High Court Kerala High Court

M/S.Stericat Gutsterings (P) … vs Kerala Medical Services … on 12 March, 2009

Kerala High Court
M/S.Stericat Gutsterings (P) … vs Kerala Medical Services … on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 597 of 2009()


1. M/S.STERICAT GUTSTERINGS (P) LIMITED
                      ...  Petitioner

                        Vs



1. KERALA MEDICAL SERVICES CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.M.AJAY,SC,KERALA MEDICAL SERV.CORPN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/03/2009

 O R D E R
       KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
              ------------------------------------------
                   Writ Appeal No.597 OF 2009
              ------------------------------------------
            Dated this the 12th day of March, 2009.


                          J U D G M E N T

Kurian Joseph, J.

The appellant is the petitioner in W.P.(C) No.7016/2009.

The writ petitioner is one of the tenderers under the respondent

for supply of drugs and supplies. The petitioner furnished

Earnest Money Deposit only to the tune of Rs.30,000/- whereas

under the tender conditions, it should be a minimum of

Rs.30,000 but to the tune of 1% of the total bid amount.

2. Learned standing counsel for the respondent has made

available a copy of the tender conditions. Prima facie, we do not

find any provision to the effect that merely because EMD is

insufficient, the tender is liable to be rejected. Whereas in

several other situations, it has been provided that the tender is

liable to be rejected.

3. However, in the nature of the order we propose to pass,

we do not think that at this stage we should go into those

aspects. The petitioner had in fact submitted Exhibit P5

W.A.No.597/2009 2

representation seeking for permission to cure the defect.

Learned Single Judge dismissed the writ petition without any

reference to Exhibit P5 representation.

In the above facts and circumstances of the case, we set

aside the judgment under appeal and dispose of the writ petition

directing the Managing Director of the respondent to consider

Exhibit P5, with notice also to other bidders who have been

provisionally selected as per Exhibit P4. A decision on Exhibit P5

shall be taken within a period of two weeks from the date of

production of a copy of this judgment. We make it clear that we

have not expressed any opinion as to the merits of the case and

all the contentions are left open.

This writ appeal is disposed of as above.

KURIAN JOSEPH
JUDGE

S.S.SATHEESACHANDRAN
JUDGE

smp

W.A.No.597/2009 3

KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ.

W.A. No. 597 OF 2009

J U D G M E N T

12.03.2009