IN 'I'HIE HIGH COURT OF KARNATAKA AT BANGALORE W.P.NC3.l27'?4 OF 2008
-1-
IN THE HIGH COURT OF KARMA TAKA A T BANGALQRE
mrmn mm mm 1711: my or "
BEFORE
ms HON'BLE MR. Jusr1cEm(..?A r:; A
BETWEEN
1 SR! KT1RUPATi REDUY
SIC}. K VENKATASUB3;-x.REDc2¥ - '
AGD43YEARS .
occ: CONTRACTOR * *
RIQ.N0.16?8.5T"MAiN V V _
JU£)¥CiAL LAYQUT . -- _ v_ «V
G K v K ms': YALAH:f§NK.A,BANGA'LC}'RE - 3&3
PETITKJNER
(ay Sri: vENK»%r5s31DAL*NA:'Ai§'v;. Abbagsztna FOR SR1. R 3
9EsHPA:51aETApv';>cA'n:: ;.
AND :
1 THE MANAG!N{3_DI?2ECTOR
KAENATAKA NtR.éWARi NKEAMA LTD
V. '_ C9!-?EE__LBO.ARD su:La«:.A2<3'
'- 4aA:4sALc;szE:.Q:
2 _ 'me' m=~:;;mvE.E:~;s:NEER
'- .s<mj-::~:m*.«,1<«,~.., _NlRAVARi MGAMA ma
aeBc%osv:s:oN_
GA£)DANAf2~E¥?I:' CAMP
BAGALKQTE'
~ 2. RESPONDENTS
: = [V :35} jafimkcmaamm ADV. APPEARWG ma Sm. M R c RAVI
ADVOCATE ma R1&2 ; –
TA ] ….TE»us w.P. :3 HLED UNDER ARTICLES 226 AND :52? OF THE
C<3NST£TUT£ON OF :NmA Pamme TO QUASH THE TENDER
' 'NQTIHCATEON ISSUED av R2 DT. 1a.9.2oos wag ANX-A,
{N THE FHGH COURT OF KARNATAKJK AT BANGALORE WPEO. 1374 C1}? 2003
w.P.No.12774 op' 2dc;s = %
4
-“”…:–“-7′
EN TIE HIGH COURT 0?’ KARNATAKA AT BANGALORE WRNO. l2’f7-4 GP” 2008
.2.
ms WP. came on FOR PREL£M¥NARY HEARING .'{Hi$ D.AY,
THE sonar MADE THE FOLLOWING: J ” – .
:ORDER: I
The petitioner, being agg{ieveg:iTA..£>ftfie’
Tender Notificaticm dated 1G§f’*Sepfém’ber by ”
the sacend respondgnt “}f\iz:…Ki\E!’*4.L:,lL;iBC:DN-
1:DB:TND:O8-0911565 yvéess has presented_
thiswritpetitiqn..i:«:V 4′ I V V _ _
2. Thé the case are that
pefitiuner”é3;ii§?#f before this Court
in W…séid writ petition has been
dispcs-ed ‘chés on 15’ August 2008 with a
“‘dira»;€;*!.i:t3ri”}:* tci: fiwe Afépondents therein to issue fresh
with reievant provisions of the
_ i<arr'§';'3t:-ma' -fiansparemy in Public Procuremerms Rulw
' W H " . é§r:d tp with the tender process. After disposai af
writ petition, flue second respondent herein has
T " the Empugned Tender Notificaticn dated 10%'
IE TI-I35 HIGH COURT OF KARNATAKA AT BANQALGRE W,P.N0. l2'?'_?4 OF 2068