High Court Kerala High Court

Noojum vs Corporatin Of … on 8 April, 2010

Kerala High Court
Noojum vs Corporatin Of … on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8956 of 2010(T)


1. NOOJUM,S/O.ALI KANNU, TC 46/499,
                      ...  Petitioner

                        Vs



1. CORPORATIN OF THIRUVANANTHAPURAM,
                       ...       Respondent

2. HAKKIM, T.C.46/718, MANIKYAVILAKOM,

3. OMBUDSMAN FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.P.A.AHAMMED

                For Respondent  :SRI.RAJESH P.NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                   W.P.(C.) No.8956 of 2010 (T)
             ---------------------------------
              Dated, this the 8th day of April, 2010

                          J U D G M E N T

Heard the learned counsel for the petitioner, the learned

senior counsel appearing for the 1st respondent and the learned

counsel for the 2nd respondent.

2. In respect of the public markets maintained by the 1st

respondent Corporation, the practice adopted was that it will invite

tenders, conduct auction and accept whichever is higher.

3. In so far as for the year 2010-2011 is concerned, in

respect of 18 public markets maintained by the Corporation,

tenders were invited by Exts.P1 to P3, and Ext.P4 contains the

conditions. Clause 3 of Ext.P4 provides that after the auction,

quotations received will be opened and inspected and the highest

offer received will be accepted. It further provides that if the

Secretary feels that the response received in auction/quotation is

inadequate, it will be open to the Secretary not to confirm the

auction or to go for reauction.

WP(C) No.8956/2010
-2-

4. In so far as the Ambalathara public market of the

Corporation is concerned, in response to Exts.P1 to P3, two

quotations were received on the last date, i.e. 27/01/2010 of which

the petitioner’s was the higher. Auction was scheduled on

28/01/2010 and nobody participated in the auction. Despite the

petitioner having made the highest offer of Rs.3,51,500/-, auction

was not confirmed in his favour. He made representations to the

Mayor, and that was pending.

5. At that stage, the 2nd respondent, who did not submit

any quotation in response to Exts.P1 to P3 or appear for the auction,

filed a complaint before the 3rd respondent, which was numbered as

O.P.No.170/2010. Notice was served on the petitioner and the

Corporation. They filed their objections. Meanwhile, the petitioner

also approached the Ombudsman complaining that despite long

lapse of time, auction was not confirmed in his favour. His

complaint was numbered as O.P.No.355/2010. Both

O.P.Nos.170/2010 & 355/2010 were considered by the

Ombudsman and Ext.P9 order was passed directing reauction. It is

challenging Ext.P9 this writ petition is filed.

WP(C) No.8956/2010
-3-

6. A reading of Ext.P9 shows that the Ombudsman has

accepted the case canvassed by the petitioner and the Corporation

that as on 27/01/2010 two quotations were received, and that of

the two, the quotation submitted by the petitioner was the higher.

It is also accepted that on 28/01/2010 auction was scheduled and

that auction was not held as nobody participated in the auction. On

accepting these two contentions, the Ombudsman rejected the case

of the 2nd respondent that tender was invited and auction was held

in a secretive manner. After having held so, instead of directing

confirmation of the auction in favour of the petitioner, the

Ombudsman proceeded to pass an order directing that in the fitness

of things, it is only appropriate that the parties are given one more

opportunity to participate in the auction. Accordingly, reauction

was directed to be held.

7. In my view, this course of action adopted by the

Ombudsman is totally erroneous. The Ombudsman after having

accepted the case pleaded by the petitioner and the Corporation

that tenders were received, auction was scheduled but was not held

as nobody participated in the auction, and that the petitioner was

WP(C) No.8956/2010
-4-

the highest bidder; and after rejecting the case of the 2nd

respondent that the auction was held in a secretive manner, should

have as a consequence directed confirmation of auction in favour of

the petitioner. On the other hand, reauction is ordered. Once the

steps taken by the Corporation have been upheld, the Ombudsman

has no power to impose its own views in another manner, as it has

done in Ext.P9.

In my view, for that reason, Ext.P9 to the extent it directs

reauction is illegal and is only to be set aside and I do so.

Therefore, this writ petition is disposed of directing the 1st

respondent to confirm the auction in respect of the Ambalathara

public market in favour of the petitioner. This shall be done as

expeditiously as possible, at any rate, within two weeks of

production of a copy of this judgment

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg