C.W.P No. 14500 of 2008 ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P No. 14500 of 2008
Date of decision : September 16, 2008
M/S Instruments and Equipment Co.
...... Petitioner
through Mr.A.K.Aggarwal, Advocate
v.
Union of India & others,
...... Respondents
through Mr.Ashwani Bansal, Advocate
for respondent No.1.
Mr.Madan Mohan, Advocate
for respondents No.2 to 6.
CORAM : HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
HON'BLE MR.JUSTICE AJAY TEWARI
***
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
***
AJAY TEWARI, J
This petition has been filed challenging the tender notice dated
23.7.2008 issued by respondent No.6.
The petitioner claims to be an approved manufacturer for
procurement of wide range AVRs against DGS&D rate contract. As per the
learned counsel for the petitioner the impugned tender notice mentions that
three concerns viz. respondents No.7, 8 and 9 are the approved
manufacturers for the tender items. It is his contention that even though the
petitioner was eligible yet it has been excluded by the mention of these three
respondents.
C.W.P No. 14500 of 2008 ::2::
In our opinion, this writ petition must fail. The petitioner did
not even purchase the tender notice. Had it done so, and submitted the
same, it would have been able to urge before the respondents that it was
also eligible and that its tender should be considered on merits. Instead, it
rushed to this Court challenging the tender notice itself. In these
circumstances, we dismiss this writ petition without further recording any
finding as to the eligibility or otherwise of the petitioner which may be
raised by it whenever the opportunity arises.
No costs.
( AJAY TEWARI )
JUDGE
( ADARSH KUMAR GOEL )
JUDGE
September 16, 2008
'kk'