Karnataka High Court
The Agricultural Produce vs The City Municipal Council on 4 June, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGAEQQREE
DATED THIS THE 4'2: DAY OF JUNE 2§>:}?Ts§f ~ R
BEFORE
THE HONBLE MR. JUSTIQE"AJ{'I' A'
WRIT PETITION NO. 121:?5/1'_S2C}O8{Al?M§:)
BETWEEN :
The Agricultural Produce
Market Committee,
Batawade, Tumkur--572 3»f)3.'-V' _._
Represented byits Se;;m'.;aify.' = _ ~,"{..PE'I'I'I'IONER
§By Adv.)
AND:" V % L
1. nine City.VMz1{1ieipe;1Ciounci1,
- 572:e«
'' * ._Rcprese1"1ted by its
V e_(3£r:vH3;1isSipI'1:er.
125.. fi:s}a3i:1'.v§?a§:fia,
"§?1'es_ide.13t,
The City Municipal Council,
V. 572 103.
"fifhandraiah,
Vice President,
The City Municipal COQHCH,
'I'uI11kur - 572 103.
4. 'I'.H.Vasudev, ' 2 '
President,
The Standing Committee,
The City Municipal Ceurlcil,
'I'umkur --- 572 103.
(By M] S.Indus Law, Advs. for R1)
. . RESPONDENTS
This writ petition is filed under AItie1ee_:”2f.Z6V.,
227 of the Constitution of India a prayer qtiash
the tender notifieafion dated 25.0B.2(3′()8_ \ride4A;1z1e;§31re
‘A’, issueé by the respondents.
This writ petition comi1§g”*Qn fer, ltgxisd 5-Ly,
the Court made the following:
,
appwring for
the smgits me period for which the
tenmf. was Vefh-;)1*A.’is el1’eac1j§r over and hence, the
. é®s'”;1fi)t sumv’e¢ for consideraition.
“if. Plaeiqig his submission on record, this writ
grams dignissed as having become
sdI~i.
Ridge
SI’S
?’