Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Punjab-Haryana High Court

Zoom Developers Private Limited vs State Of Haryana And Others on 3 March, 2009

Author: J.S.Khehar

Bench: J.S.Khehar

CWP No.2918 of 2009                    1



IN THE HIGH COURTOF PUNJAB AND HARYANA, CHANDIGARH.

                                            CWP No. 2918 of 2009
                                            Date of decision: 3.3.2009


Zoom Developers Private Limited
                                                   ....Petitioner.

                         vs.

State of Haryana and others
                                                ....Respondents


CORAM:      HON'BLE MR.JUSTICE J.S.KHEHAR.
            HON'BLE MR.JUSTICE NAWAB SINGH.

                             ---
Present:    Mr.Rajesh Garg, Advocate for the petitioner.

            Mr.Surinder K.Bishnoi, DAG Haryana for the respondents.

            Mr.R.K.Gandhi, Chief Engineer,PWD (B&R) Haryana,
            is present in Court in person.

                         --

J.S.KHEHAR,J. (Oral)

Learned counsel for the petitioner states, that the petitioner will be satisfied if the instant writ petition is disposed of with liberty to the petitioner to make a representation to the respondents on the issue raised in the instant writ petition, and with a direction to the respondents to take a decision thereon, before issuing a contract in respect thereof to any other party. Learned counsel for the petitioner also states, that if an order is passed by the respondents which is detrimental to the interest of the petitioner, the petitioner will then avail of its remedy before an arbitrator.

Learned counsel for the respondents on instructions states, that he has no objection to the disposal of the instant writ petition in terms of the prayer made by the learned counsel for the petitioner. CWP No.2918 of 2009 2

In view of the above, the instant writ petition is is disposed of. The petitioner is granted liberty to move a representation to respondent No.3. If such a representation is made within two days from today, the same shall be disposed of by respondent No.3 by passing a well reasoned speaking order before executing any fresh contract in respect of the work which was earlier assigned to the petitioner. In case the aforesaid speaking order is detrimental to the interest of the petitioner, the petitioner shall be at liberty to assail the same before an arbitrator in accordance with the contract dated 8.1.2008 (Annexure P1).

The instant writ petition stands disposed of in the aforesaid terms.

( J.S.Khehar) Judge (Nawab Singh) Judge March 3, 2009 rk