IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27601 of 2010(A)
1. SRI.ABDUL RAZZACK,CHELAMBADAM HOUSE,
... Petitioner
Vs
1. THE SECRETARY,VYTHIRI GRAMA PANCHAYATH,
... Respondent
2. THE PANCHAYATH COMMITTEE,VYTHIRI GRAMA
For Petitioner :SRI.JOHN K.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :06/09/2010
O R D E R
P.N. RAVINDRAN, J.
= = = = = = = = = = =
W.P.(C) 27601/2010
= = = = = = = = = = = =
DATED THIS, THE 6TH DAY OF SEPTEMBER, 2010.
J U D G M E N T
The petitioner participated in the auction conducted by the Vythiri
Grama Panchayath on 18.8.2010 as regards the right to run a tourist centre
established by the Panchayath. The petitioner was the highest bidder and
his bid was accepted subject to confirmation by the Committee of the
Panchayath. The Panchayat Committee is going to retender the right to run
the tourist centre as the monthly rent quoted is very low. Hence this writ
petition seeking the following reliefs:
i. Isue a writ of certiorari quashing
decision No. 126 of the second respondent to
conduct re-auction of the right to conduct
Lakkidi tourist centre.
ii. Issue a writ of mandamus directing the
first respondent to confirm the auction held
on 18.8.2010 and direct them to execute the
agreement with the petitioner for running the
Lakkidi tourist centre.
2. Ext.P2, the auction diary disclosed that the Committee of the
Panchayat met on 27.6.2010 resolved to retender the right as it is of the
WP(C) 27601/2010 2
opinion that the amount fetched in the auction is low. In my opinion, the
mere fact that the petitioner has offered to pay Rs. 31,500/- per month is
not a reason to hold that the Committee of the Panchayat is bound to accept
the said offer and cannot go in for a re-auction. Ext.P2 discloses that the
petitioner’s offer was accepted only as provisional, subject to confirmation
by the Committee of the Panchayat. In my opinion, the petitioner has no
vested right to have the right to run the tourist centre given to him pursuant
to the auction. I find therefore, no grounds in this writ petition. The writ
petition fails and it is accordingly dismissed.
P.N. RAVINDRAN,
(JUDGE)
knc/-