High Court Karnataka High Court

P Sri Rama Reddy S/O Papi Reddy vs The Karnataka Power Transmission … on 16 June, 2008

Karnataka High Court
P Sri Rama Reddy S/O Papi Reddy vs The Karnataka Power Transmission … on 16 June, 2008
Author: Dr.K.Bhakthavatsala
ziiun uuunl ur nanny-manna !"llUl1A%,..'F.JUl(i or KARNAIAKA HIGH COURT OF KARNATAKA HIGH COIET OF KARNATAKA HIGH COURT OF KAHVIATAKA HIGH

N}

 . 

Il’%KE gran naunx or xanxuraxa Hr aalaannns
ERTEB THIS THE 16″‘EA¥ SF SURE 2608″

BEFGRE

was Hfifi’BLE ma. JSSTICE x.sHm£EH3?§i535Rf*fV

wax? EETITISE §c.§&§2!2QG6 {§§w§ENy:~_

EE’I’§i?EE§§

..»…–…n4-au-u

1 3 5%: RARE REBB¥ 3xu.§A§: REsav._<:' '
sgzs 53 sgaxs =,' _ =. "'
ERQPRIETGR fi.§a35;'f3%fs1E 3,3'-.a~§"'.§A":"""R3TV$'.:."a9:'::.£;3
2AwHAaEaEvAwx1_?32LasE_*
afixmzvnan ?uRA"?Q .=_:;;

xaaag 3337312? -_ i”

w fiaivn R339? sis avg z¥ax_fiE5s¥.””**
3353 fifiS§T 4?,YEAR3~e\’ » r ,v .

“RD§RIE?fiR MAaa§;EaEa?a:

;éA.a.K.Ex?§,.”»_’*4-_-

vR1w:vnsa§PuRAi?Q_ ‘
gmana BISTRIET ‘

-‘1

E}: :,g;§

gfigvnmfia $£é=?EMxA?A§§A» ‘;’
fifififi REQQT fi%’?E¥R3 : _”

EfiQ?RIETfiR.EXfl%A’ELE£TRZCALS

:§f§,fiR35$IfifiR,?ETEH””–V %%%%%

‘g5:&?AfiA33’j _ ,
xm;§R.§z3wR:c?«n’=

g 3 %3$3a&A?g§s§§’Hw&Isw§nApPA

*’§§£y A3gQT.35_$EARs

_§fiQ?§3ETG3f?ERflMR&R §aEc?RzgaLs
»wfE£fi;fiRRA$1MHR FETE

._%E3§TAH5fiE

°a Km§A3.§I$TR:£?

“7?é§fi?I%§a§ sramns EI?HDRARN A3 Aaalws?

.?E?R. 3 a 4 vzaa 93532 5?.l2.9.G6)

.Tg~a §¥RE REBBY sis fifiRAYR§AP?A
. fi$Efi £333? 43 YEERS

Iuvn I \-\I\Il\l \Il’ I\r\I\a’u-In-\I\r’I I”lI\7l”l \q_\{IJl\I Ur nflfllifllflnll l’Il\.1l’I \.\JUl!l SJ!” HBKIVHIHRH I””H\9I’I MKJUKI Ur’ KAKNAIAKA HIGH ‘

$3? EEITE BAREHS EfiGG.§DRKB
Nfi.i§i, TREK Efififl RQKB
fl8I§?%fiAflI

K§&%% EISTRIST

£3? 3%} ? SRIRAER4§E3§?, A53; FUR
mfg Eflfifikfififi 5 cm. AEVS.}

1 was Kaaxmfkxa yawax . 1.

?%a§£a:§$:s& $QRPfiRATI$N &TB_ =
E§§RE$E§?E§ B? z?s 3EfiRE¥&RY “,
KR?ERI Hflfifififi ‘u’
§R§G3EfiRE–§6fi 9c§

2 $§§EElfiTEH§IH$ E*$ifi£ERi§fihE3T§”,
?2A§3.:M&Ia?:, 3RAz;Vx??Ca,._”‘z._
wguééxfi, 5TH FLQ%£g-£+F;$;BQILDING
fi§§?E?RSH&AaR$AD{ I _ ,”Vp_ V
&A§aaLQaE~5£a_3$1.’. _,~. ‘*”

3 ?fiS E£?;Q?EE§ ?§fl?I§§5?°
gag; %RQx§IzR$:5%.a ‘”Vw*
&E?.§?’I?$.RE$IG§AL PRGVIEEHT Ffifia
$fi§I$SIQ§E3;_RR3R,RfiM Maanm RAE RDAE,
3AfiaAasKE;,”j.’=_”«*
*_%%v ‘_ ; =_j- … nxsramnxuws

‘_:s¥ 3§:”azx gu§?3;’an?, FDR R1 a R2

_ 5,: §RRlKRESHNfi”HGLhA &
,’V§EI 9 S §§§£$H’K§MAR, E333. ESE R3?

“3’*§:?;T}a”‘ i$Yp§:??V.T”v.?’E*I’I’s*:c::;~z IS 3: an {L52-IDEF: ARTICLE

._’225 Q? ?fiE £$%§:?¥T:$N 9? IEBIA PRA¥IfiG T0 QUASH
‘#33 s:LAu§3’.$a,1gb§{i;§iii§ Aflfi 1§b§{ii§{iii)Axn

fi&RQ$E fifiglfi Q? fiRREX.C. fiT. 22.3.2306 R3 ULTRA

‘*Jfv3§3§ A§s.3i5nA$Iv£ my ARTICLES 1%, 19 Ayn 21 63

–.’?a3’aefi3w:?a?:am my zwnzn, 3235:? was RESFQMBENTS
a «. fa _:fi5¥E THE ?EHDER FQRfiS $3 THE ?ETITIOHER$
“.a fizflfifi? Efifiififfiflfi yam 3.9.3. caag mumsaa a ETC.

?HES ?KT3TIQ§ Eflfllfifi Q3 EQR PRELIMIfiARY

f._§3AR1§@ Efi *3” aaaug THIS say, ?3E CQURT MADE $33
*, FQEESEENQ:

… ?s?xTIawEasaf» z

I) 3 3 .8 .3
The patitiazmrs are haircare this Vfiaurt

graying fax the falfirczazing zeliefa:

1. Zfifléié a writ aef cartierari n:§::””‘~e;n§,%f_T.”~c:th&a*::_A

5,g:§:_'{:=prie.ate writ, cégicief’ #3:: ‘1’ -.3.E§ ‘mi :3%.’3.9z’§§’E’V:A.I~:”é;%5_a*.’;.;£.i}’:”:’….;;n5 fffibiddars
§,?;n.mexure-‘C’} }$:§€:;§.iff.iiéatinn dated

2.

1%}
E33

. 2;1e;=’.:;§_ f.’– ‘:1′.j4″I%é..§é:zfTr :24: fmmzx’
fififi ultravires and
%;.i=;:i%t.«:.e.:é.$f¢’!a”‘%V’3.4, 1% a 21 of the

EE§?–.2.£’ a *:~:_7:i::7′ sf fiandmuua 03: any arthe:

éa,.Lfzg§3::ai.»~s§:;’»,~;:::”?L*»s.A;*:rae eééit, weds: or airacticn

zgsgandenta tr; issue the

é{:s;sp.zfis_x:~ :$’;’fj€;’3fi’aS tn the gzetitiarmrs withaut

A f1;25£af_:f§.ng far EFF fjtscie Hz). to meet the

” ‘»a+zf1ci£ aef jaistica.

fitague a. writ asf mandamzza {>5 any uther

“awn uvunl ur nnnw:-unI\:-In HIUHAMVUKI U?’ KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH
,= :’.«:a _

apyzwpriate writ, aide: or direction

t§.:§.rm’.:’ciz’ag the respandents to accept thug

subwiitefi that ha was nafi awarfiafi the ccntract
aa ha did nfit fulfil thfi requizement_ sf

tashnical qualification.

é. Eri N.K.Gupta, 1aa:naé H§¢fi£$§i fid: u

the zaayandant rafars ta E: &#&i3ia$W:epbitéé.

in ma saae c»E 50:rm”:._i.r}ii:=:.:A 5C’G§§.:.>;*2;1f~&%:I’t§1a:””»§..}:’D.; ” ‘

3,-. Z%fi.:’3£»3’3;’I’AE§;’~1,£fli€E1§TV….§§§§fiE<.3?O§gBI*i£§}¥v-,LZ§T§., Am
GEHEEE {EEK EEQE Eéfi-§33§? §fi#%he gfiint that
aligibility' fizit$§%§fl:.g$§§#%§%%§' fa Tender
§ati£ica$i%n gé Sig épgfi §§_fi£§icial scrutiny
beaaaSam.§h%x:i%Vi§§§i§g :ta} tendar ix in. the

reaim sf c9ntrac%fa »."

fiyfi The pfitifigmnezs have prayed far

§§g3§ing._tha tan clauses mf the tender

vncati:-€im%t”ia£g”L:..fiéteig 22.3.3335, an the gmum

, that tEey”afié’vimlative af artiaiea 14, 19 and

=.2i§Qfi*t&a Canstitutian af India. There is an

‘=,ma£e;iaE glamad on regard ta hmld aa such. The

V”-_ imgfignafi eiauaea fif the tendex netificatian 13

;nnt sgen t9 the fiufiimiai scrutiny as per the

nuan Wu.” Ur nnnnnlnnn mun g.-gun; or mannwxa HIGH COURT or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or KARNATAKA men

L

ruwn uvunl vr nnnnninnfl nlUflA \.,J.J Uxl ur ISAKNAIAIQA l”l§Gl”f COURT OF KARNATAKA. HIGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA HEGH 4

85 En tfie reauit, the petitien is

fiiamiaaéfi aa having became infxuctuaus.

33$ EZQECE .

In View $5 the ah$v¢{‘jI,i§fi¢§I£f¢§;

:.;*.;..:.:::.:’; 5 I.1’+,.3.»*”?’.I:”Z:’ r_d<:: 'mt 331:9;-m~:i.%m:1

Cfififiififiiatififl. "