Gujarat High Court Case Information System Print SCA/9004/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9004 of 2010 ============================================================= VRIJBHUSHAN JAIPRAKASH PANDEY - Petitioner(s) Versus NATIONAL HIGHWAYS AUTHORITY OF INDIA THROUGH CHAIRMAN & 1 - Respondent(s) ============================================================= Appearance : MR.J S.SADHWANI for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ============================================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 04/08/2010 ORAL ORDER
(Per :
HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has prayed for quashing of impugned advertisement dated
10th July, 2010,
according to which, the bid documents were to be sold between
9.7.2010 and 2.8.2010. Admittedly, the petitioner has not bought the
document, the sale of which is alleged to have been denied to him.
The fact remains that the date for obtaining the bid document has
expired and even the date for submitting the tenders is 6.8.2010.
Therefore, it clearly appears that the petitioner has missed the
deadline for approaching this Court for any worthwhile and effective
relief. The attempt at disrupting the tendering process in question
does not appear to be bona fide
and therefore, the petition is dismissed, in limine.
(D.H.WAGHELA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top