High Court Madras High Court

V.Manoharan vs The Superintending Engineer on 18 November, 2008

Madras High Court
V.Manoharan vs The Superintending Engineer on 18 November, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 18/11/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.(MD)No.10445 of 2008
and
M.P.(MD)No.1 of 2008

V.Manoharan 						... Petitioner
			
Vs.

1.The Superintending Engineer,
  National Highways Circle,
  Madurai - 20.

2.The Divisional Engineer (N.H)
  Travellor's Bunglow Complex,
  Ramanathapuram.					... Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India,
praying for issuance of a Writ of Mandamus, directing the second respondent to
issue tender schedule to the petitioner for the item No.1 of the tender
notification No.29/2008-2009/t.m. dated 24.10.2008 of the first respondent
herein forthwith.

!For Petitioner      ... Mr.AL.Ganthimathi
^For Respondents     ... Mr.D.Sasikumar
		         Govt. Advocate

:ORDER

Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondents.

2. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect that even though the petitioner obtained demand
draft for a sum of Rs.31,200/- (Rupees thirty one thousand and two hundred only)
representing the cost of the tender schedule as early as on 14.11.2008; the
authorities, when approached by the petitioner with the Demand Draft, have
orally refused to give such tender schedule, for no good reason. Hence, this
writ petition.

3. Heard the learned Government Advocate.

4. Hence, in these circumstances, the following direction is issued:
On receipt of a copy of this order, immediately the petitioner shall
approach the second respondent, whereupon the second respondent shall issue the
tender form, if the petitioner is otherwise found to be a Contractor eligible to
apply for work referred to in the tender notification.

5. With the above direction, this Writ Petition is disposed of. No costs.
Consequently, connected Miscellaneous Petitions are closed.

smn

To

1.The Superintending Engineer,
National Highways Circle,
Madurai – 20.

2.The Divisional Engineer (N.H)
Travellor’s Bunglow Complex,
Ramanathapuram.