Gujarat High Court Case Information System
Print
SCA/9004/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9004 of 2010
=============================================================
VRIJBHUSHAN
JAIPRAKASH PANDEY - Petitioner(s)
Versus
NATIONAL
HIGHWAYS AUTHORITY OF INDIA THROUGH CHAIRMAN & 1 - Respondent(s)
=============================================================
Appearance :
MR.J
S.SADHWANI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/08/2010
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has prayed for quashing of impugned advertisement dated
10th July, 2010,
according to which, the bid documents were to be sold between
9.7.2010 and 2.8.2010. Admittedly, the petitioner has not bought the
document, the sale of which is alleged to have been denied to him.
The fact remains that the date for obtaining the bid document has
expired and even the date for submitting the tenders is 6.8.2010.
Therefore, it clearly appears that the petitioner has missed the
deadline for approaching this Court for any worthwhile and effective
relief. The attempt at disrupting the tendering process in question
does not appear to be bona fide
and therefore, the petition is dismissed, in limine.
(D.H.WAGHELA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top