High Court Kerala High Court

K.M.Sidhik vs The State Of Kerala on 31 January, 2011

Kerala High Court
K.M.Sidhik vs The State Of Kerala on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2855 of 2011(F)


1. K.M.SIDHIK, S/O.MUHAMMED, AGED 52 YEARS
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE MEMBER SECRETARY AND CHIEF EXECUTIVE

3. SIDHIQUE,S/O.HASSAN AGED ABOUT 60 YEARS

                For Petitioner  :SRI.K.J.KURIACHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.2855 OF 2011(F)
              --------------------------------------------------
            Dated this the 31st day of January, 2011

                           J U D G M E N T

In response to Ext.P1, petitioner submitted his tenders for

the purchase of the vehicles mentioned therein. According to him,

his offer was the highest and the same was accepted. It is stated

that subsequently, by Ext.P2 he was informed that, in view of a

higher post offer received from the 3rd respondent, petitioner’s

offer was cancelled and the amount deposited by him is returned.

It is aggrieved by the above that the writ petition has been filed.

2. Government Pleader has obtained instructions in the

matter. According to the Government Pleader as in all other

cases, the method adopted by the respondent was initially to

resort to auction followed by tender and post offer. It is stated

that once that process is completed, the respondents will also

resort to re-auction and re-tender and among the above, the least

offer received is accepted. According to the Government Pleader

in the auction nobody had made a minimum required offer and

therefore tender procedure was resorted by Ext.P1. It is stated

that in response to Ext.P1 many offers were received and that

WPC.No.2855 /2011
:2 :

the offer made by the petitioner was the highest. According to

him, after the tender process, among the post offers that were

received, the offer received from the 3rd respondent was higher

than that of the petitioner. It is stated that it was therefore that by

Ext.P2 the petitioner was informed that the offer made by him

was not accepted. Government Pleader further submits that after

receiving the post offers, respondents have already scheduled a

re-auction and re-tender on 23.2.2011. It is submitted that

depending upon the offers to be received, necessary steps in the

matter will be taken.

3. 4It is for the respondents to decide in what least

manner the vehicle should be sold and so long as the method so

adopted is not arbitrary or mala fide, it is not for this court to

interfere. If in that process, the respondents have adopted various

methods to fetch maximum value for the vehicles, this court

cannot hold that the respondents have committed any illegality.

In this case petitioner could not show that the steps taken by the

respondents are vitiated for arbitrariness or mala fides. Further

even accepting the case pleaded by the petitioner, it cannot be

said that any of his legal rights are affected.

WPC.No.2855 /2011
:3 :

Writ Petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/