IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.9122 of 2009
Date of decision: 1.7.2009
Dinesh Soni.
-----Petitioner
Vs.
State of Punjab & others
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS JUSTICE DAYA CHAUDHARY
Present:- Mr. Aman Bansal, Advocate
for the petitioner.
-----
ORDER:
1. This petition seeks quashing of order of allotment of
work to respondent No.8 vide letter dated 5.5.2009 Annexure P-4.
2. The work is of transportation. The petitioner had
applied in pursuance of Tender Notice and quoted the lowest
rates. However, the tender was not allotted to him. According to
the contesting respondents, the rate quoted by the petitioner,
though lowest, was still on the higher side. Accordingly, the work
was allotted to respondent No.8 at a rate lower than the rate
quoted by the petitioner. This stand is clear from the reply of
respondent No.5 to the Legal Notice of the petitioner.
CWP No.9122 of 2009 2
3. Learned counsel for the petitioner submits that in the
letter dated 21.3.2009, Annexure P-1, it is mentioned that the
petitioner submitted list of trucks and affidavit to prove his
competence and the FCI had no objection to issuing of tender to
the lowest tenderer. However, the fact remains that the petitioner
did not agree to decrease the rate which according to the
contesting respondents was on the higher side, though lowest.
4. The petition is dismissed.
5. It is, however, made clear that if the petitioner makes
a representation to the higher authorities about any malafides in
the matter, this order will not stand in his way.
(ADARSH KUMAR GOEL)
JUDGE
July 01, 2009 ( DAYA CHAUDHARY )
ashwani JUDGE