High Court Karnataka High Court

M/S Sameer Sales Corporation vs The Chief Secretary To Government on 7 September, 2009

Karnataka High Court
M/S Sameer Sales Corporation vs The Chief Secretary To Government on 7 September, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
INUWHEHC@KUOFWmMWM%AT@W®%@E

DATED THIS THE 7th DAY OF SEPTEMBER --2't3éf9._ '

PRESENT

THE HON'BLE MR. P.D. DINAKARAN, 'TfI}1§'l'{.C:E 

THE HONBLE MR.JiJ_s'--1?1xCE'v;  
WRIT A ¥_'PEAL     
BETWEEN: 'A  'V  

1 M/S SAMEER SALES vcoRP.QRAaT0'N« 
PROPRIETOR j  _  T  A
  " 
S/ORALSI-IE.ED   V '
AGED AIj3{'.3UT"22.YR.'3 fl  

:.occ;1B'USI1\;EsS,E«.E%  1 T
R/AT.No.46'5.,  __ " __
BHQVICOLO-NY.   "
BASAVE.SHVVAPA1'IAGAR,
. - BANGAL,oRE'--79-.  APPELLANT

~ -  _ '(By Snag"-1 R E1RA:)AR,'ADvocATE. )

 THE CHIEF SECRETARY
 TO GOVERNMENT
'JIIEHANA soumm
A :  DR.B.R.AMBEDKAR VEEDHI
 BANGALOREBOI



2 THE STATE OF KARNATAKA,
REP BY FPS SECRETARY
HOME DEPARTMENT,
VIDHANA SOUDI-IA,

BAN GALORE--O1

3 THE ADDL DIRECTOR GENE ' ~ ._  -6 « . ' 4
OF POLICE AND   * A.  '
INSPECTOR GENERALOF PRISONS,
NO.4, SHESHADRI RO'AD.,_V '
BANGALORE--O9  "

4 THE MANAG1NC:"D_1REC'TOn," ._
KARNATAKA STATE _CQNE3UM'EE2 ' _
CO--OPERATIVE FEDERA.'§'ION_,_  --- ' _
NO.4,PAMPAMA}LA.KA\r1 RO.AD','x  . = '
CHAMAFAJPETEZ '   O 
BANGALOE?'<';18'*¢  _  " _§;"RESPONDENTS

{By Sri:B1:'a$AXD¢§RAd  Ogsf )

 Is FILED U/S 4 OF THE
KARNATAKA'H1eHE«.COURfrV...ACT PRAYING 10 SET ASIDE
THE ORDER PASSED' IN THE. WRET PETITION
No.22149/2,009 ,DAT13,D' G7/O8/2009.

 Txéiisx APP§3AL.__C.OMING UP FOR PRELIMINARY HEAIENG

.  - Q§\§'THI:S"DA1?.«_ SABHAHI'I'J., DELIVERED THE FOLLOWING}:-

JUDGMENT

V 3 appeai is flied by the petitioner in

W.P.N0,_i-32149/2009 being aggrieved by the Order dated ‘

wherein the Iearned Single Judge has dismissed

\.5=

the writ petition permitting the petitioner to the

provisions of the prisons till 31.82009.

2. The appellant herein _fi1ed__

contending that he has entrusted :”the1’_”contra_ct’ of

vegetables, provisions and foo’d.~grains~ to the’..prisons in the.’

State as per the tender notification*..and expiry of
the term, the time petitioners are
required to supiliy prisons till
31.8.2009 the notifications
dated the Karnataka Co-

operative __ Cons!.;:nfe1*spp”I?e’deration has been permitted to
supply ‘food grains till 31.8.2009 and being

aggrieved biz this petition is filed seeking for

said order dated 107.2009 and circular

and to direct respondents 1 to 3 to call for

ten~d_ers_forV9supply of food~grains and other commodities for

the year” 2009 as per the provisions of the Karnataka

u”9.AA’1’ranuspareney in Public Procurement Act, 1999 Within a

x}

specified period and cailed for tenders district–wise the

su 1 of food– rains and issue suitable orders*’;in facts

of the case.

3. The impugned order had:”:.becn

before this court in W.P.No.i3l1E33x4/ and has!’

disposed of the same on recording:Vthevfistaternent
made by the learned Advocate that
interim arrangement the Work of
suppiying food in View of the
parliament would be operative
till immediate steps would be
taken for».calling– in accordance with law and

acco;rdingly,V thepwsaid writ petition disposed of with a

call for tenders after 31.8.2009, strictly in

A accordance wi’t31v”1aw.

0′ z4i.’A.1nV<\riew of the directions already issued in the said

order to cail for tenders after 31.8.2009, the appellant is at

to participate in the proceedings in accordance with

x}

law, after tender notification is issued and since

for which petitioner was permitted to supply ;.z_as

expired. question of issuing any further diT€Cti:(iI1'l net

arise.

Accordingly, the ‘writ _appeal«i’s_v’disposVec’i

above said directions.

cc      ' ' . : .:' '.,Chie£ Ifisfice

ksv** 

Index:Yes/Nev V'  A

V. Web7:Hp_st: yes/’NU… ….. .. s