IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11293 of 2011
M/S Al-Helal Education Trust
Versus
The State of Bihar & Ors
-----------
02/ 15.07.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
This writ petition has been filed by the petitioner
challenging notice dated 30.06.2011 by which the District
Magistrate-cum-Chairman, District Health Society, West
Chamaparan, Bettiah (respondent no.4) invited tender for
maintenance of Government Hospitals, viz Sadar Hospital, Sub-
Divisional Hospital, Referral Hospital and Primary Health Centers
in the district of West Champaran for the work and services, i.e.
cleaning, washing, generator services etc. and also challenging
corrigendum published in daily Hindi Newspaper “Dainik Jagran”
on 04.07.2011 extending the date without rescindment of the
agreement with the petitioner which was entered on 02.04.2011 for
running the same for a period of three years.
Learned counsel for the petitioner prays for an interim
relief for stay of the notices, but in the facts and circumstances of
this case, this court does not find any reason to pass an interim
order until learned counsel for the respondents seeks instructions
and argue on the points involved.
In the said circumstances, the prayer for interim relief is
rejected for the present. However, any step taken by the authority
concerned during the pendency of this writ petition shall be subject
-2-
to the final result of this writ petition.
Put up this case after four weeks under the heading
„Admission‟ in regular course to enable learned counsel for the
respondents to seek instructions and file counter affidavit.
(S. N. Hussain, J.)
Sunil