High Court Karnataka High Court

Canara Detective And Security … vs The State Of Karnataka R/B Itrs … on 3 December, 2008

Karnataka High Court
Canara Detective And Security … vs The State Of Karnataka R/B Itrs … on 3 December, 2008
Author: N.Kumar
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH
AT EHARWAD .

Dated this the 3rd day of December, 2098:  Q

BI$f<'€;)i~3l§}

was HOWBLE MR. .Jus %1.f1<;: E N,_.1{'(I£wi4§g,'R'V"'~~    4 

Writ Petition No. 3 1338 £:.<,f 326.3633 €C3:-;;"-';*I_5:'1~i}"'  

Between;

{Tlanara Detective 3:. Sequxity Ag:%1:_1¢f;_ --.,
By its Proprietor A.I~i.  _A  , L
Branch (mice: Bellary  ~  3 _ ,
Represented by its Power of"  '
Attorney Ho2der*- V  

D. Kcshappa;  .  .' 

3/0 Thimmappa  % % ..

Aged aboui  ,   '

(300: Business" 7;.

I?/0  VV    ...I3'et.ifi0ner

 V. ffiy Sri Sfifesh 9. Hudcdagaddi, Advocate)

1  'I'?l::& "Stats of¥{aI'z1ataka
" Ré"ptd., by its Secretary is
n ,  Health 85 Family Welfarc:
 Department (Medical Elducation)
' M s Bufléing
Bangalore

'2 M] s. Shahhira Security Services

aa Gang Coolies =1 /'




Represented 'by its I5'ropziet1*ix
M/S Sabeera Segum  "    ' 
Bellary  RE:s__p0.1:dc:;1tsT~  ' 
(By Sri K. 13. Adhyapégk,  ft'):  4'  
Sri V, R. fiatar, Ativosfratg fétsr R'2.}_ '~ , «. V' '

This Writ Petition is filcd'un'd,er A1'1:iclés" 226::a1:1d 227 of
tha Constituflon of india, quash..t1}€:VAVV0Itier dated
14-10-2008 gassed by' 'F§esp»<3nde1itr~1  Appeal Na. HFW 34
KVM 2008 vicic AI1116X1ii"?f'»?C3_.   j   AA " 

This Writ Pefitia1J.~ce._v1fing'~0n for" hearing this
day, the Court *11§a(Z3.¢ the fQ]lu<':W'm,g:." 

The' pe:;t.ic§n.-Egg: V§1ag 'c1§auenged in this writ petition the

order passed by ti1eAapf;éilate authority under Section 16 of

  iiagffiataka Tfatisparency in P11¥3}:£c Pmcummetnt Act, 1999

' c§¥2iz:2:;11i;:£g conuact issued to the petitioner herein.

2.  Z   hv x'I"hr:: petiijoncr is a labour conmactar who suppiies

  i3¥:;0_;zrei;s to. vaxicrus department in the Government of

 Vijayanagar Medica} Science Institute, Beiiary,

  for tcI3.ders on {}'?.(}2.2{)08 fer supply of contract

labourers £0 Mefiical Colicge Hospital, is/iedicai Cofieg-:23,

h'/.



Qisttict Hospital and 'T.B. Hoispiizal at Bellary 
of hospital and cleaning ané  WV L. 
Annexure-A. The pefifioner submiiféd'  Ht31eb i 
price of Rs.398:.40 gas. for the (of:
Meeiical College and 14ospi£ai;' "~~'szf12~..«1$;   for the?
supply of sanitary 1abQuI'£3'§~"'ixL,;.._NIe(:ii£§&i"-AC0£16gE':. The
tender accepting comnfiitiét'   applicafions of all
tendcrers :caa(1c: 'i;:_1   ~::1V9r;Vfit'if'1<':a*;io11 and the
ctontract     as per Am1exu:re--D.
The   "  seccxnd respondent by

pmferijng._ap1§eflatc authority under the Act.
The apfielfim hearing both the parties has

pas§§¢€i $116 éliflfir setting asids the contract granted

” int the petitioner. Aggrjgved by the same, the

this (301111;

A. ” A1″ The learned (3ozm.sel tbr the _petit:io:t2er assailing

ti3.<:: éinpugned order contends that as the peiriticmar was the:

lgiwest bidder, his tender was acceptsd, which. is iegal and

valid and the appellate authznrity comniittezsi serious error in

K/%

setfing aside the same. it was further contended that even if it
is to be beid that the d€d1iCtiO}]. of income tax was _4n.(}_t.e£:n*eet,

even then, the price quoteé by the petitioner

therefore the appelfiate authority shoulé. no_t~i1a§{e~.$et.:é1sideVL: 'me'

contxaet granteé to the petitioner.

4. Per conga, the Iea;I1ed ‘C»($i1:1se1

respendent supported the o1:cierTV V. i
S. The p£:¥:itiQner’s bid is – at Vg%3I1B.6XuTC–B.

The fixice ‘q1}4.{3’ “‘LV’-;’,;i§;-_» §<€s.I§3981.4i) ps. inclusive of
Centra1«S~e:'vice .'i;z.eeme tax to be deducted at source.

'¥'he;jp%ice quo"t<:.c: b'y the second respondent is Rs.3';~3'81.ESE5 ps.

'V is the letter accepfing the tender ofthe petitioner.

tfiercéin that the rates quoted by the petitioners in

tef1derV§s'Ru$~iC§981.40 ps. and it is aocepteé tbr Rs.39:5.34 ps.

per and therefaze the contracst was awaxfieé. It is a
vVery «.–S%3"ange Way of accepting the tender by the authorities. It

open to the '§}'ender Accepting Authcrrities after opening of

the tender to call all the parties for a private negofiations and

/'

\x/

, 5 _
thereafter increase or rcducc the price quoted by the

tcndcrcrs' Without umicrtakixig the said. exercise, unilatcraiiy
the 'Fe1:1dcr Accepting Authority cannct accept the tev£ic'£c.f»for a
lcsscr price giving the benefit of not deducting

at Sonics. Attempt is madc to makff?

nctsvithstanding thc price quoted i
is awanied to the tenderer foif la
the tcrms of the tender nci:ificT;:-futon
gaming aiiything ii) tl*::£:”‘»’:t§I’gai;1″i;” ti§iS”apj.imach the

appellate authority has

6. _iT’11é,_-vtcjaniiicr authority cannot uziiiatclaiiy
alter thei’t.§:I’m_s ‘€cfidci’«fior can cxtenci the benefit to the

~, of ti1é:i:1j c}*1c>%’ice:”‘.;1c% can reduce er incxcase the price

an opportunity to all the applicants

“ii’i$§t1i<5.I_'f§li1i'£€3d the tcnficxs in pursuance of the

I1'(}ifi.fi'3.i.'4:l'.f-.it1'v<_"}J:1'i.' Even if income tax to be paid is not deducted,

'V._€V€£1 tiicfii, the pct':i'ti0nt:r's oflcr woulé be the iowcst. That by

K

i'i€sciIifjis not a sufficient ground to approve the action of the

tcndcr accepting authority. The tcndcr accepting authority

1%..

_ 5 –

has contxavened the mandatory yravisions of the Act and has

discrimmattzzfi ether terxzdsrers. ‘I’b.<:1ve.f-zztre, the apgeiiate
aL:thrity was justified in setting aside the said acceptance of

contxact and dixtécting calling of fresh tenders

the process of finalising fhfi tcndtrs by 315*”-. c.> f

2088. The impugned axder is ktga}-‘3Lf1d– Cézfi V’

fez” intttrference. Accordingly, A’
sali.

Mae

lisp! –