High Court Kerala High Court

A.B. Surendran vs Kerala Livestock Development … on 18 February, 2008

Kerala High Court
A.B. Surendran vs Kerala Livestock Development … on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3562 of 2008(Y)


1. A.B. SURENDRAN,
                      ...  Petitioner

                        Vs



1. KERALA LIVESTOCK DEVELOPMENT BOARD LTD.,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. STATE OF KERALA,

4. THE GENERAL MANAGER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                              ANTONY DOMINIC, J.

                ------------------------------------

                            W.P.(C)  3562 of  2008

               -------------------------------------

                          Dated: February 18, 2008



                                   JUDGMENT

The challenge in this writ petition is against Ext.P6 by which

fresh tenders were invited by the 1st respondent cancelling the

tenders that were received in response to Ext.P1 tender notice..

The petitioner also seeks a direction requiring respondents 1 and 2

to award the work notified in Ext.P1 to the petitioner.

2. The facts of the case are:-

The 1st respondent issued Ext.P1 tender notice inviting tenders

for the civil works for the construction of the model livestock

village, Mattupatty, Munnar. Petitioner was one of the bidders and

by Ext.P2 he was requested to attend the office of the respondents

for a negotiation and it is stated that during the negotiation,

petitioner was requested to reduce the rates quoted by him.

Petitioner submits that in response, he has submitted Ext.P3

reducing the rate by 0.5%. He was thereafter called for a meeting by

Ext.P4 and eventually the respondents passed Ext.P9 resolution

WP(C) 3562/08

Page numbers

resolving to accord sanction to award the civil works notified by

Ext.P1 to the lowest tenderer, the petitioner herein, for 7.25% below

PAC subject to the approval of the Government of Kerala. There

was a further resolution to invite fresh tenders from public sector

undertakings and other Government agencies for supervision,

quality control and timely execution of the work.

3. It is stated that the matter was forwarded to the

Government for fresh approval and in the meantime the cost of the

work was also revised applying the revised rates. After considering

the proposal made by the 1st respondent, the Government issued

Et.P11 on 22.1.2008, requiring the 1st respondent to re-tender the

civil works of the first phase of the project which was originally

notified by Ext.P1. Petitioner submits that Ext.P11 dated 22.1.2008

was received by the 1st respondent on 23.1.2008 and Ext.P6 notice

inviting fresh tenders was published on 22.1.2008 itself.

Petitioner takes exception to Ext.P6 in so far as the eligibility is

restricted to State and Central Public Sector Undertakings having

valid licence/approval for undertaking such works. It is also

contended that no reasons are given in Ext.P6 for taking such a

WP(C) 3562/08

Page numbers

decision. According to the petitioner, the Board of Directors of the

1st respondent had not resolved to limit the field of choice to public

sector undertakings and therefore the unilateral decision of the

Managing Director as reflected in Ext.P6 is arbitrary.

4. The 1st respondent has filed a counter affidavit in which

the facts stated by the petitioner upto the passing of Ext.P9

resolution is not disputed. It is stated by the 1st respondent that in

terms of the Articles of Association, for execution of any work

beyond Rs.10 lakhs, they have to obtain approval of the Government

of Kerala. It is stated that in terms of the aforesaid provision, the

decision taken by Ext.P9 was forwarded to the Government seeking

approval. It is stated that in the meantime the cost of the work was

also revised taking into account the revised rates that came into

force from 1.4.2007. According to the respondent it is in view of

this, the Government issued Ext.P11 directing invitation of fresh

tenders.

5. On receipt of Ext.P11 the matter was considered by the 1st

respondent and it was decided that since for execution of work and

its supervision, engagement of two agencies would have been

WP(C) 3562/08

Page numbers

necessary and that this would have caused practical difficulties.

Therefore it was decided to get the work executed by a single

agency which has the capability of both execution of the work and

its supervision. According to the respondents, it was keeping in

mind this object, they have decided to invite tenders from public

sector undertakings who had the capability for both the works and

that Ext.P6 was issued in pursuance to the aforesaid decision.

6. In so far as the contention of the petitioner that the

decision as reflected in Ext.P6 lacks any bona fides, counsel for the

respondents invited my attention to the pleadings and argued that

it was only for administrative convenience and for ensuring the

quality of work that they have decided to go in for a single fresh

tender involving a single agency.

7. I have no reason to doubt this explanation given by the

2nd respondent. In so far as the allegation of the petitioner that

Ext.P11 was issued on 22.1.08 and was received by the 1st

respondent on 23.1.2008 when Ext.P6 was also published, counsel

for the respondents would submit that Ext.P11 was received on

22.1.2008 in the office of the 1st respondent at Trivandrum and that

WP(C) 3562/08

Page numbers

the same was forwarded to the press on 23.1.2008. According to

the counsel, Ext.P6 was published in the newspapers on 24.1.2008

and this fact is evident from Ext.P6 itself.

8. Having heard the arguments of the counsel for the

petitioner and also the respondents, I do not think that this is a case

warranting interference of this court. In the mater of tender,

irrespective of whether it is invited by an authority under Art.12 of

the Constitution, decisions are essentially guided by commercial

considerations and administrative convenience. Of course, if a

decision taken in the process is vitiated by mala fides, certainly the

court is justified in interfering with the same. In this case, the

respondent has explained that if Ext.P1 was to be proceeded with,

that would have necessitated the involvement of two agencies, one

for executing the civil work and the other for supervision purposes.

The respondent in its wisdom has decided that it was advantageous

to get both the works done by a single agency. If such a decision is

taken for bona fide reasons, this court has no reason to interfere

with the same. I have also no material at all on record to doubt the

bona fides of this decision.

WP(C) 3562/08

Page numbers

9. The argument of the petitioner that Ext.P11 was received

by the respondents on 23.1.2008 only and that the same was

published in the newspapers on the same date, does not appear to

be factually correct. It has been explained by the respondents that

they have received Ext.P11 on 22.1.2008 in their Trivandrum office

and that it was given to the press on the next day. This does not

reflect any hurried action on the side of the respondents to defeat

any rights of the petitioner. It may be true, that the petitioner

would have got the work, had Ext.P1 been proceeded with.

However, having regard to the fact that there are no vitiating

circumstance warranting interference with Ext.P6, I have to uphold

the said decision and dismiss the writ petition.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE

mt/-