PETITIONER:
RAM AND SHYAM COMPANY
Vs.
RESPONDENT:
STATE OF HARYANA AND ORS
DATE OF JUDGMENT08/05/1985
BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
ISLAM, BAHARUL (J)
CITATION:
1985 AIR 1147 1985 SCR Supl. (1) 541
1985 SCC (3) 267 1985 SCALE (1)1237
CITATOR INFO :
R 1987 SC1109 (30,38)
RF 1988 SC 157 (8)
R 1989 SC 157 (5)
ACT:
Constitution of India, 1950, Article 226-Jurisdiction
of High Court-Petitioner to exhaust normal statutory
remedies-Insistence on-When arises-Rule of exhaustion of
alternative remedies-Whether a rule of law or a rule of
convenience and discretion
Haryana Minor Minerals (Vesting of Rights) Act, 1973
and Punjab Minor Mineral Concession Rules, 1964, Rule 130
(4) (2)-Auction of minor mineral quarry-Chief Minister
declining to confirm highest bid-Awarding right to another
person without giving opportunity to the highest bidder in
the earlier auction, High Court, whether entitled to
Interfere in a writ
Administrative Law-Public Property-Norms for disposal
of Principles of natural justice-Applicability of
HEADNOTE:
The State Government-respondent No. 1 issued a
notification for auctioning a minor mineral quarry situated
in the State. The appellant offered the highest bid in the
amount of Rs. 3.87 lakhs per annum as rent/royalty. The
Presiding Officer accepted the bid of the appellant. The
State Government however under the belief that the highest
bid did not represent the adequate lease rent, exercised
powers under clause (4) of sub-rule 2 of Rule 130 or the
Punjab Minor Mineral Concession Rules 1964 and declined to
confirm the same. Respondent No. 4 wrote a letter to the
Chief Minister casting serious aspersions on those who
participated in the auction, and made an offer that if the
contract for a period of 5 years is given he was willing to
pay Rs. 4.5 lakhs per year. The Chief Minister accepted this
offer.
Being aggrieved, the appellant challenged the order of
the Chief Minister, in a writ petition before the High
Court, contending that respondent No. 4 had participated in
the auction and made false allegations against the
appellant, and without giving him any opportunity, the offer
of respondent No. 4 was accepted which has denied equality
of opportunity to the appellant in the matter of
distribution of the State largesse. The High Court following
the decision of this Court in Assistant Collector of Central
Excise v. Jainson Hosiery Industries, [1979] 4 SCC 22,
dismissed the writ petition on the ground that the appellant
had an alternative remedy and that he must have exhausted
the normal statutory remedies before invoking the
extraordinary jurisdiction under Article 226.
542
Being aggrieved, the appellant filed an appeal to this
Court and during is hearing filed an affidavit, that if the
Court orders re-auction, and if the highest bid falls short
of Rs. 4.5 lakhs then he would undertake to accept the
contract at the value of Rs. 5.5 lakhs per annum. The Court
held are auction and both the appellant and respondent No. 4
participated there in and the appellant offered the highest
bid at the value of Rs. 25 lakhs.
Allowing the Appeal,
^
HELD: 1. (i) The Court has imposed a restraint in its
own wisdom on its exercise of jurisdiction under Article 226
where the party invoking the jurisdiction has an effective
adequate alternative remedy. It has been expressly stated
that the rule which requires the exhaustion of alternative
remedies is a rule of convenience and discretion rather than
a rule of law. It does not oust the jurisdiction of the
Court It is made specifically clear where the order
complained against is alleged to be illegal or invalid as
being contrary to law, a petition at the instance of a
person adversely affected would lie to the High Court under
Article 226 and such a petition cannot be rejected on the
ground that an appeal lies to the higher officer or the
State Government. An appeal in all cases cannot be said to
provide in all situations an alternative effective remedy.
[550 C-F]
In the instant case, power was exercised by the
authority set up under the rules to grant contract. The High
Court did not pose to itself the question who would grant
the relief when the impugned order is passed at the instance
of a Chief Minister of the State. This is therefore a case
in which the High Court was justified in throwing out the
petition on the untenable ground that the appellant had an
effective alternative remedy. [550 G-H]
Assistant Collector of Central Excise v Jainson Hosiery
Industries, [1979] 4 S.C.C. 22 and The State of Uttar
Pradesh v Mohammad Nooh, [1958] S.C.R. 595, referred to.
(2) (i) There is a clear distinction between the use
and disposal of private property and socialist property.
Owner of private property may deal with it in any manner he
likes without causing injury to any one else. But the
socialist or if that word is jarring to some, the community
or further the public property has to be dealt with for
public purpose and in public interest. Tho marked difference
lies in this that while the owner of private property may
have a number of considerations which may permit him to
dispose of his property for a song. On the other hand,
dispose at of public property partakes the character of a
trust in that in its disposal their should be nothing hanky
panky and that it must be done at the best price so that
large revenue coming into the offers of the State
administration would serve public purpose viz. the welfare
state may be able to expand its beneficient activities by
the availability of larger funds. This is subject to one
important limitation that socialist property may be disposed
at a price lower than the market price or oven for a token
price to achieve some defined constitutionally recognised
Public purpose, one such being to achieve the goals set out
in Part IV of the
543
Constitution. But where disposal is for augmentation of
revenue and nothing else, the State is under an obligation
to secure the best market price available in a market
economy. [552 G-H; 553 A]
(ii) The Government is not free like an ordinary
individual, in selecting recipient for its largesse and it
cannot chose to deal with any person it please a in its
absolute and unfettered discretion. The law is now well-
settled that the Government need not deal with anyone, but
if it does so, it must do so fairly and without discretion
and without unfair procedure. Even though the State is not
bound to accept the highest bid, this proposition of law has
to be read subject to the observation that it can be
rejected on relevant and valid considerations, one such
being that the concession is to be given to a weaker section
of the society who could not outbid the highest bidder. In
the absence of it, the approach must be as clearly laid down
by the Constitution Bench of this Court in K. N. Guruswamy
v. The State of Mysore and Ors. [19551 SCR 305. Before
giving up the auction process and accepting a private bid
secretly offered, the authority must be satisfied that such
an offer if given in open would not be outmatched by the
highest bidder. In the absence of such satisfaction,
acceptance of an offer secretly made and sought to be
substantiated on the allegations without the verification of
their truth, which was not undertaken would certainly amount
to arbitrary action in the matter of distribution of State
largesse which by the decisions of this Court is
impermissible. 1554 G-H; 556 A-B; 555 G-H]
Trilochan Mishra etc v. State of Orissa and Ors. [1971]
3 SCC 153, State of Uttar Pradesh and Ors v. Vijay Bahadur
Singh and Ors. [1982] 2 SCC 365 and State of Orissa and Ors.
v. Harinarayan Jaiswal and Ors. [1972] 3 SCR 784 held
inapplicable.
Raman Dayaram Shetty v The International Airport
Authority of India and Ors. [1979] 3 SCR 1014 and Kasturi
Lal Lakshmi Reddy v. State of Jammu and Kashmir and Anr.
[1980] 3 SCR 1338 relied upon.
3. Rule 28 of Punjab Minor and Mineral Concession
Rules, 1964 permits contract for winning mineral to be
granted by the Government by auction or tender. It is open
to the State to dispose of the contract by tender. Even here
the expression 'tender' does not mean a private secret deal
between the Chief Minister and the offerer. Tender in the
context in which the expression is used in rule 28, means
'tenders to be invited from intending contractors.' If it
was intended by the use of the expression 'tender' in Rule
28 that contract can be disposed of by private negotiations
with select individual, its validity will be open to serious
question. The language ordinarily used in such rules is by
public auction or private negotiations. The meaning of the
expression 'private negotiations' must take its colour and
prescribe its content by the words which precede them. And
at any rate disposal of the State property in public
interest must be by such method as would grant an
opportunity to the public at large to participate in it, the
State reserving to itself the right to dispose it of as best
subserve the public weal. [559 F-H; 560 A-B
544
Nand Kishore Saraf v. State of Rajasthan and Anr.
[1965] 3 SCR 173 and Fertilizer Corporation Kamgar Union
(Regd). Sindri and Ors. v. Union of India and Ors. [1981] 1
SCC 568 relied upon.
State of Uttar Pradesh v. Shiv Charan Sharma and Ors.
etc. [1981] Supp. SCC 85 referred to.
4. In the instant case, it is clear that respondent No.
4 was not selected for any special purpose or to satisfy any
Directive Principles of State Policy. He surreptitiously
ingratiated himself by a back-door entry giving a minor
raise in the bid and in the process usurped the most
undeserved benefit which was exposed to the hilt in the
court. A unilateral offer, secretly made, not correlated to
any reserved price made by the fourth respondent after
making false statement in the letter was accepted without
giving any opportunity to the appellant either to raise the
bid or to point out the falsity of the allegations made by
the fourth respondent in the letter as also the inadequacy
of his bid. The appellant suffered an unfair treatment by
the State in discharging its administrative functions
thereby violating the fundamental principle of fair play in
action. When he gave the highest bid, he could not have been
expected to raise his own bid in the absence of a
competitor. Any expectation to the contrary betrays a woeful
lack of knowledge of auction process. And then some one
surreptitiously by a secret offer scored a march over him.
No opportunity was given to him either to raise the bid.
Application of the minimum principles of natural justice in
such a situation must be read in the Statute and held to be
obligatory. When it is said that even in administrative
action, the authority must act fairly, it ordinarily means
in accordance with the principles of natural justice
variously described as fair play in action. That having not
been done, the grant in favour of the fourth respondent must
be quashed. [554 H; 555 A-E; 560 D-E]
JUDGMENT:
CIVIL, APPELLATE JURISDICTION: Civil Appeal No. 3751 of
1982.
From the Judgment and Order dated 15.9.1982 of the
Punjab and Haryana High Court in L.P. A. No. 1232 of 1982.
Soli J. Sorabjee Ram K.B. Rohtagi and H.N. Salve, for
the Appellant.
P.P. Rao, Arun Madon, R. Venkataramani and A
Marriarputtam for the Respondent No. 4.
L.N. Sinha, Attorney General and R.N. Poddar for the
Respondents.
The Judgment of the Court was delivered by
545
DESAI, J. As the matter brooked no delay, when the
arguments were concluded, the Court pronounced the order
which reads as under –
“The appeal is allowed and the decision of the
High Court of Punjab and Haryana at Chandigarh in
L.P.A. No. 1232 of 1982 dated September 15, 1982 as
well as the decision of the learned Single Judge in
Civil Writ Petition No. 2321 of 1981 dated August 30,
1982.
The writ petition filed by the present appellant
succeeds. The order of the Director of Industries dated
May 25, 1981 granting a quarry lease to M/s Pioneer
Crushing Co. (respondent No. 4) in respect of Serai
Khawaja Plot No. II Quarry (except the area of Green
Field colonies) for the period ending with 31st March,
1984 is quashed and set aside.
The first respondent the State of Haryana and the
second respondent the Director of Industries are
directed under and subject to the relevant provisions
of the Haryana Minor Minerals (Vesting of Rights) Act,
1973 read with Punjab Minor and Mineral Concession
Rules, 1964 as applicable to the State of Haryana to
grant a right to the appellant in the form of contract
usually entered into in similar cases to extract stones
from Serai Khawaja Plot No. II on compensation
howsoever described at the rate of Rs. 25 lacs per,
year for a period of five years commencing from January
I, 1983 and upto and inclusive and ending with December
31, 1987.
The appellant herein is directed to appear before
the second respondent within a weak from today to
execute the contract and/or necessary documents,
instruments and to carry out all formalities including
the making of deposits and/or payments, if any,
required to be made under the relevant provisions of
the Act and Rules. The fourth respondent is given time
upto December 31, 1982 to clear out from the area and
this time is given to him as and by way of locus
penitentae to wind-up his affairs as far as the quarry
involved in this appeal.
546
In the circumstances of the case, there will be no
order as to costs.
Reasons will follow.”
Here are the reasons.
It must be confessed that reasons in support of the
decision are delayed but without offering an alibi for the
tardiness, one aspect which inhibited giving of the reasons
may be mentioned. My learned colleague suddenly left the
Court and the doubt nagged me for some time whether one
Judge alone can give the reasons. It was an agreed order.
Before pronouncing the order broad discussion took place
which showed identity of views on all points involved in the
matter. In this background to give reasons which appealed to
us though drawn up by one of us would any day provide a
better choice than not to give reasons because it would
always annoy and distress the party who lost the legal
battle whether there are legal or logical reasons in support
of the order or it is merely an arbitrary exercise of power.
However, what happened in the Court in the presence of all
parties and the learned counsel is res ipsa loquiter. What
started before the Court as a minor whisper, hardly audible,
ended with the experience in a whispering gallery where the
whisper multiplied at the other end of the gallery in
volleying thunders. There would have been no qualms of
conscience if the matter was disposed of sub-silentio as to
reasons because of the outcome of the Court’s exercise of
jurisdiction under Art. 136. The reasons which dictated the
choice and indicated the path did stand in need of
justification because the end product justified
interference. The very outcome would provide the raison
d’etre for the exercise of power. Yet to bow to the
tradition to convince the protagenis of reasoned orders,
these are the reasons.
Factually matrix first. The State of Haryana in
exercise of the power conferred upon it by Haryana Mioner
Minerals (Vesting of Rights) Act, 1973 (‘1973 Act’ for
short) grants lease for winning minor mineral vestige in it.
The grant of the lease is regulated by Punjab Minor Mineral
Concession Rules, 1964 (‘Rules’ for short) in their
application to the State of Haryana. A notification was
issued on December 26, 1980 specifying that minor mineral
quarries at various places in Faridabad District would be
auctioned on February 20, 1981. At the auction held on that
day, appellant-Ram & Shyam Company
547
gave the highest bid for Sarai Khawaja Plot No. II in the
amount of Rs 1,52,000 p.a. The presiding Officer conducting
the auction accepted the bid but the State Government did
not confirm the same. A fresh auction was notified to be
held on May 4, 1981. The appellant participated and gave the
bid for the same plot, his highest bid rising to Rs 3,87,000
for a period of three years. The same routine followed. The
Presiding Officer accepted the bid and the State Government
declined to confirm the same. Then there happened something
which cannot have any parallel or precedent in a
constitutional democracy like ours but one could have
profitably drawn parallel from the administration of old
princely States. Respondent No. 4 wrote a letter dated May
9, 1981 (Anx. R-1 in the High Court) addressed to the Chief
Minister, Haryana State setting out therein the history of
various auctions, and casting serious aspersions on those
who participated in the auction inter alia saying that the
bidders at the auctions have formed a syndicate and want to
monopolise the business by not outbidding each other so that
the State gets uneconomical rent/royalty. It was further
alleged that ‘the goondas and anti-social elements are
assisting those monopolists/bidders and successfully pushed
out a party like respondent No. 4. The letter further
proceeds to make an offer/that if the contract for a period
of five years is given to respondent No. 4 in respect of
Sarai Khawaja Plot No. 2, it is willing to pay Rs 4,50,000
per year. There is also an offer for Sarai Khawaja Plot No.
1 with which we are not concerned. Promptly this offer was
accepted by the Chief Minister. The appellant challenged the
action of the Chief Minister in Writ Petition No. 2321/81 in
the Punjab and Haryana High Court inter alia contending that
those who formed the firm styled as M/s Pioneer Crushing Co.
respondent No. 4, had participated in the auction and Then
made false allegations against the appellant whose bid was
the highest and without giving him any opportunity, the
offer of respondent No. 4 was accepted which has denied
equality of opportunity to the appellant in the matter of
distribution of State largesse.
A learned Single Judge issued a notice to the
respondents calling upon them to show cause why rule nisi
may not be issued. In response to the notice, respondent No.
4 appeared and contended that the petitioner had an
alternative remedy and on this short ground, the learned
Single Judge rejected the writ petition. A Division Bench of
the High Court in the Letters Patent Appeal filed by the
appellant
548
concurred with the learned Single Judge and dismissed the
appeal. Hence this appeal by special leave.
At this stage it would be advantageous to refer in some
details what transpired at the hearing of this appeal in
this Court. Let us at once recapitulate what happened in the
court because that by itself provides a tell-tale piece of
evidence compelling the court to interfere and set aside the
impugned order. Mr. L.N Sinha, learned Attorney General
raised a sort of a preliminary objection that this Court
should not assist the syndicalists to join hands to deprive
the State of its legitimate revenue. Then he made a
pertinent observation a interposing an objection when Mr.
Sorabjee, learned counsel for the petitioner was making his
submissions. The question posed was: if the Court interferes
and quashes the grant in favour of the fourth respondent,
the only option open to the court would be to direct a fresh
auction. He posed the further question that if at the time
of re-auction, the highest bid does not reach upto Rs
4,50,000 p.a. for which the lease is granted to the fourth
respondent, would the Court make good the loss ? Apart from
the rhetoric of the question, the issue raised was of
primary importance. We, therefore, asked Mr. Sorabjee
whether his client is willing to make an affidavit
incorporating therein that if the highest bid at a
reauction, if the court so directs, falls short of Rs
4,50,000 the appellant would agree and undertake to accept
the contract at the value of Rs 5,50,000 p.a. Such an
affidavit was immediately filed. In order to give the fourth
respondent to whom contract under the impugned order was
given, an opportunity whether he would like to raise his
offer. Mr. P.P. Rao voiced his apprehension about his
contentions. We assured him that without prejudice to his
contentions, it would be open to his client to raise his
offer. What transpired may be tabulated in a chart:
Appellant’s offer Respondent’s offer
1. 5.50 lacs 2. 6 lacs
3. 6.50 lacs 4. 7 lacs
5. 7.53 lacs 6. 8 lacs
7. 8.50 lacs 8. 9 lacs
9. 10 lacs 10. 10.50 lacs
549
Court intervened at this stage and said that the raise
must be minimum at the rate of Rs 1 lac.
11. 12 lacs 12. 14 lacs
13. 15 lacs 14. 16 lacs
15. 17 lacs 16. 18 lacs
17. 19 lacs 18. 20 lacs
19. 21 lacs 20. 22 lacs
21. 25 lacs.
Shock and surprise was visible on the face of each one
in the court. Shock was induced by the fact that public
property was squandered away for a song by persons in power
who holds the position of trust. Surprise was how judicial
intervention can serve larger public interest. One would
require multi-layered blind-fold to reject the appeal of the
appellant or any tenuous ground so that the respondent may
enjoy and aggrandize his unjust enrichment. On this point we
say no more.
Before we deal with the contentions, let us have a look
at the relevant provisions of the Act and the Rules.
Rule 28(1) of the Rules provides that contracts for
extraction of minor mineral may be granted by the Government
by auctioning or tendering for a maximum period of five
years after which no extension shall be granted’ Sub-rule
(2) provides that ‘the amount to be paid annually by the
contractor to the Government shall be determined in auction
or by tender to be submitted for acceptance, by the
authority competent to grant the contract.’ Rule 29 confers
power on the Presiding Officer to reject or accept any bid
or tender without assigning any reason to the bidders or
tenderers. However, where the highest bid or tender is
rejected, the reason shall however, be reported to the
Government. Rule 30 provides for notifying of the proposed
auction on the notice board of the Director, Mining Officers
and at least in one newspaper having wide circulation in the
locality nearest to the area in question in the regional
language as also in the Government Gazette. Sub-cl. (4) of
sub-r. (2) of Rule 30 provided that ‘no bid shall be
regarded as accepted unless confirmed by Government.’ Rule
58 confers
550
power on the Government to relax any of the provisions of
the Rules in the interest of mineral development or better
working of the mine.
Before we deal with the larger issue, let me put out of
the way the contention that found favour with the High Court
in rejecting the writ petition. The learned Single Judge as
well as the Division Bench recalling the observations of
this Court in Assistant Collector of Central Excise v.
Jainson Hosiery Industries rejected the writ petition
observing that ‘the petitioner who invokes the extraordinary
jurisdiction of the court under Art. 226 of the Constitution
must have exhausted the normal statutory remedies available
to him’. We remain unimpressed. Ordinarily it is true that
the court has imposed a restraint in its own wisdom on its
exercise of jurisdiction under Art. 226 where the party
invoking the jurisdiction has an effective, adequate
alternative remedy. More often, it has been expressly stated
that the rule which requires the exhaustion of alternative
remedies is a rule of convenience and discretion rather than
rule of law. At any rate it does not oust the jurisdiction
of the Court. In fact in the very decision relied upon by
the High Court in The State of Uttar Pradesh v. Mohammad
Nooh it is observed that there is no rule, with regard to
certiorari as there is with mandamus, that it will lie only
where there is no other equally effective remedy. It should
be made specifically clear that where the order complained
against is alleged to be illegal or invalid as being
contrary to law, a petition at the in stance of person
adversely affected by it, would lie to the High Court under
Art. 226 and such a petition cannot be rejected on the
ground that an appeal lies to the higher officer or the
State Government. An appeal in all cases cannot be said to
provide in all situations an alternative effective remedy
keeping aside the nice distinction between jurisdiction and
merits. Look at the fact situation in this case. Power was
exercised formally by the authority set up under the Rules
to grant contract but effectively and for all practical
purposes by the Chief Minister of the State. To whom do you
appeal in a State administration against the decision of the
Chief Minister ? The clutch of appeal from Ceasar to Ceasar
wife can only be bettered by appeal from one’s own order to
oneself. Therefore this is a case in which the High Court
was not at all justified in throwing out the petition on the
untenable ground
551
that the appellant had an effective alternative remedy. The
High Court did not pose to itself the question, who would
grant relief when the impugned order is passed at the
instance of the Chief Minister of the State. To whom did the
High Court want the appeal to be filed over the decision of
the Chief Minister. There was no answer aud that by itself
without anything more would be sufficient to set aside the
judgment of the High Court.
Turning to the merits of the case, the arguments
covered a much larger canvass than was anticipated when the
hearing opened. It was submitted that India being a
Sovereign Socialist Secular Democratic Republic, the
property of the Union or of the Slate is socialist property
which would imply that it is community property and every
citizen of this country has vital interest in its effective
use and legitimate disposal.
It was never disputed nor could it have been disputed
that minerals vest in the state. The minor minerals vast in
the State where the land from which they are to be extracted
is situated and minerals other than minor minerals vast in
the Union. ‘Minor minerals’ have been defined in The Mines
and Minerals (Regulation and Development). Act, 1957 to
mean, ‘building stores, gravel, ordinary clay, ordinary sand
other than sand used for prescribed purposes, and any other
mineral which the Central Government may, by notification in
the Official Gazette, declare to be a minor mineral.’ Minor
minerals vest in the state in which the land is situated.
The first respondent State of Haryana notified that an
auction would be held for mineral quarries of Faridabad
District. The appellant gave his bid at the auction so
notified. It is an admitted position that his was the
highest bid. Anyone conversant with auction would not be
naive enough to believe that one can go on raising his own
bid. His was the highest bid in the amount of Rs. 3,87,000
p.a. Though the Presiding Officer accepted the bid of the
appellant, being the highest bid at the auction, yet the
State Government in the exercise of the power conferred by
cl. (4) of sub-r. (2) of Rule 30 declined to confirm the
same presumably under the belief that the highest bid did
not represent the adequate lease rent which the State
Government was entitled to get. The right of the State
Government not to confirm the bid as also its action of not
confirming the highest bid of the appellant is not
questioned. Therefore, various decisions laying down that
the Government is not bound to accept the highest bid to
which our attention was drawn
552
by Mr. P.P. Rao, learned counsel for the fourth respondent
are of no relevance in this case. This Court in Trilochan
Mishra etc. v. State of Orissa & Ors. State of Uttar
Pradesh & Ors. v. Vijay Bahadur Singh & Ors. and State of
Orissa & Ors. v. Harinarayan Jaiswal & Ors. held that the
Government is under no obligation to accept the highest bid
and that no rights accrue to the bidder merely because his
bid happened to be the highest. The Court also observed that
the Government had the right, for good and sufficient
reason, not to accept the highest bid but even to prefer a
tenderer other than the highest bidder. In Vijay Bahadur
Singh’s case the Court further observed that the power
conferred on the Government by the act to refuse to accept
the higher bid, cannot be confined to inadequacy of bid
only. There may be variety of other good and sufficient
reasons to reject the same. The appellant has no grievance
that even though his was the highest bid, the same was not
accepted nor Mr. Sorabjee on his behalf contends that the
highest bid of the appellant was rejected on grounds which
are either irrelevant or extraneous. This aspect therefore
need not detain us any more.
Let us put into focus the clearly demarcated approach
that distinguishes the use and disposal of private property
and socialist property. Owner of private property may deal
with it in any manner he likes without causing injury to any
one else. But the socialist or if that word is jarring to
some, the community or further the public property has to be
dealt with for public purpose and in public interest. The
marked difference lies in this that while the owner of
private property may have a number of considerations which
may permit him to dispose of his property for a song. On the
other hand, disposal of public property partakes the
character of a trust in that in its disposal there should be
nothing hanky panky and that it must be done at the best
price so that larger revenue coming into the coffers of the
State administration would serve public purpose viz. the
welfare State may be able to expand its beneficient
activities by the availability of larger funds. This is
subject to one important limitation that socialist property
may be disposed at a price lower than the market price or
even for a token price to achieve some defined
constitutionally recognised public purpose, one such being
to achieve
553
the goals set out in Part IV of the Constitution. But where
disposal is for augmentation of revenue and nothing else,
the State is under an obligation to secure the best market
price available in a market economy An owner of private
property need not auction it nor is he bound to dispose it
of at a current market price. Factors such as personal
attachment, or affinity kinship, empathy, religious
sentiment or limiting the choice to whom he may be willing
to sell, may permit him to sell the property at a song and
without demur. A welfare State as the owner of the public
property has no such freedom while disposing of the public
property. A welfare State exists for the largest good of the
largest number more so when it proclaims to be a socialist
State dedicated to eradication of poverty. All its attempt
must be to obtain the best available price while disposing
of its property because the greater the revenue, the welfare
activities will get a fillip and shot in the arm. Financial
constraint may weaken the tempo of activities. Such an
approach serves the larger public purpose of expanding
welfare activities primarily for which the Constitution
envisages The setting up of a welfare State. In this
connection we may profitably refer to Ramana Dayaram Shetty
v. The International Airport Authority of India and Ors in
which Bhagwati, J. speaking for the Court observed:
“It must, therefore. be taken to be the law that
where the Government is dealing with the public,
whether by E way of giving jobs or entering into
contracts or issuing quotas or licences or granting
other forms of largesse, the Government cannot act
arbitrarily at its sweet will and, like a private
individual, deal with any person it pleases, but its
action must be in conformity with standard or norms
which is not arbitrary, irrational or irrelevant. The
power or discretion of the Government in the matter of
grant of largesse including award to jobs, contracts,
quotas, licences etc., must be confined and structured
by rational, relevant and non-discriminatory standard
or norm and if the Government departs from such
standard or norm in any particular case or cases, the
action of the Government would be liable to be struck
down, unless it can be shown by the Government that the
departure was not arbitrary, but was based on some
valid principle which in itself was not irrational,
unreasonable or discriminatory.
554
At another place it was observed that the Government
must act in public interest, it cannot act arbitrarily or
without reason and if it does so, its action would be liable
to be invalidated. It was further observed that the object
of holding the auction is generally to raise the highest
revenue. The Government is entitled to reject the highest
bid if it thought that the price offered was inadequate. But
after rejecting the offer, it is obligatory upon the
Government to act fairly and at any rate it cannot act
arbitrarily. Following this line of thought, in Kasturi Lal
Lakshmi Reddy v. State of Jammu & Kashmir and Anr. while
upholding the order of the Government of Jammu & Kashmir
dated April 27, 1979 allotting to the second respondent 10
to 12 lacs blazes annually for extraction of resin from the
inaccessible chir forests in Poonch, Reasi and Ramban
Divisions of the State for a period of 10 years on the terms
and conditions set out in the order, observed as under:
“Where any governmental action fails to satisfy
the test of reasonableness and public interest
discussed above and is found to be wanting in the
quality of reasonableness or lacking in the element of
public interest, it would be liable to be struck down
as invalid. It must follow as a necessary corollary
from this proposition that the Government cannot act in
a manner which would benefit a private party at the
cost of the State; such an action would be both
unreasonable and contrary to public interest. The
Government, therefore, cannot for example give a
contract or sell or lease out its property For a
consideration less than The highest that can be
obtained for it, unless of course there are other
considerations which render it reasonable and in public
interest to do so.
” (emphasis supplied)
At one stage, it was observed that the Government is not
free like an ordinary individual, in selecting recipient for
its largesse and it cannot choose to deal with any person it
pleases in its absolute and unfettered discretion. The law
is now well-settled that the Government need not/deal with
anyone, but if it does so, it must do so fairly and without
discretion and without unfair procedure. Let it be made
distinctly clear that respondent No. 4 was not selected for
any special purpose or to satisfy ally Directive Principles
of State Policy. He
555
surreptitiously ingratiated himself by a back-door entry
giving a minor raise in the bid and in the process usurped
the most undeserved benefit which was exposed to the hilt in
the court. Only a blind can refuse to perceive it.
Approaching the matter from this angle, can there be
any doubt that the appellant whose highest bid was rejected
by the Government should have no opportunity to improve upon
his bid more so when his bid was rejected on the ground that
it did not represent adequate market consideration for the
concession to extract minor mineral. A unilateral offer,
secretly made, not correlated to any reserved price made by
the fourth respondent after making false statement in the
letter was accepted Without giving any opportunity to the
appellant either to raise the bid or to point out the
falsity of the allegations made by the fourth respondent in
the letter as also the inadequacy of his bid. The appellant
suffered an unfair treatment by the State in discharging its
administrative functions thereby violating the fundamental
principle of fair play in action. When he gave the highest
bid, he could not have been expected to raise his own bid in
the absence of a competitor. Any expectation to the contrary
betrays a woeful lack of knowledge of auction process. And
then some one surreptitiously by a secret offer scored a
march over him. No opportunity was given to him either to
raise the bid or to controvert and correct the erroneous
statement.
What happened in this case must open the eyes both of
the Government as well as the people at large. How an
uncontrolled exercise of executive power to deal with
socialist property in which entire community’s interest was
sacrificed so as to cause huge loss to the public exchequer
would have gone unnoticed but for the vigilance of the
appellant who no doubt is not altruistic in its approach but
its business interests goaded it to expose the unsavoury
deal. Conceding that on weighty and valid considerations,
the highest bid can to rejected by the State one such which
can be foreseen is that the highest bid does not represent
the adequate market price of the concession, yet before
giving up the auction process and accepting a private bid
secretly offered, the authority must be satisfied that such
an offer if given in open would not be outmatched by the
highest bidder. In the absence of such satisfaction,
acceptance of an offer secretly made and sought to be
substantiated on the allegations without the verification of
their the truth, which was not undertaken, would certainly
amount to arbitrary action in the matter of distribution of
State largesse which by the decisions of this Court is
556
impermissible. Even though repeatedly, this Court has said
that the State is not bound to accept the highest bid, this
proposition of law has to be read subject to the observation
that it can be rejected on relevant and valid
considerations, one such being that the concession is to be
given to a weaker section of the society who could not
outbid the highest bidder. In the absence of it, the
approach must be as clearly laid down by the Constitution
Bench of this Court in K.N. Guruswamy v. The State of Mysore
& Ors. In that case, the appellant and the fourth respondent
were rival liquor contractors for the sale of the liquor
contract for the year 1953-54 in the State of Mysore. The
contract was auctioned by the Deputy Commissioner under the
authority conferred upon him by the Mysore Excise Act, 1901.
The appellant’s bid was the highest and the contract was
knocked down in his favour subject to formal confirmation by
the Deputy Commissioner. The fourth respondent was present
at the auction but did not bid. Instead of that he went
direct to the Excise Commissioner and made a higher offer.
The Excise Commissioner cancelled the sale of favour of the
appellant and directed the Deputy Commissioner to take
action under the relevant rule. The latter accepted the
tender of the respondent. The appellant moved the High Court
for a writ of mandamus which was dismissed. In appeal by the
certificate, it was urged on behalf of the State that the
Deputy Commissioner acted within the ambit of his powers
under the relevant rule which gave him an absolute
discretion either to re-auction or to act otherwise and no
fetters are placed upon the ‘otherwise’ method. The court
negatived this contention observing that arbitrary
improvisation of an ad hoc procedure to meet the exigencies
of a particular case is ruled out. Therefore, the grant of
the contract to the fourth respondent was wrong. Repelling
the contention that a writ petition at the instance of the
appellant would not be maintainable, the Constitution Bench
observed as under:
“The next question is whether the appellant can
complain of this by way of a writ. In our opinion, he
could have done so in an ordinary case. The appellant
is interested in these contracts and has a right under
the laws of the State to receive the same treatment and
be given the same chance as anybody else. Here we have
Thimmappa who was present at the auction and who did
not bid-not that it would make any difference if he
had,
557
for the fact remains that he made no attempt to outbid
the appellant. If he had done so it is evident that the
appellant would have raised his own bid. The procedure
of tender was not open here because there was no
notification and the furtive method adopted of setting
a matter of this moment behind the backs of those
interested and anxious to compete is unjustified. Apart
from all else, that in itself would in this case have
resulted in a loss to the State because, as we have
said, the mere fact that the appellant has pursued this
with such vigour shows that he would have bid higher.
But deeper considerations are also at stake, namely,
the elimination of favouritism and nepotism and
corruption: not that we suggest that occurred here, but
to permit what has occurred in this case would leave
the door wide open to the very evils which the
Legislature in its wisdom has endeavored to avoid. All
that is part and parcel of the policy of the
Legislature. None of it can be ignored. We would there-
fore in the ordinary course have given the appellant
the writ he seeks. But, owing to the time which this
matter has taken to reach us (a consequence for which
the appellant is in no way to blame, for he has done
all he could to have an early hearing), there is barely
a fort night of the contract left to go. We were told
that the excise year for this contract (1953-54)
expires early in June. A writ would therefore be
ineffective and as it is not our practice to issue
meaningless writs we must dismiss this appeal and leave
the appellant content with an enunciation of the law.”
Fact of no two cases are alike, but if one attempts to
compare the situation, the conclusion is inescapable.
Appellant’s bid was the highest bid. It was in the amount of
Rs. 3,87,000 p.a. Respondent No. 4 approached the Chief
Minister with a slightly higher bid of Rs. 4,50,000 per
year. This was granted without any reference to the
appellant to raise his bid. Such a thing, if allowed to pass
once is bound to be repeated because this method is open to
the abuse of favouritism and nepotism and the loss of
revenue in this case to the State is enormous. What happened
in tho court staggered everyone. Learned Attorney General
Shri L.N. Sinha, who questioned the competence of the court
to deal with the matter when he witnessed the rising
crescendo of the auction in the
558
court and the bid reached Rs. 12 lacs per year, he quietly
left the court frankly stating that he does not wish any
contention to be raised on behalf of the State of Haryana.
Apprehension voiced by the Constitution Bench has literally
come true in this case. This view of the Constitution Bench
was reaffirmed in Nand Kishore Saraf v. State of Rajasthan &
Anr., the only distinguishing feature of the case being that
the highest bid of the appellant was rejected and the
contract was given to Dharti Dan Shramik Theka Sahkari
Samiti Ltd., a cooperative Society of the workmen. Though
the court did not so specifically state, it upheld the
rejection of the highest bid of the appellant on the ground
that the benefit of the concession was given to a
cooperative society formed by the weaker section of the
society and thereby it serves the public purpose as set out
in Art. 41 of the Directive Principles of the State Policy.
In Fertilizer Corporation Kamgar Union (Regd), Sindri and
Ors. v. Union of India & Ors., Krishna Iyer, J. speaking for
himself and Bhagwati, J. Observe as under:
“A pragmatic approach to social justice compel us
to interpret constitutional provisions, including those
like Articles 32 and 226, with a view to see that
effective policing of the corridors of power is carried
out by the court until other ombudsman arrangements-a
problem with which Parliament has been wrestling for
too long- emerges. I have dwelt at a little length on
this policy aspect and the court process because the
learned Attorney General challenged the petitioner’s
locus standi either qua worker or qua citizen to
question in court the wrong doings of the public sector
although he maintained that what had been done by the
Corporation was both bona fide and correct. We
certainly agree that judicial interference with the
administration cannot be meticulous in our Montesquien
System of separation of powers. The court cannot usurp
or abdicate, and the parameters of judicial review must
be clearly defined and never exceeded. If the
Directorate of a Government company has acted fairly,
even if it has faltered in its wisdom, the court
cannot, as a super-auditor, take the Board of Directors
to I l task. The function is limited to testing whether
the
559
administrative action has been fair and free from the
taint of unreasonableness and has substantially
complied with the norms of procedure set for it by
rules of public administration.”
In a concurring opinion, Chandrachud, CJ. Observed that
sales of public property, when the intention is to get the
best price, ought to take place publicly.
In State of Uttar Pradesh v. Shiv Charan Sharma & Ors.
etc., this court observed that public auction with open
participation and a reserved price guarantees public
interest being fully subserved.
Even though later on, learned Attorney General did not
invite us to examine any specific contention on behalf of
the State of Harayana, it may in passing be stated that with
regard to transactions with the State, the principle
enunciated in Sec. 55(5) (a) of the Transfer of Property Act
would apply with greater vigour. Proceeding along it was
submitted that if that is accepted and if it appears to the
court that the State of Haryana did not appear to have full
appreciation of the value of the property and the other
party i.e. respondent No. 4 by reason of its profession was
aware of the same and the resulting transaction is
materially unfair, then such a case falls outside the
principle enunciated by the decision of this court, on which
reliance was placed on behalf of the respondent No. 4. We
consider it unnecessary in the facts of this case to examine
this aspect.
The position that emerge is this. Undoubtedly rule 28
permits contracts for winning mineral to be granted by the
Government by auction or tender. It is true that auction was
held. It is equally true that according to the State
Government, the highest bid did not represent the market
price of the concession. It is open to the State to dispose
of the contract by tender. Even here the expression ‘tender’
does not mean private secret deal between the Chief Minister
and the offerer. Tender in the context in which the
expression is used in rule 28, meant tenders to be invited
from intending contractors.’ If it was intended by the use
of the expression ‘tender’ in rule 28 that contract can be
disposed of by private negotiations with select individual,
its validity will be open to serious question. The
560
languages ordinarily used in such rules is by public auction
or private negotiations. The meaning of the expression
‘private negotiations’ must take its colour and prescribe
its content by the words which precede them. And at any rate
disposal of the state property in public interest must be by
such method as would grant an opportunity to the public at
large to participate in it, the State reserving to itself
the right to dispose it of as best subserve the public weal.
Viewed from this angle, the disposal of the contract
pursuant to the letter by the fourth respondent to the Chief
Minister is objectionable for more than one reason. The
writer has indulged into allegations, the truth of which was
not verified or asserted. The highest bidder whose bid was
rejected on the ground that the bid did not represent the
market price, was not given an opportunity to raise his own
bid when privately a higher offer was received. If the
allegations made in the letter influenced the decision of
the Chief Minister, fair-plan in action demands that the
appellant should have been given an opportunity to counter
and correct the same. Application of the minimum principles
of natural justice in such a situation must be reading the
statute and held to be obligatory. When it is said that even
in administrative action, the authority must act fairly, it
ordinarily means in accordance with the principles of
natural justice variously described as fair play in action
That having not been done, the grant in favour of the fourth
respondent must be quashed.
Apart from various considerations herein examiner, if
any other view is taken in the facts and circumstances of
this case, it may provide a classic example of ostrich
burying its face in sand and declining to see the reality.
M.L.A. Appeal allowed,
561