2001 INSC 0081 SUPREME COURT OF INDIA Riya Travel & Tours (India) Pvt. Ltd. Vs. C.U. Chengappa C.A.No.783 of 2001 (B.N.Kirpal and Ruma Pal JJ.) 22.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant made highest offer at auction purchase. Offer of appellant not accepted within said period. Subsequently appellant applied for permission to withdraw from bid. High Court declined to grant permission. Facts revealed that offer made by appellant clearly indicated that acceptance should be conveyed within three months. Supreme Court set aside Order of High Court as appellant was at liberty to ask for refund of money already paid and to withdraw from bid. 1 SpotLaw