Gujarat High Court Case Information System
Print
SCA/12866/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12866 of 2010
=========================================
NAVMEET
CARGO PVT LTD THROUGH DIRECTOR MUKESH B KOTHARI - Petitioner(s)
Versus
SENIOR
DIVISIONAL COMMERCIAL MANAGER (D.R.M) & 1 - Respondents
=========================================
Appearance :
MR
AB VYAS for
Petitioner(s) : 1,MS.P J.JOSHI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has been awarded contract by way of leasing out four
tones of space in train no. 171 running between Ahmedabad and
Jodhpur, and that lease period, expressly restricted and agreed upon,
is expiring in November,2010. The petitioner is stated to have made
representations and applications before the higher authorities which
are stated to be under consideration. However, in the meantime,
without participating in any fresh tendering process, the petitioner
has prayed herein for a direction to the respondent to issue tender
notice afresh after disposal of the disputes raised by the petitioner
in their applications and representations. Learned counsel for the
petitioner completely failed in substantiating the first and main
contention that the original term of the lease of the petitioner was
for three years. Instead, it is made abundantly clear by the
respondents in their letter dated 09.11.2009 that the period of lease
was limited to one year.
Thus,
no ground having been made out for grant of any relief or
entertaining the petition, it is summarily dismissed.
[D.H.WAGHELA,
J.]
[ABHILASHA
KUMARI, J.]
JYOTI
Top