High Court Punjab-Haryana High Court

Sat Sahib And Company vs Food Corporation Of India & Others on 7 July, 2009

Punjab-Haryana High Court
Sat Sahib And Company vs Food Corporation Of India & Others on 7 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                         CHANDIGARH.


                                          C.W.P. No.8075 of 2009
                                         Date of decision: 7.7.2009

Sat Sahib and Company.
                                                         -----Petitioner
                               Vs.
Food Corporation of India & others.
                                                   -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
            HON'BLE MRS JUSTICE DAYA CHAUDHARY

Present:-   Mr. Gurminder Singh, Advocate
            for the petitioner.

            Mr. K.K. Gupta, Advocate
            for respondent Nos.1 & 2.

            Mr. Anil Kshetarpal, Advocate
            for respondent No.3.
                  -----

ORDER:

1. This petition seeks quashing of award of

transportation contract by the Food Corporation of India (FCI) to

respondent No.3.

2. Case of the petitioner is that vide notice dated

7.2.2009, Tender Notice was issued for appointment of regular

contractors for handling and transportation and long route road

transportation for a period of two years. The petitioner was
CWP No.8075 of 2009 2

among one of the tenderers. However, the contract has been

awarded to respondent No.3.

3. Grievance of the petitioner is that rates quoted by the

petitioner were lower but the same were not properly evaluated.

In para 4 of the petition, following chart has been given:-

             "Petitioner                  Respondent
             15% ASOR                     60%
             39% ASOR                     70%
             90% ASOR                     82%
             80% ASOR                     50% to Rajasthan 89%

                                          All over India
             Petitioner                   Respondent
             75%                          125%
             1%                           27%
             51%                          79%
             43%                          57%
             At par                       Labour 200%"


4. It has been argued that respondent No.3 quoted

higher labour rate and also mentioned separate rates for

Rajasthan, which were not provided in the form. The same were

taken into account and tender has been allotted for transportation

in Rajasthan.

5. Stand of the FCI is that the evaluation was proper.

The petitioner did not tick any of the three options in the format

for quoting labour rates i.e. at schedule of rates, above the

schedule of rates or below the schedule of rates and therefore,

the tender submitted by the petitioner was defective and in the

evaluation, claim of the petitioner that rates quoted by him may be

treated at par with the schedule of rates, could not be accepted.

It is further submitted that respondent No.3 being even otherwise
CWP No.8075 of 2009 3

eligible to be given the contract, mere quoting of rates for

Rajasthan for transportation, did not render it disqualified.

6. We have perused the tender form submitted by the

petitioner. The petitioner has not ticked any of the three options.

In these circumstances, the view taken by the FCI could be a

possible view.

7. Learned counsel for the petitioner submitted that the

rates quoted by the petitioner would work out to Rs.4 crores lower

than the rates quoted by respondent No.3 and there could be

extraneous considerations in awarding of the contract.

8. If it is so, the petitioner can take it up at appropriate

level.

9. The petition is disposed of.



                                           (ADARSH KUMAR GOEL)
                                                   JUDGE


July 07, 2009                               ( DAYA CHAUDHARY )
ashwani                                            JUDGE