High Court Madras High Court

S. Balakrishnan vs State Of Tamil Nadu And Another on 28 June, 1989

Madras High Court
S. Balakrishnan vs State Of Tamil Nadu And Another on 28 June, 1989
Equivalent citations: AIR 1990 Mad 159
Bench: Bakthavatsalam


ORDER

1. The petitioner seeks a declaration from this Court that the purported auction of chappal contract at the Anna Memorial (Anna Samathi) Marina, Madras-5 which was held illegally on 12-6-1989 is null and void and to direct the second respondent

to conduct a re-auction of chappal contract and permit the petitioner to compete in the same. The petitioner claims to be an unemployed graduate, having completed his degree course in B.Sc. It seems the authorities wanted to auction the right to collect fees for chappal in Anna Samithi, Marina and the chappal contract was published through auction notice by M/s. Murray & Co. for a period of one year from 11-2-1989 to 10-2-1990. The petitioner feels aggrieved by the conditions of the auction sale, especially condition Nos. 2 and 3 which are to the following effect :

“Condition No. 2. A Cash deposit of 50% of the bid amount should be paid immediately, the hid is knocked down and balance paid within 7 days from the dale of acceptance of bid and execute an agreement for the due fulfilment of the lease, failing which the deposit paid will be forfeited and re-auction conducted.

3. Only on payment of the bid amont in full, contract would be given and the successful bidder should be allowed to start his business.”

2. Learned Counsel for the petitioner contends that the conditions are onerous and the unemployed graduates like the petitioner cannot be asked to comply with such conditions and only monied people can take part in the auction if the conditions are to be complied with. I am unable to agree with the contentions raised by the lerned Counsel for the petitioner. It is purely a matter of contract with the Government and it is for the contracting parties to decide about the conditions and only if the petitioner is able to satisfy the conditions, he can take part in the auction. The petitioner cannot compel the State to have certain conditions which will be advantageous to him. I do not see anything wrong in conditions Nos. 2 and 3 stated supra. These conditions are published in the auction notice so that the entire amount will come to the public revenue as soon as the auction is over before the contract is executed. As such, I am not inclined to entertain this writ petition. It is open to the State to impose any conditions for conducting auction and it is settled law that

this Court cannot interfere in such matters. The argument that the petitioner is an unemployed graduate and he will not be able to take part in the auction because of these conditions, is not a ground to entertain a petition under Art. 226. There is no merit in this writ and accordingly it will stand dismissed.

3. Petition dismissed.