IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.21411 of 2008
Date of decision: 22.12.2008
M/s Singal and sons Const.(P) Ltd.
-----Petitioner
Vs.
Union of India and another.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. Suman Jain, Advocate
for the petitioner.
-----
ORDER:
This petition seeks quashing of letter dated 2.6.2008 by
which tender of the petitioner was accepted, letter dated 9.9.2008 by
which contract given to the petitioner was cancelled for default of the
petitioner in executing the work, letter dated 17.11.2008 by which
process of retendering was initiated at the risk and cost of the petitioner
and letter dated 11.12.2008 by which letter dated 17.11.2008 was
cancelled.
Contention raised in the petition is that tender could be
accepted only within 60 days but it was accepted beyond 60 days and
alternatively, the petitioner was now willing to execute the work.
C.W.P. No.21411 of 2008
2
We are of the view that the issue raised cannot be gone into
in writ jurisdiction, the same being purely a matter of contract involving
disputed questions.
The petition is dismissed, without prejudice to any other
remedy in accordance with law.
( ADARSH KUMAR GOEL )
JUDGE
December 22, 2008 ( L. N. MITTAL )
ashwani JUDGE