High Court Kerala High Court

V.B.Sureshkumar vs Cochin Port Trust Represented By … on 25 January, 2010

Kerala High Court
V.B.Sureshkumar vs Cochin Port Trust Represented By … on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1843 of 2010(E)


1. V.B.SURESHKUMAR, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. COCHIN PORT TRUST REPRESENTED BY ITS
                       ...       Respondent

2. THE DEPUTY CONSERVATOR, COCHIN PORT

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/01/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.1843 OF 2010
               ---------------------------------------
           Dated this the 25th day of January, 2010.


                         J U D G M E N T

The petitioner tendered for the work namely, Manning of

Harbour Patrol Launch of CISF in the Cochin Port as per

Exhibit P1 tender notice. It is the case of the petitioner that the

petitioner’s tender being the lowest ought to have been accepted.

But, there is a move on the part of the respondents for inviting

fresh tenders declining the petitioner’s tender.

2. Learned Standing Counsel appearing for the Cochin Port

Trust submitted that after valuation, they have decided not to

accept any of the tenders and the work will be re-tendered. It is

submitted that the lowest quoted rate is higher than what was

prevailing earlier.

3. By Exhibit P5, it was informed to the petitioner that the

Earnest Money Deposit will be released to him on submitting a

hand receipt duly signed affixing one rupee revenue stamp.

Learned counsel for the petitioner submitted that he may be

W.P.(C) No.1843/2010 2

allowed to participate in the re-tender by accepting the E.M.D

which he has already made pursuant to Exhibit P1.

Learned Standing Counsel submitted that the same is not

possible, and if the petitioner approaches the competent

authority in response to Exhibit P5, the amount will be disbursed

without any delay. The same is recorded. The petitioner can

also participate in the re-tender as notified as per Exhibit P4.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp