.1. :11 ran awn count or KARIIAELKA as: mm was arm 19thnA! or nmtm,_. , 33308! was nownu Mr. want: " V 1.
K.lmregawda 5/o
62 yvuars, g V
2. !C.M.R.aj¢n§itég._§/0
36 ymarg, = .
Both are R/o Kok:I:a.:*e ”
lloaicundn Pout,
Bangalare Rural D3;a t’.’._ ‘ _ VRIEIIIQIBRS
(By Advacsato sri.u.V’n._§§njaN ” a* Q
1. ma _
D3}. =£_g,_K.lhx;i,gtawrda|_ ‘Rana,
8angaJ.¢:_:o-29 v
2.
Ltd. ,
n,3.co13,¢ga%pqat,
F’ ‘- _n_;.*”.. ‘z4g.a..1_=un.:~;i.gauaaa mad,
»:.};,_§a-.–ng’a1’e:cgg-39. .. nasramnu-s
mar m-.::n-rm: xo.1s12$’g”2oos’. 5 %
.2.
@115 Exit Fatitiom in filad unfit’ At?;5_g226- )5 A’
22-7 at no conatitutim of India to ~
docmunta relating to the vehicle =—- “‘
relating to Route No.29-6 mmtm Ha;S5£,.V”-at
s1.uo.17 a 27 as pea: Annexurn-F3 and
z-aspondontu to open the
these patitionnrs enable: _ to
petitionara in ‘
This Putition .1; for
hearing in B-erotm made the
tailoring: v ”
a writ tho reqaondnnts to:
aacept relating to his
vuhiclaa %t of than route
nofi£q….g¢;.54 an mm in sJ..no.:.7 5 21
i_j.n Pursuant to an tender not.i.£icat:ion=’
‘4’.’i”<2;2'§6's petitioner has filed tends:
But has failed to pxodaca the;
of the vehicle aimed by h1n._ on the
that his tender uuuld be r¢jac.t¢d on
1: o:E- non–fu:m.:L:h.i.ng of domzuuntn, pxfit
–~ pet.i.tion is filed. Though an intern: exam:
8/
-3.
sucueaaful in gfittiag an interim arch: VV V’
natice was amazed by this cam-1:.an-4g2.’§ié ;2é”o’s’;”
since tendfil’ proe-an .mgu has ‘I’? ”
this court is of the op1n1ox: _’ta;at
ha; become infructuous.
2. Accordingly, this