Delhi High Court High Court

Sunil Nursing Home vs M.T.N.L. on 12 December, 2001

Delhi High Court
Sunil Nursing Home vs M.T.N.L. on 12 December, 2001
Author: M Mudgal
Bench: M Mudgal


JUDGMENT

Mukul Mudgal, J.

1. Rule.

2. With the consent of the parties the matter is
taken up for final hearing.

3. The main grievance of the learned counsel for the
petitioner is that the impugned order at Annexure P-6 has
keeps in abeyance the agreement of empanelment of the
petitioner dated 20th/22nd June, 2001, without giving any
show cause notice or opportunity of hearing to the
petitioner and since the impugned order visits the
petitioner with civil consequences, the petitioner ought
to have been afforded an opportunity of being heard and
in absence of a show cause notice, the impugned action is
clearly in violation of principles of natural justice.
The learned counsel for the respondent states that a show
cause notice shall be issued to the petitioner within two
weeks from today. Reply thereto shall be filed within
one week thereafter. The response to show cause notice
shall be considered and disposed of by the respondent
within two weeks thereafter.

4. Learned counsel for the respondent states that if
the response of the petitioner is found to be
satisfactory and no action is contemplated against the
petitioner, the petitioner shall be entitled to
empanelment for the term stipulated int he agreement of
empanelment dated 20/22nd June, 2001 and would be
entitled to empanelment for an appropriate period so as
to complete the empanelment for a one year term.

5. The petition accordingly stands disposed of. The
petitioner will be entitled to avail of the appropriate
remedy in law in case an adverse order is passed against
the petitioner after the procedure contemplated by this
order is complied with.