IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED "rms THE 27"' mv OF JULY, 2010.5»e['ff-AA
BEFORE
THE HON'BLE MRJUSTICE MOHAVNWSHA{\l"TAN2i@C2LbAR
w. P. NOS.974O ea 10148-10175/2oio(eMeTEN3_
BETWEEN:
1.
M/s.Srinivasa Pharm’2:~r,:_eutiL”e’a’!’s’A
Pharmaceuticai Distri~bI;ter’5 ” ‘
No.38/10, Ground Ftoorf E
New timberyard iayou-t–_f= ‘
Mysore Roavdw._’_’ [ _.
Bangalore.–‘-26 . ..
A Partne%’rsh_:.;r;;.fi”r’rr».__ A V.
Replay its..M”au*:’:aging ‘Pa’rtneI_'” _
Sri Af’N’;’Ve.P}kate:§h’a Gggpta
2. A.N.Ver7katesVfnéf-(3upt8._ _
S/0.A§N_a’rappa. 5’%1etty’«–._
Aged 55″-years -_ A O ‘
Of.’C”.’ Manag.i[Tg’Part’ner of
._f:§I”<ini\(asa Pha'r'm.a_ceutica!s
;:,ratO;No._O1E/O3, VBHS
' 'Girjir2aga_i'vE.A' _
*fE,a'ng.ai'i–ofe97.8" .. PETITIONERS
(E3Ay,Sri v_Sha:jEf1.–ke1r S.Bhat, Adv.,)
HAND: " A
1:,;EA'uthorised Officer
'(tinder the SERFAESI Act, 2002)
State Bank of India
Stressed Assets Management
Group Branch
#61, 4"' Floor
Residency Plaza, Residency «Road
Bangaiore–25
2. State Bank of India _–
Stressed Assets Management G;r’o”up=.
Branch, at No.61, 4″‘ floor A
Residency Plaza, Residency Roadg
Banga|ore–25 1*
Rep.by its Assistant
General manager ._,RES£”«”ONDENTS
(By M/s.Ashok harnaha§«!_i..V:.AsAsociates;V._AvdAy~s.,)
These writ.V.petition-sate f§l,e~d u’nvde’rl_A’rticles 226 and
227 of the C.on:sVti;tutitli_n ,of}1n.di’a,_j~~.pray’ing to quash the
impugned tender5′;’i’Vn.oti.ce “dated, 2.6.’2.’20″10, issued by R1,
which is 5f3ub_£’i’3h”ed’–»._ ,in’~.fth”e.__v”iéiindu.-‘English & Daily &
Udayavani K»an’nada D_aiv|y”‘-issue dated 27.2.2010, marked
as Anr3exu’re.–Jf,., etc} ”
These coming on for preliminary
hearing in »B–Gro”L2p’,_ this day the Court made the
fo|iowi’ng:–‘ ” V
A have sought for quashing of tender
notice ,. dated 26.2.2010 bearing
.”””‘.__VNo.EA/$381/SAMB/BLR/GW~02, issued by the first
U.res,Dondent.
The date fixed for tender has aiready expired.
Hence, these writ petitions do not survive” for
consideration as having become il’1fi’UCtLiOUS.
It is open for the petitioners to
as are open to them in iaw if Vt-hey.are:.VaVgj’g’fVie\ieo_f,by_
the outcome of the auction. Aii are
open.
Writ petitions aheTdispciseti’~V§f”a.,ccordingiy. In
view of the.:V’.dispo’sai’::1 petitions,
M i sc . 6 1 « ‘o.is.p__ose_i:l of.
H’ …..
JUDGE
‘~ V