High Court Punjab-Haryana High Court

Ramesh Kumar vs Haryana Tourism Corporation on 18 December, 2008

Punjab-Haryana High Court
Ramesh Kumar vs Haryana Tourism Corporation on 18 December, 2008
                         C. W. P. No. 11028 of 2008                         1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                         Case No. : C. W. P. No. 11028 of 2008
                         Date of Decision : December 18, 2008.


            Ramesh Kumar                                ....   Petitioner
                         Vs.
            Haryana Tourism Corporation                 ....   Respondent

CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL

HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. Kamal Narula, Advocate
for Mr. Satbir Gill, Advocate
for the petitioner.

Mr. Sanjeev Kaushik, Advocate
for the respondent.

* * *

ADARSH KUMAR GOEL, J. (Oral) :

1. This petition has been filed for quashing advertisement dated
25.06.2008 for grant of license for three years for running and operation of
Banquet Hall at Surkhab Tourist Complex, Sirsa.

2. Case of the petitioner is that an advertisement was issued on
05.06.2008, Annexure P-1 and when tenders were opened, the petitioner
was found to be highest bidder. However, his bid was not accepted and a
fresh advertisement was issued, which was arbitrary and illegal.

3. In the reply filed, the Haryana Tourism Corporation, the
respondent herein has explained that in the earlier tender process, certain
C. W. P. No. 11028 of 2008 2

participants could not attend and it was learnt that it was manipulated by the
petitioner. On this account, fresh tender process was initiated and tender
has been duly allotted to one Shri Gurnam Singh with effect from
01.11.2008, which is to remain in force up to 31.10.2011 for Rs.25 lacs, as
against the highest bid of the petitioner for Rs.6.45 lacs only.

4. On 11.09.2008, no one appeared for the petitioner and counsel
for the respondent made a statement that written statement was ready, which
was being filed in course of that day. On the last date, the matter was
adjourned on the request of counsel for the petitioner. Today also, counsel
for the petitioner is not ready. We find that in view of stand in the written
statement, there is no substance, whatsoever, in the writ petition.

5. Dismissed.





                                              (ADARSH KUMAR GOEL)
                                                      JUDGE



December 18, 2008                                    ( L. N. MITTAL )
monika                                                     JUDGE