IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35296 of 2007(B)
1. P.Y.MOHAMMED ASLAM, S/O.P.A.YAHIYA,
                      ...  Petitioner
                        Vs
1. BHARAT SANCHAR NIGAM LIMITED,
                       ...       Respondent
2. ASST.GENERAL MANAGER,
                For Petitioner  :SRI.M.H.HANIL KUMAR
                For Respondent  :SRI.C.S.RAMANATHAN-SC
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :03/12/2007
 O R D E R
                                      ANTONY DOMINIC, J.
                            ---------------------------------------------------
                                     W.P.(C) 35296 OF 2007
                            ---------------------------------------------------
                                    Dated: December 3, 2007
                                             JUDGMENT
This writ petition has been filed for directing the 2nd respondent to issue tender
forms to the petitioner and to consider the tender without insisting on EPF registration.
2. The writ petition has been filed following the issuance of Ext.P2, by the 2nd
respondent, inviting tenders for execution of certain works. It is the admitted position
that the petitioner does not possess EPF Registration and the tender notice itself says
that tenders are invited from contractors who are having EPF registration. If that be so,
the petitioner is ineligible to be issued tender forms.
3. However, the 2nd respondent submits before me that if the petitioner
undertakes to obtain registration from the EPF Department, they are willing to issue
tender documents.
4. Therefore, I direct that if the petitioner furnishes an undertaking that he will
obtain registration from the EPF Department before submitting the tender, the petitioner
will be issued tender documents.
This writ petition is disposed of as above.
 ANTONY DOMINIC
JUDGE
Issue copy today itself.
mt/-