High Court Punjab-Haryana High Court

Manna Singh Wala Cooperative … vs State Of Punjab & Others on 21 April, 2011

Punjab-Haryana High Court
Manna Singh Wala Cooperative … vs State Of Punjab & Others on 21 April, 2011
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH.

                                         C.W.P. No.6827 of 2011
                                       Date of decision: 21.4.2011

Manna Singh Wala Cooperative Labour & Construction
Society Ltd.
                                         -----Petitioner.
                          Vs.
State of Punjab & others.
                                    -----Respondents.

CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR. JUSTICE AJAY KUMAR MITTAL

Present:-   Mr. M.S. Sidhu, Advocate
            for the petitioner.
                    ---


ADARSH KUMAR GOEL, J.

This petition seeks direction to allot tender of loading

and unloading of wheat crop to the petitioner by cancelling

allotment made in favour of respondent No.5.

Case of the petitioner is that in pursuance of tender

notice dated 26.2.2011, the petitioner gave its bid which was the

lowest. However, ignoring the said bid, the Managing Director

Pungrain, respondent No.2, awarded the contract arbitrarily to

respondent No.5. While awarding the contract to respondent

No.5, instructions contained in notification dated 13.8.2005,

Annexure P-4, of giving preference to cooperative societies have

also been ignored. The petitioner vide representation dated

4.4.2011 pointed out its grievance to respondent No.4 District

Manager, Pungrain, to which no response has been received.
C.W.P. No. 6827 of 2011 2

We find that respondent No.4 is lower in rank to

respondent No.2 who is said to have taken decision in awarding

the contract. On being confronted with this, learned counsel for

the petitioner seeks permission to withdraw the petition to

approach respondent No.2, the Managing Director, Pungrain.

If the petitioner makes any such representation to

respondent No.2, the said respondent may take a decision

thereon in accordance with law within one week from the date of

receipt of a copy of this order. The decision so taken may be

conveyed to the petitioner.

The petition is disposed of accordingly.


                                      (ADARSH KUMAR GOEL)
                                             JUDGE


April 21, 2011                         ( AJAY KUMAR MITTAL )
ashwani                                        JUDGE