IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.6827 of 2011
Date of decision: 21.4.2011
Manna Singh Wala Cooperative Labour & Construction
Society Ltd.
-----Petitioner.
Vs.
State of Punjab & others.
-----Respondents.
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MR. JUSTICE AJAY KUMAR MITTAL
Present:- Mr. M.S. Sidhu, Advocate
for the petitioner.
---
ADARSH KUMAR GOEL, J.
This petition seeks direction to allot tender of loading
and unloading of wheat crop to the petitioner by cancelling
allotment made in favour of respondent No.5.
Case of the petitioner is that in pursuance of tender
notice dated 26.2.2011, the petitioner gave its bid which was the
lowest. However, ignoring the said bid, the Managing Director
Pungrain, respondent No.2, awarded the contract arbitrarily to
respondent No.5. While awarding the contract to respondent
No.5, instructions contained in notification dated 13.8.2005,
Annexure P-4, of giving preference to cooperative societies have
also been ignored. The petitioner vide representation dated
4.4.2011 pointed out its grievance to respondent No.4 District
Manager, Pungrain, to which no response has been received.
C.W.P. No. 6827 of 2011 2
We find that respondent No.4 is lower in rank to
respondent No.2 who is said to have taken decision in awarding
the contract. On being confronted with this, learned counsel for
the petitioner seeks permission to withdraw the petition to
approach respondent No.2, the Managing Director, Pungrain.
If the petitioner makes any such representation to
respondent No.2, the said respondent may take a decision
thereon in accordance with law within one week from the date of
receipt of a copy of this order. The decision so taken may be
conveyed to the petitioner.
The petition is disposed of accordingly.
(ADARSH KUMAR GOEL)
JUDGE
April 21, 2011 ( AJAY KUMAR MITTAL )
ashwani JUDGE