Bombay High Court High Court

Engineering Limited vs Oil & Natural Gas Corporation … on 18 February, 2010

Bombay High Court
Engineering Limited vs Oil & Natural Gas Corporation … on 18 February, 2010
Bench: J.N. Patel, B.R. Gavai
                                          1


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                           
                 ORDINARY ORIGINAL CIVIL JURISDICTION




                                                   
                      WRIT PETITION NO.41 OF 2010

    Coastal Marine Construction &




                                                  
    Engineering Limited, 1st floor,
    Haria's Dream Park, `A' Wing,




                                         
    Mira-Bhayander Road, Mira Road (East),
    Mumbai--401 107.         ig                          : Petitioner


          V/s.
                          
    1. Oil & Natural Gas Corporation Limited,
       Engineering Services (Offshore),
      


       4th floor, 11 High Sion-Bandra Link Road,
   



       Sion (West), Mumbai--400 017.
    2. Union of India, having their office at





       Aayakar Bhavan, New Marine Lines,
       Churchgate, Mumbai--400 020.                      : Respondents
                              ....





    Mr.Atul Rajyadhyaksha, Senior Advocate, i/b. Ashwin Shankar for the
    petitioner.

    Mr.R.A.Dada, Senior Advocate, with Ms Snehal Paranjpe, Mr.Zubair
    Dada, Mr.Jayendra Kapadia and Mr.O.Mohandas i/b. Little & Co., for
    respondent no.1.
                           ....




                                                   ::: Downloaded on - 09/06/2013 15:37:53 :::
                                          2




                                                                              
                                   CORAM : J.N.PATEL & B.R. GAVAI, JJ.

                                   Date of Reserving      ) : 29.01.2010.




                                                      
                                   the Judgement.         )

                                    Date of Pronouncing) : 18.02.2010.
                                    the Judgement.     )




                                                     
    JUDGEMENT (Per B.R.Gavai, J.)

Though this Writ Petition has been filed seeking various reliefs,

including the ones, directing the respondents to correct the terms of the

Bid Evaluation Criteria, injuncting the respondents from rejecting the

Technical Bid submitted by the petitioner, an injunction restraining the

respondents from opening the Price Bids of various bidders and also an

injunction restraining the respondents from proceeding with the award of

the contract, the petitioner has restricted the claim in the petition only to

the decision of the respondents in holding the petitioner to be technically

disqualified for award of the contract in question.

2. The respondent no.1 had invited tenders for hiring of services

for geophysical survey and geotechnical surveys in Vashishtha, S1 &

Manik fields in deep water locations of East Coast of India. The main

condition of the tender document around which the dispute in the present

::: Downloaded on – 09/06/2013 15:37:53 :::
3

petition revolves is as under:-

“A) Technical Criteria

The following vital technical conditions should be
strictly complied:

1.0 Eligibility and experience of the bidder:

1.1(a)i) The bidder by himself should have minimum
two years experience as on opening date of tender

on the following-

ii) The Bidder should have executed at least one
number of contracts of following nature in last ten
years–

For Part-I: Geophysical Survey

a) Bathymetry.

b) Sea Bed Survey

c) Magnetometer Survey

d) Sub bottom profiler (seismic) Sparker/Boomer

In deep water minimum 850 Mtrs. or above.

For Part II: Geo Technical Investigation

Collection & Analysis of cores in deep water
minimum 850 Mtrs. or above.

1.1(b) In case the bidder is an Indian company/
Indian Joint venture company, the Indian company/
Indian Joint venture company or its technical colla-
borator/joint venture partner should meet the criteria
laid down above.

1.1(c) Or bidder should be a 100% subsidiary
company of the parent company which itself meets
the experience and financial capability criteria as
stipulated in the BEC.

::: Downloaded on – 09/06/2013 15:37:53 :::
4

1.2 In case the bidder is a consortium of companies,

the following requirement should be satisfied by the
bidder:

a) The members of the consortium collectively
should satisfy the minimum experience requirement
as per para 2.1(a) above.”

3. Though, according to the petitioner, since in the notice inviting

tenders there is a provision regarding pre-bid conference wherein

exceptions/deviations, if
ig any, to Tender Terms, Conditions &

Specifications were to be sorted out, the petitioner has perused the matter

insofar as the requirement of executing the work in water having

minimum depth of 850 mtrs. is concerned and, accordingly, a prayer to

that effect was made in the petition. However, since the petitioner has

submitted its bid after entering into a Technical Collaboration Agreement

with Williamson & Associates, USA, and Carmacoring S.r.l, Italy, the

petitioner has not agitated its grievance regarding the validity of the said

condition and has restricted the claim in the present petition only insofar

as their grievance regarding not finding the petitioner’s collaborators’

technical experience sufficient enough to satisfy the condition regarding

technical qualification.

4. We have heard Mr.Rajyadhyaksha, the learned senior counsel

appearing on behalf of the petitioner, and Mr.Dada, the learned senior

::: Downloaded on – 09/06/2013 15:37:53 :::
5

counsel appearing on behalf of the respondent no.1 at length.

5. Mr.Rajyadhyaksha, the learned counsel appearing on behalf of

the petitioner, submits that though voluminous documents were submitted

by the petitioner in support of the experience and eligibility of their

collaborators, the said documents are not taken into consideration on a

flimsy and unviable grounds. He submits that even according to the

respondents, the petitioner could have independently submitted its bid for

part of the work i.e. Geophysical Survey or Geo Technical Investigation

independently. He submits that insofar as Part I of the work i.e.

Geophysical Survey is concerned, in response to the query made by the

respondent no.1, the petitioner was required to submit the completion

certificate against contract no.144695 between Tyco Telecommunications

(US) Inc. and Williamson & Associates Inc. or work order/contract,

report/completion certificate against any other project listed in the bid

document and executed by the bidder or his technical collaborator, to

conform with Bid Evaluation Criterion (BEC) clause 2.1(a)(i) of Part I.

He submitted that in response to the said query, the petitioner had

submitted following documents:-

“i. Work Completion certificate issued by TYCO
Telecommunication (US) INC having their

::: Downloaded on – 09/06/2013 15:37:53 :::
6

address at 412 Mount Kemble Avenue,
Morrisstown, NJ 07960 which is placed in

Annexure 2 to Petitioners clarification letter

referred to above.

ii. Copy of the report for the Manus Basin Geo-

physical Survey for Placer Dome Asia Pte

Ltd. Portion of report has been high lighted
for the sake of convenience to show the name
of Williamson & Associates, Equipments

used and to show water depth wherever

necessary which is placed in Annexure-3 of
Petitioners clarification letter referred to

above.

iii. Copy of an article written by US Geological
Survey personal which describes a deep

water survey completed by Williamson in

1990. The article clearly states that Williamson
completed the survey and it also states that
it is based on a USGS report. The copy of

article report is annexed hereto and marked
Annexure-4 to Petitioners clarification letter
referred to above.

iv. A list of survey containing the contracts
details executed in deep water. The contract
details in blue are the contracts executed in
deep water as stated in the cover email dated
11th December 2009. Copy of both the lists
attached, together with forwarding email
message, hereto and mark Annexure-5 to

::: Downloaded on – 09/06/2013 15:37:53 :::
7

Petitioners clarification letter referred to
above.”

Mr.Rajyadhyaksha submitted that a perusal of the aforesaid documents

would reveal that the petitioner squarely satisfies the criteria laid down as

per the Bid Evaluation Criteria clause 2.1(a)(i) and (ii) or 2.1(b).

6. Insofar as Part II of the work i.e. Geo Technical Investigation is

concerned, it is submitted that the petitioner had entered into

collaboration with Ms/.Carmacoring srl, Italy, and following documents

were submitted by the petitioner to establish that the said

M/s.Carmacoring complied with the eligibility criteria:-

1. Project for Impresub

a) Carmacoring Company Profile mentions that

Carmacoring carried out the geotechnical

survey in the year 2006.

b) Collaboration Agreement between Car.Ma

and Impresub.

c) Daily Report of the Project dated 13.4.2006.

d) Certificate dated 9.5.2006 from Impresub.

                 e)     Carmacoring Report of the Geotechnical




                                                        ::: Downloaded on - 09/06/2013 15:37:53 :::
                                            8

                         Survey carried out.




                                                                              
              2. Project for ISMAR




                                                      

a) Carmacoring Company Profile mentioning

that Carmacoring carried out the geological

survey in the year 2008.

b) Report of the Project.

c) Certificate dated 30.11.2009 from ISMAR.

3. Project for Gas S.r.l.

a) Certificate dated 5.10.2007 issued by the

Managing Director of Gas s.r.l. establishing

that Carmacoring carried out coring.

The learned counsel submits that the aforesaid documents would clearly

establish that the petitioner’s collaborator M/s.Carmacoring S.r.l. has

possessed the necessary qualification. He submits that refusal to take into

consideration the aforesaid documents has resulted in arbitrariness

thereby vitiating action of the respondents in holding the petitioner to be

disqualified.

7. Mr.Rajyadhyaksha further submitted that though initially the

::: Downloaded on – 09/06/2013 15:37:53 :::
9

petitioner was found to be technically qualified, subsequently, with

ulterior motive, the petitioner has been held to be disqualified.

8. An attempt has been made on behalf of the petitioner to submit

that the petitioner who was already executing some works for the

respondent-Corporation, had differences with one Ashok Sharma, who is

an Officer in the Corporation and that the decision to hold the petitioner

disqualified is at the instance of the said Sharma. It is further submitted

that there was an integrity clause in the tender document and as per the

integrity clause, the respondent-Corporation cannot disclose the details

submitted to it, to other bidders. It is further submitted that one of the

competitors of the petitioner, viz., TDI Brooks has been supplied secrete

information by somebody from the Corporation. It is submitted that TDI

Brooks has written a letter dated 20.11.2009 to the respondent-

Corporation and only after such a letter was written, the matter was re-

evaluated to hold that the petitioner is disqualified.

9. The learned counsel relied on the judgement of the apex Court in

Reliance Energy Ltd. v. Maharashtra State Road Development Corpn.

Ltd. [(2007) 8 SCC 1] in support of the submission that the doctrine of

“level playing field” is an important doctrine and that equally placed

bidders are required to be allowed to bid so as to subserve the larger

::: Downloaded on – 09/06/2013 15:37:53 :::
10

public interest.

10. Mr.Dada, the learned senior counsel appearing on behalf of the

respondent no.1, on the contrary, submits that the documents which were

relied upon by the petitioner in support of the technical qualification show

that the experience of the petitioner’s collaborators has been found to be

not in conformity with the requirements of the respondents. He submits

that the documents were not of such a nature which would establish

beyond doubt that the petitioner’s collaborators had two years’ experience

as on the opening date of the tender and that they had executed at least

one contract of the nature mentioned in the tender document. It is

submitted that the respondents by applying the similar standards had

evaluated the documents submitted by each of the bidders and after

careful evaluation thereof by the Tender Evaluation Committee which

consisted of senior Officers of the respondent-Corporation, it was found

that the documents submitted did not satisfy the requirements of the

technical qualification. The learned counsel submits that this Court is not

expected to interfere with the conditions mentioned in the tender inviting

notice. In support of this submission, the learned counsel relied on the

judgement of the apex Court in Nagar Nigam v. Al Faheem Meat

Exports (P) Ltd. [(2006) 13 SCC 382]. The learned counsel further

submitted that unless the respondents come to a subjective satisfaction

::: Downloaded on – 09/06/2013 15:37:53 :::
11

that the works in question were satisfactorily completed, on the basis of

the documents submitted by the party, it is well within its rights to hold

that the party has not satisfied the condition regrading technical

qualification. Reliance is placed in this respect on the judgement of the

apex Court in Electrical Mfg. Co. Ltd. v. Power Grid Corpn. of India

Ltd. [(2009) 4 SCC 87].

11. Insofar as the allegation regarding Ashok Sharma is concerned,

the learned counsel submitted that neither Ashok Sharma has been made a

party-respondent nor are their any specific allegations attributed to him in

the petition. He, therefore, submitted that in the absence of such

pleadings, it will not be permissible for this Court to go into the

allegations in that respect. Reliance is placed on the judgement of the

apex Court in Chandra Prakash Singh v. Chairman, P.G. Bank (2008 (3)

Scale 289). Insofar as the allegation regarding the TDI Brooks and Fugro

is concerned, it is submitted that the information regrading the technical

collaborators of the petitioner was very much available on their web site

and, as such, the letter written by the said TDI Brooks was on the basis of

the information received on the web site of the petitioner’s collaborators.

It is, therefore, submitted that the allegation in this respect are without

substance. The learned counsel further submitted that this Court is

concerned with the decision making process and not the ultimate decision

::: Downloaded on – 09/06/2013 15:37:53 :::
12

and unless it is found that the decision making process is vitiated on any

of the grounds on which judicial review of an administrative action is

permissible, no inference would be warranted by this Court. Reliance is

placed, in this respect, on the judgement of the apex Court in the case of

Tata Cellular v. Union of India [(1994) 6 SCC 651].

12. At the outset, we may observe that insofar as the allegations

made by the petitioner regarding the impugned action being at the behest

of Ashok Sharma and the same being made to favour TDI Brooks is

concerned, it will not be permissible for this Court to go into the said

allegations. The apex Court in Chandra Prakash Singh’s case (supra) has

observed thus:-

“15. In State of Punjab v. V.K. Khanna’s case

(supra), this Court held that the concept of fairness

in administrative action has been the subject-matter

of considerable judicial debate but there is total

unanimity on the basic element of the concept to

the effect that the same is dependent upon the facts

and circumstances of each matter pending scrutiny

before the Court and no strait-jacket formula can be

evolved therefore. Further it is stated that as a

::: Downloaded on – 09/06/2013 15:37:53 :::
13

matter of fact, fairness is synonymous with

reasonableness and on the issue of ascertainment of

meaning of reasonableness, common English

parlance referred to as what is in contemplation of

an ordinary man of prudence similarly placed – it is

the appreciation of this common man’s perception

in its proper perspective which would prompt the

Court to determine the situation as to whether the

same is otherwise reasonable or not. Similarly, the

existence of mala fide intent or biased attitude

cannot be put on a strait-jacket formula but depends

upon facts and circumstances of each case. Further,

it is said that whereas fairness is synonymous with

reasonableness – bias stands included within the

attributes and broader purview of the word

“malice” which in common acceptation means and

implies “spite” or “ill will”. Mere general

statements will not be sufficient for the purposes of

indication of ill will. There must be cogent

evidence available on record to come to the

conclusion as to whether, in fact, there was a bias or

a mala fide move which resulted in the miscarriage

::: Downloaded on – 09/06/2013 15:37:53 :::
14

of justice. It is also held that the test of bias is as to

whether there is a mere apprehension of bias or

there is a real danger of bias and it is on this score

that the surrounding circumstances must and ought

to be collated and necessary conclusion drawn

therefrom. In the event, however, the conclusion is

otherwise that there exists a real danger of bias,

administrative action cannot be sustained. If on the

other hand allegations pertain to rather fanciful

apprehension in administrative action, question of

declaring them to be unsustainable on the basis

therefor, would not arise.

16. In Dhampur Sugar (Kashipur) Ltd. v. State

of Uttaranchal and Ors.’s case (supra), this Court

dealing with the question of mala fide exercise of

power, held as under:

“Allegations of mala fide are serious in

nature and they essentially raise a question of

fact. It is, therefore, necessary for the person

making such allegations to supply full

particulars in the petition. If sufficient

averments and requisite materials are not on

::: Downloaded on – 09/06/2013 15:37:53 :::
15

record, the Court would not make “fishing”

or roving inquiry. Mere assertion, vague

averment or bald statement is not enough to

hold the action to be mala fide. It must be

demonstrated by facts. Moreover, the burden

of proving mala fide is on the person leveling

such allegations and the burden is “very

heavy.” In the present case, except alleging

that the policy was altered by the

Government to extend the benefit to IGL, no

material whatsoever was placed on record by

the appellant. It is, therefore, not possible to

hold that the impugned action was mala fide

or malicious.”

13. In the present case, it can clearly be seen that though the

petitioner had number of opportunities, the petitioner has not impleaded

said Ashok Sharma as party-respondent. Even otherwise, apart from

making bald allegations, no particular allegation supported by any cogent

material has been placed on record by the petitioner in this respect. In the

absence of any such specific allegations supported by cogent evidence

being brought on record and such party being made party-respondent, it

::: Downloaded on – 09/06/2013 15:37:53 :::
16

will not be permissible for this Court to go into the said allegations. In

any case, from the material placed on record, we find that said Ashok

Sharma was not a member of the Tender Committee and the said

Committee consisted of the following three senior Officers:-

“1. Shri P.K. Dalal, GM(M), Head Marine Survey &
Offctdg. HOW.

2. Shri A.K. Srinivasan, GM (F&A).

3. Shri A.K.Tewari, GM (MM)-Offctdg.Head MM.”

14. Insofar as the allegations regarding the the secret information

being supplied to M/s.TDI Brooks is concerned, we find that the

allegation in this respect is also without any substance. From the material

on record which is annexed along with the affidavits filed by the

respondents, it is clear that the information regarding the technical

collaborators of the petitioner is very much available on the web site of

the collaborators. The submission on behalf of the respondents, in this

respects, that the information regarding the collaborators of the petitioner

being received by the said TDI Brooks from the web site of the said

collaborators, therefore, appears to be of substance. In that view of the

matter, we are unable to accept the contention of the petitioner in this

respect.

::: Downloaded on – 09/06/2013 15:37:53 :::
17

15. While examining the merits of the petitioner’s case, we will

have to remind ourselves that while judicially reviewing an administrative

action, we are concerned with the decision making process of the

administrative authority and not the ultimate decision. In the case of Tata

Cellular (supra), the apex Court has observed thus:-

“77. The duty of the court is to confine itself to the

question of legality. Its concern should be:

1. Whether a decision-making authority exceeded

its powers?

2. Committed an error of law,

3. committed a breach of the rules of natural

justice,

4. reached a decision which no reasonable
tribunal would have reached or,

5. abused its powers.

Therefore, it is not for the court to determine
whether a particular policy or particular decision

taken in the fulfilment of that policy is fair. It is
only concerned with the manner in which those
decisions have been taken. The extent of the duty
to act fairly will vary from case to case. Shortly
put, the grounds upon which an administrative
action is subject to control by judicial review can

::: Downloaded on – 09/06/2013 15:37:53 :::
18

be classified as under:

(i) Illegality : This means the decision-maker

must understand correctly the law that

regulates his decision-making power and
must give effect to it.

(ii)Irrationality, namely, Wednesbury unreason-

ableness.

(iii) Procedural impropriety.”

After considering the various pronouncements of the apex Court on the

issue, the apex Court has deduced the principles in paragraph 94, which

are as under:-

“94. The principles deducible from the above are:

(1) The modern trend points to judicial restraint
in administrative action.

(2) The court does not sit as a court of appeal
but merely reviews the manner in which the
decision was made.

(3) The court does not have the expertise to
correct the administrative decision. If a
review of the administrative decision is
permitted it will be substituting its own
decision, without the necessary expertise
which itself may be fallible.

(4) The terms of the invitation to tender cannot

::: Downloaded on – 09/06/2013 15:37:53 :::
19

be open to judicial scrutiny because the
invitation to tender is in the realm of

contract. Normally speaking, the decision to

accept the tender or award the contract is
reached by process of negotiations through
several tiers. More often than not, such

decisions are made qualitatively by experts.

(5) The Government must have freedom of
contract. In other words, a fair play in the

joints is a necessary concomitant for an

administrative body functioning in an
administrative sphere or quasi-administrative

sphere. However, the decision must not only
be tested by the application of Wednesbury
principle of reasonableness (including its

other facts pointed out above) but must be

free from arbitrariness not affected by bias or
actuated by mala fides.

(6) Quashing decisions may impose heavy

administrative burden on the administration
and lead to increased and unbudgeted
expenditure.”

16. We will have to, therefore, consider as to whether the action of

the respondents is valid or not within the limited para-meters that are

available, while reviewing the decision making process of the respondent-

authority.

::: Downloaded on – 09/06/2013 15:37:53 :::
20

17. The limited scope, therefore, is as to whether the action of the

respondents is vitiated by illegality, irrationality or impropriety. In this

background, we will have to examine the reasons given by the respondent

no.1-Corporation while coming to the conclusion that the documents

supplied by the petitioner do not satisfy the requirement of the technical

qualification required for the work.

18.

Insofar as the corporate description of M/s.Williamson and

Associates is concerned, the authority has found that the said document

merely gives the company’s perspective of its work without any

supporting documentation. It has been found by the respondents that the

said document did not establish that the said M/s.Williamson and

Associates had successfully completed the type of work which was

required to qualify for the tender in question. Insofar as the document

pertaining to contract no.144695-TPE dated 8.10.2008 with Tyco

Telecommunications dated 8.10.2008 is concerned, the petitioner has

submitted a survey report and completion certificate dated 31.3.2009.

However, the authority has found that the said work does not meet the

requirement of the criterion of two years’ experience as required under the

bid document. Insofar as the reports submitted by the petitioner of

Williamson & Associates dated 18.5.2005, it was not taken into

::: Downloaded on – 09/06/2013 15:37:53 :::
21

consideration on the ground that the said report was the document

prepared by Williamson & Associates themselves and there was no

corroboration from the clients of Williamson & Associates regarding the

said work being satisfactorily completed by Williamson & Associates.

The report of the U.S. Geological Survey which was relied upon by the

petitioner was not taken into consideration as the said report was last

modified on 4.4.1996 and, as such, it fell beyond the period of ten years

as required under clause 2.1(a)(i).

ig The respondent-authority has found

that the petitioner has failed to produce any document in the nature of

contract, work order and completion certificate from the clients of the

said Williamson & Associates in support of their claim that they had

experience as per the requirement of the tender document. As such, the

respondent-authority has found that the petitioner had failed to establish

that the petitioner was qualified insofar as Part I work i.e. Geophysical

Survey.

19. Insofar as Part II i.e. Geo Technical Investigation is concerned,

upon perusal of the documents submitted by the petitioner regarding the

experience of M/s.Carmacoring S.r.I. working with ISMAR, it was

found that the work done by M/s.Carmacoring was merely supplying two

technicians and instruments to ISMAR. It was further found that the

work related to ISMAR does not fall within the requirement of two years’

::: Downloaded on – 09/06/2013 15:37:53 :::
22

experience requirement of BEC. Insofar as the Collaboration Agreement

is concerned, it was found that M/s.Carmacoring were mere suppliers of

equipment that was used in the project Makassar Strait in Indonesia.

Insofar as the letter produced by the petitioner thanking Car. Ma of

Angelo Magagnoli, it was found by the authority that the said letter does

not bear out the nature of work done by Car.Ma and the authority has

further found that if the said letter is read with the Collaboration

Agreement, the inference that could be drawn would be that it was in the

context of supplies of equipment made by Car.Ma. Insofar as the Internal

Report prepared by M/s.Carmacoring is concerned, it was found by the

authority that this document is only an Internal Report and does not

establish any experience of the category required by the BEC. Insofar as

the company profile of M/s.Carmacoring is concerned, the authority has

found that the said company is a mere supplier of instruments and

equipment for coring. The respondent-authority has relied on the

following part of the said document in support of their finding in this

respect:

“The technical department is supervised by Angelo

Magagnoll, a former employee of CNR (Italian

National Research Council) at the Marine Geology

Institute in Bologna where he invented and

::: Downloaded on – 09/06/2013 15:37:54 :::
23

patented some instruments which are currently on

the market.”

The respondent-authority has further relied on the following part of the

said document:-

“Carmacoring S.r.l. provided the equipment

(CP-20) and the technical personnel for IDMC

Impressub S.r.l. during the job performed for the

client Chevron-Unocal.”

Upon entire perusal of this document, the authority has found that the

work involved was supply of sampling instruments designed by Angelo

Magagnoll and commercialised by Carmacoring. Insofar as the

completion certificate relied on by the petitioner dated 5.10.2007 is

concerned, it was found that the said letter had no reference to any work

order or contract and, therefore, cannot be said to be proof of satisfactory

completion of any of the work of the nature required under the tender

document. The authority has further found that the petitioner had not

submitted any document in support of the petitioner’s claim that the said

completion certificate was for completion of the job required as per the

BEC and was carried out by M/s.Carmacoring. Insofar as Hermes Cruise

::: Downloaded on – 09/06/2013 15:37:54 :::
24

Report for ISMAR is concerned, it was found that the said document

apart from not satisfying the two-year condition of the BEC does not

establish that the company carried out the work required by the BEC. The

authority has further found that no work order or contract in support of

the said document was placed on record. Insofar as the certificate dated

30.11.2009 issued to the petitioner by ISMAR is concerned, the authority

has found that the said document merely refers to mobilisation of

personnel, equipment, handling system, spares on R.V. Urania for the

cruise called “Sassi 08” to carry out jumbo piston coring for sample

collection. The authority has found that this document is not sufficient to

establish that sample collection work was done by M/s.Carmacoring.

Insofar as the Collaboration Agreement for Impressub s.r.l. and the

Completion Certificate and the Daily Reports are concerned, the authority

has found that the work was done by Car.Ma and not by M/s.Carmacoring

s.r.l. who is the technical collaborator of the petitioner. It was further

found that the said work was mere supply of instruments and equipment

with the attending technicians of Car.Ma. The authority while arriving at

its decision has relied on the following part in the said document itself:-

                 "A)     Mr.Magnagnoli is the sole owner of the

                 company       denominated         CAR.MA         of    Angelo

Magagnoli, …………………………………. dealing with

::: Downloaded on – 09/06/2013 15:37:54 :::
25

the carrying out of the commercial activity of

wholesale and rental of geotechnical and

geophysical instruments;”

It was, therefore, found by the respondent-Corporation that insofar as Part

II of the work is concerned, the petitioner has failed to produce any

document which would meet the requirement as provided under the tender

document and as such found it disqualified for Part II work also.

20. At the cost of repetition, we may state that while exercising

powers of judicial review of administration action, we are not expected to

sit in appeal over the decision of the authority. It is not permissible for us

to examine as to whether the material which has been taken into

consideration by the authority was sufficient enough to arrive at the

decision taken by it. It is only permissible for us to examine as to whether

the decision taken by the authority is fair, reasonable and rational.

Sufficiency or insufficiency of the material would be beyond the scope of

judicial review in such matters.

21. From the perusal of the reasons which have been set out in short

hereinabove, it cannot be said that the reasons given by the authority

while holding that the documents supplied by the petitioner do not meet

::: Downloaded on – 09/06/2013 15:37:54 :::
26

the requirement under the tender document is either unreasonable or

irrational. It cannot be said that the reasons given by the authority are

such that no prudent or reasonable man would take in the facts of the case.

It is also nobody’s case that the yardstick applied by the respondent-

authority to the petitioner are something different than those applied to

other bidders. The authorities have found that none of the documents

produced by the petitioner would establish the satisfactory completion of

the work. The apex Court in the case of Electrical Mfg. Co. Ltd. v.

Power Grid Corpn. of India Ltd. [(2009) 4 SCC 87] has observed thus:-

“19. In our opinion the expression “satisfactory

completion” governs sub-clause (i) of Clause 1.1

also. Hence mere surveying, optimising tower

locations, erecting and stringing with tension

stringing equipment the requisite length of

transmission lines will not be enough to give the

necessary technical experience because it is

possible that even after doing the above work the

transmission lines may not function. Unless after

doing the above works the line is tested and found

to be successfully functioning it surely cannot be

said that there was satisfactory completion of the

::: Downloaded on – 09/06/2013 15:37:54 :::
27

transmission lines.”

22. In our considered view, therefore, refusal to accept the documents

which are relied on by the petitioner on the ground that they did not prove

that the petitioner or its collaborators had satisfactorily completed any

work of the nature stipulated in the tender notice can be faulted with. No

doubt, the apex Court in the case Reliance Energy Ltd. v. Maharashtra

State Road Development Corpn. Ltd. [(2007) 8 SCC 1] has held that it is

necessary for the authority to provide a level playing field. As observed

by the apex Court in the said judgement, the level playing field provides

space within which equally placed competitors are allowed to bid for

government contracts so as to subserve the larger public interest. It can

thus be seen that level playing field would be applicable only if bidders

are equally placed. By no stretch of imagination, the level playing field

could be provided to the parties who are qualified and also parties who

are not qualified. In the present case, we do not find that the decision

arrived at by the authority can be termed as an unreasonable decision and

that too so unreasonable that a reasonable person would not have arrived

at it. Applying the principle of Wednesbury reasonableness, we do not

find that the decision of the authority can be termed to be either

unreasonable or irrational so as to warrant interference in our

extraordinary jurisdiction under Article 226 of the Constitution.

::: Downloaded on – 09/06/2013 15:37:54 :::
28

23. In the result, the petition fails and is dismissed.

24. After the judgement was pronounced, the learned counsel

appearing for the petitioner sought extension of the interim order dated

24.12.2009 for a period of two weeks from today to enable the petitioner

to move the Supreme Court. The said request is strongly opposed by the

learned counsel for the respondent no.1 on the ground that this will result

in delaying the project as the period will be curtailed for execution of the

work which is to be done during the current season and the bid would

expire. Taking into consideration that the petitioner has sought extension

of the interim order for two weeks, we are inclined to extend the interim

order till 4.3.2010 on condition that the petitioner shall give 48 hours’

notice to the respondents before moving for any interim orders in the

matter. Order accordingly.

(J.N. PATEL, J.)

(B. R. GAVAI, J.)

::: Downloaded on – 09/06/2013 15:37:54 :::