of Emma"
to aa 'KSII{3C'}, A.A.I,
Uzniqu & 'Turubro India mi. and
Gmhf-I. it '3 uperating under
the: in particular umam- the ammo;
nf fa'mpondez11:-A.A.I, the ELAL
%%%% mt-m. 95% at the share is held by
taken only with the approval at' the:
Bodies and substantial mprmentatinn an
of Directors mm the Goxmwt mrainem
there fiar &r:tive functioning of EJAL. It in stnmd
'NZ
- ---yw-nu ---- uur-um:-saruiurl llliifl \u\JIlI|I 'Ir nfllflfllflflfl
Goxam-nmnt in wrmeka of im arnirxerzigw
The BIAL has been pmmahed
respondent having sm:fi' ' cant addifioza
to thia with’ X31330 am! r~el:n,%
refem-ad to supra with a vim? the mw
. mhmnafioml Airport Union af India
has wanted ezmluaive to BIAL to
carry out mmmzmion,
oporatinn anti Airport for a pmiod cf
an yam. On the mcimzing Airport
has to aviation eperation and
any not be developed or up-
Airport ‘within 15:: km of
mm yearn.
of Ixtatixh ind imn mnuesskru
and its apmatinn. The Govmi cnf
has amended amrwal mmaasiona to it by
large men: :31″ miculmx-a1 lands for the
afa new Airpart. It in also the me of rm
H that hath Umlttm of India and Gowwmm of
\\N/
…………. ‘If! cu-mm-uuuus s-nun I-VIII! Ur IUIKHAIAISA Hitifl $0081 0!’ KARNATAKA HIGH COURT OF ICARNATAKA HIGH (
Earnamim. haw ewztxmdead varixms ”
mmmim in favour ofBIAL kaeping mm
of projwt: undmarm by it. that
max. is a. ‘State’ within the 12 of the
Comtittxtisan of zndia to writ
;1’1nsd’ i:::t1’nn at’ this 225 Consfimfinn
of mag. It as mum ‘being the puma
body is aischmm’ chumm, far this
rmm am it the writ jug-jgdjctign,
rm ‘n is act fiaiwlys rmsonably
._\’
in a
publiahmd an imritatzion on
25; mm in satting up Retail Duty-
frw “i5’sad and Bwaraga busimas Within
the pemons wlm are iniae.-renter} to abtain
ta wt up ma duty free mtail
inside the airport were invited to put
proposals. It is mm by the BIAL that it
in granting mnxzassian mntrracizs an
sharing basis and it mum in turn cbtain
fmm as. person to whom a duty-fi’w mmiling
N/
nu:-nuns-r–u-an-u uururuu virtual ‘II I\l’lllI’l’IIl’II\I’I l’II€l”l \-IIIIIIII yr BHKWJCIHKH HIGH ‘cw
“3’. gym’… ya can-|-|I’rIIl1I1ru natural véwunu —u :1-unmur-suruuu-1 :uu—nu —rib!!! CI
39
wntra-ct would ban awarriad. Tm -‘
be an pamez1mge 9f the $31 of the
persean -aarryhm taut to the
airport authority. The cam:1’ac:t
for a period of me date :5!’
the Airport with an to amend
the same by amtm invitation haa set
out twt: phanm cant:-ash Tim £1-at
amp inwlmd fi’om imxmwa
Pfirfifi: T5311 the number of
of pm-tiw fizz’ ttm
phase mun’ hm ixsmuance
of in be ahort-I’nte::1 and
aubmittad by the partiw
mare roqu1md’ -no aubmit 3.0.1 by 2521:
41912006 and the same was required to be
by 25] 10! 2006. It was expxmly mermitmed
purpose of tha pro-cmua was to asrmble the. BIAL
in stramgic retail, fined and ‘wvmwage parmrs
\N/
cw-puny wu u_u-uuuruu-turn IIIIIIII 9985! ‘III’ l\l’|fiII!’\!l’|l\J’\ H59″ BUNK! U!’ KRKNHIAM “§’iH ‘
an the basis; at’ tz-amparency and not
purpcst: crf mung 3.0.: was of
five parties for each forms
wcukl be fisued to ant}: to suci;V’V’5f ahvrm.
listed. It 73 the that 2:1 the
imritatian, it am not as-itma on the
basin caf which 3.0.: broadly. It is
stated by it pa:-mm with wt
and mmmfiaml Au’:-pa:-t mtmlmg’ ” , strung
relatimn as wall ea domestic
racord in pmucxmg’ ‘ qumy
in the defined of paclmgea.
am! expected by it that
and an mam-mmaug ca the Indian
%%%% mdsme that it was looking at.
with aatpsxéeraoe Em duty-free in India.
” ‘ It 53 the case of the pefifionw that it apex’-ates
shops in 119335 Ifina with 25 5-hnpa
arrival and ti-sparture terminah across
am” ms in mam’ .
-uquuw-u v- IIl’Ii§l’l”I¢l’1I’l’l Iuwll Iulnlillll Ill’ !’I!’Il|i’Il’|Il’\I\l\ “I931 ‘I
company mm and opmwahea
hcatians in UAE, xmya, Burundi,
Srrilanica and in main. has «mm in
Jsbel Mi Free Trade as in Nairobi,
Kenya and mr~Es-
6. It ‘it; that it has well
mtabllalzfl ed warehouum at Mumhai,
crmnai %.:amch act as distribution
nrmzmez’ kuczatinms and it has got a.
internatinnal lognhtic centar in
filmlgza it in gett1ng’ t::::n¥aa:ner’ loads
or cut’ any product in the least possible
7′. The petitioner anbmad into consortium
with A.E.R.I, which is a company
under the hm af mm with a w.-aw’ to
contract fmm BIIKL far runuitg duty-Ree ratail
shape» in the kzibwnafional mm’ rt. The mid
‘m/
.. ………u—. “can: ‘avian! vs nnnnunlnnn l”II\Il’I ‘I
‘£3
casampany is a dedieafiul international
mum an-pan Autlrarity, which was duty-
time mmim busirmsa in the am
in fixui duty-free absnp at in
the gm; 194731: hag EOE J an the
trade. Im remit 2306 was in
exam =01″ 9’30 mfllion in four
gecmaphical Enmpe, Russia
and ms am. L. waged in Airport
up-e.-ratzians at Dzusaeldnrf, Larrmca,
Hamburg
has got ‘mat
dutywfree retaih1g’ buaineaa at
Ammwa: and Lutflcnow Airports,
its btmineaas in Airporm of
Hydm-amd, Ahammlabad, Calicut,
and many. After purtmpamag in the
by the AJLI, it has asmsrged as an
temimr. It is the am pa-mm free retailer in
Aaporm and seapom. The afamaki mats are
In show cm the pefitiouner c:ampax1y rm got vast
‘N/
nun uuulu ‘UT Ivamv-In-V1 —V” V’–” ‘-‘* ‘- ‘”””–‘
mpenuenoa ‘m India in the trade.
tn submit its bmdm-s tn get a mtaii both
at the departure and ;;;:e:s:1zf BIAL.
‘Ihereihre, it is «stated that the
mmned mquimmt .a,sx_M§set 3.2 of the
tender invimuien and partner w-«em
cmamzy’ zawbh tr; mue It has
bona fide be ‘named imldar
documamts and tier: in this
it be-im issued tender
E.C).I me of any dmwmn at’
the ?Lsm.d:er– dncummm no it.
2066, it was ahoclmd 13:: learn mm
the a deemed’ an issue tsndaar
to mpondenm 5 to 9 wha had also
along with the pafimm. This implied
wrmu not be iusuing tandem’ flozxumnnm
wccluding the petitinnzar fmm eumpetitinn. The
L» vmtum pm-mar af tba pefit.:’e:>nm’ addmaaa, E-mail
1-t, 4th and 15% September ‘.2006 awning its
\N/
…………….n …..u. wvvnu vr nu-ummsnnn ruwrl uuusu ur nmuunlnasn rllufl LUUK! 0|’ ISAKNAIAKA HIGH C
aurprim With’ a requeat to mnsidmf
by it. it has mt bem1 mde lmnwn for its
eitchmicm fmm the tazndar
documents only he it has
urged that the entire; «bf by BIAL for
grant of mrmion duty-flee
1-«amil basin’ ms in thus and arbitrary.
Ihflfifflm» 3″ 5 .53. “E1 to m:stam.’ If a
quanmtaon for tsmiderers, than the
such pm-wan:-c ought to
have c:t’i~hm-ia to be mm: by
aubmimng the mnam. The
and £1; «taught to have been
and it should have been
the pmspecrtive bidders so as to find
flmy wvcmld be elfihle or not. when such.
laid, the my prc-qualificaubn iaelf could
arbitrarily applmg so in fivtmr sf
playaam in market mm aemrcluda <m1:ain ether
In the Ehsmce ar the <n"mm'ia span mt by the
\N/
BIAL for ma purpose of short-twang, it
fivas .a.rbit1'ary diam-awn in pink
thcreby dcepriving eligble tn gat
the cant:-act awarded. ' supra,
expwian ""'c:vemtmm' at
the Indian in the texxder
inviztation abvioualy to sxpefinnee in
ha11d1mg' duty-frag India. As such
c1:..:ty~fi»ee man is \ciifi'e:re:nt n-am damaafis
remil business.
110.5 what is 9.
mt mwt broad. witmia as set
but invitatizm as the EJDJ anbxxaitted
by it it has mm a pm-tmr with the
mam Frivaha Limsmt which has
a§3so1ute;j1’j}”””‘§ic: merrisnae in oarryxm cm duty fret:
in any Airports in the mummy, the
mrmer proposed by it alas: «:2-Inca mt mm
expené mm. ‘i’her$re, the E.O.I aubmfitbad by
not meet the mqtzirmmzt of mmfltmmt ta
and uzadax-atandirxg of the Indian Canaumer, which
\»+/
w- Iuwrtiiiv-‘Ill”IiII’I III’!!! wflliulnl ill’ lIul”I.fl.l’I’IElIi\K I’IIW’f’ E93″ Ur BRINRJAIA C
37
$5 the raquixmnt notifier! in the
also the 6&1 rmpoudmt daaau mt as it
has 21:: dutyv-fies retafl – ” ‘
Ifl
aw far as respondmxts ‘? &a 8 lmnwledge
of the patitimmr, it is qgam the time of
submission mi” their have any tie up
in India. Se is comcrned, it :3
stamri that it is cut any duty-free retail
buasmss Airport. It is furtlmr
stated the mpm-1% of £1 jpara-on
with mtmll blminess in mm
purpose as it wcuuld aasuxnn
warm and private players
aflowed m participate only my rac:m1tly. To
ma:-ma, tha preferzread choice: waula be
mm havhmg mpexm in dwling with
‘I’he<re:fiom, it is stated by the patitiancr
E.£?}.i umm by the pefitiaxim in txmjuncitinn
'W/J
_ …__.- —……. ._—-.–u —n -u-usuur-urrInl1 l1I%rl V
IS
with Anrfiianm is the only am
xwaqtzi tn as it has and
umieratanding of Indian maem
eazrzam» buzz-cad ma $1 m: and
'mtamaticanal in an-om
relation and ama to well as dommic
brands and a mum providing quality
servzce' 5 11".! im that the pmcneaa
of asawsmnt caf have zmbmitt-$6 E.C).I,
BIAL has not mmmunicafion to the
petitiornmf on tha short-listing.
The adapted and applied with a
View from the fray mm'
mfiy allowed to bid, it would have
the M new the nwntzmct by ofi?ezj'21g beat
"M311&1: is fimher aflaged that Zurich" Au-port'
a ahare.1'1o1dm* in the BIAL awmg 17% mi'
'I'he 49* respondent is the parsan
far the: tendar pa-0% who was an umployee
H Zurich Airport Authority fill he was appofied in
\N/
-. -……………r. ………. IuE”n.l’uu1l’\Il\l’\l! mun uuusu ur nnxnnnnnn rum-I (sous? OF KAIINATAKA HIGH (
15*
BIAL. He was brought into
damn of 4:21 raIspnndant- it in
app:-ehendnd that the 4:»:
plafi In the
with whom he had nppormnxtj ‘ mfg the
in-:1iar1 markwat, this my the am.
{for not beim pm-was for
awanzlhmg con13’ac1i. was earlier a
unit 6!’ SAIR, by amen Airport. It
is mum’ an hmizusma at Zurich
Airport. wcperfianene with thus: mama
..\
markset buginm, still :1; has new
of tender dmummm in
cf awarding contract in
this “n a ezzoncluded case of
The 531 reaapondant. has hem
an actzount of the abame femurs, thaw.-eby
3 & 4 have tlms chscriminateci the
. and the action of the 4:2: refixlmndem; is minted
mla fidcs am! lmal malice. ‘I’hm-efora, short-
thfi Pflmom win have aubmifi E.O.I,, 5155115-“38
\N/
ifllfl B993! VI” BIIBIUDIIFIIIIS Illw-Is vvuwnn wt
wmier to rmpcoxzclmts S ta 9 and awancging
flee ahnp mun-act in favour of the 5*’ 735 not
lagal and valid am the mm
12. The mm: med ma
8011131351′.
13. me: A.A.I 3.5:. Sena we
Sri Blmbadeb sang, in 9.3.1, Bangazxm
ham ma an aescxmd mapondsactat
mud “ma in tha in a fnrmai party has the
petitien. has bean claimed by titan
respondent, at para 5- it is
my insmliatinma mad
of Air Track swim (ATS)
Navimatinrn Survsilllamva
(CNS) Manmammat (ATM) wrvim am] it
far nfiammn of the mid smfiaitzes and
are: mamlatorily raquiwd to be. provides?!
14. mm at para 7 it is stated that, it has no
in the day to day ma of BIA}… The
\\k/
——.-=- –. w-w-cum:-:1
21
dmiaizam which mquire the appmvaz
B-IA}; am dhcumad and aim! by the
amend rmpémdcnt. it had two
reprwmtimiea on the to
pacrrmtage :91′ equity in tha
aharehaldm submitted
that megjmrity at the arse: {mm the
privmse mms Wsavm majority of the
ahaxeholderra
15. only mac:-wed matters
as A
are berm tlm Board of am. if
‘gjsf the sharehnklm-5 :
mach before it, the am will he
means’ of the max. providecl that am
zsmzne arfl not advemaly the
intarwt, F’u:rthse:ar fl. is stated that tha
&’sqI.mlifimtin:r1 {If the pefifionm wan
and pamd by ths Board of the Directors
Thi, the 3fi’:£Jnd.I’%p0I1d»&IIIt was nazaitftzer
Em the deaision prams by am. nut :mgardmg’
3: the peaanner in the tender mavens.
\w«/
statemaxxt Bf munter trmaaraixg fine
mm aka mntmdmg that is mt
mainmmme mm: the 2: ‘Same’
as: inst:-umtamy :11′ e5 mam diacharm
public: duties liar 12 cf the
Comtitution an’? India to: of this Caurt
under arms 225 of mt India. F’urthm-
it is aontezmed ohjwaom that as per
the request I)imctm~ of the
petitinnm} mat hm an 12;’ 91′ 2006,
which E-Mail sent by the business
Mamgm of A.E.R..I, which
is at’ the petitioner with whom it
BIAL. In the amid E-Mail it has made
it mapem ttm dwisiau. talram by BIAL
its exchmimn of the c:ormorti:un3, ou1m’s’ting of
flxarafore, the petitionexr would have m
Emma to me this writ petxt3sJ’ ‘ n and mm it in
AE.R.I-parmar of the mnaortiwn is not a
‘m rm peasmn, for this mm alw am
\q.¢L/
_—_—– -… wunwuuu nus uuwuu ‘nu-wuss bl III-|nlI.rIl.¢1I\l’I IIISTI \uI\II|lI|I” Mfr l\lIIl¥’l’II-FIR,’ “lg” ‘
peunonar alone new no new smncu
mm. of the am. mm it is swim: writ
petitim is alas liable to be af
suppression sf malarial of
matmial dowmmats. It -an pwuaal
of the pmvhiam of Agjt’
(]x:rm’na1’t2:r in short mm (3.01:
dated zaxezfgcaog the BIAL and Smite
promatwa am: that BIAL ia
mat a Mm refs 51? of the
Comymtfim baan either established
at any kw flamed by aaitherr
the Legislature. Undm’ clause
9.14:1) the Dirwmrs xepmemmg rm
the majcxrity, as par chase 9.2£v:’i]
<31' all clmmam am in be talmn by a
af the Board of Dimdtara and as per
& (iv) ef Clauaa-9.1 at the mid
the ' Director of am; 'm mm' of
am;-5 mminabed by the prhmm
W
pramotws claws not have any
Hmvm, Ciause-Q2 of the 3.3.5 clear
that the mrma 0f the a
" between the clause
7.4 of 8.1-1.5. providw to iaduct
managamsmt er
1?. into a Caucasian
ta aa 'cm dated srh «July
2094 cm Aviation, t cf
India, 3 at Clause-3.1 sub~c}m.me-
3,1,1 has got eatczxlusivve right and
out development, design, financing,
caon31:r11c::tfi§§#éj3:i'§" afacarfim, maizltenam, operation
of the airport. From the: above said
it is my char and unambiguaus fact that
is r1m"th.ar an agmcy or imrrummnzy cf the
5: {}.0..K in mm of Arficln 12 rafflrm Gomiitufion
in mew' of mtmxaum 3.1.: gr Arms' 15 3 of cm.
\N/
— ..– .._.—.- –. …–… u-“nuns uuvu Ian-rial-an va zu-uniu-In-uwl nlwn uvunl VI’ nnluuunnn IIIUII I-UUII Ur flflfiflfllflfifi flliafl LUUKI UP IRKNAIAKR HE?” C
In View of the natura cf the abmm
pr1v11ege5′ ‘ gsantaed tn BXAL for cf
dmmlcpmaat and V’
required 13:: be and
ficilitfia for w ‘ award
of duty-fiee shops cf attnr-may of
the Company Tm with the Manager or the
*3°mPm’-‘Yr m ..’..e.._ it garment dechixn
in the Having mat to
CA, the partake that characttar af
as Cuatcmn, Imm1pE’m:.’u;:n,
mm! Naviwtinn s4az’v7m to
11:»: mlevam authority namely, (G01,
AM, of Civil Avtiatiaxx, Emma of Civil
am…) only and mat by am… As per
Prnvinfizn of CA, sub-clause-10 of
am to an-llect airport chm-gea and
in the rsature af m but it has no
tn mliest tax. Umm Arm 10.4 <:~fC.A, max.
is Iiabh ta make mm: of tax mm relevant
\w
—a anew-u -:-
I-UUIE Ur WNRIHBH I”Il\II”I \¢\i’\l!\l VII nruniutmaruuww uuuuruu -v-unu w- .-u———– –
Iaws applicabic tn it. ‘l’h¢refm*e. it in
t&1:, it daum not exnmww” artgr
functioma as par the (LA the
. As per of
Arme.13 of the cm. _it of the
rathm tkmn public 131′ aota and no
swam’ mm’ unggr ‘~ by the G0! in
mapect of pm V
relation m cm. it is evident that the
as ccntnmplate in any
of wuamigzzm. fizxu-tiara of the
work cf dasignixg, financing,
ar the airport has Mm
that wtmld. be carriexi can is in the
uf commercial nature: in uansocziatinn with the
namely A.A.I ma xsmzx: both ‘aogather
only 25% cf the share hnlding of the 3131,, As
3.3 «of Ax-a’c1e. 3 or (us. mg,a;-ding pagpmt of
fee by the max. m <30: which clearly
\~N/
__ _____ ________ _______ __ _'__""',._.,.m,, "n," 99""; gr gggggugrgxg fllc-EH COURT OF KARNATAKA HIGH 4
iudimtea the fact that it is not om-zymg'
any m function and that
there is no mastmf and eithum
hetwn the Central 91- and the
empzaym at am gov-maea by
service rules of the Central
01' Smtm Government. (sf time afonwaid
aspects, it is amped that it cannat be
earmtmocl to be imtmmnntality at a
State in mm of rm purpose af Article
226 af and thsezrefom it has
mnmdaéé. is liable to be ammzmd
at aimmmamm ' bility.
urged by the pcsttiltioner that Croli
pmm support m BIAL under 5.H.A is
The WK tmde.-r the Smte Support
[herei% in shm-t mfiszr-red 13:: as 5.3.3.)
pmidea loan as Em. which is repayablx:
accsrdance with the pmviaims of the
it has an way aummiam fumnmd the
‘A gram. Tiuelandmfienadm bythe petitionerirl
\m/
the petition is mneemed, the KSIIDC
datad am April 2035 pmvided land fin-
exzmstruction at’ the airport on of
39 ymrs mind it contzimxes tn the land,
rm ownmhip righm are ;I1.ne1~e:fore, on
the grant at land by to BIAL
cit be mrnuued ‘ ‘ or
imtrumentaiity of Artick;-. 12 for the
purpose sf Article Canstitutinn of India.
Therafore, pmfion is iiablt: be be
..\
nxa mew an the g;munr1 of is
19.” submits that in the CLA, it
is mizabxe duty free tshogx and other
ama::ntzm’ ‘ a1rport’ . In this firm’ raf tha matter. it
3.0.1 by 25; 7129135 in respect of five
mmmea sf (:3 remil pat’.-lmge and an
amaze-W [F & my Paclmgel, F & 13 Paclmge 2
B Paclcagca 3. Clause. 2.4 at’ the E01 death with
aspecm. Under clause 3 of the 3:31
‘QN/
\I’\’\ vs stun: :-
_ __ _ __ _ _ ____ __ __ ______’______ ______ _____ _,, ,,,.,,.,,,.,,,,,.,. .1…”-. ‘.995! yr guuuvttlulvit fllwfl \
seLe<:tLa' ti procma was dcterj" . In
it is made very claar am the
prozrms was busing adepwd Mof E.O.I
that maximum fiwae (5) parties after
reaeiving Bola. :1; is im%ggm was me of
the parties who am retail
pa-clmgv-I which in the
ouflsats in the acne. At the time
of submitting ECSI, mt' raise an abjectiun
about rwrd ta» ahnrtv-Ii.al:ir1g of
it in not open for it tn
turn the same in this writ petzitinn.
flxrther submim that purmmnt to
that ‘fhr EC}Is., intafiy sever: comparzhs
301$. on fair and jlmt evaluation b-aim
the E01 of petitionm atnang «others was
ethm rmnairfitg five csompanim were short-
aubmiasion of mudmws. The confirms’ :1 of the
that it wan not aware of the dwisinn of the
of shxtart-Fntixg the pemam to wmm tender
\N/
_- ..— ..–w unit:
fiammcmm wmuid. be: iasuad as» no
mdza m it and mm decision was the
magma: Em ciearl5.*ix1::20rrc~ct It has
delibarately mppmm the making
such an awrm¢~mt in ftlm pefithnot
was inramm by imalf wrdmg
than dmisian an time time letter was
writm by the -4&3″ name date. 011
1/9:20:35 the of the pe’£:iI:inn.ex’ has
mm to the 4&2 hm am re—look
irate thus stated that having rmard
m the E015. made by the BIAL,
for Tnauance cf the mldm’
ethcr ahart-Hated member in
by the BIAL in not qualified for
Tm afiorcaaid daciaian has hem
at by BIAL an 5 crifiml appmciation a{ all the
aapacta. Thmefom, them has been no
ma.” hm on ins pm as alleged 2-,: the
W the entire. pmwas ms been transparent and k
, _ .. car:-fled taut as per E6}. Suhmiaaitm. of E01 by
\m/
IITII ETXIII if !Vl”lIIl’l”IlltII|nu I-
31
the patritiomr Without raiaing any
muting ciausa 3.2 of E.(3..I car the
criteria as allgaci by it at ”
‘ is mt tmuabla in made
agam-at the rwp011+;!a:3ntsh3 8a 4 for fins:
tiw 1m an after {mt a case fiat
gm: of time mam ‘then-efiom, the
allagafinna made w awn’ 1: thm is
misconmived, bk: ‘3: law. F’1n’t’mr
tlm aflegatinm Writ Petition has hem
d’em$ed as sand unfolmdad. The 4m
\
any peraunal imtm-est
in the matter of awarding
majar in the ctthczr concwaions for the
an on behalf cuf BIAL, the world largest
handling company, E-‘mfimspacrt from E§w?%land
gmum wmpany bwmd in
am. Aviation, bath applied £01’ a mmmahn and
sclectmtl. Accxzrdirug to respondents 3 & 4
is damn by the max, and not by the 4»:
VV
IIGH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COURT O!’ ICAINATAKA HIGH COURT OF i(A!lNATA1(A I-HG!-i CD11!!! or nnlcluunnn I-uurl I.»
reapondcnt akam and further mm
suhmim that he was mat in fiamuf as
aimed by the petizmar and he was
an Olayee of Zurich has 3.
ground for castmg aagggnaions In fact,
zurizh Airpart ‘m ‘M 5*”
respondent company ca” not it has any
sister company any major
ownmhip in 5th rap-ancient aim:
20:31 is fully by two Imlian public
mm that: am mponam: is not
m mttraneoun mmideratbna
pmma as alleged, he balm Chiaf
of the am, his only aim and goal is
tn of ixlmrnatizmal atandard by germ’ in
ylayex-3 in rmpective sectors. Om, it is
the all-agatinms made againat the
3 & 4 are unfounded, haaelma and deuave
\Nk/
…..-u “up” even: vr IIcl”|fil’l”II!|.l|fI HIV” |
dermad as unfounniesad and baaalms $125-t<:%c1§"L
that the 3:333 aim af having such a
was adopted to males sure alum
awarded majcr mxwsions. selection
has hem mmt ummpmqyt and arbinm-y
as alfi, innsuppxart the BIAL
has produmd xerox to R8. Tm
rmpandenm havam aha statemmxt of
objactnions aamn facta :18 has
baen urged in the ofm11m~.
22. has Butnzaithed rejoinder
tz’a-wmmg the aw:-mum
made couzmaer filed by relpondemm 3
35 4.. raquired ta be referred an in an
order nxatluing but 1-flmattinn cf their pha
talm writ petition with rermnoe to the
The 5*?’ raapondant has mad ‘as atatuezrnm sf
1719:2097 just1t3;mg’ ‘ the,» pmom adopted in
af slmrt-listing and a;wardmg’ contract in am
\\,\./
favour, it has aubmttasad that tag
djmbled ta make the jmammn it is
furtmr suimmm that, if,
wars mmiéerad and of
mxmr and exclusion of gwa;-sa result in
mat hm-dalxip, not only he
the ram rmpondcsxlt, but it wauld have
ta pay huge mpondem in the
exam: of non intmnaflanal ahpart
within the also City of swam;-a
and India be put to shame in tiw
project is not completed.
an behalf of the reapandent
No.9 contending that ahheugh five
aftm stage of E.C).I, manly tum
partmlaa “” 5131 rnwpenxieant. am! the amwering
aublnittxad final ma, aftm submission of
was finally awarzzled to 5%: mpondmn: by
rejectizm 1113 bid of $3′ reapozxdent. It ‘3 fnlrtlm
that it is given to undaratand that the bin}
by the said 1’H-zpnndent was rated nmrt afler
\N/
the bid subaaaitmd by the 531
dmlamd suctzamafixl. F’1.u°tl1er it has fault
with the cn’tet*1a’ mowed with m; of
E.Q.I, as it dam mt prmcribe
rmrd to the the it has
supported the wse nf same line as
has hem mama by it in It is cbngatory
an the part of the mt only an spell
mat in detail the for mmhzatien of
whether’ ixnplemanted while
evaluatixlg submitted by the warm.
respoudenm No.5, ‘2’ & 3
cieapitae in the pm-qualfication
mund, to parfmipatae in the mder proczmm
for tat: them. Evemtually anly two
lmft for evaluation and selscfion of rmpcxndmut
reapondcm, No.5 and rmpondcm 1149.9
im other muntaer part Alpha Airporm Gmup.
Tm mated that with ward to the nature :31′ the
which are bamg amusmd to it by the firm:
\..,\/
I!’\”| ufisu -l\iI.tI|..|’|Iu|.l-n ld\ put-:4-nu-. …-u.-.. ….. -.. .- ..-.-
—-_w –.w.- urn:-rs-n rs III-IIInIt1la”IEIl’I IIl?lI ‘Q1
II-was ttwvulu was uwuuuovnuuusu
rwpondcnt by entering into the ” ~
which are stammqr filzactinne, it is an of
a ‘Smte’ as defined undasr n
aflndia. In 11:73 mam, it if the
Pfiflfiomr statmg’ mm’ are not
wqmred’ 133 be advex’ned”f
25. Cm the g and the nva1′
legal e~*.;~nt¢n%ian§;” of the parties, the
1. and dutim
ma BIAL am
dun’-as and whether ‘:9 it
Articb 12 of tlw
of India?
2, nature uf duties perfiormed
the International Airport and
Gfiéivgtién afflghta is a statutory’ fizrwdon
“”u.=m3.e:’:’:’ Swticn 12 of Airport Auflmrkim
13131. is ammablc to writ
jurhdiction under Article 226 01′ the
..,.__m1.(3ans’titu1:ioI: fiat 115:-flew?
Whether the petifloxcssear haa ‘got locus
atandi tn me this writ petition and the
wnt’ peunaon in ‘ ‘ blue?
5. Whmfiwr the ;:vetifi’onm’ has
waimdl amq’meed im fight having
participated in the aelmction $3?
\\\~r/
5. Wnemm» the mm rmtixg as
abaernm «sf any guida liw “the: hefi.~.=,_zt’
ampxwassinn af iximraest £3
?. Wrmthm” the -wrm~;*.:T:m5′ af afiigifihzjawafism
pawer by the B§AL*;for tender
dmmmnm in 5 tr:
93 by a}w1’1;*-tfmtsixg amgmng’ ‘
raamm far this pctifioxxm £3 lma}
favnur of 5% iiésjjsimal and xmlixi
8. %t}1a5r fllS31:Q!_.’J_.:.:=Eii’.i’.§£’ thfi award of
of…-=5% rmponfient has
‘9. of fippertzaxfityr m fifier
‘tgzin the: 9″? rmpament
by this Court?
‘ mm pomm are mtwmmmd and
mmidmefi g 311$ fienior
coumé§i”‘§§iE.v’§’mod Babacie, rm mm petismm mbmmecx
mmmm and dam mmmm to BIAL ta
the aimlflrf. miduar St-::’;*hn®r:”1 12[3}{aa) of the
Authrsrity af India am, 1994» (in 3139:’: mrmaa
‘A.A.I..A” m; m wnam ah’ Hafiz: $er’arm’ and
aemrim as warm xzzmer Swtizzen Etc!) & (e3 af
FGH COUR? OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
\«»/
me A.A.I.A Act an statutory
zaaapandentn Ha placvmi reliance upon
Bemh decision or an Apex %V%i97.-my
am 421 in the me of VI.
nmammm, mm Jucgge of the Apex
Court reporhed in case of EDI!
use gm Judgm decision in
mmm? mam: mmmm
m’ afloat. mpamhed in (zoom 5
$66 111. at’ the Apex Ccurt
wpomd @ am: pm. 15211953) 1
ac: vu. sum or trrmn
sex 377 in the case of
or man ea ans. In support
l%11hm358′ ion, be pressed inilaq, .fi._a;;~r,1’%Fl£:J.’ “the
deeiaiana of thm Apex Cmlrt tn jxmtfy his lagal
N that 11:13 nature of fanning’ zcmldutiw
\\«~/
— ….–. -_– —– — -wuss-:1-ruin’ cannula ivilillil \II” I\l’lill’f|ll’II|l’| I’ll?!’ Q93″ ‘Jr WMIW ‘
flzlerefcre it is a ‘State’ in harms of of the
Comtitution mi’ India far ‘
jtxrisdicfion of this Court of the
Comtrimtion of Indi.a:-= I
All! 1995 an 1311 mu. caumtu
mucamox E manna em. out as at
up 1&0, pa:-u 36-2? at gay ‘Ifl1;:;””
1939(3) we em run J.§r, $3, 13:35.9: em-«rm run.
an at 33.701 amwm aw
gunman swans; JAYAIITI
HAHGTILV “ll. ‘V.I..II..IUD,l.I’.’l i.
saw mu I. mm. 20051153 act:
65?
an vs. mom or mm a
ms. Paras :41-as @ 1»; 632-503
Pxivutek iimctiulu uldn ta yubfle
ac mfg], 4.1:. 3%” 390;
Volume .I,E.§%uviIaed inns). Pg. 116 para 59
3UR’!”%’ Vi. ‘WlI:MlHfl”I’@’ PAREG AU’Ifi0mTY
a mum.” A1′ ac.
mirror (1955; 15 L.na.:m.a-rs @ aw,
van. nmmwmzwu nmam co. 11974149
m: 477 (pa Douglas J, dial-unflng. @ 43:, m,
\N/
____,__, ,-.,_-.. ….._… –u am-unltrilrlslirl l’ll\II”I KJJIJKI ‘Jr C
43
27. Further the Iaamed
the fI.n::u:t.iom which are mag mm.
are pubfic mncw I Section
12 cf the A.A.I.i’-‘4. Aer. within the
mm’ of Article 12 gr the of India and
therwre, it is of this
Court: under mam 22:5
28. Thus rebutwd by learzwd
Senior Comlael mu-my on behalf of
mpomxem an upon tbs decfisian
of in manta) act: :11 para: 7
& 3 Kuzmar Biawaa. He aubmim
Judges; Apex Court and having md to
the case, particularly the share mum
BIAL and Karma, 5.3.»; damd 20,1 amms
dated 5; 712cm bemean the. firat
of India. RI, awn Aviation and am.
Maw of the lmaa deed animad beween KSIIDC2
am dated 301412005 ta emmsh 3 pm he airport’
W
…–… -. …1…..n..n..n ..-an vvvns ur nu-ununu-nun nuun uutnu Ur nnllfinlnltn fllufl LUV!” Ur KAIINAIAKA H355 ‘-
42
at Devanalwdli to assist the: W
ti-:chn1ca1′ , fimnml’ and mm of tlze
base deed and the Ebjwt of
wcpljcitvely mentioneci. Ifmugh it: in mm
of Sectiuzm fifbl (if of Ian}. is
permabaible uncm A.A.I.A Am; by
the Ksnm in mgm ggiabngh ixrdm-zuawnal
airport with a faucxilitiea am mam»
aneirstarnae to the fin’ apmzing the
airport. that mature at’ mnctixms
the airport at B-anflre on
the 1-afiarreé tn supra, peruvxm ”
a the cuammm by um BIAL ‘us; tha
termed that it in d public
which an atatutmy in xzsature as it is
file anumerated fuzmtzimau of the Airport
providad mm: $ecti0n.12’ of tltm A.A.I.A
the laarned 3r.€:B’lJ:l’3BBl subzmitlaed that
0 A in PRADEEP KUMAR BIS-WAS paras 40, 43,
47 wauld with all fcsum ‘apply in support of nm,
\N/
“run nu-carnal’! ruvn V
43
management and oemtrofi of the axrpo’ rt;
with am. As per the tmwxns and the
aharelwiders mmmnt, Néllausa-5
pertaining ta bzminesa af Clausaw
‘7(2)(a) and 7.3 perommga of and eapitax
stmncmre nf BIAL at the ratja of
7-1% and 215% and the of the mmpany
shall irzitjally mugs: direchara under
clause 9.1m). 9.1(i’n’) the Mau%
mm: gr mm. by the sum,
chairman cheered by the nimcmra
from and he has no axacutiva
maxmgement af BIAL, chant
is mt mectirxg, the direcbars who are
an acting chairman for the
mes:-.tj.r1g.. As per Clause 9.2(vii)
descxisicms cf the board, it shall be made on
with the written mmam: of each private
and each of state pwmntem in remzian 12::
~ . A mxmama an ctsauae 9.1, Clause 10 pertains
Implementatian. Clause» 18 “fa-1-m of the
\N/
———- :¢ sup-u:nII1’uIrIIu”I I
“win wvvnl vr nnnuw-|uuu\ nun: uuulu Ur nnxmflannn rliufl LUUIEI Oi” IARNATAIIA HIGH C
agmezxt and Tamama’ tzion. Glauae
prfmbe promctefis manmuh 1 its
mnfifiqummw. Clausae 18.5 af
1m-miriatinn. Under shall
constitum partmrahip. x__R_HIIadm’ save:-flaw
first rcapcmdmtlflnion eithor a
private C0 car public or
gowrnwtal should ht: brought
agairst it or has party ’11 relatinn tn the
iiizontendaw that thc nature sf
functzab t be at any atrahch cf
gm.’ public duties,l’funct1o’ us, much
was Thcrafom, contention urged on
3&1, is; a “Statue” an defined
under .}.£fis wholly unteznable. It *3 not a ‘State’
of Amzicle 12 of the Cmfihztitm.
hacaune: Chapter V-A, Swtion 28-A af
Act Tn apphc:a’ his to the 3311′ as of the
for the purpose of wictw’ ‘ n of mmuthorhw
from that pwezursiaes, it cannot be carat:-ued
V
-uvunu vs iusnlml-Illlltli. H!!!” In
by um Court that the finwtions of
}_:rubIic: dutimffilnctions. mmre, by
the warm S1′.c:ouxmc1 that ‘ as
defined unader Axtixrla 12 of India.
30. Sri haw counsel for
9th rmpondent made: on
behalf ar the jtxstified the
maintainabflity by our
attnmxtinn tr: 169 szaf Unnik:ri5h:nnn’s
case 69?’ para 77, 79 and
mrnaendgii’ enmud ink: betwean the
State KS3 – BIAL and Union of
India statutory’ fundanncntal
dam the international airport at
that are can-iad on by EIAL in
the “”” mpg’ rt an the hash of those
am supplemmmry in the fiufiai
required to be discharged both by firat.
reaprandent. Thfim, EIAL ‘m a State
to writ jmfidisfion cf this Court unaclm’ Article
at’ the Canmsittztinn of India. \w/
-… 13.0 ‘rs-run:-1 IIIVIUI uvvnl II!’ BHKSVHIHEE HIUI1 ‘
31. with referemae to the a’:;_w-‘u7[
s::cn’£m:1t’mns urged by the both the 1
for the paruiw and lnamed of the
paras-.6′ , on ca:-aful mzamma’ of the
Mama by 115, Pbzimss 1 2 answecread fin
favour 0f the raasm:1s:-
(1). As per pubfiamd
by the State mwnption under
Section ‘9(1} Rot, 1957 for
rwta-atiorzgcqxfvvv emanated betwaen BIAL
anti sf inn.-ax-mzzioml airport,
the the 1m coverad man to
of BZAL. T113 1’9E1i3t1’a.tit3n
fee of is wemptnd by gving 100%
nntificatian dated 15/-GIQEZJOS. In
View cf the Lama acquired by the State
in favour «sf Kammmim Indtmtrial Aw
Ema (in short rcfmrread an an ‘KIADB’) for
facility defined under the man Act,
wtabliahing inmrnatiaonal airport in mrarcise at’
1: dm:nam’ powmn und-m’ Section 28(1) and
\N/
— -… — …-.-..1 .u–.. nu-nun: -vi l\!”I.lllIl”Ilf|l\ll FIIIII1 Ia’
£1′
2&4) of KIADB Act, the vast extm1t af
thousand and odd names was. az:qmz’ad’
Act, the same was suheaquaagiity KIADB
to KSIIDC for mtabiinhmmat and
vast mm; of land was BIAL for that
public pui-ma. As per cf Swtiorn 28 of
the A.A.I.A Act, at is declamd that
for fim ‘airport’ kmludm
privaba airpart. ma. of the A.A.I.A
Act is mm’ t ta mm’
..\
the from the prwaes of BIAL.
tn exa3mne’ the natura of
mucus’ performcd by BIAL. It is necessary
for ‘air trafic am-uzisze’, ‘air trarmpart,
sm*vm’ fi13:1ct1’ons rat’ the mm’ 11; Autlmrity
in Sacrtinn5.$2[d),{e), [rm] and 12 of A.AJ.A
undet-
2{a3 mi: trafic service” includes mgr}:
zmrvice, alerfirzg am-vine, mr
mnflic adsdsory service, air name oomrol
aervim. area norm-oi aenvicaa, approach
comm! service and airport control serviaze;
\m/
___ __ ___ __ ‘__,_____,,_,,,,,._ ….,,. .,,V…..” yr uuuuuounnn l”lII7l”l I
(e) “air irranspert smw-ice”
sex-vicxss, far any kind of
whamcevm, fiar the air,
pearsms, mail :31″ any ntllegf cor
inanimm, whethar auckfism-3i;im a
single flight or amiss caf
Section 2(2m3 rmds:-
owmd dwelnpod or –
Authuity at my
M my peuqi: cg jointly umh the
Alflheqity italic Gavu% at
‘both of such person at
be m the mm
of is more than any
U to the rulm, if any, made
t21*.’:”1″.3$13.1::i?a1 Gave.-rmncxxt in thh behalf, it
thé: fi.1nc1:is:r1 cf the Authorhy to
the airports, the civil enclav-as and
the émnnaufiml oammurfiaafisan ataticns
It shall be the duty of the Autlwrity
‘ ‘dc: air trams sm’v:o¢’ anti air
trégrzspcrt sesmim at may airport and civil
(3) Without pregjudkze to the generality
cf the psrovfiasiom mntained in aub-sectinm
(1) and (2) the Autmirity may –
usswri I-.a\-IUKI U? KRKNATAKA ‘
fb) plan, procura, install and maintain
aqt1§.pmI1t., at the
airporm and at may be
mnsidemci fi5f”‘~~:ea;i_’é= mvgafion
and operatmlon of
fa) services and
search zmémga; in co-ordination
with other _. , ,,
id) estai3_!’m§i” ur or
oantaffii cf’ ita oficeers and
of this Act;
.,»:i’ reaidential buildinga far
and maintain hotels,
1-u_:§$ta.2.:1*e1g;1mé;’;a1fi rwuoomm at or war the
‘
W139
……..fi.pomp1e.xea at the airports {or the stnragcz or
of gacds;
arrwe for postal, money
mL%g:ha11gc, irxaurame and telephone
fin; tbs use of pflB and other peanuts
the ajrporm and civil mmlavas;
\m/
…-. . ………. vi” nu-uuv-unnn nuun uuusl Ur nnxnninnn Hflifl COURT OF KARNATAKA HIGH COURT OF KAINATAKA HIGH COURT OF KARNATAKA HIGH C
{i} males appropriate
watch and ward at the airporté’
enchanma; 31, VVVVVVVVV U
(ij regulate and of
vehickaa, and the e;j1try?;_ eadgét at
v..’;iv’i1 enclaves with due
and pzrotoool functiam of the Govmmxt of
India;
(kl dmvebjp _rsnns.x11tn11cy,
camtrucrtzimrs. er éearsricm, atad
undezmake :3perat:iqr3.s abroad in
mhmn ho ahporfis, services,
{I} heliptzaz-ta and
tramport facility as
arésg, “”‘a:p:’;.:*”J.ioI1 of the Autharily,
passe? travelling by
or more mmpafilm undea-
Act, 1956 or Lannie: any
githrsrkaw to mmpanim to furthm
it by this Act;
(:9) take aii auch steps as may be
or t far, our may be
to, the exm-cise of any power at
of any fixncfiona mnrmaa ar
iijxzfnoavad on its by thia Ant;
{p]pe1-form any czther fijnciia-n
mnsidmnd necxesaaxy $1′ dcairable by the
Ce<n1:ra1 Gwomrment for ensurim the': safe:
\M/
5}
and emciarrzt epdration cf aircraft W
and names that air apaoe 01′ Imlia;
” ..
fr) any rather
anti the civil best
eevcial intmeaizs at’ the Authority
inv::h.1dir:g cargo: up cf joint
vantux-w for the function
msma to the %%%%% V
(4) In 1:11»: sf}-ita funamzimzia
under tlfn wctinn, shall have
due of air
transpert that t..-mckzncsy,
mommy and swvicc.
(51 fiuuaifis in this n-ectm’ :1
shall
3; the dim-agara by the
af fiar the tixzw ‘b&g in
any pezmon an instimte
in raapwt of duty :11’ liability
the Autlmrity or in umazze-era car
wank! mt atherwiae be
“”<.:.. _
per seem" n. 4 ofthe Air Crafi: Act, 1934 cm
1:9 as ms' Act) am-. am respondem; has
:25 males Rules as per the 1944 oomm:1tic:n
1944 in relation ta mm-m' tional civil aviation
at Chilmgn. Smtfmn SA ::f 11.0 Act mnfem
\m/
ll\ll'I EUUKE U!' IHKIVURAER Hilifl SUUKI UP KHKNAIKKR HIGH UCJUKI U!' KAKNAIRKR HIGH UUUII U!' IRKNAIRIA fill!!! I-U08! U!' lhflllflfllfllifl l'lEI.l'l'l I-1
J2
powers. upon the Eiireotor G%a1 of
athecr ufiner mpecialiy axnpowmww in the
provhicvm of the: Act to Q1 in air
crafl: nperaizinna car Lmixrg any inbmeat
of security crf India or ' cat' ah" zrraft
operations. '3m:tinn Act provides for
@113? for fiailzzrna to dhecnians isau-ad
by him u]s.5–,A ofgme
(iv). In new” ‘ med p:rmrm’ in ofthe
Airporm Craft: Act, an the basis of
ccnnstimfion of Board of
of Chan’nm:n’ , ‘
geatabfiahod. It may be a priuatc
tha prrovisibrns of Air Craft Act,
and Airport autrnrm Act am
2:: it. Though the mmhmhmm of airpozrl;
as pm’ the wmmm referred to
j entrusted to am, it has to discharge the above
filmtzinml dutim u.t1dm’ Sectiam 12-A of the
Act. In vkaw at’ these undisputed mm, the
\.N/
Comfimfipnal Bmcrsh ciemiom and
the Apia: Court rfiermd m in the
relied upon by tlm lea:-z1eci
Ballade, fiat the pefitioner cf
the claim of the pemom-. The of
the afixaresaid supra in the
Sr.cxm.nse1 far the as lumeundm-‘:
M. The (Seven. Judgm
Bench] of zhqggpex mt vs. sum w
tr:-rm in Am 1962 on 16:31 @
1678 hmvsundmz
am place, it has to he
than definition “3 «only
which itaalf is apt ta indioatae that
,!Ga*uta:x’r1mant and the lqflakmm
might be anther of
State””$ét:s10rz which might be w
the eazpwion ‘State’….Aym Article
up the list of autharitiaa ‘
within tbc territory of Imia
rzannot cbvioualy be read as qjusclam
VVVVVVVVV with eithm the t £11’
ntmlocal authorities. The wards
am -of we amplituda and capable of
-:se:’n;a~ehe11di::g awry authority crwted
giaammmmflmncfinnhagwithmthn
\W/
uw-u vwtwnl III E\l’1IlIIrl3.I’II\l”I IIIEVTI VIIURI VT I\l”I-Ii’l’Ill’Il\l’\ I”Il\II”I BYUKI ‘II’ IIIQIIIIIIJIIIII TIIKFTI ‘nylifil VI” “KKK-I’I\l.HI\fI TIIWFTI N-‘JIJKI Yr flIIKI’l’\l§|I\l| I113’! ‘I
tam-1to:~_v of India. mm W A «§..:i3éo
characnwmatima at the natxzrg rim:
‘autimrity’ in this rvmiduary
consmumnly it must
authority sat up mzdet.-=”‘”‘a the
purpose at admjnismrirxgig 121113;: lam: _}fi:Is5£€;i¢ by
theme vested with the
in m-clar to imkxtnexnt mane laws.”
(vi). The. Apm mm as ms.
W. nmmmm nmnwmm
reverted in (19′?;f3jfi1 440, pm. 39, 449
part 32, 452 aftm referr1ng’ to its
various Laws of England has
;: authority in a body which has
oi3’*at:a;tfg;1nry duws tr: perform and which
duties and trarrim out im
the benefit cf the public and not
fir pmfit. Such an authority is mt
makirg 1;-x profit for the public
I-Iaistrurfa Laws of England 3″‘
V0130 paragaph 1317’ at 6812].”
” SQ. Parbrkf of the Cnnstitntinn gives a
surf the see:-vixavm which the Stabs is
to mad-wtalne and rcsndcr fiar the wafire
ciff rm pccapla. Article 298 providw that the
power af the Union and State amends
the carrying on uf any fl or trade. as I
said, the quawtian fiar rmnsiderafinn in whethm a
public aerpomfion 3451: up under a special statute
mcarxyonabusineasnratmncewhich
\/
Parhamen’ t mum nemsa:-y ta hey
the inter-mat of the natian is or
fimt:~u.m1taIit3* cf the: State be
aubjmt no the
13(2) 61′ than Cormfimtinn. Sfiéiie
exitityr. It can eanly; riot tlgiroufgh the:
ixmtnncnentality or agencjfinf 9;? juridical
pmuorm. Tfr-e, in
tin: nation of the State storm through a
acrporafion and ‘R an agancy 9::
must. be subjcs-gzi” fitM
canstitufional naed to subject
the power cf mxwtitutian
requirm concept of Stan:
action. …..
any :16. I. pirate
otlxm’ than bydimat
may give the aigmxmfion
tm ‘fir.-it domain, it may mam tmt
fic status
fc:;.r All these are relevant in
in at am: anrhInn~{25}. See
mmm 1′ State Actim’, LX
Laizw Raw 1083.”
hnanntlaanafhiah
pfillcfnnctioul
by virtue at the nature of the fmatlmn
Saethe
in Terry V5. Adams , 2% Us 536 and
Va. Cmlden, ms US 73. Activilins which
tau fsmdamentnl ta the society are: by
‘E00 hnpnttum not ta be cmdduol
‘ hmcuoa.”
\m/
\l\-u. –
(vii). The max: noaawcrthy
Comtituba’ mi Emmi: gr the A13-mt Cau::’t.
as one. vs. mum as ms
reported in [19fl1) 1 EGO Caurt
afheer refea-rm ta its daggisiann in
“11. We mayt.-=-po£”x1t”‘x;ut.;1_?;P1at it is i@te1’iaI
for this purprauavei-_.,_ the corporation Lia
creataci hr ____ _.£.i~~”tatube. “I”he best is
whnthaar at 51% of the
Stain and no§..~-a.%5;?tfl’Ai19vg__.«it has ham arm!-ad. The
has gin fl to how the
intact: ‘i”fl¢ mx-poraizison may be a
cmatad by a statute er it
_ 1; 03% m a company
Oampmias Act, 1956 at it
z’m%tm-ed undm: tba Societiw
er any uflzmr similar smtutae.
w1th1n’ ‘ tlw mea:n1ng’ of Artick: 12 if
Eamtrucnmfity or agency at’ the
and that wank! have to be dacided
m t of the fiat: in the
Fight cf that: relevant facmrs. The: mncept of
mamwtality G1′ agency cat’ the g is
in a C:GI’pD€t’fltiK}’£1 creamer! by a statute
aqually applicable in a mmpazrxy O1′ aociaty
in an yawn’ me it ssmuid have to bus duo-1:15′ :1,
tin a mmideratrion of the relevm factuzrs,
_rirhethm’ the mmpany or ao::mty’ is an
-…… ……….. vr nnnnnlnnn mun wax: or mmnmm man court: or uumnwu. HIGH CD0!!! or KARNATAKA HIGH count or KAMAIAKA men c
er agency af the t so
aatocaomewitmnthemearfimafmcpresainn
‘auflanritf in Art:i.c}e 12.” M
uuuéu : I
[viii] The Seven Judge Bench dem3:ir~’
Ccmrt “m mmm mun:
repama in (2902) a sec. its
various cienisions has hey that to
be pa:-Ram by the the purview
of ‘State’ umlm fiminle and has
aim laid down the law 12 an ‘ of
powar’ and the of ‘status’ at paras 6,
1.9, 15, :15, 49, 4: summt-up at para
98 which wads aa fallaws:
definition in
7:3 a atatement sf
am. as far as Article 12 is
been so held by tlxh Court in
cf U.P (air 1952 Sc: 1621}.
“SEW and “authori1y” used in
min, to use: the wards
¢::f§_ Cardazo:me Natum of
gmmhfifim at’ the Comtitutiatx” the mutant
which has been and oontinuna to be
by mum finm ‘him in tfizae.
A,”ii;Ax;:::if:;;%*~»%;’m_KE5 W PM WM M W ad
…..;.J.’\api§gmaeh to the canmpt of equafity undar
14 em 15, mu:-tn Izmvt: whfiver
_f,g;m”saib1e, sought in curb an undue;
of pawn”, and that: ill
c an uwmdan in the
\N/
If\”\ lIl\ll| …..- .._- __
__ ,_ _._, -. …………….-. tuvri -wuss ur MMNATAKA HIGH COURT OF KARNATAKA 519″ ‘
can!’ the 8mm.”
judmal «Imam at’ “State” .:}3″L
15. The use of is
a1g*n1f” ‘ want. The: mutt
of the formafimrn of thxige Congoragtiam,
the financial support mlgen
nt, the
ac: provided, the nature at’ sea-vie.-c rcndared
% and nut-ad that fiat that mush or
rm by it
neverthelass the of the
Corporatizaam ahnifed th: tlxea
Corpomtiam me ‘wine and
hands” of the The
Court that although
the the; Ccsrporatiana were:
not servants the Stan, “thcsa
statutory arueV,.%”*’w;.1t1mritim’ within the
of 162 grfthe Conatitufitan”.
the law. He saw: (sec
‘m an ahwaet entity. It can
wily the imtrumewtafity or
mnnml or pwwm.
“there is sumtge in the
1t an agemy <1-I'
:3."'ffqt1::.:.1.:?.v is mm mm by Mathew J, that;
\N/
_ –_ .. …..–u.- w-1-qnrnl sf!” l\l1llI’I\I-f’\l\E ‘
mamporistic status fin’ cxazrtam
these are relevant in fig
«nonhuman! uhethu the _.:’-‘Pb
private or snow: at Qsatg ,
gencrally: ‘me mcaTr1m;:3f .§.–?iT;iisQ:.i§i’, LX
Cahzmbia Law Rev
exia-min; pflflic
fun:-zflms are at the nature at
Adams ,, W3 US 53!5;;’f’a11d Vs. Gasman,
258 US 73. we too
tmnlnmcmul tn an by
d&t:l.un not in ‘bu
“Z3. “$i’rm§_11 perspective, the
it may does not
mauagir State adopt: in
ifi*i1;:st?1c¢ by a corporation
f:::5i”7§tast:£tae or Tum:-porataad undm
Companim Act or the
Act, 1860. Neither the
II ‘Stats’ and in
awauntablity umler Part II
1&3:-éivrT§”§:”” rm: intiividual it it you in hat
– “:40. me pacture’ um enzmzrges is that
‘g,_«_.
VI. filllid (1981) 1 966 ‘I32 It ‘I36
pin 9 me am a run out of psinoapm ac
tlgfitifabodyfam withinarxytmeofthmit
mt be wrmidmfid to be a
State witlfm the meaning cf Article 12. The
quaesaizian in web case would be – whcthm in
theI.igh1afthecumuIat;ivefacmaa
\\\./
— ..– .. – —- — -…………..–…n …v.. -av.-an an nu-uuvunuu-n I-nun \-vwnr vr l|l|!Il’l’|ll\l\l| l”‘l|l-ff’! ‘-
mtahliahaed, the may is
flmctianally ami
by ar 11:31:31′ the mantra} of the
Such cxantml nnxat be
£22 quwtsniorz and must is
fmmd than the body ia Staips Ajrtixxln
12. C2733: the ather hami, is
my regulatnry or
ethm-wfie, it would not serve to make the
body a Smta.”
“41.comn;m of C8112,
we have no doubt tgjéat within thn
range at’ Article: 11%, which k
.. a . V
“98. a legal tmtity to
be an agency of the State
it doagmt an mztmrity
withixij the: “bf “athm’ authcritiw” in
authority, the entity
by a swtzuhe or
:;;».;.H. sm;t£i§;x§”.*2,3:ud with liahiiity
a:aVi$£if;;£itinj::.1:t…..::éo the public. Further, the
Smfigzm the exaity should have
with pnwer no make Iaw or
i$:j_$°€~ié’f dime-tiona amauntirzg to law
1::1ea1’@ of Article 13(2) govexfing
iija tiship with czsthar people or the
P9991″ ‘” flair rhhmk d’-‘£53:
Eabilitim er ether ma] mlatims. If cmated
a statute, that: thnre must exist aura:
statute wafer:-ing an the untity such
In either case, it shnuld have been
with such fimcfixms as are:
g€f2 flt£d. O1′ closely: associated thczmvith
af public importance 0!’
tn the life 9f the people and
hance govmnmental. Such autharity wcvuld
be the Stata, for, one whn -mioya the powers
t3:rp:riv1’1@maftmState.ItTmth1’sat1’ong
\\N~/
“I I…’ …’y.. ggpypnu ‘fl |\.|-|II.I’r|Ir|IIrI Iiinirui Vouiwnl ‘vi I’Il”Il\I’.l’IIl’Il”|l’I IIIIIII tawllullti ill” I\l!l\I’l1l.lIl\.I”! I135″?! EWIVKE ‘Jr IIHICNAIRKH U
IIWTI \I\I”J”! ‘Jr 33’ ‘I. ‘”|
smtutorgg flavour and cm: indiciaw
oomtitufional 01’ atatutcry,
mt capability 13:: act in the _:;i:::f
tfl fights of
mines it an
case, depvmdfimg on: the and
cirr.-umstances, an qjisa be
fiaund 11:: be an of
fiwfimmandmthatmtmtmmrmay
axmlap …. . .” ‘ * . ,
ax). In View of mm. as AIR van.
mm as’ 8 in (2905) 4 we
«-9, in which in para 40 that thc
Body must ‘ and
undcr the: aontrol of
Go*verr1n’ mum be pa1’t:cu1a.r’ tn the
be pmvanixm. Ho doubt, in
that ta an-ma tmta from Ajay Hania
me, BCBI in mt ‘sum and it is not
cm am no part of im mpm 1 is heki by
Pranfically ran fizmnmfl assistance is
Gevwrammt ta met the whole or entfira
of The Bum-qr The Euard dnau a
atatwa in the meld at m-meet but such amma
State mrafewred or Staha prabecrtad. Them in m
‘m/
……… .. ………….w. nlun uuuxl ur iuuxnnlnlut man count or KARNAIAKA HIGH court’: OF KARNATAXA HIGH CGHRY OF KAWATAKA 5415*’ €
miatmm of a deep and pervaam
mnuui éf my in nnly regulatxary in
to ormr simfiar be-aim.
‘ undm’ any spadal to the
mm. an mncsmbmmaf the not pubfic
mmfiam. Tim Buzzard by u-ansm of a
go\rerrwt~«ownef man. The statutory bo:i§r~awond
may be empowered tn dimt in pawer and
our parts’ 113; in any interns: car jur1o:hc.-al’ ”
:31′ it may act %m11y gr fit: mliaboratinn with
bodim, public or private, for performing ita
— ..–…–w upturn-n V
(xi). In the mm of sunny
PARKING amuomw @ so
after nM’errI1:g’ to the act at’ a a private
autltac-rtty has held tr: be State of mm
t as the parking author:-ity was
opmnating a parlmg
building’ and vmas an the ground
that he was 3. para of the law laid
dawn reads tlms:
facm and we1ghmg’ ‘
cirm1xjimt;¢g;rm:5i..f.jfiT; the mmbvfious
in private cmcluct
be 3-2:3.-ai=: aignificanxza.”
% 2:’ km: bujwng wm publicly
was’ in pnmfcarmance nf
‘aasmfial nm
f;;~£x1c<.*.;%x:i:ga'.""':
bf all thxasa activities, obiigatixma
and féstpomibilitmuim of the Authx:-rity, tbs
mutually cmnfenmd, togethar with
obvimm fact that the rmtaizrant is
as an inmal part of a public
‘ dwomd to a ptzbl.-in: parlag sermon’ .
‘. I .;: d –. ‘3-I: __ ‘ ‘4-:.u
8.1 =-
I
SJ_.._… .’.’.’£’.’.:’5″”” ‘
me 1°sut1’mrity,ax1cit!1ro the sum, has
xaotmflymdeitselfapariytotlzerafixsalaf
NV
_ ____ .,- -……..-.-nun nuan uwufil ur KAIINATAKA HIGH
V’ is net alaumya may tn ‘
w mtwmea with
oavamxmta it11:r.rwc:.._lt2aaa imam’
(xii). 1;; EVANS vs. nmwrm
(1966) 1 379 regarding haq1math:’%:g
of ‘ta the Mayor and Council {If
death of the mum’: wife and
‘a writ and pleasure ground’ for
while held he be usable by all «– whiim
and hlacigfié’ ”’ that no ‘neg-wtion’ ooukl be
vww” of the 14% %d% as it was a
. the mlw-am portzizm reads thum-
“What is ‘Wham’ and what ‘3 ‘smug
that is fa-many guinea may
gawrmnamtal
or in hnpuynatoll with I.
\M/
._nnu.4.n..- ..
(‘\”\n
_.. ..- nu-an-:1IrIlIl’I !”II\3I’I’
gw ‘l:aI chamcincr u
mbjwt to mmstitnttioual
placed upon data mam.”
‘time: the of
we caruwt but cemlzuci-fie iiihat tlgaie pjiubfiu
character tztf the park tfiaamd
as a. pubfic -‘ the
command of the Faurtamtia Ame.:ndn:mnt,
@rd1wa crfwho titled undat state
law.”
Indifs as hat-undam~:
can 13 mcmaary in
oi=zi_g: to whether a given factual
mama my single hurt at
pz-enema a suficim1t dw-ee of
amtc””*nlifi#ab’ement, but ratha whether the
__’._….4..gw-agate at nllrelewmt facta-I cmnpch u.
crutch: .”
in not enough to n::a1n1m’ aa:rsa’ tim
at’ the fazzztors upon. which a clamaant’
and in dismiss mch as
inauficient to aupport n of
“””éta’be amiss-.1. It is the agyegwlae that k
If\”‘\ |..l£’\u e
_,..,..- —.u’ru- up-n IIPIIIIIIIIFIIIII rlli-in
‘A _
“In tha awmte, than farm:
1
razmnopchat pmviding msezntial ‘=9.
lmarw 52′ the State mad wsthm {L
ctf mrterxsiva state aupergimiagtb
rmulationa if thus an requfim.
mu tmmirmfinn of are:
bummed by state a helding
that rampandezzfa this
amrinn’ for
the jurisdiction over
responxiant 1983.”
(xiv). legal pflnsaiplca laid
dawn Bemhm of the sup:-mm
Court the dcactrinc of ‘State acfion”
wank: tn the facm ofthe case in
mm that as provide duty free shops
in the the a t 1-efiarred in supra in
mmmfional airport. ‘me mcmzzm
fimmzhma by max. for the mmwmimee
public. All the fatfilifisa provided by man,
leasea our amtity, pm-farm satutoryf public
in the Airport. This is wcwsly apparent
\\M/
_. _..—- –u n—1:nI¢.l’IEl’IIIP’ liilifl’
mm ciauaa 7.; 0f C1auae.7 at’ 5.3.11
The rehevantt ciause made as
DI’ cnfher ‘
‘ or sugpandfig the landing or
T 7.1 Air-part
§%te.-snanoe:
BIAL shall operate the
Airport in aumrdanoe with Good Induatx-y
Prncfim. REAL comply with
maintenance :31′ and shall
ma-iz1ta*m, keep in gegéd rvepak and
canciitian, the Ah’por::,-~v-“it; sgrsaxflame with
the Op-nation Plan, an
as set nut in
Schedule Ifii…….sat:§-;=!cIieo’: BIAL shall
submit. the Maintcname Plan
in GGK no tame am [1] yam’ fium
replace and upgrade
to nemswm the
thee-e pux-pas-es shall
car equipment he: be
in aocm-dance with the
_ _{3I{–1S;’A’I’IflI afimmzt.
mairamwarnre, repair and cthnr %
ucr§arl::£:<.,;a}z'aIl:.;ibe car:-iad nut in such a way as
, ….. .. If my opflafilm' , '
workaa 1%itam
maept in mag 01' an emmgwcy, we to
DGGA and to all aflacbed users of the
such prior wriizhmz natice thereof as
mam may Rum fime to me reascnably
rc=:quire."
\m/
EH COURT OF KARNATAKA HIGH COUR? OF Icmtumnna rnwn I-vvuu vu u-n—u -m — ——
respcmdent No.2 to ms in relmim to air
in be re:1dmed tn the pubfixz at cf
nzmnopoly atatua in the:
the BIAL in State mxfimrred as the
eonceasion t cf prma’ te
mnaeaaion tn the
(xvim. Etaarzj;;:::if’§f: and ‘State’ under
Artlcle 12 of the Indfi, the azcfiona of
BIAL are u;n:im* Artisrzle 226 cat’
the in this ma, lmrmd
has rightly piacml mlianoc:
upazu in 1976(2) we as @ pin.
9 in mmm-am: Vs. nmms
straw, 1991(1) sec. 171, 1995(5) acct.
1§g1, sec 335 @ 237 121 time came. at” exam
principlafi laid down in time decisions with
5 applicabla m tm cam on hand and E’«%re
ax ammable to writ jur’mdi.cti«:>n afthia Ceurt uxfimr
‘ 226 cf the Constitution :::f India as it has mm
\m/
____-. —-v-gnu VI’ nllfifllllfififl liflilf
unciertakezn to dbchargc the of the
A1rpa’ :1: Authority in aambsahsizg and 2113
may The Wow avowacl abject
deliberately used in Constitution of
India, which Man or
i or mm Limima
€:01t£1par1y, agggfgty, etc, who will
They judicial mviaw power of this
court enxumiamd by the Apex
Court in cam.
as per the dechiam in Rohtas
Anadi Mukta anti U reafim-md to
Cuurt has aumkwtly held that $115
Court power under Artic:1e 225 of the
cf India *3 also to issue Wrim agamt a
~ .. bodyfperaan. The words ‘any person or
\:m/
f’\”\ LI£\n I -..-an ..-
._._ -.—.. u-run: Ill’ m-uiltfllflfifl
fifi Ihara thisview.”
(M). In U ‘¥ to
Anadi Mukta and £}1’awaJm.:n;;;’1§h held at
pmaa-aphs 31 and as ea; Lmflnr: %
“.81. Au 5 irnpartant
imtitutiaus? It pubfia
dmplf a strident a (1%,
fixr m:mpl_e:.-pin will have in
mute fa college. ‘flute
meuflcal hllzumfi to
atmin the tmz-$1-e, what is
a pubiib to act :fa”n’ly.”
in this mm is an an
that the meaning of
Article 225 mm to be laid
the same term fmm
Ami ‘xzxgpite or it, a’ the mpnmu is
at duty on the name: principle
The Iearnw Sraccuxmel for the petition’ ‘ mm’ has
upon the following daemons of mm: Apex
whe.mn”‘ the scape of A1-nah’ 225 is laid down by
\w/
.r\un .
__ __- ……… ur cu-n-sunu-um HIGH COURT OF KARNRVNG H55″
notification as it has act up free
and further it has mendad at
Chennai, Banganare, Calicut,
Goa, New Delhi and Trigggz. The in Imia has
acxms tbs worlfl. V
Amfiianm Imrmtaamx a ma m
obtain aonmact of carrying an the
mama’ businw m the pemmm, the
consortium International apt, Wonk!
bid fir dutywfrm ‘ at EIAL.
It ‘ma petitionm was the firat comm
in private retail duty»-fi’m businasa in
much 6 in duty free retailing in Indian
:””‘.;T;?11T1ea’eforc, consortium of patzitiomar with
Intzerrmfional apt, submitted E631 to BIA}. on
which is in oomplctc oomp]1ame’ with all
r set taut in the E01 invitation by fume’ lung’
‘mm
.. .._…- ..—–nu -uurvnl ‘Ii’ IWIKWEIKM
all the itfiormtion as set out in
mvmta’ ‘ tinn. The petit;izonm’ did not
communication mwdmg
or about im awsinn of or mi’
8111? othw decision co? BELL issue tender
documents to it. In petitinner
has reix-mama its stand pemon.
.33. The ‘ ‘=3 . Counael
nf respondents 3 a
4 upon the statemm
of by taking up ‘ ‘
is not maintainable, that
without parttxaerr. The writ patmon
fiar the petitixmrtr in the aaunmer statamaw
3 as 4 they haw taken the plaa that
has mm mm stwnzfi to fila this mat’
\\x,vL/
-u— u-np–IIql”l”Ill’II’fl’I I’ll??? \uI\I’JKI U!’
pefition is not tenable in law by pmmg ‘.
upon the um’-sported dacisian of the Court
filed by the very mm: pefifiagié; 7; 200*;
and azanttlxer against the At
paragfaph 47 of the objection
raised in the mid mapollderzm
thereitz was eozusidared Court. and held
that such an founded far the
reaaam that by the petitioneazr in
I-7mm9mhiP with and t.®’$re when
opportt111it3’5:fi’5 was denied. righm of the
also violated. Therefore, 2:
pet1’tinnm* does not have cause
of amian ef the mspandents 3 &
4. of the Bombay High Court
applicable to ma was an hand for
tmt amuse of action aroma for the petitioner
having ward to the fact that it is vimlly
party liming’ 3. mnsortmm paxmer of Ai:cR1an’ m
in ‘mn’nu8 pja D% in I]a[!J’B_ V
_ _….- was was-uuIIIl1IIIl\f’ fill!!!
35. me caontcnticm urged on
znaspondentm No.3 and 4 that pi]
Aerkianta have partflwzted by
submitting E.O.I pumuaxxt invitation
accepting the catxlifiongl without
demur. Thmfm the mama its right
‘m challezngim the canhmtzion
urged on behalf of and 4 that both
peu’tipxw:- and the E-Mail as par
gmm,,mm3-R5 No.4 mqueating
him to furthar an muki be seen
from the Ban! by A:erRia.I1£ 1:: R4,
£1; has respects flu decisian when by
BIAL of comartium aonfmsirig of
the am above c:ante:r1tion is untenable in
law. Ie.armc:3 Srmumel in suppart; at his
that petitionm-* has not axyqzid his fight
Petition, in support at’ this submission
has atnmg reliance upon the constitutional
..zi:3oision of the Apex Court rcporteci in man
as aw: vs. amass! Immcn-a.L
\\w/
{)1 LIC\ILl Iul’\l|.n|..a-u
cinm as mm: ((1935)
paragraplm 28 & 29, which xmds ax
‘”28. It *m net poaa.ibIa,t6
contrmtion that th& petit£§:>n¢:I§;fa am ginatbfpped
£1 d&nce tn the put
up by them on pavements at para :31’ public
mafia. There can ‘n:1,g§toppe1 agalmt the
Cmmtitufian. not anly
the paramount law it is the
source and auatmng_sf;m:¢ lawn. its
prcavisiom am ygstxbfix: intmeat
and am intended purpoxae.
The :1nct1’ir.xa””‘i1f based on the
primiple in word and nation
maparm to human
afihim. Zia pagi-3.031 3 rewexxtatian to
gen tligg nfflwhich the lattmr acts
in hixi}; fox-mm’ cannot. mails
made by him. He
muiyt prlmcrfiale can haw
rewuntatians made
031″ anforcement sf
For maple, the
by a person that he does
wcufi mt mmwa” 6 his right
and wcpwhn at that: right to
the of India
him of tlrmae comtirutinnal
righm, any mare than a csomeaaian that a
has rm right cf persanal liberty can
his deiaentzims. mntrary tn: the terms of
22 of the Ccmstitution. Fundamental
‘ are mldoubtedly c=onf<m'ed by the
é§§mfi'mfinn upon indfwiduala which have to
asserted and mzfiamceci by thaw, if those
aru vinhted. fiut, the purpose
which the Cematituizion. seam to achieve by
' eonfezrmmt ef m 1-ighm is not only
wbanafitizuiividuaisbuttosecurethehx-gm'
My
1'3
afggxmt has he be mirmd dmpzite the
ccgncassixn.
cnmmeted with the: plm czf wazvnezr’ ,
mzemta at’ the cammum’ty- me W
tlm Clcamtitution says that ‘.:,a
democratic .Fv!e:prub1ic. It 73 in
the pmmim af the VA iflriét
fund%ta1 fghiza thse
Comtimtion, sonic: an :j«::it1’zI§m1a like them:
guaramed by Artixzim 1.’:”:’–,,____ 16;”~~19,~~;’21 29
mud, some can cdtizexn anti alike,
like thyme guarantaeci by Articleis 14, 21, 22
and 25 of the: C.m2atit1;j:£on. Na individual
can barium’ cofimrad
upon. him by the m%iun
made: by him an a xzuxier
a mistalmt of law eg;%–“Tbf:;Eae.u-1-gr:£a§:.;” that he does:
not possesses or will any particular
t&} an aawppel
aghast any aubwquam:
prowading. 8x_m!i;’jj.;a:-».’r::1;,qr5’$afion, if enforced,
wnuld g ‘flm%”””«V:3’puz-pose of the
Cazmtitgqfinxu of astnppel
vahid, State could easily
ta formo his precious
pevmia nf vamimw,
flzm-diam,
title met that the pefitimma
in the Bombay {laurt
flm€5’5.._ nu fight to
on pmmmenm anti that
:mE”!: objwt tn tiwir dmnxaiitison afhar
they are entitled to asamt
action on the part of public
auth6nma””””‘ will be in violaticn 01’ that
righta. How far the amwt
the mistaence and scope of the
by the pefitinnmu is well-
amther mattw. But, the
29. The pm. of mtcppel is closely
the object
m anym-
NM
ofhoflzbeingmaexusnrebermfidea
clay tramactizms. In Eashwhw EL-;:.«»~…if31Zr’*-«…
(1959 Supp 1 SCR 528} a
%1ch nf this Cnurt mmidfi
tlm Comfitution. can Na
whats of that Bemh ?:§Daa, ;?*.’.’….I,§ and
Kapoor, J.) held that
of the fi right Articlx-2
14 of the Comtitutian. Two athars
(H.H.Bhagwa1:i Ra-0, JJ.) held that
conferred by Article could ‘rm
no weaver’ at’ am; rghx’
guamntaad by Fast the Consflmfion.
The flazmfimfimxig. dintinctioxg
according ‘ , betwm
fin’ tbs: 13-31% of
iniaermt er magi pubiic policy.”
the zstatutnry righm and
in this case, the lemma
has placed strfl mliancse
upon the Expat Court mported in (1993)
5 the case of x-.:.rm3m».um:n: VI.
mmm wnmin it is held that
of astnppel has no applimtirm whm
rights and Babfiiflw am mmma, he has
plnmd reliance upon anuther Conatituticxnal
jldmmt of mm Apex Court reportacl in AIE
‘k so 1329’ in tha we aim»: mu Vb. mu
..-… …-..–.u vr mmunu-nus rmvn I.-VIII! Ur ISAKNAIAKA HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
My
__.__ -…-.–.. -uvwnl ur RHKNHIHM
a.) No Iawruz justiflcatiaon xzsr
&ting 5 out of ‘7 partim who a}:’:.:-:..a;;ittig:d
cJ Selection trritezria R3 as
R4 Iaolmd Em] since they are
hzmz-aczhe and finr
objective nnarm or ihr proper
:1] R0 at all
ahawing
:3] No Expm-m or
Ccrmflttaee ‘W’Ef$ at all by RS & R4
for the merim
and in their 3.0.1 for
ciocummta.
as aver:-ed by AAI.
whamcmrer are 1-ecordfi
rgstzxard aka rim not disclose the
msaggns short Iisting and awardhzg
the “”cé§iu’act in qumticn in favour of
,……..:feapon.dent No.5.
support of the afcresaici submission.
upan the follewing decisiom of the
A S1’1g*.Lrext3e é Ccuxt repartad in 197513} act: so: @ am in
,f’\9\ ¢j£\II r
!I\7!”l UUUKI Ill’ nfllflfllflnll l’llUl”I HUUIS Ur EHKNHJRIR I”IIIII”I LUUII UT IRKNRIHIR I”I”3I”I HUUKI U!’ KHKNRIRIH HIGH UUUKI U!’ I.llK¥’Ul|il\l|lls I’ll’-N1 9
the came. of mnumn man
sum or muaan a. ma. whm-m been
laid drawn at par: 9 aa undm-: n ‘V
‘9 ”11: 2’13 intmeathlg tr; the
United Statm it is mw ~m: an
esxacutive authority muat be 1-goroualy held
tn the it profcssaes it»
acxrupulously on
pain of i:1va1ida1:isonf;i:-f anfict violaidsan :31’
um. Vida af justice
fi in $3.. fieamn, 3 L.Ed.
2d, 1012. ‘gzmzime not based on
the «sf Unfied Statw
Comtimflnn §.=:3.*.T.-,si;I.;”ii;A=§a.._§?éohnad as a rule of
adm’mi5tz*afi’q5s
R3: the petitinner has
the deciakm at’ th: Apes:
3 we as @ so: mums
vs. mmnanmu Amvom
auppurrt of the prnopaaition that “it is
now that an wgwutiw authority must: be
held to the 8 by which it pa-nkaea
to 1’36 judged and it must scruPulous1J*’
111033 stnzudnrda”, whareah the Apex Guurt in the
‘ dmisinn @pm no aflm referring ta aim earfier
MXLX
deciaiam in Dr.A.§.Ahlu1nllu and
*:o……… It mayibc this
rule, though suprporta”::_g1e “‘ gas? an
emanation of Article 14; must
merely an that A1-tick. It has an independam
cxistmwe. It is. gdmrxiiatrafive law
which has ‘:1-men a check
against mcasrcise of by the
meeufive ‘ authorflyfi… be the
concept surf the it be ‘
meaning yvw by “Thus Law of
the givmx by
Hayek 1 ;5fR¢aciv~~«V«’A:9 Serfdam” and
‘Consfimtion the expositrien aet
forth by “The Rule of Law
ant B55′ his article on “The
(sf Law and Natural
*’u]’-~,l_…r=D’ aracy, Equality and
, s1ii:is*…*;1;1tia1 agrweztxt in
purpcae of the 1-1114,-: af
hm p1-obeciian of the
emmwcise of puwer, when-sum’
it It § étxcleed :mthmIca’ bk: that in a
gzovarxwd by the rub: at’ law the
C3f;§’%iBI’r11I1fl13t or any of im oficem
arbitrary power aver the
of the: individual. Eu.-.r_I; action of
w-xecrutive C’-owsrnmmt must be ‘mfarmed
Imam and ahnuld be free fium
Tint fin the very asaeznne of the
of Law and its bare mmamal
And to ma appfimtion of th’n
L ..-5=’p1jiJnsiple it makm no ‘mm-anus wmrm the
_bf surf the pcswer involves afiactinn of
some right or denial of aroma privilage.”‘
kw
__..- -. –.– -u-1 Illirll \iIvl’IlfiI U!’ 1.
who haw mprwsead their 17.0.1
icrxvfiatiznn of tmxdm ::nntrax:t in run shop
in BIAL is bad in law. In
M has my aptly relied the Apex
Court in the case arms an
mmmmcmnme mm. van. ‘mm
mm m mum an (mm 2 sec
9&1 @ whemin the down the law at
para 6 which hermnlder:
“6……..;;$, adnm1a»’ ‘ tratzive
quasi-
abh to jtwtzify their
mzredibcflity wtéth the
‘l’he rule requzrm
prkmipk: of audi alte.-mm
in principle of natural juafice
_}7’1’r1£::rm every quaai-judicial
rule must be observed in its
pgré’:per—–.;::;apirit and me:-e pt-stems of
c::§:m;ia1i;g:r.rx:e__;-.~’ wnuld nut satisfy the
(sf law.”
afczresaid deeisirm is again followed by the
in the: casa of @3530 CiCAL
was, (1979) 4 sec 573 and laid down the
M
Juan.
law at para 3.3 wh.u>h’ relxzmant
:
raquiramam ef jufijziee 0:1 afiaeh
jurisdictions and anus mud’: déa§.:ém’atu;.h is
spelling out rmnana fin’ in
other words, a apeaking <§u'der. The
imerumble face o?"""'a*.a;9§;ix;x in o '
irrmngrwznua with ax V -;.1;ggsi~judi¢:iaI
1%." __…..V:.j.'.T_'AL» . _ V
(vi). Furthar the has aptly
refied upon the Ccurt reported in
mm; {zoom 1 we
as: @ mm-awe the xaw laid
dmm in above kt support of
me me at’ adminfitzrafiw law
which ewivad as a check against
madam by the wcwufive authority,
mm seninr munsel has plaow mm
reliance rzbaeruatiam made by the Author
in Caxw’t:¥.’t11t:ional Law 51:’ India, 4″‘ Ed. Vol
para 16.92 in support at’ the. contention
ii}-‘%’m body baa exarcised im discmtinnary powms
at an irrakevant yournds, it is to ba taken
\M/
as mt having mam” ea its powers at an
law’.
[vii]. Furzfrmr he has upon
the landmark canatitutional of the
fiuprenze Caurt in an st 33.
Vb. may or nmm aa Am 1970 as
no wherein it has ma paras 13, 14 &
20 whim}: haretmder:
atinministratiue a quasi-judicfial
power is bang gradually
0h1it¢fi~11§3tJ3d:f§é:g~$i;\:»..,k§”-$1 Etam like ours it
is jurhdictinn of the
is 12$ ing at a
tlw rule of law would
lotéfse of the
chmged with the duty in
in a jtxat and fa’n’
the ixmcrfi rsf the power {if
nawwsary to pmvidc guidelinm for the jtzst
of tlwir poww. To prevent the abuse
paww and 13:: sea that it dam mt
a new ciespntimrn, Courts are
emlving the prkxciplw to be
while exetumug such pewem. In
like than public good in mi
by a rigid adlwrenae to
precedents—”
” the Court at para 20 said: \\M/
-_ __..- -.._-. wvunu vn nu-uuvur-In!-I l”lI\Ii”l’
‘The am of the rulsw of na%g;irs,1.\j:;:§ticfi::
in to Eflfilltfi jus-fine or ta put it 1:5:
pmmrzt miacarfiage of
a just deniafizan is the
judicial exlquirim as Weill mix adzngiiatggmive
An u1:§z.:sf*.\____ an
adrainzistrative eznquztry far
reaching afiect tlmn a decisixm. in a quasi-
gudxrial a complaint is
made befism a $ll”iii?:.!!F:.”§Jr’iIJsc:ip]IB sf
mutt has up dnoide obaczrvazme
of that rule was ncsc;<as§m~–.Efo1:V_.:;ai just dechian
of the mac."
[viii]. In the am Guurt baa
clearly H cifititzwizion betwmrn
pawm fin’ applying the
The mm sr.wum::1 for
the plamd relianm upon annther
decisima: Court in 1..1.c or man an
Am. nnucamm an manna
reported in Am 1995 ac 1311 @
537 in uppnrt of the pmpaaittian that ‘away
public autlr1c:r1’t:y or tbs pawn acting in
er its acts five rim to public’ ehvment,
guided by pub-Bo mmav, he also placed
reliamze upon the decision ad’ the Supcrw Ceurt
WM
312:3 230 It parm 7′ In 10 in tn the
dmiaicom of an mm, AJAY number :31′
decisirzarw in support that the
Aummy who 3% mmm,
finxfinmfdufias has to ambit of Rule of
Law and to conduct itself
arbitrnrfly and in the pubfic wank! be
liable ta qtzotation from Lord
Dennmg’ nfluiltn at Aumflturc
[1966 reliance by learned amrior
him the said words cf Lord
an the paint of max;-.%. Further
he has reliance that afiwtenca, recordim
cf reaamzs is 3 sahxtnry and vital
arbitrary ante:-cim of power, reasens
be cigar, cmmt. certain and they camt
The evahmfion ofE.C).I was done an the basis
}\m/
hogan .
of mritcria, nmfim and clamerim csmiqersxi
amount to gvim xwnns in law, i:’mt:t1
the E01 invuatmn that «me 4 ”
clear that respondmmt 39.3 that they
haw mnairlered mad to be the
tap playera in ma fiald mmrm its
actitanu is ar%’a13r there in mmplete
iwratinnality cm in the aexecum
process hid down for 32.9.1 and it also
amcunts of pcwar by 5.:-.. Learmd
upon the dacisian of
In supra for mmthm legal
Hakim ban to be efiwwd an two
2:: be on sum mtional, objective
mm’ %%%% ‘ ég:;r…§-escribaa maathod af abort-listing ma
that methori alum has in be fiallowmi’,
refiaxme upon the dwiainn of Reliance
rafim-red no suma in support of the mail
that Artie-1-.e 14 cut’ Comtittxtfion af India has to
V in mrgjunctinn with righm $U by other
\\m/
aifiaclm like Article 21 which mm to
mam nf short. Iiatizlg by the am. him
witheut tramparcmcy.
of rem.-adm~ dazzulmerlizs to nnt only
arbitrary but alaeza cf fair
the 3151. with at am to from the
fray mowing m be allowed in
hid, it wauid of roam the
contramt: by ufih-r1r’ price’ . The above said
is wet]! fmmdcad as
the pmmma who had
guJ5Liu:=.-IVE and rmsom is
cvontz-axis} by the Apex Cour’: in manna csf
cases ‘iyupzm upon which refianne is placw by
the far the pefiticncr, the legal
laid dawn in thnme decisitzma would aptly
was an band. Further it is rightly
by the lsamad Sr.mw:1sel Ear the pet1tm’ ‘ ner
vmsw’ of the pubfic charactm of run;mng’ the
finnal A1rpa’ rt at Deuanahally by BIAL which is
NV
the statutory function of -the A.A.I, it
mum the docuizm sf rm-pxay, good
mm in all its activitim. a.
duty in act mamazzsably and in a.
whimsical and in the
magma far E01, and subjective
crim’ia stipulamd are by the Apux
Court in 1:: supra. If
mud which are required
to be aanumaramd imritatinza that are
requimcl far ahart liating the
mmam-m their E.c:.1, than the am;
should the same to mmifier
the ef the petificner En than trade,
ahi; pafiiianm from mhmitmg bid
of short-}:’sting it ‘m not only
but aha unreasonable and mat aupparrlafi by
law.
pam’m’pamn by gxvang” ‘ 3.0.: am mt .deba.r
ta challemge am vamuy of may prams»
::riterz.e1’ in tlim “Writ Reta” ‘ 11, in support of this
Vmv
oontmticn strerg reliance is plamd upcqw 25.22:
the Home of Lm-ds mpomd i:1(1.S19)1§:£4’E1::II:!V’:.:i:’:fiE 21.
3:2 in the mac arms Vb. fizaciaion
‘3 rerfiarred tn in Broomfs Legal wherein
it mneemaa a win whm-uni; the has mm
‘it is equally aettlad in as of Enghnd
‘ “‘_.:fi;pon the decision of
the Apex Court Vb.
mum-:1 reported we saw wher-m’n the
Am Cour§:fi::e:it:’::;j;1 ;.–s§i]”fi§f.’?7.i.;;i=«c:r}ng tan in» mm: detxmon
mpormd £33 in tlzm was of
um held that tmnm
ccunduct to vacate a premisw
to the fling 9. patitixan u.nd:e:r Article 136
of the of India does mt. amount to
arfi raprobatinn’. The Apex Court in the
hald that it crannet impede right of appwnl
and parm’:u1a.r’ ly mm5m1bnna1′ remedy
to him; and aha corrmtly plan-cad rtsliaxme upon
‘ ‘ ~- . bench decisian of the Apex Court in the:
‘\H/
545-.
I
………-…-…n u-an av-nu an nu-uuun-nun ruwn Invest Ur nnnlinlnna fllun uuulu U!’ AHKNAIRIR ITIUH
case of man mm Va. my mum
mpamd in All 1951 ac 1&7 the
dorm-iue in the csmtezxt czf who
court bebw, afim apeczgg leava under Arms
1363 had baern with the 3%]
and be heard two may In the
said case at para. has held that ‘E
3. 4; -. ,.w:¢..h~.__»_:_.m»\ ,
ggt g mag». is rightly submitted by
the: of the petfiionm that
me mags the acfinn of max, in
not guidelines in the go: for
who have aubmittad their
m the though it hula
parbm’ pmrma, as iw right ta ohallma the
of BIAL is neither waived not it is eamppw as
mspondmta No.3 and 4 ta: do as before.
met-:k:1ng’ judzcml’ ‘ mm” in the matter.
‘{3}. The aftasrwaid mmmtzksns am rebuttal by
harmed Seninr {lemme} M:-.F£.N.Haraai1:nha Murthy
NV
an behalf «of respondenta Hans and 4
reiiancae uptm czlauase 3.2 of the
by BIAL to short-list. E013
‘ . The mztire pra%s pex-was
who have aubmitied in the
had was. conducted by cxmsiatizzg cf
eznployaesg eraf third had ncamaary
izranaparmt evaluated of thxsir
strength, may had for the
Airport decision of the semuon
‘ us dacisitm of all
commitbae and am adopted
prac-ass for short liatixg certain number at’
.€£a1§uzse-3.2 of the ooxwmainn aim
eaaenfially aeln out the fact that the third
the purpose of canyizxg out the actxvmm’ ‘ ‘ and
dmribm-1 in Clause 3.2.1 of moms am such
My
1:36
appropriate. Tmefore, it is ”
having regard to the aibmsaid clause
, it was a. part
of the BIAL to mil for any stage
tamder pmcass as haa dam case and
it could mm devised iior selection at’
its own cmicc. However, it is very aim:
to have hm pzayg in and get the beat
oflbm from was to give fair
chance to the with various packagm.
The proceaifih’H’V:§?1′;§r;=~,~.[..:’:lj§j§iT’ ‘ng of its esxcluaive
for BIAL to adopt such
devise 12:: assign its right which in its
opinion in which it has full aonmemc.
With mfieranm to me said rival ml
we have to anyway the above point in
the pet1t1a’ ‘ net £01′ film mason that as we have
rwmrdod. em’ masena while a1:1awm’mg’ painm 1
in this judmt with regani m public dutjm,
Kw
I01
funetzm n3/stsatutary duties which am
carriad out by the BIAI. pumuant
pratfwiona 61′ Ssctalon 12 cf
the secxmd raspandent AA to ma
third mapondent-BIAL of thy;-:
nanaarfimmzl {If BIBL i1’mB1’nati::na1
airport at . the statumy
fL11:Ictinrm of the second and in View of
the samiszus of the fipezx
Court which am pa-amding pm-amphs
of am the mnwntiaus points 1
In 3 to gr funcztiam by the am
a lmse deed and
mferresd to supra for
‘ggxiaaate Airport mtumrily pemmiaaibie
aftcar Swticn 12(3)(aa) of the: A.A.I.A Act.
its flJ.I1Cti0I3S are that af the Airport
therafcure it has basen diseharfl publix:
fi.mx:tm’ 1:13 in prov1dmg’ ‘ airport’ finality’ ‘ in the
. langc by aatabliahing BIAL in 1:21: vast mctent of
. «mm and odd asczrea of land acquu-ad’ by the
WV
ECG
Karrsamlsa State Gomaat Em ” .
domain pawm in fmmur of the
G%nt emu produocd y wou}.d
aoquimd by the Status purpose of
an:-mufm of an the said land
has mu mmrmma in and in turn
it is imaged in gym the mmpansan
aharelmmm. :11′ am am, its
ad1n5r1inI:ra?;ive m be pm-mm by
mm Baard and thcér actixritiew
are the statutnry pa-ovsasmzas cf
than and Rubs tram therein.
already hsld that BIAL is an
fitéiate which comm M dufinnfl maxim-
Art:’u::le of India and an intm-prctcd
Supt-amfi Conn ’31 firm mmmm af decisions which
in tha preoedxm pm-mpha of this
whib ‘ the aforesaid oantmzuzioua
flow, award rnf mntract by wtumdim
\xm/
103
cm’tam’ requ1rmn’ t under czausc:
pernaittirag eligible persons who
submit tmir E01 um um must;
be trmzfipfiffint in the and
guicleljnes are requim fr: he the tarxdacr
irxvitatinn tr: comply provision of
Araexe 14 of actien must be
trarmfaamnt it and it should
mmim its as had by
the Apm caurt dacisian an the nbmae
by the kw:-net! counsel on
behalf Lmrned Senior Cnumel
placed relimlce upmz me
Its 14*! idnmnt tn U.S
is aquiwmlm in Article 14 ::f cur
‘ 11 1 of aaicl 14:21 ammamem reads
No State shall malm or firm any
‘ “””3i.a§di*”‘[iav}1ich shall abridge the pfivilagea or
it1’=§:z1ur1i!:im of eitizens of the United stem;
shall any Smfie deprive any person of lifie
or property, without chm prams of
law; mar deny to any pcmon within its
V jufisfiiwon the aqua} protmfion cf the laws.”
\Nm/
194
‘3’.’his has not been done by mm; in
pemscuna Wm have eaazpmsacl the
pafifiaxnm from fistmrne: of without
intimation to 1:. nwmrare, um mm:
upon by the learned Sri Vinod Eobde far
flzm petitiozwr wmoh and rekrmnt
paragraplm images! in paragraphs are
well founded and to answer that:
abmre of the pefiioner.
Since we of true: Ian:-me!
for 11:» reasons smtad
supra, by the learned senior
R4 are wholly untenable in
law ‘izere cannot accept the same: as
mm of am in miation 13:) the
Award sum-xiating of the t;e:r1dm:s by it ia
account sf arbitrary and mmmannble
.~ 7
Furthar we: must candidly atatc and
that a.1’wr1;–}istiz1g of pm-sons who
A éfibmirmd 53.0.1 including um petitianer in vmam
uni” ar’b£itrMmas.s, lack of 1::-arasparancy,
\¢m,/
M kkkkkkkkkkkk %
colourabie are:-cine of powar parficularly
amenm nf nnrm and guidelines be
mm-poramd in the mag: ‘ the
amencze of suxxh. gllidelinm is the
boumlen duty :32′ thus to as to why
the petitioner has isauanm vi’
tandara and prefer «only Q by aomptm
am 3.0.1 and pamculm’ ly the
$312-eralenafi India. %f<:-rag, we:
have in mmwar in Ewusc of the
company of rmponcicnt No.3 mt
ml? a but aha sufiers from
mm iiating 'm an admsmmaeue
actinan be supported by vraltid and
The mam are not forthcoming
from "I'he:refc:re:, we have to ma: that thxe
listing af lmparmm 5 to 9 for issuing hernia:-3
withcaut gvirg oppcrtunity to the'. 9"'
at the tim tzxf finandal bid and awe:-dim
in favour of 5*?-* rmpondent BIAL is once again a
e:nm*m'eafpowe1'byit.
MM
1%
Aoccardmly we answer the above
afixrmiiva.
Paint Hum? ta 9: VVVVVVV W
39. We: have to winst
the BI.FkL far the A_
(flu M We have New as 5
aa»signir1g mzr the action uf the
am in short. noa.5 to 9 ma
eatchmiirzg this Erma issuance of the
tender it has got quaJ1’%tion,
scritmw’ ECII, 1:: has been mm’ im
business and national airportra
in flf uthex mount:-ins and nut muniry
wrfimh ms in tlrw aarlirar paragraphs of the
1,.-j~,;:s:?;g.;:.:a.ant, it is name cf tM important aagt which
ham’: weighed 5:; the mind of the selection
of flw fl:urd’ respondent lzeegzfi in mew” that
gublfic funmflm and the pctwmhm is a
pz~m:5’aa. ‘I’he:refire in the ooxzacasuimzs
W
23’?
a%m:, it has mm apecifically
vpx} of the A.,A.I.fi. Act 73 applicable no in
quevatiam to foiiaw the nf
mmuflmrmad acmzpanm cf the
pmvmom are on than 01′ [Eviction
of umutrmm is made
applicable tn the prmzfisw airport. whieh is
<
hm mugged the mung and
powerful is a public
ya-mm. in mm :15? Section 29:] of the
mama; managmg it, mmrm a:
Ta :3. a]r%y answered while
by assififlirlfi valid and mam-.
to tha pmvisinm at' the Act and
law the Apm: Court. in catena of mass
…. Thmmfnzm, the decisinn of thb
mm (1990; 4 sec 4-06 at 443
in which deuczisinn nwuhdn Manta':
rs;-afczrrezi to supra is mnsidarad and it has bean
that mam-y actnrxty” ‘ of public authm11.y’ es%113r’ ‘ in
\m/
6’-
193
the baokmommd cf the aastxmtian
authority ezrgioys immunity from the Act
weuld “mt act as prrivate by
tint atandard. In View uf our above as
we have airway held it runouion,
the fimflmr aflegafinm 4%» mpondm:
that action of the from malkac
fizz” tins rmson who has finned
mum for has been an
emplayae nf and he was
interastacl awarded to
M5 further allegatinns made
at timt the 5th respondent
was (SAIR) which ma also ewmd the
Flughafen fiuerivh AG, sha.reho1dm’
at’ cmtwd by’ Swiss Air and it wem;
in 2001. (both the mm ware sold]. Although
alqjacficn is that he was an employw of the
Authxarity and there was no such
whereas he admits that has was an. employee: of
an-pm Authority which hrnlda rm shares in
lm/
109
BIAL and farms: contention of the 5*”
5%: resmndent: is owned and mmun.-{£1
ccmausm and furt1’1m’ it is the 4:1:
respondent alone do nut the am.
deeiderci the mm-. fact. is the afidavit
cf Airport Autlmrity mm: in
para 9 that the nmtttnr bafon: the
Board af D’nectors nfthe
{ii}. Board’ of Directors
‘ma;-kndim out from the deciaiern
malifi and final choice of
than wtpexienm at’ the
‘£Sé§:;fi:ention is that it in a mania fide
We have already held that the short Listing is
was met men’ to the petit1′:anea* to
tandm and Partitzipflm in the compfititiarky
.. J _ mt aaaimd for e.xoI\1d1:ng’ the petitfioncr
‘ ;ii£§,<'c:pr1:-ort:L1nit3:1v;r"a.ax:x::tg:itweJ1'bot11x3'5¥*= rmpondentm
\m/
11%)
apportunity an "the pmfitiozzuar and 9&3 afier
their financial hm far tha m-tail
duty flee ahnp in the Airport harm
and mmiitsma mcaanly it would but price
that mum have of zeemm w
the aemnd gross inoomn
that mum lmve bwn aw… 155115113
mndfi, ta mt stated is not
only arbitrary by mm. but aha mm
55: clawidod by the: Board of
smarii respondent ix: its
tn supra and not givm
rwponclmt though it was in the
short submitted its bender as we have to
in tha Reliance cnmpuwk cane
tn supra and aha in other mam reflex-red ho
lziatim and awarding of wwxam: in favtmr
respondent is not only arbduaxy, the same is
_ public immc-.at but aim is at the imtanee of
_ _ . – – – ' ' "l"! L
HUI'! LUUKI U1' IEAKNAIARA HIGH EUUKI U!' KRKNAIAKA HIDH LUUKT U!' KAKNATAKA HIGH LUURT U!" EARN!-"R58 H10?! K-OUR! U!' KAKNAIAIKR filb
and Mumlmi International Airport.
petitinner has mma mm:
Intmnatioxml Pdmrt. the
Supreme iiiaurt granmd shay Mumbai
I-Iigh Court. and therefmre the by it to re-
do the -monitract
{vi}, in this mm, mums inn: such
a aettlemsnt be precluded fwm
canaidering its the matter aa
dimcized by
znwsone, the Wm
The abort-Iistizmg sf
Q and awmfifing mi’ oonwacst Em
Tm hm-eby qmhm. The 3rd
to was the mafia” afieah from
inf aubmzfimsian of E.G..1 by and ot&r5
the cbaenvatiom made: in than garden’ and
L
laid (10% 13)’ the dacésinm of Apex; Court.
ywtscm shafi he wmplataed by EIAL wfihuz’ ‘ 45
fl-om the ef zmipt af 3. my :3? tizfm ordar and
Nb/
— . ……… .. .u-mm-unnn mun LUUKI OF KARNATAKA HIGH “COURT OF KARNATAKA HIGH COURT OF KARNATAKA Hit?-H COURT OF KARNATAKA HIGH I
213
mm we direct rmpondent
mapandant Na.2–~A.A.I ‘:3 am that
‘manna tau BLAL sheulrzl has —- ”
Md’ mp! by ….. ,_
“A \