High Court Patna High Court - Orders

Gajendra Dubey vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Gajendra Dubey vs The State Of Bihar & Ors on 19 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.7077 of 2011
                                      Gajendra Dubey
                                             Versus
                                 The State Of Bihar & Ors
                                           -----------

03/ 19.07.2011 I.A. No.4544 of 2011 has been filed by the

petitioner seeking additional relief challenging tender notice

dated 03.06.2011 published in Bhartiya Business Standard

daily newspaper and also challenging order dated 15.06.2011

passed by Managing Director, Bihar State Food and Civil

Supplies Corporation, Patna (respondent no.2).

Learned counsel for the petitioner submits that

vide order dated 25.04.2011 operation of the earlier notice

published on 07.04.2011 in Hindustan newspaper for selection

of Transport-cum-Loading Agent/Reserved Transport-cum-

Loading Agent relating to revenue district of Muzaffarpur and

the proceeding for selection of panel for the same was stayed.

He further submits that only to circumvent the said order, fresh

notice has been published on 03.06.2011 and that too in a very

little known newspaper which has no circulation in the area in

question.

Learned counsel for the respondents vehemently

opposes the contentions of learned counsel for the petitioner

and submits that the subsequent notice was published not to

circumvent any order of this court in any manner whatsoever,

rather for the sake of requirement national tender was invited

in notice published in a national newspaper.
-2-

Considering the entire facts and circumstances of

this case, the reliefs sought by the petitioner in paragraph-8 of

the interlocutory application are permitted to be added to the

reliefs claimed in the writ petition.

During the pendency of this writ petition, the

selection procedure vide tender notice dated 03.06.2011 and

order dated 15.06.2011 shall remain stayed so far it related to

the district of Muzaffarpur, if the tender has not yet been

finally allotted to any other person.

Harish                                           (S.N. Hussain, J.)