IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16934 of 2008(S)
1. RAVI MYNAGAPALLY, AGED 37,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SECRETARY TO GOVERNMENT, DEPARTMENT
3. THE CHAIRMAN (DIRECTOR GENERAL OF POLICE
4. THE MANAGING DIRECTOR, KERALA POLICE
5. C.S.RAJAGOPAL, VILAYIL PUTHAN VEEDU,
6. THE SECRETARY, OACHIRA TEMPLE
For Petitioner :SRI.T.S.JOHN
For Respondent :SRI.G.S.REGHUNATH
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :23/06/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P (C). No. 16934 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 23rd day of June, 2008
Judgment
H.L. Dattu, C. J:
Petitioner calls himself a public spirited citizen. He is before this Court,
questioning the award of contract for the construction of a Plant and Auxiliary
Building for the Titanium Sponge Project at Chavara to the 5th respondent.
2. In our view, this petition does not even have a tinge of public interest
litigation. If for any reason, any person who had participated in the tender process
and has quoted the lowest rate, and if for any reason his bid is not accepted, he
could definitely come before this Court and question the award of contract in
favour of respondent No.5. In our view, petitioner is not expected to espouse
the cause of other tenderers by filing this public interest litigation. In that view of
the matter, we decline to interfere in this writ petition.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.