High Court Punjab-Haryana High Court

Dhan Nirankar Social Welfare … vs State Of Punjab And Others on 21 July, 2009

Punjab-Haryana High Court
Dhan Nirankar Social Welfare … vs State Of Punjab And Others on 21 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                         CHANDIGARH.


                                     L.P.A. No.253 of 2008 (O&M)
                                       Date of decision: 21.7.2009


Dhan Nirankar Social Welfare Society & another.
                                                    -----Appellants
                               Vs.
State of Punjab and others.
                                                 -----Respondents



CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
            HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:-   Mr. C.M. Munjal, Advocate
            for the appellants.
                  -----

ADARSH KUMAR GOEL, J.

1. The appellants are aggrieved by dismissal of their

writ petition, challenging cancellation of Request for Proposal

(RFP) process.

2. Vide Public Notice dated 3.6.2003, Punjab

Infrastructure Development Board and Department of Technical

Education & Industrial Training invited Expression of Interest for

development and running of 12 Industrial Training Institutes

(ITIs). Late Harkrishan Lal father of appellant No.2, proprietor of

Harkrishan Theatre, submitted expression of interest for running

of ITI at Jalalabad. He also gave an undertaking to form a
LPA No.253 of 2008 2

society, as required. Accordingly, appellant No.1 Society was

registered on 18.7.2003. Bank guarantee was also given. On

18.4.2004, Harkrishan Lal died. However, the bank guarantee

was extended. The issue, however, remained pending and vide

letter dated 11.2.2005, Annexure P-21, respondent No.2

informed the appellants that decision had been taken to cancel

the RFP process in respect of ITI Jalalabad. The original

FDRs/Bank guarantees were returned. The appellants filed writ

petition, on the ground that the decision of respondent No.2 was

arbitrary. The stand of respondent No.2 in the written statement

was to the effect that it had absolute discretion to reject the

proposal under Clause 5.14 of the Notice conditions.

3. Learned Single Judge dismissed the writ petition

mainly on the ground that the appellants were never the

applicants in the Expression of Interest. Late Harkrishan Lal had

applied individually, though as proprietor of Harkrishan Theatre.

4. We have heard learned counsel for the appellants.

5. Learned counsel for the appellants submitted that

even if the respondent No.2 had absolute right in the matter, its

exercise by a public authority had to be on some rational basis.

In the reply filed or in the impugned order, no rationale has been

shown.

6. Even though we do not find any ground to interfere

with the view taken by the learned Single Judge that Harkrishan

Lal who had made the application having died, cancellation of
LPA No.253 of 2008 3

RFP may be justified on that ground, the fact remains that this

was not the objection of respondent No.2. Respondent No.2

ought to inform the appellants reasons for cancellation of RFP.

7. We, accordingly, without expressing any opinion on

merits, direct that respondent No.2 may inform the appellants

reasons for its decision for cancelling the RFP process within

three months from the date of receipt of a copy of that order.

8. The appeal is disposed off accordingly.



                                      (ADARSH KUMAR GOEL)
                                             JUDGE


July 21, 2009                           (DAYA CHAUDHARY)
ashwani                                       JUDGE