IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29134 of 2009(J)
1. GAISHU SUNIL, AGED 33 YEARS,
... Petitioner
Vs
1. M/S.BHARATH PETROLEUM CORPORATION LTD.,
... Respondent
2. THE TERRITORY MANAGER (LPG),
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.29134/2009-J
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of January, 2010
J U D G M E N T
The petitioner herein submitted tender for
transportation of L.P.G from the bottling plant at Kochi
for a period of two years from 01/09/2009. The petitioner
had offered four packed L.P.G trucks for the said
operation. It is the case of the petitioner that she
received a letter dated 26/08/2009 from the first
respondent asking her to attend the direct negotiation
scheduled to be held on 28/08/2009 at 10.30 a.m. But, the
letter was received only on the same day, i.e. on
28/08/2009, at 2 p.m. In these circumstances, the
petitioner could no participate in the negotiations. She
submitted Ext.P2 representation seeking for a further
opportunity in the matter or to allot similar works on the
basis of the existing rates fixed by them.
2. In the counter affidavit filed on behalf of the
respondents, the stand taken in paragraph (4) is that the
tenderers were called for negotiation on various dates,
namely, 16/07/2009, 29/07/2009, 03/08/2009, 22/08/2009 and
28/08/2009. The petitioner participated only for the
negotiation held on 29/07/2009. The tenders were finalised
W.P.(C). No.29134/2009
-:2:-
on 30/08/2009 pursuant to the negotiation with the
tenderers and after opening of the credential bid and price
bid. The contracts were finalised and the tenderers have
commenced operations.
3. In the light of the above factual situation, this
Court may not be justified in directing the respondents to
allow the petitioner to participate in the tender which is
already over. But, what remains is the request made by the
petitioner in Ext.P2 to consider her tender if certain
works are available which are yet to be allotted to any of
the tenderers. Even though the learned counsel for the
petitioner submitted that by accepting her tender no harm
will be caused to the existing tenderers, the learned
counsel for the respondents submitted that without the
other tenderers in the party array, this Court may not be
justified in passing such an order. Hence, only if any
work other than those finalised are available, the request
can be considered. There will be a direction to the
respondents to consider Ext.P2 representation and if there
is any additional work available, the tender submitted by
the petitioner will be considered on such terms as may be
W.P.(C). No.29134/2009
-:3:-
fixed. Appropriate decision will be taken and a reply will
be given to the petitioner within a period of one month.
The tenders already finalised on 30/08/2009, will not be
re-opened.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms