High Court Punjab-Haryana High Court

M/S Singal And Sons Const.(P) Ltd vs Union Of India And Another on 22 December, 2008

Punjab-Haryana High Court
M/S Singal And Sons Const.(P) Ltd vs Union Of India And Another on 22 December, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.


                                              C.W.P. No.21411 of 2008
                                            Date of decision: 22.12.2008

M/s Singal and sons Const.(P) Ltd.
                                                             -----Petitioner
                                   Vs.
Union of India and another.
                                                         -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
             HON'BLE MR JUSTICE L.N. MITTAL

Present:-    Mr. Suman Jain, Advocate
             for the petitioner.
                   -----

ORDER:

This petition seeks quashing of letter dated 2.6.2008 by

which tender of the petitioner was accepted, letter dated 9.9.2008 by

which contract given to the petitioner was cancelled for default of the

petitioner in executing the work, letter dated 17.11.2008 by which

process of retendering was initiated at the risk and cost of the petitioner

and letter dated 11.12.2008 by which letter dated 17.11.2008 was

cancelled.

Contention raised in the petition is that tender could be

accepted only within 60 days but it was accepted beyond 60 days and

alternatively, the petitioner was now willing to execute the work.
C.W.P. No.21411 of 2008

2

We are of the view that the issue raised cannot be gone into

in writ jurisdiction, the same being purely a matter of contract involving

disputed questions.

The petition is dismissed, without prejudice to any other

remedy in accordance with law.


                                           ( ADARSH KUMAR GOEL )
                                                  JUDGE


December 22, 2008                                 ( L. N. MITTAL )
ashwani                                               JUDGE