IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 71 of 2011(H)
1. R.GOPINATHA KURUP, ANJALI,
... Petitioner
Vs
1. THE TRAVANCORE CEMENTS LTD.,
... Respondent
2. THE MANAGING DIRECTOR, THE TRAVANCORE
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 71 OF 2011
=====================
Dated this the 4th day of January, 2011
J U D G M E N T
Petitioner was the successful tenderer in the tender invited
by the 1st respondent for the sale of construction grade sand
dredged out from Akkulam Lake in Thiruvananthapuram. In terms
of the tender conditions, petitioner ought to have remitted the
tender amount within 7 days, which he did not do. On the other
hand, he requested for relaxation of the payment terms. That was
considered, and by Ext.P4, the respondents agreed that the
petitioner can remove the sand within 20 working days. Now the
petitioner has approached this Court praying that he be permitted
to remit the amount in four instalments.
2. I heard the standing counsel appearing for the
respondents, who opposes the prayer.
3. Admittedly, the issue is contractual, and the parties are
bound by the terms thereof. Therefore, unless the respondents
agrees, this Court will not be justified in diluting the tender
conditions or granting any instalment facility. Therefore, I am not
WPC No. 71/11
:2 :
persuaded to grant the reliefs sought for.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp