High Court Patna High Court - Orders

M/S Al-Helal Education Trust vs The State Of Bihar & Ors on 15 July, 2011

Patna High Court – Orders
M/S Al-Helal Education Trust vs The State Of Bihar & Ors on 15 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.11293 of 2011
                               M/S Al-Helal Education Trust
                                              Versus
                                  The State of Bihar & Ors
                                            -----------

02/ 15.07.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

This writ petition has been filed by the petitioner

challenging notice dated 30.06.2011 by which the District

Magistrate-cum-Chairman, District Health Society, West

Chamaparan, Bettiah (respondent no.4) invited tender for

maintenance of Government Hospitals, viz Sadar Hospital, Sub-

Divisional Hospital, Referral Hospital and Primary Health Centers

in the district of West Champaran for the work and services, i.e.

cleaning, washing, generator services etc. and also challenging

corrigendum published in daily Hindi Newspaper “Dainik Jagran”

on 04.07.2011 extending the date without rescindment of the

agreement with the petitioner which was entered on 02.04.2011 for

running the same for a period of three years.

Learned counsel for the petitioner prays for an interim

relief for stay of the notices, but in the facts and circumstances of

this case, this court does not find any reason to pass an interim

order until learned counsel for the respondents seeks instructions

and argue on the points involved.

In the said circumstances, the prayer for interim relief is

rejected for the present. However, any step taken by the authority

concerned during the pendency of this writ petition shall be subject
-2-

to the final result of this writ petition.

Put up this case after four weeks under the heading

„Admission‟ in regular course to enable learned counsel for the

respondents to seek instructions and file counter affidavit.

(S. N. Hussain, J.)
Sunil