IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.12497 of 2009
Date of decision: 20.8.2009
R.K. Construction Co.
-----Petitioner
Vs.
The State of Haryana & others
-----Respondents
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present:- Mr. T.S. Dhindsa, Advocate
for the petitioner.
---
ORDER:
1. The grievance in the writ petition is that the petitioner
gave bid for allotment of work of improvement of Nuh
Mohmmadpur Kotla Bhadas Ghagas Road from kilometer 0 to
25.75 NABARD (RIDF XIV) I.D. Code 2506 in Mewat District, in
pursuance of notice inviting tenders, Annexure P-1. The price bid
of the petitioner was not considered without any valid reason by
assuming that the petitioner had not given any price bid, even
after holding the petitioner to be eligible. The petitioner had
already deposited earnest money of Rs.28 lacs and Rs.20,000/-
towards tender documents fee, which according to the
instructions of the petitioner, is accepted after submission of price
CWP No.12497 of 2009 2
bid. The petitioner made representation dated 12.8.2009,
Annexure P-7, but no reply was received. Work allotment is to be
done by the Engineer-in-Chief, respondent No.2, for which
process is pending.
2. Learned counsel for the petitioner submits that it will
be just and fair that respondent No.2 takes into account view
point of the petitioner before taking any final decision.
3. Having regard to the nature of controversy, without
expressing any opinion on merits, we consider it appropriate to
direct respondent No.2 to take into account the representation of
the petitioner before taking a final decision. If the representation
of the petitioner is to be rejected, reasons therefor may be
conveyed to the petitioner.
4. The petition is disposed of.
5. Dasti on payment.
(ADARSH KUMAR GOEL)
JUDGE
August 20, 2009 ( DAYA
CHAUDHARY )
ashwani JUDGE