Allahabad High Court High Court

M/S Elcom Technologies Pvt. Ltd., vs State Of U.P.,Thru. Prin. Secy., … on 21 June, 2010

Allahabad High Court
M/S Elcom Technologies Pvt. Ltd., vs State Of U.P.,Thru. Prin. Secy., … on 21 June, 2010
Court No. - 3

Case :- MISC. BENCH No. - 5935 of 2010

Petitioner :- M/S Elcom Technologies Pvt. Ltd.,
Respondent :- State Of U.P.,Thru. Prin. Secy., Irrigation Deptt.,&
Others
Petitioner Counsel :- Shraddha Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Hon’ble Devendra Kumar Arora,J.

Vakalatnama filed by Mr.Dhruv Mathur and Mr. Akhil Kumar , learned
Advocates , is taken on record.

Heard Mr. Prashant Chandra, learned Senior Advocate assisted by Mr.
Shradha Agarwal, learned counsel for the petitioner, Mr. J.N.Mathur,
learned Senior Advocate assisted by Mr.Dhruv Mathur, learned counsel
for the opposite party no.2 and Mr.D.K.Upadhyaya, learned Chief
Standing counsel.

Being aggrieved with the order dated 14.05.2010, issued by the
Chairman of U.P. Water Sector Restructuring Project, the petitioner has
filed the present writ petition. Mr. Prashant Chandra, learned Senior
Advocate submits that the petitioner has not been communicated the
result of technical bid. whereas Mr. Mathur, learned Senior Advocate
informs that technical bid was opened on 27.11.2009 and the result of
that very technical bid is well within the knowledge of the petitioner.
Subsequently in furtherance of the bid the letter of intent has been
issued to M/s Shottam Instruments private Ltd. New Delhi on
31.05.2010 and the formal agreement has been entered into between
the parties on 11.06.2010.

Keeping in view the progress of the case coupled with the facts that the
Contractor in whose favour bid has been finalized, is not party of the
petition, we are not inclined to pass interim order.
Two weeks time as prayed by Mr. Mathur, learned Senior Advocate
appearing for opposite party no.2 is allowed to file counter affidavit.
List on 05.07.2010, as fresh.

Order Date :- 21.6.2010
Sanjeet