High Court Punjab-Haryana High Court

Sultan Singh vs State Of Haryana And Others on 14 July, 2009

Punjab-Haryana High Court
Sultan Singh vs State Of Haryana And Others on 14 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                  Criminal Misc. No.M-18674 of 2009 (O&M)

                                  Date of Decision: 14.7.2009.

Sultan Singh
                                                   ....Petitioner

               Versus

State of Haryana and others
                                                   ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. K.K. Goel, Advocate
               for the petitioner.

RAJESH BINDAL J.

                        ****

The petitioner, a F.C.I. Contractor, was awarded a contract to

transport foodgrains for the centre at Moonak with labour arrangements at Rail

Head at Mandi Jakhal ( Haryana). It is contended that despite the award of the

tender, the rival contractor, who was unsuccessful in obtaining the transport

contract, has by issuing threats, violence etc prevented the petitioner from

joining and discharging his obligations under the contract.

Heard.

The present petition is disposed of with a direction to the Senior

Superintendent of Police, Fatehabad to examine the petitioner’s representation

dated 06-06-2009 (Annexure P-4 ) and upon consideration thereof, pass

necessary orders, in accordance with law.




                                                (RAJESH BINDAL)
14.7.2009                                            JUDGE
Reema