High Court Jharkhand High Court

M/S Meinhardt Singapore Pvt.Lt vs State Of Jharkhand & Ors on 19 May, 2011

Jharkhand High Court
M/S Meinhardt Singapore Pvt.Lt vs State Of Jharkhand & Ors on 19 May, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (C) No. 137 of 2011
                                         
             M/s Meinhardt  Singapore Pte. Ltd., India Branch & Anr.                    ...       Petitioners 
                                               Versus
             The State of Jharkhand through the Secretary, Dept. of
             Art, Culture, Sports and Youth Affairs, Ranchi & Ors. ...                  ...       Respondents 

    CORAM:           HON'BLE MRS. JUSTICE POONAM SRIVASTAV

             For the Petitioners              : Mr. P.K. Choudhary, Advocate
             For the Respondents              : J.C. to A.G.

03/19.05.2011

I have heard Shri M.S. Mittal, learned senior counsel assisted by Shri Sanjay 
Kumar Chadha appearing on behalf of the petitioner and Shri P.P. Roy on behalf of 
the State. 

The   instant   writ   petition   is   directed   against   an   order   of   blacklisting   the 
petitioner to participate in the tenders not only within the State of Jharkhand but the 
entire   nation   as   well   as   in   other   tender   invited   internationally.   This   Court   had 
already   granted   an   interim   order   limiting   the   impugned   order   to   the   State   of 
Jharkhand only, vide order dated 17.02.2011. 

I.A. No. 1563   of  2011  has been moved  for   the   reason  that  the   petitioner, 
though having an interim order in his favour was not able to participate in a bid by 
the Delhi State Industrial & Infrastructure Development Corporation Ltd. (DSIIDC), 
one   of   the   pre­qualification   criteria   that   the   consultant   should   not  be   blacklisted 
anywhere. 

The I.A. has been moved seeking an order from this Court to the effect that 
the   blacklisting   done   by   means   of   the   impugned   order   by   the   Building   Works 
Department has been stayed, but the petitioner has been directed not to participate 
in any bid in the State of Jharkhand only. Despite an interim order, the petitioner is 
not able to participate in any other bid within the country and, therefore, the I.A. 

After   hearing   the   respective   counsel   and   examining   the   facts   and 
circumstances as well as the anomalies that is apparent on account of the limited 
interim order, I am of the considered view that this writ petition requires a final 
decision.  The pleadings are also complete. 

List this case on 09.06.2011 at 2.15 p.m. for final hearing.
Till then, the interim order already passed by this Court will remain operative 
and the petitioner will be entitled to participate in the bid other than the State of 
Jharkhand,   including   the   Delhi   State   Industrial   &   Infrastructure   Development 
Corporation Ltd. (DSIIDC)  
 
           (Poonam Srivastav, J.)

Manish