High Court Punjab-Haryana High Court

Surjit Singh vs State Of Punjab And Another on 3 February, 2009

Punjab-Haryana High Court
Surjit Singh vs State Of Punjab And Another on 3 February, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                                     C.W.P NO. 1715 OF 2009
                                     DECIDED ON : 03.02.2009

Surjit Singh
                                                            ...Petitioner
             versus

State of Punjab and another
                                                            ...Respondents


CORAM : HON'BLE MR. JUSTICE SURYA KANT


Present : Mr. Vikas Singh, Advocate,
          for the petitioner.


SURYA KANT, J. (ORAL)

The petitioner is aggrieved at the order dated

12.09.2008 (Annexure P-2) whereby the Punjab State Industrial

Development Corporation Limited has declined to confirm the

auction in his favour and has returned his earnest money of

Rs.10 lacs on the ground that the petitioner’s offer has not been

accepted by the Board of Directors.

The petitioner claims to be the highest bidder who

offered Rs.5.26 crores for the agricultural land measuring 373

Kanals 16 Marlas situated at villages Bachuwan, Jeowal,

Balachaur, District Nawanshahar, which was put to auction by the

respondent-Corporation on 30.01.2008.

The petitioner’s grievance appears to be that no

reason what so ever has been assigned for not accepting his bid

and that the earnest money of Rs.10 lacs has been returned after

a long period of eight months by the Corporation, without any

interest.

C.W.P NO. 1715 OF 2009 -2-

Having heard learned counsel for the petitioner, I

deem it appropriate to dispose of this writ petition with a

direction to respondent No.2-Corporation to treat this writ

petition as a representation on behalf of the petitioner and

consider and dispose of his claim by passing a reasoned order. If

the Corporation, for certain valid reasons, is not inclined to

accept the petitioner’s highest bid, it shall also consider the

petitioner’s claim regarding payment of some reasonable amount

of interest on the earnest money of Rs.10 lacs, which remained

with the Corporation for a period of about eight months.

The needful shall be done within a period of three

months from the date of receipt of certified copy of this order.

FEBRUARY 03, 2009                           (SURYA KANT)
shalini                                         JUDGE