High Court Kerala High Court

M/S Stricast … vs Kerala Medical Services … on 15 July, 2009

Kerala High Court
M/S Stricast … vs Kerala Medical Services … on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1303 of 2009()


1. M/S STRICAST GUTSTRINGS(P)LIMITED,
                      ...  Petitioner

                        Vs



1. KERALA MEDICAL SERVICES CORPORATION LTD,
                       ...       Respondent

2. M/S.B.BRUAN MEDICAL(INDIA)PVT.LTD.,UNIT

3. M/S.MCO HOSPITAL AIDS PTV.LTD.,32,IST

4. M/S.SUTURES INDIA PVT.LTD.,NO.472,13TH

5. M/S.FUTURA SURGICARE PVT.LTD,NO.29,

6. M/S.HINDUSTRAN LATEX LTD,LATEX BHAVAN,

7. M/S.JOHNSON & JOHNSON (ETHICON DIVISION)

                For Petitioner  :SRI.P.DEEPAK

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

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/07/2009

 O R D E R
                  S.R.BANNURMATH, C.J. &
                    KURIAN JOSEPH,J.
       -------------------------------------------------
                  W.A.No.1303 of 2009
      --------------------------------------------------
          Dated this the 15th day of July, 2009

                         JUDGMENT

Kurian Joseph,J.

Appellant is the petitioner. He approached this court

aggrieved by the refusal on the part of the respondent to

permit him to participate in the tender. Due to the alleged

deficiency in the earnest money deposit, the tender was

rejected. The learned single Judge dismissed the writ

petition and hence the writ appeal. When the matter was

pending before us, we had directed the first respondent to

get instruction as to what is the present situation. It is

informed that since the tender of the writ petitioner was

rejected in view of the huge price difference, the first

respondent verified whether the nearest lower tenderers

were prepared to match the price offered by the writ

petitioner. Since they were not prepared to match the

W.A.No.1303 of 2009

-:2:-

price, it is submitted that the first respondent has now

decided to initiate retender proceedings in respect of 14 items

quoted by the writ petitioner. It is also submitted that since

the writ petitioner is not otherwise disqualified he can also

participate in the retender proceedings. In that view of the

matter we dispose of the writ appeal with liberty to the writ

petitioner to participate in the retender proceedings. It is

made clear that the judgment under appeal will not stand in

the way of the first respondent taking recourse to the

proceedings as above.

S.R.BANNURMATH,
Chief Justice

KURIAN JOSEPH,
Judge

ahg.

BANNURMATH, C.J. &
KURIAN JOSEPH,J.

—————————

W.A.No.1303 of 2009

—————————-

JUDGMENT

15th July, 2009