Gujarat High Court High Court

Super vs Chief on 11 October, 2010

Gujarat High Court
Super vs Chief on 11 October, 2010
Author: D.H.Waghela,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13418/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13418 of 2010
 

 
 
=========================================


 

SUPER
INDUSTRIAL SERVICE - Petitioner(s)
 

Versus
 

CHIEF
OFFICER & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ADIL R MIRZA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 11/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner is aggrieved by letter dated 20.09.2010 of respondent
No.1, the Chief Officer, Notified Area, Gujarat Industrial
Development Corporation, Vapi. According to that letter, if the
petitioner were to fail in producing three necessary licenses, his
tender, otherwise accepted as the highest, for supply of security and
collection of parking fees, would be treated as disqualified. Learned
counsel, Mr. Mirza, submitted that the petitioner was not ready with
those licenses as the tender form or conditions did not mention the
requirement of such licenses. He further submitted that the
petitioner already has the necessary licenses under the Provident
Fund Act and the Employees State Insurance Corporation Act but the
third required license could be obtained only from the Inspector
General of Police (Law and Order) for which the petitioner has to
make an application and wait for issuance of such license.

Under
the above circumstances, the petition was not pressed at this stage
with a view to immediately make an application for the necessary
license from the Inspector General of Police in the hope that such
license would be issued at the earliest, if the necessary conditions
therefor were satisfied and complied by the petitioner. The
petitioner also proposes to make an application to respondent No.1
for extending the time-limit for submitting the licenses as required
under letter dated 20.09.2010; and in view of the instructions that
similar facility was extended to other contractors, either by
relaxing the requirement or the time limit for submitting such
licenses, the application of the petitioner for the purpose of
extension of time may be suitably considered in the interest of
respondent No.1 in view of the highest bid made by the petitioner.

Accordingly,
permitting the petitioner to make necessary application, the
petition is disposed as withdrawn at this stage. Direct service.

[D.H.WAGHELA,
J.]

[ABHILASHA
KUMARI, J.]

JYOTI

   

Top