Supreme Court of India

National Highway Authority Of … vs Ganga Enterprises And Anr on 28 August, 2003

Supreme Court of India
National Highway Authority Of … vs Ganga Enterprises And Anr on 28 August, 2003
Bench: S.N. Variava, H.K. Sema
           CASE NO.:
Appeal (civil)  4123 of 1999

PETITIONER:
NATIONAL HIGHWAY AUTHORITY OF INDIA

RESPONDENT:
GANGA ENTERPRISES AND ANR.

DATE OF JUDGMENT: 28/08/2003

BENCH:
S.N. VARIAVA & H.K. SEMA

JUDGMENT:

JUDGMENT

2003 Supp(3) SCR 114

The following Order of the Court was delivered :

This appeal is against the Judgement of the High Court of Delhi dated 30th
October, 1998.

Briefly stated, the facts are as follows :

The Appellant issued a tender notice calling for tenders for collection of
toll on a portion of the highway running through Rajasthan. The last date
of submission of bid was 31st July, 1997. It was also provided that toll
plazas would be got completed by the authority and handed over to the
selected enterprise. There was two types of securities to be furnished, one
being a bid security in an amount of Rs. 50 lakhs (Rupees fifty lakhs
only). The other was a performance security by way of a bank guarantee of
Rs. 2 Crores (Rupees Two crores only). Clauses 7.1 to 8 deal with bid
security. They read as under :-

“7. Bid Security.

7.1. The bidder shall furnish, as a part of his bid, a Bid Security in an
amount of Rs. 50 Lakhs (Rupees Fifty Lakhs only), or an equivalent amount
in a freely convertible currency. The Bid Security shall, at the bidder’s
opinion, be in the form of a Bank Draf, or Guarantee from a Bank located in
India. The Bank Guarantee shall be in the Form of Bank Guarantee for Bid
Security included herein, valid of 150 days after the last date for
submission of the bid.

7.2. A bid not accompanied by an acceptable bid security shall be rejected
by National Highways Authority of India as non-responsive.

7.3. The Bid Security of unsuccessful bidders will be returned by National
Highways Authority of India as promptly as possible but not later than 30
days after the expiration of the period of bid validity.

7.4. The Bid Security of the successful bidder will be returned by
National Highways Authority of India soon after the bidder has furnished
the required Performance Security.

7.5. The Bid Security may be forfeited :

(a) if the bidder withdraws his bid during the period of bid validity;
or

(b) in case the successful bidder fails within the specified period to

(i) furnish the required Performance Security; and (ii) sign the
Agreement. 8. Bid Validity.

Bid shall remain valid for a period of 120 days after the last date of bid
submission.”

Thus, it is to be seen that the bid security of Rs. 50 lakhs was not for
performance of the contract. It was in essence an earnest to be given to
ensure that the bidder did not withdraw his bid during the period of bid
validity and/or that after acceptance the performance security is furnished
and the Agreement signed. The other terms pertained to the anticipated
contract for collection of toll. It must be mentioned that the bid validity
period was 120 days.

In terms of this tender document the Respondent gave his bid or offer. The
offer/bid was in terms of the tender and thus it was also in two parts. The
first part being an offer that the bid would not be withdrawn during the
bid validity period and/or that on acceptance the performance security
would be furnished and the Agreement signed. The second part of the offer
dealt with the terms and conditions pertaining to the performance of the
contract of collection of tolls, if the offer was accepted. As
earnest/security for performance (of the first part of the offer) the
Respondent along with his bid furnished a bank guarantee in a sum of Rs. 50
Lakhs as bid security. The bank guarantee furnished was a “on demand
guarantee” which specifically provided that the bank guarantee could be
enforced “on demand” if the bidder withdraws his bid during the period of
bid validity or if the bidder, having beeen notified of the acceptance of
his bids, fails to furnish the performance security or fails to sign the
Agreement. The amount of the Bank? Guarantee was to be paid by the bank
without demur on the written demand merely stating that one of these
conditions had been fulfilled. The moment the bank guarantee was given and
accepted by the Appellants the first portion of the offer, regarding bid
security, stood accepted. Of course, this did not mean that a competed
contract in respect of the work of toll collection had come into existence.

It is an admitted position that 120 days would have come to an end of 28th
November, 1997. In August the technical bids were opened. In September the
financial bids were opened, wherein it was found that the Respondent was
the highest bidder.

On 20th November, 1997 the Respondent withdrew his bid i.e. he withdrew his
bid before the expiry of 120 days. On 21st November, 1997, the Appellants
accepted the offer of the Respondent. However, as the Respondent had
withdrawn his bid the performance guarantee was not furnished and the
Agreement was not entered into. The Appellants thus encashed the bank
guarantee for Rs. 50 lakhs.

The Respondent then filed a Writ Petition in the High Court, for refund of
the amount. On the pleadings before it, the High Court raised two questions
viz. (a) whether the forfeiture of security deposit is without authority of
law and without any binding contract between the parties and also contrary
to Section 5 of the Contract Act and (b) whether the writ petition is
maintainable in a claim arising out of a breach of contract. Question (b)
should have been first answered as it would go to the root of the matter.
The High Court instead considered question (a) and then chose not to answer
question (b). In our view, the answer to question (b) is clear. It is
settled law that disputes relating to contracts cannot be agitated under
Article 226 of the Constitution of India. It has been so held in the cases
of Kerala State Electricity Board v. Kurien E. Kalathil reported in [2000]
6 SCC 293, State of U.P. v. Bridge & Roof Co. (India) Ltd. reported in
(1996) 6 SCC 22 and B.D.A. v. Ajai Pal Singh reported in (1989) 2 SCC 116.
This is settled law. The dispute in this case was regarding the terms of
offer. They were thus contractual disputes in respect of which a Writ Court
was not the proper forum. Mr. Dave however relied upon the cases of
Verigamto Naveen v. Government of A.P. reported in [2001] 8 SCC 344 and
Harminder Singh Arora v. Union of India reported in [1986] 3 SCC 247. These
however are cases where the Writ Court was enforcing a statutory right or
duty. These cases do not lay down that a Writ Court can interfere in a
matter of contract only. Thus on the ground of maintainability the Petition
should have been dismissed.

By the impugned Judgment the Writ Petition has been allowed. The High Court
holds that the offer was withdrawn before it was accepted and thus no
completed contract had come into existence. The High Court holds that in
law it is always open to a party to withdraw its offer before its
acceptance. To this proposition there can be no quarrel. We therefore did
not permit Mr. Dave to cite authorities for the proposition that an offer
can be withdrawn before it is accepted.

The Court, however, then goes on to hold as under :

“The statutory right having been so exercised, the fetter imposed by the
clause to the contrary in the tender documents and the bank guarnatee could
not override the provisions of the Indian Contract Act. Any clause in so
far as it is contrary of comes in conflict with the provisions of the
Indian Contract Act is inoperative and void and connot be enforced. To have
an enforceable contract there must be an offer and unconditional
acceptance. A person who makes an offer has the right of withdrawing it
before acceptance. Until the offer is accepted unconditionally it creates
no legal right and the bid can be withdrawn at any time. Once it is held
that there is no completed contract between the parties no further question
can arise. There can be no breach of contract. There is no statutory rule
or an act whenunder the security deposit in the form of a bank guarantee
could be claimed by the respondent No. 2. The position may, however, be
different if there is a statutory rule having force of law precluding
withdrawal of a bid before its acceptance. The petitioner was entitled to
withdraw the bid because the prohibition against withdrawal does not have
the force of law and there was no consideration to bind him down to the
condition. In the present case there was no acceptance by respondent No. 2
on the date of withdrawal of the bid by the petitioner. In the
circumstances the invocation and encashment of the bank guarantee is
illegal and void and is liable to be set aside.” In our view, the High
Court fell in error in so holding. By invoking the bank guarantee and/or
enforcing the bid security, there is no statutory right, exercise of which
was being fettered. There is no term in the contract which is contrary to
the provisions of the Indian Contract Act. The Indian Contract Act merely
provides that a person can withdraw his offer before its acceptance. But
withdrawal of an offer, before it is accepted, is a completely different
aspect from forfeiture of earnest/security money which has been given for a
particular purpose. A person may have a right to withdraw his offer but if
he has made his offer on a condition that some earnest money will be
forfeited for not entering into contract or if some act is not performed,
then even though he may have a right to withdraw his offer, he has no right
to claim that the earnest/security be returned to him. Forfeiture of such
earnest/security, in no way, affects any statutory right under the Indian
Contract Act. Such earnest/security is given and taken to ensure that a
contract comes into existence. It would be an anomalous situation that a
person who, by his own conduct, precludes the coming into existence of the
contract is then given advantage or benefit of his own wrong by not
allowing forfeiture. It must be remembered that, particularly in government
contracts, such a term is always included in order to ensure that only a
genuine party makes a bid. If such a term was not there even a person who
does not have the capacity or a person who has no intention of entering
into the contract will make a bid. The whole purpose of such a clause i.e.
to see that only genuine bids are received would be lost if forfeiture was
not permitted.

There is another reason why the impugned Judgment cannot be sustained. It
is settled law that a contract of guarantee is a complete and separate
contract by itself. The law regarding enforcement of an “on demand bank
guarantee” is very clear. If the enforcement is in terms of the guarantee,
then Courts must not interfere with the enforcement of bank guarantee. The
Court can only interfere if the invocation is against terms of the
guarantee or if there is any fraud. Courts cannot restrain invocation of an
“on demand guarantee” in accordance with its terms by looking at terms of
the underlying contract. The existence or non-existence of an underlying
contract become irrelevant when the invocation is in terms of the bank
guarantee. The bank guarantee stipulated that if the bid was withdrawn
within 120 days or if the performance security was not given or if an
Agreement was not signed, the guarantee could be enforced. The bank
guarantee was enforced because the bid was withdrawn within 120 days.
Therefore, it could not be said that the invocation of the bank guarantee
was against the terms of the bank guarantee. If it was in terms of the bank
guarantee, one fails to understand as to how the High Court could say that
the guarantee could not have been invoked. If the guarantee was rightly
invoked, there was no question of directing refund as has been done by the
High Court.

Mr. Dave submitted that the Respondent had no option but to withdraw his
offer as the Appellants had not completed the toll plazas. He pointed out
that the period of the contract was to be from 1st October, 1997 to 30th
September, 1999. He submitted that even though the contract, if accepted,
was to commence from 1st October 1997, the Appellants had not accepted the
offer till 20th November, 1997 and thus Respondent had to withdraw his
offer. He submitted that it has come on record that the toll plazas were
not completed till March, 1998. He submitted that the Respondent was forced
to withdraw his offer because of the inaction/ negligence on the part of
the Appellant. He submitted that under these circumstances Respondent shold
not be penalized by forfeiture of his deposit. We are unable to accept this
submission. The Bid security was given to meet a specific contingency viz.
non-withdrawal of the offer within 120 days. The contingency having arisen,
Appellants were entitled to forfeit. It may only be mentioned that in the
proposed Agreement there is a clasue which provides that if therre is a
delay on the part of the Appellants, which results in delay in the work of
collection of toll, the amount payable by the Respondent would be reduced
pro-rata. Thus by reason of the delay Respondent would not have suffered.
Also Respondent was well aware that 120 days would end on 28th November,
1997. Thus the Respondent was aware when he gave his offer, that acceptance
could be delayed till 28th November, 1997. Thus non-acceptance till 20th
November, 1997 was not a ground would justify action of Respondent in
withdrawing his offer.

In this view of the matter, the impugned Judgment is set aside. The Appeal
is accordingly allowed. The Writ Petition of the Respondents shall stand
dismissed. There will be no order as to costs.