High Court Karnataka High Court

Sterling Lab vs State Of Karnataka on 26 March, 2009

Karnataka High Court
Sterling Lab vs State Of Karnataka on 26 March, 2009
Author: K.L.Manjunath
 . A1. Stélge of §(arrs'a"t'=a§e:a_,_« .

  

  2. Tr:.;_é Ce2:1%fi4§ésé§aner,
 .. xL">:°-~.4_.&Ambedkar Veedhi,

  {By Smt.A.R.Sharadamba,. HCGP)

2
-.g--

EN THE HIGH CQURT 0? KAR¥'€A"¥'AKA AT 5AmGALQa§;<<%%»i*~v~,,%
DAT!-EB THIS THE 257" mm' :3?' MARCH, 2&9' 'A   
BEFGRE     'V

THE 1-iO¥'~£'BLE Mr.JUSTICE1-{LAL.M;§;i~%§U§i&;3;TH:"  

BETWEEN:

Steriing Lab

Having efiice at ..¥~£§3.’§04,f’4DS,_”V..: é
Médferd Hausa; Migfeafivfiaféen, ‘
M.G.Rc>ad, E5a”n{‘,{aVi€:~re’:_\1. _ ‘
Rwy its Prc;<;:i§e'%.o;f:V ' . «.

3ayanth.VvSAuTran$;. PEIITIGMER

{By fi:a_vé¢ate S%§V;$ ;s<a:g{%:}[;1a%mmy )

AND:

R”/by ifs Chief Secretary,
‘ ,V%:§he–¥}Va’~S%9;uflh_a,

. Ani’rna;iAHusbandry and Veterinary
Services, Vmhveshwaraiah Mini Towers,

‘aangaiore-1. .. RESPONDEMTS

‘%;2;/020499

hi-

This Writ Petitien is flied unéer Arts.226 8: 227’v;~f_”§T%2’e_
Censtitutior: of znéia is direct 51-2 to consitier ex?5e«ns§€:__£j’ ‘£.:f ‘
the rate contract tiii such aiternative arrarsgemeiit is ‘zs’*.~$a!€é”~e
by issuing tender for suppiy of drugs as per_»Anne:{ure~C”‘
ciated 5.2.2905. ” ”

This Petétien is coming an f9e”e.pre:é§ir:*s?§né “h é3r§ré:§*—.§§i:v[.i

B-Group this day, the Court made the’-.fo’i2owing,:.”.1 . A ‘ 1
0 R ”

Learned <.;_.¢~.;.:–::,:.§zdv¢§iat§'$.£1bfif§té'_jt_¥}§t'fife petifien has
became infru{."tu€:§:5iA:$:vi:i.;;.ef .<;g::'éjtr§=:e:ctV.£3as been assigned
its a rze\.1xzVv:e::¥*s%:.r¥zA&:.*;’:air: E’:-$55′-§r¢£:’rr*.sta5nc%, this pefiticm is

é¥smisseé:£~. as’ hav%§2§,:’:VE}<a§;tazfie.._if!2';j§:ttueus.

Sd/-r
Judge