Allahabad High Court High Court

Ateeq Ahmad And Another vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Ateeq Ahmad And Another vs State Of U.P. And Others on 12 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47832 of 2010

Petitioner :- Ateeq Ahmad And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- C.S.C.,Satish Mandhyan

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

We have heard learned counsel for the petitioner, learned standing counsel
appearing for respondent no.1 and Sri Satish Mandhyan, learned counsel
appearing for respondents no.2 to 4.

The allegation of the petitioner is that though in the tender notice it has not
been mentioned that 2% earnest money has to be deposited but the
respondents are pressing for deposit of 10% earnest money which is against
the provisions of U.P.Financial Handbood Volume 5 Part I, Schedule 19
paragraph 307(18) which provides only 2% maximum as earnest money of the
amount of contract.

We dispose of this writ petition with a direction to the respondents not to
charge more than 2% earnest money. If the respondents want to charge 10%
earnest money, they shall pass a reasoned order after quoting the provisions of
law under which they are doing so.

Subject to the observations made above, this writ petition is disposed of.

Order Date :- 12.8.2010
PK