Citation : 2025 Latest Caselaw 8816 Raj
Judgement Date : 12 March, 2025
[2025:RJ-JD:13720]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5135/2025
Hema Malviya W/o Naveen Malviya, Aged About 49 Years, R/o
Thekedar Malviya Marg, 1St B Road, Sardarpura, Jodhpur.
----Petitioner
Versus
1. The State Of Rajasthan, Through The Secretary, Urban
Development And Housing Department (Udh),
Secretariat, Jaipur (Raj.)
2. The Housing Commissioner, Rajasthan Housing Board,
Awas Bhawan, Jan Path, Jyoti Nagar, Jaipur (Raj.)
3. The Additional Chief Engineer Ii, Rajasthan Housing
Board, Jodhpur Zone, House No. 17 E 539 , Chopasni
Housing Board, Jodhpur (Raj.).
4. The Deputy Housing Commissioner, Rajasthan Housing
Board, Circle Second, Sector 11, Chopasni Housing Board,
Jodhpur (Raj.).
5. The Resident Engineer, Rajasthan Housing Board, Division
First, Sector 11, Chopasni Housing Board, Jodhpur (Raj.).
----Respondents
For Petitioner(s) : Ms. Abhilasha Bora with
Ms. Akansha Siddhawat
Ms. Khushbu Choudhary
For Respondent(s) : Mr. M.S. Panwar
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
12/03/2025
Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered by a
judgment rendered by a Coordinate Bench of this Court in S.B.
Civil Writ Petition No.4458/2025 (Kishan Singh Rajpurohit
[2025:RJ-JD:13720] (2 of 3) [CW-5135/2025]
vs. The State of Rajasthan & Ors.), decided on 14.02.2025.
The same is reproduced as under :-
"1. Learned counsel for the petitioner has stated that the petitioner submitted a bid for purchase of the residential plot bearing No.14-E-247 (Gen.) and 14-E-248 having an area of 210 square meter situated at Chopasani, Jodhpur. According to him, the minimum reserved price for the purchase was 1,05,00,500/-for each plot. While submitting the tender, his bid amount was wrongly calculated and mistakenly quoted more than 200 crore. According to him, that quotation was on the account of a typographical error.
2. The petitioner's grievance is that since the bid amount which he quoted was exorbitantly high and the same bid was accepted by the respondents to which he expressed his inability to comply with the bid process, since the value which was quoted was Rs.200 crore, whereas the reserved price was only Rs.50,000 for the plot area.
3. Prima faice it appears that the bid which was submitted by the petitioner was due to a mistake in calculation. Since acceptance of the bid is not assailed before this Court, it would not be fair to interfere. The petitioner expresses that the bid amount was quoted very high side which happened on account of this calculation, which prima facie appears to be genuine.
4. Therefore, this Court gives liberty to the petitioner to make a representation to the concerned authorities detailing the circumstances under which the bid amount was made considering the reserved price and area of the land. If any such representation
[2025:RJ-JD:13720] (3 of 3) [CW-5135/2025]
is made, the respondent authorities shall sympathetically consider the same within a period of 45 days of the receipt of the same revoking such a bid and may also consider for refund of the EMD since the quotation amount prima faice appears to be mistake/error in calculation. With the said observations, this writ petition is disposed of.
5. Till such a decision is taken, the amount already deposited shall not be forfeited. While returning the bid amount, the respondents are at liberty to deduct any reasonable expenses they have incurred for the publication of e-tender.
6. The stay petition also stands disposed of".
In view of the above, the present writ petition is disposed of
in terms of the order passed by a Coordinate Bench of this Court
in Kishan Singh Rajpurohit's case (supra).
The stay application and other pending applications, if any,
also stand disposed of.
(VINIT KUMAR MATHUR),J 43-SanjayS/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!