IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5500 of 2008(D)
1. K. RUKHIYA, AGED 40 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. DISTRICT HOSPITAL DEVELOPMENT COMMITTEE-
3. THE SUPERINTENDENT
4. K.A. HAMSA, S/O.ENTHIYANKUTTY
For Petitioner :DR.GEORGE ABRAHAM
For Respondent :SRI.V.CHITAMBARESH (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/12/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 5500 OF 2008 (D)
====================
Dated this the 18th day of December, 2008
J U D G M E N T
Petitioner was the bidder for running a canteen in the premises of
Government District Hospital, Palakkad. According to the petitioner, she
was the highest bidder also. Despite this, the tender was not given.
2. Irrespective of the controversies that are now raised, it is the
accepted position that the tender has since been cancelled. If that be so,
even if the petitioner was the highest bidder, nothing turns on that offer.
3. Now that the cancellation has been ordered, it is open to the
2nd respondent to initiate the re tender process and the 2nd and 3rd
respondents shall ensure that re tender process is expedited and
completed.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp