High Court Kerala High Court

A.Ibrahim Kutty vs The State Of Kerala on 19 January, 2009

Kerala High Court
A.Ibrahim Kutty vs The State Of Kerala on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1044 of 2009(Y)


1. A.IBRAHIM KUTTY, GOVERNMENT CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE CHIEF ENGINEERS COMMITTEE FOR

3. THE SUPERINTENDING ENGINEER,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2009

 O R D E R
                           ANTONY DOMINIC, J.
                           ==============
                      W.P.(C) NO. 1044 OF 2009 (Y)
                     ====================

                Dated this the 19th day of January, 2009

                               J U D G M E N T

The prayer in this writ petition is to quash Ext.P4 and to direct the

respondents to pre qualify the petitioner to participate in the prize bid for

the work notified by Ext.P1.

2. Briefly stated, the facts of the case are that in response to

Ext.P1 notice published by the 3rd respondent inviting Expression of

Interest for the work of “construction of Regulator cum Bridge at

Chamaravattom across Bharathapuzha for 978m with shutters and

approach road for 612m, including mechanical and electrical works with

NABARD assistance”, petitioner submitted Ext.P3 bid. The technical bids

were evaluated by the 2nd respondent Committee, which met on 2/1/2009

and Ext.P4 is the minutes of the meeting of the Committee. It is stated in

Ext.P4 that the petitioner was not pre qualified for the reason that the

audited balance sheet as on 31/3/2008 was not furnished and therefore

the evaluation of the financial capacity of the petitioner was impossible. It

is this decision which is under challenge in this writ petition.

3. Thus, the non production of the audited balance sheet as on

31/3/2008 is the reason for not pre qualifying the petitioner. Going by the

WPC 1044/09
:2 :

averments in para 5 of the writ petition itself, it is the admitted case of the

petitioner that the audited balance sheet as on 31/3/2008 was being

prepared by the Chartered Accountant and the petitioner produced the

audited balance sheet only on 8/1/2009 and a copy of which has been

produced as Ext.P5. In the counter affidavit also, it has been stated by

the 1st respondent that the petitioner had not produced the audited

balance sheet for 2007-08 and therefore, it was impossible for the 3rd

respondent to assess the financial capacity of the petitioner.

4. Thus, the question that arises for consideration is whether in

the absence of an audited balance sheet as on 31/3/2008, the decision of

the 2nd respondent as reflected in Ext.P4 calls for interference. The tender

document has been produced by the petitioner as Ext.P3 and in terms of

the conditions specified in Ext.P3, the production of audited balance sheet

and profit and loss account for the past three years is a mandatory

condition. While it is a mandatory condition to produce these documents

and as admitted in para 5 of the writ petition, it has not been produced by

the petitioner, Senior Counsel for the petitioner contended that in terms of

Ext.P2 Government order dated 9/6/99, all that a tenderer need to

produce was only a financial statement and that the same was produced.

WPC 1044/09
:3 :

I am not persuaded to accept this submission for reasons more than one.

5. First of all, the obligation of the tenderers to produce

documents has to be decided based on the conditions specified in the

tender document. Going by the tender document, production of audited

balance sheet was a mandatory condition. If that be so, even if there is a

provision to the contrary in Ext.P2 Government order, that will not

exonerate the tenderer from meeting the requirements of the tender

conditions. Even otherwise, going by Clause 9.14(g) of Ext.P2

Government order itself, production of audited balance sheet is a

mandatory condition. Therefore, this contention of the learned counsel for

the petitioner is only to be rejected and I do so.

6. Then, it was contended that audited balance sheet was

produced and that what was produced was not a sealed and certified one

and therefore the decision not to pre qualify the petitioner was unjustified.

This contention also does not deserve acceptance for the reason that

going by the averments in the counter affidavit, which has not been

contradicted by any reply affidavit, audited balance sheet as on 31.3.2008

was not produced at all. That apart, there is no pleading in this writ

petition to the effect that the petitioner had produced audited balance

WPC 1044/09
:4 :

sheet and that the only defect was that it was not sealed or certified.

7. Then, it was contended by the Senior Counsel for the

petitioner that Ext.P4 minutes of the meeting of the Committee was

prepared only on 8/1/2009 and that by the time it was prepared, the

petitioner had produced Ext.P5. This again cannot be accepted, for the

reason that there is nothing on record to suggest that Ext.P4 minutes of

the meeting of the committee was prepared only on 8/1/2009 while the

meeting took place on 2/1/2009. Further the argument that Ext.P4 is a

pre dated document also does not find a place anywhere in the pleadings

in the writ petition.

8. Then it was contended by the Senior Counsel for the petitioner

that the petitioner has been discriminated. This plea was raised mainly

referring to Ext.P4. Counsel contended that in the cases of M/s. Patel

Engineering Ltd, M/s.Nagarjuna Construction Company Ltd and M/s IVRCL

Infrastructure and Projects Ltd, tender conditions were relaxed. According

to him, they were permitted to produce documents subsequent to the

tender committee meeting on 2/1/2009 and that petitioner also should

have been given such an opportunity.

9. In so far as M/s.Patel Engineering Ltd is concerned, all that is

WPC 1044/09
:5 :

stated in Ext.P4 is that they had produced a power of attorney dated 24th

October 2005 and that the tender committee directed that the 3rd

respondent should verify the power of attorney and confirm that the power

of attorney holder is still an employee of the company. This in my view

does not amount to any relaxation of the tender conditions.

10. In so far as M/s.Nagarjuna Construction company Ltd is

concerned, it is stated in Ext.P4 that their bid was a joint venture one and

the percentage of involvement in the joint venture is to be confirmed by

the 3rd respondent. In so far as this argument raised by the petitioner is

concerned, the submission of the learned Government Pleader is that

going by the tender notice, there was no requirement for the tenderer to

make available documents disclosing their percentage of involvement in

the case of a joint venture. It is stated that it was only an additional

information that the Tender committee wanted to obtain from the

tenderer. As stated by the learned Government Pleader, this was only an

additional information which the tender Committee wanted. If that be so,

the Committee cannot be faulted for calling upon the tenderer to produce

such additional information on the ground it has relaxed the tender

conditions in favour of the aforesaid tenderer.

WPC 1044/09
:6 :

11. As far as M/s IVRCL Infrastructure and Projects Ltd is

concerned, Ext.P4 states that the firm has to produce technical bid issued

to them before opening of the financial bid and that the 3rd respondent is

to ensure this. This part of Ext.P4 has been explained in the counter

affidavit. It is stated that in terms of the conditions of the tender, the

Contractor has to submit the bid documents in triplicate including the

original documents. It is stated that M/s.IVRCL Infrastructure and Projects

Ltd has submitted three photocopies of the bid documents with all details

necessary for evaluation of the documents and that only the original

document issued to them was not produced. It is stated that on the basis

of the documents produced by M/s.IVRCL, their eligibility to be pre

qualified was assessed and that the non production of the original

document, which according to them was produced along with the prize

bid, did not vitiate the evaluation process. From the explanation thus

offered by the respondents in the counter affidavit, which has not been

contradicted by any reply affidavit, it can be seen that all that was lacking

in the case of M/s.IVRCL was the original bid document and it is not as

though the IVRCL had not submitted a technical bid at all, as contended by

the Senior Counsel for the petitioner.

WPC 1044/09
:7 :

12. In the light of the above factual position, I am not persuaded

to hold that the tender conditions were relaxed in favour of the aforesaid

tenderers. Therefore, the claim of the petitioner that the respondents

having relaxed the tender conditions in the case of the aforesaid

tenderers, should not have rejected his bid for non production of audited

balance sheet lacks substance and is rejected.

13. Admittedly, against the mandatory conditions of the tender,

the petitioner did not produce the audited balance sheet as on 31/3/2008

along with the tender submitted and going by the pleadings in the writ

petition itself, it was produced only on 8/1/2009, which is much after the

evaluation process was over on 2.1.2009. Therefore, even as on 2/1/2009,

the bid was defective and if that be so, Ext.P4 decision taken by the 2nd

respondent on 2.1.2009 not to pre qualify the petitioner deserves to be

upheld.

Writ petition merits only dismissal and I do so.

ANTONY DOMINIC, JUDGE
Rp