Punjab-Haryana High Court
Surinder Mittal And Others vs State Of Punjab & Others on 1 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.13523 of 2009
Date of decision: 1.9.2009
Surinder Mittal and others.
-----Petitioners
Vs.
State of Punjab & others.
-----Respondents
CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present:- Mr. Amit Rawal, Advocate
for the petitioner.
---
ORDER:
Only grievance in the petition is that the petitioners
are not being given tender forms so that they could compete in
the tender process.
It has been submitted that level playing field is a right
which is guaranteed to every citizen.
Without expressing any opinion on merits, we direct
Director, Local Bodies, Punjab to look into the matter and take a
decision, as may be considered appropriate, in accordance with
law, within one week from the date of receipt of a copy of this
order.
The petition is disposed of.
(ADARSH KUMAR GOEL)
JUDGE
September 01, 2009 ( DAYA CHAUDHARY )
ashwani JUDGE