High Court Karnataka High Court

Public Utility Building Shopping … vs The Commissioner on 23 March, 2009

Karnataka High Court
Public Utility Building Shopping … vs The Commissioner on 23 March, 2009
Author: Ram Mohan Reddy


hi

(By Sri:GKBHA’E’,ADV FOR’ R1 &R2 )

THIS mscw IS FILES UNDER-IC3’R»£3.ER£51 0:9 c::P<f:;.
PRAYING TO DIRECT THE RESPONi')ENTSj.T£) Fisxtaaiza
THE TENDER' PROCESS IN Acc0R13A'i~:«::E WITHLAW Axxsiz.
TO APPROVE: THE TENDER IN I3.-'iAVOUR;OF THEEJEEGPIEST

BIDEJER AFTER RECEIVING TH11: ':~;..I_GHE€~T BIDv.VAN_£G~U.E*I'I'
ANS ETC. "

THIS MISQW, cozégmss §t;1éé’%QRDE%R’s;V THIS
DAY THE COURT MADE TH_E1- :+*<:»1T',1,}%oxr.r%:ra:,%'+ _

In _ V9048/2808, this

Misc. appiicatjgiz .n_é31;» 51,11"-*Jive»~ftSr consideration and
is accordingiy, 1+ej¢¢::m. %
Self-

«in
Judge

csg”