High Court Karnataka High Court

N G Puttaswamy S/O N G Rudrappa vs The State Of Karnataka on 12 January, 2009

Karnataka High Court
N G Puttaswamy S/O N G Rudrappa vs The State Of Karnataka on 12 January, 2009
Author: N.Kumar
 

'IX?

:3; mg 1115:: Caviar 9? mmgmm AT  " 

ffiatcd this mg 22% day of ;2'I::';>%::§$ii 
BEFGRE I
THE H{)H'B-LE MR. Jvfizcs is %2;:fmARV'%'*«V'"é' EGM--RES} 

BETWEEN:

3. ENC}. Fu.t:--i;;:a':;szs:.si§'i":'Li::?? 0*i3*_$  "

ff§2.i;}peswafi:3?

' V. _ S; Q A €3~1::'13s:ai:idappa

~ V Ageii. »a§.5:i}:gi.V :3? yams

. f :3'v33i:1£;zg2?it31"':'3ingh fiagar

3 §§9.G91{'1 
""§3avafiagém«S?7 O32'  Petitioiiers

_  x 'w{:E3y Sri S,R. Hegcie Hildiéflllrfilifif, Advecafs}

VA    The: State of Kaxnafaka

Reap, by its S~€>C;!'€3'i£-113?

Depmmezzt <:»fU:1:2&:11 Bevmr5:.11'£ 



 

L\.7}

'LO

1;}:

M Btaiitiiing
'v'ix:i?:;£ma 'rfefrtihi
Bangaima «- 560 G1} 1

Th: Depmtjg Commigsionar
Davangssre Sistiic;-t

{.}8,VaI},g"€I'€3 W 5??' 002   _

The Cxgznmissigncr

ifiavangerrz Mtgniciple l:1{3I]1)§JI'8U'O£i1~__ 

Davéuzgere ---- 577 8632

The {it-:p11ty Dimctm

Haiiiamka Land Ar-1113
{301P'131"d{iUL1 Lilniieii  

Near by 951$:-2 Rnsasi ' V _  ;
Davangere -- 1377 003,.  _  '

§:1d1:;st2"ia1.ESE-§i"t:=: VA  
E'-3.'«::_=3_t*'a.'«'3 P Gfiicfi'  V'
83* its 314311..-agtgi _ ¢ _.
{}=51V&j1g€i"'€:  5??' {}C35 

Tluti Davfirgggm Eiigméiflzi Kgndra

A - zFf1»§1V'i1)dI'EiI3«€3;§'f{1éi'
V ;t<7i7if,_  years

_   D:av'a:igs:_:1:V .§j;Vi.é;i1°in_ ii: flied 1iI}{if_fi'.I' Azficlas 226 and :22'? of
this {»:(jf>,3;'}-;3i"1«'f.3..l'5j§{i?I11 Qf India praying in quash {I11}: impxlgneé 0r:'i4:=;:'



_ 3 _
at An11ex1_1re--(3 passed by }'E:S1)QI1d€I1t'*-35 dated 194-199? by
the ifistlfi of writ of <:-§-zfioraii, or any -1'Eii1uin;_i."'*_{¢  '

'B' {}1"0i::1) this (lay, 'i:h€*. Cr:m.:"1: :':1ar:1€:~ the fe;211<:rwi1_1:g?,;. _  ' -. "
Q R D E     '

The §}fii'.ifi€)I,"tf?i3'$ hangs jgréfenwztazi   set:*i{i11§'--..

quasii:i;:1g czrf A'11.:1-':x11re--C pas3e€%~L«Jf5_gr the  fhi1'E1,.VIfjf§;}}t3§1(3;€11f -
C;0111111issi0nc3:r, Davanagaitj M1.ifii€i}§&3 \\'f.:a31'pt3xai*i€3:1'V Ieieasixng

fend giaizzs far i;11pie::1c:Iif..21_iti:3::---. V fh:é'-- <:2:fi52 ijfact 91' various

fi€VE.i{}IJI3';€1}fé3_iZA A'   :.;»:.3 _s2_::t 011? in Sche:{i1:i& 5 ts)

£3m.:1.ca:13tI1_1r:i1'{3I1 svorics were 11:1d€z'ta.i(2:i*:::1 3:23:

{£113 S{3C2!;}I}{.i zvzsgznondeni, '§'.i:3.c: said €.'--£)1¥1'§1'f:'!(".'f was awartied to

W 



 

0'it:_§::%e::tj::s11s, 'I"}1¢::y cr::1:utr:11€i that resp:3nd:_=,1i1t3--4  H

contract was cnuiiaateai am fjwvcmmentai agswggiiss  an  '

awarciing contrast to ihezm, it is 21:31. 'I.1{>3_tC_T4t7?:S?3$;'£(T_'v'5«'.:5:0'-._fC?§.i£_)§ffH§h€'

pztwedtlm pztscfihmti in the   4{d)TV.€§i7   L.

attractaad i:z::a the contract. in q:.1r_tsI'i§§ji:1;°i"Ji(3re (ii-%1*',' iiie  wgrk
€:1'}ti'i1$'i",E§d to them has    theféifufé the writ.
§::€:i'ifit:a11 has bacoma i11.fi11c:t:,1:=1§;s,  I

4, 5 h_ai;§e   th: })31"fZi€fS.

$.31

 'fhe:'   df goods and sezvicms by

grgrvemzzxenii agencies-ffi1:_Vf354:ibf own puxposes is a com elemaznt

~  , the pnxzgring entiiy iit.(.1m'n.g H 

pmagreti QOOHS, semis+:x-:3 or ZQCJIRQIOQIJ }°rQ;.r;  

:1 .-3z;ppZz'e:r er rnrtiracior deté:rm.ing.s .--A4I'i5:x11  "  H

addizionai suppiiezs mrzgai pma4rmi"fi§?zr;  .

the: 5:11:23 supplier gr cx)nira(:j:9r f{:i"'ret::3o2*1s*     'V

sta.¥2c73g.rdi2r4::iie7; and  u:ii}': .. th.e3: «. VV 

existing gcmdsg 3en2ic7é§3_;fec}2Ii(2I¢x;3;;;_ T' _

:23} Where ,---£322   ea»? "-v"3?fE?'I!f€3;'5,'S' V -.a1v:éE
pmagrezi fmm  Egritgjin; vvZ}éé;?§ZfA'fl'%i:4§3n.£.'3 of

€Eo:~;2r?1m.ent, p1;b§Zii::.VVsVr.f:<:£={3r --""z1r:¢'3é3rts3fi:ir2g.5,

.3i<1't;Jz'«;$?*g; E§n€]i§*(§5..:_a;if(§._szgbJi§ oi};er insiitutians
::pec.§§é-ti  iii <Z":ii:1?L42m:ri:§er2i:§:1.n;i sud: goods

 are "i3<*::%§wm=.n:'¥ or mriimiied by the GflZfé?f"{l1'R£?1fl..f

fr? Zilfa. Parzcilayais cyynsiiiuieti under the

Kamnamictzz Parzrizayaih Raj 1651, 399.3 or
City flfggnirfiggai éiorporaiians ¢asi:1bii3}1.e':d
mzsier the Tfizgrzimpai Cgzpamiians Act, 19?

or Ciig; fifigrzicfipaf €L192,¢r:.:1z}'s e.3ia:2i::Ii3h.eci urzzfer

\



_ 13 _
apgfijgrabitz. 832' 'rim: Kaznataica T:'a::13pa:renr:y 511 Ftzbijc

PIw:nr:~u:'t3n1e11t3 (A'ma:1s.i112e::21i:} Act, 2863, &t;t:'£ir:rn 4 was :a;1:2::11:i{:d
by imxndlicing tht: Wards 'thrtsve: years' in place of 'twcw 

Qiaigse id}, The: Act (tame. mtg fflltfffi 011 4--10--2(}fi0,;T

 firm; that datt: i,t:;., 4-1{)»~'_20£}33 the 3,7-:+::3:1'Iéi';i(,*;1i1:VA./.§§1's;:§3':'IT§3:i:iT ., 

wagas ta Qpwaraie. Having Itégmti to igifae  
this pmvision, it is ciear i}r1as1f ;fi§e: 1:.%*;g1's§§*-;=':i:i's*c3:'sV.,'ti:f:'§"c':.*.;i'1"i*«'  L'
grant axtimgjtian fium the  of fhisi s;-'g¢.".vc3£'i.5 V
31151 533-5953 I31"3'311m'd:   Défiafitificnts of

iC':{)§rt:r11:3:;&11t,, i311h§c Seirtor  Boards

and 3t1e.}itv.Aot§.1e1'=  3 pelécai of ti1rc:£. ysam f1'Q]II:l the

(late crf €T()§}Z2ii[;*'£4'ET':.§Z['7i.:"?;vt:'}I£;,§'wE:_}Ti:i'.;f1)l.?  Act. 15,5 {}4.l€),2{}i")G, T}1l31"!:.'fC1}'E5

 this p1jg3v§sir:'n c::ii1';;1c;f ham: any appiicflfinfi §:7:::<y<:r:1::i "irhmes §;e::~1r3

E315:_v;fi§§§§t €r§7VC0n1;fi1€:1¢€:13e11i, Of the fit?-t., Afttr the r:,:s;pir§_r of

tht: date of cemmenccmcnt Bf iihis-; Act,

V VV _C§:a;:)i';r:tr  'of 3:316! fiat ia Inada apgxlitrable: in iiapaziments cf

fifiijyfililfllfiilii Ptlblic Smtar Unci::ri;a3:.i:1g§:_ 5221:! Statxziory 153931113:

 ,§:'::.:s§;ViV '~-::~*.fi:3&1' i:::sfr1:mt:::i:aiiifi83 0f ifhgz State _a.i:3r.::§ in ::-;0 far 

 '=I}.f*:»¥I?1.11'€?II{1ff3I'l§", £33' gt}-:3d$~: and !E§€TVi('13S  C{'J11C'f.'»I"I]§fI_'}= 



V p:*€:$cr.i'§jéti u11:1der"§"§i;_:€ Act has 130?. §::6:3z1 fcr.ii(:nweI,i in awaztiizag tht:

 iTf:)'I'£§?if}4li'"f'i1':'£'?,A}'1 3551:3314 '§"hr: respondent ciaitrns exempfiqn 1m::i¢:r

’12ti’.fE-“,!I’1§”‘<._7 3»'§_:a:':3 $133' that: commtszzcement of fhfi Act, Seciican 4&1)
" 13:: zavgzvfiiignafiung fharafem, it is citsar that "the: r::<:r:1f1*ae::f
by 1331:: 3r3»c:(:nnd Iagpondani 1:9 1t:3;)0:1dt:31ts–=='i» and 55 is

it: Eh: pmvisiiozzs 01" the fiat and is iiiegai,

-13-

ICL T’§1El’E.fC>.I’€, this pmvisieng shiiciiy speaking is “the:
naiilre (if fransiitozy yrovisien, Affair 131:3: fixgaixy sf 3
i:>4,m,2:300, 35:; mm 4,_:0,20:3:~3 this 1.-.;~ov:s:o;:1′.–.§$sAf}£§g§§:.3}1m§”.
aiiiose, Thtxligh the prc:vis1’€.r1:: C{)11fi1}.3:?£f:§§§§>..I5i{)
bcxnks ii E1513 11:32 app1:icaficr11 tmysnd
itseii in facri I} :1&:%::is to be :ii!3.§t:57’£tV:t3§..7_:’hl;.’.Lii”f3»:f;”‘li!irV’I’f’.3V ,
t’:’m=: Cmrvemment: :31′ iihts: Cjfifhel” Ciause
(er?) 9911313 120?. }}I'(}(fi11I’f3 gxcflpg invfiiflg
tzndzzrs for :n,11:sply=AVA:1y ts.) $113

expmss cs’?-1 i1’i1::’-§’–.§,a;’¢;-‘ii: 31:}??? ab initia, wif.’i101.1f fhast
a1,1ti1t:a2fi1i”.y”of iaw ‘aim }ia?;3_IVT:*;[A.ii.r_:i he atglasheti,

11, ‘it; “fi1t: ‘i:1§s1;§:a:3f'” »e:’:ase§ 3I:imif;iez:i.iy, flit: ;:::n:n:rt:::::i11re

?)5f’€’5’j’§?i{-Z’5″1 Z1 f:Ej;a.r:’}’ici:g The 00121130: was ernhusieci in 2053?,