IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1843 of 2010(E)
1. V.B.SURESHKUMAR, AGED 52 YEARS,
... Petitioner
Vs
1. COCHIN PORT TRUST REPRESENTED BY ITS
... Respondent
2. THE DEPUTY CONSERVATOR, COCHIN PORT
For Petitioner :SRI.H.B.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.1843 OF 2010
---------------------------------------
Dated this the 25th day of January, 2010.
J U D G M E N T
The petitioner tendered for the work namely, Manning of
Harbour Patrol Launch of CISF in the Cochin Port as per
Exhibit P1 tender notice. It is the case of the petitioner that the
petitioner’s tender being the lowest ought to have been accepted.
But, there is a move on the part of the respondents for inviting
fresh tenders declining the petitioner’s tender.
2. Learned Standing Counsel appearing for the Cochin Port
Trust submitted that after valuation, they have decided not to
accept any of the tenders and the work will be re-tendered. It is
submitted that the lowest quoted rate is higher than what was
prevailing earlier.
3. By Exhibit P5, it was informed to the petitioner that the
Earnest Money Deposit will be released to him on submitting a
hand receipt duly signed affixing one rupee revenue stamp.
Learned counsel for the petitioner submitted that he may be
W.P.(C) No.1843/2010 2
allowed to participate in the re-tender by accepting the E.M.D
which he has already made pursuant to Exhibit P1.
Learned Standing Counsel submitted that the same is not
possible, and if the petitioner approaches the competent
authority in response to Exhibit P5, the amount will be disbursed
without any delay. The same is recorded. The petitioner can
also participate in the re-tender as notified as per Exhibit P4.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp