Chattisgarh High Court High Court

Barbrik Project Limited vs 4 M L Haldkar on 5 October, 2010

Chattisgarh High Court
Barbrik Project Limited vs 4 M L Haldkar on 5 October, 2010
       

  

  

 
 
             HIGH COURT OF CHATTISGARH AT BILASPUR      


               Writ Petition C No 1087 of 2010

                           Barbrik    Project    Limited
                                                       ...Petitioners



                            Versus

                      1       State     of    Chhattisgarh

                        2       Chief    Executive   Officer


                        3       Chief  Engineer

                        4       M L      Haldkar
                                               ...Respondents




!     Shri Ankit Pandey  counsel for the petitioner


^     Shri Yashwant Singh Thakur Deputy Advocate General  for the State


 CORAM:         Honble Shri Dhirendra Mishra &  Honble Shri R N Chandrakar JJ

  Dated:    05/10/2010

:  Judgement 


                           O R D E R

(Passed on 5th October, 2010)

The following order of the Court was passed by Dhirendra
Mishra, J.

1. The petitioner has filed the instant petition and prayed

for quashing of the order dated 6th February, 2010 (Annexure-

P/1) whereby the petitioner’s registration as a contractor in

S-5 category in the Chhattisgarh Rural Road Development Agency

(hereinafter referred to as `the CGRRDA’) has been cancelled.

2. Briefly stated, the petitioner’s case is that M/s Bajrang

Lal Agrawal, a partnership firm, was registered as S-5

contractor with the respondent CGRRDA since 2000. With the

passage of time the business of the firm grew. Considering

the same, almost all the partners of the firm decided for

external expansion by incorporating a company limited by

shares in the name and style of M/s Barbrik Project Limited in

the year 2008 and accordingly, the petitioner was incorporated

in the year 2008 and the certificate of incorporation was

issued by the Registrar of Companies on 7th April, 2008 and

the Company commenced the business w.e.f. 2nd May, 2008.

3. The petitioner vide its resolution dated 2nd May, 2008

took over the entire business of M/s Bajrang Lal Agrawal as a

going concern (Annexure-P/6) and an agreement was entered into

between M/s Bajrang Lal Agrawal and the petitioner company

vide Annexure-P/7. By virtue of the agreement, the petitioner

succeeded the business of M/s Bajrang Lal Agrawal along with

its assets and liabilities. M/s Bajrang Lal Agrawal firm was

dissolved w.e.f. 2nd May, 2008 vide deed of dissolution dated

2nd may, 2008 (Annexure-P/9) and the same was communicated to

the Assistant Registrar, Firms and Organizations on 12th July,

2008 (Annexure-P/10).

4. CGRRDA as also other Government departments allowed the

petitioner’s application for registration as contractor in

their department and issued registration certificate. The

petitioner was duly registered as S-5 contractor with CGRRDA

(Annexure-P/15), however, respondent No.4 issued show cause

notice (Annexure-P/16) to M/s Bajrang Lal Agrawal on 7-8-2009

contemplating cancellation of the registration of the

petitioner for merging with the petitioner’s company without

permission from the CGRRDA. The petitioner replied to the

above show cause notice vide Annexure-P/17 dated 18th August,

2009. The petitioner was again served with a notice dated

14th October, 2009 calling upon him to show cause as to why

his registration as S-5 category contractor should not be

cancelled, which was replied vide Annexure-P/19. However,

after issuing another notice dated 11-11-2009, CGRRDA,

respondent No.2, cancelled the registration vide impugned

order of Annexure-P/1.

5. Shri Ankit Pandey, learned counsel appearing on behalf of

the petitioner, submitted that the petitioner’s registration

as S-5 contractor has been erroneously cancelled on the ground

that it did not have experience of its own for claiming

registration with the CGRRDA and the registration is claimed

on the basis of experience of Director or partner of the

petitioner’s company whereas, the petitioner applied for

registration on the basis of its own experience, as the

petitioner vide its resolution dated 2nd May, 2008 has taken

over the business of the firm as a going concern and the

registration certificate was granted to the petitioner by

respondent No.3 by accepting merger of M/s Bajrang Lal Agrawal

with the petitioner with all the contracts and the work in

hand vide Annexure-P/15. From the note sheets of the

respondents, which have been filed by the petitioner along

with his rejoinder as Annexure-P/23, it would be evident that

the respondents after considering that M/s Bajrang Lal Agrawal

has merged in the petitioner company recommended for

registration as S-5 category contractor and the same has been

accepted by the Chief Engineer of the CGRRDA and the

registration certificate of S-5 contractor has been issued.

From the document of Annexure-P/15, it would be evident that

his registration could be down-graded, cancelled or suspended

only as per clauses 2.097, 2.100, 2.101 & 2.102 of the Works

Department Manual, 1983.

6. On the other hand, Shri Yashwant Singh Thakur, learned

Deputy Advocate General for the State would submit that M/s

Bajrang Lal Agrawal was registered as S-5 category contractor

with RES whereas CGRRDA came into existence on 1-2-2003 and

the rules regarding registration of contractor with CGRRDA

came into force w.e.f. 27-1-2006. Even otherwise, M/s Bajrang

Lal Agrawal entered into agreement with the petitioner company

without seeking permission from the authorities of the CGRRDA.

The petitioner has averred in the petition that M/s Bajrang

Lal Agrawal has merged with the petitioner and the same stands

dissolved w.e.f. 2nd May, 2008 (Anneure-P/9). However, the

predecessor firm is still carrying on the construction work

out of total works awarded to M/s Bajrang Lal Agrawal. 166

works were awarded to the said firm, 136 roads have been

completed but the work of 40 roads is still going on. The

firm has further agreed to maintain those roads for a further

period of 5 years. If the firm has received payment for their

works from the answering respondents, it makes the documents

filed by the petitioner suspicious. CGRRDA in the meeting of

its Executive Committee held on 27-1-2006 prescribed the

procedure for registration of the contractors of CGRRDA

(Annexure-P/22). As per the document of Annexure-P/22 for

registration of S-5 category contractor, the contractor should

have work experience in his own name and the experience of the

Director/Partner of the Company/Firm could not be considered

as experience of the company.

7. We have heard learned counsel for the parties.

8. Indisputably, after incorporation of the petitioner

company and after agreement with M/s Bajrang Lal Agrawal, the

petitioner applied for registration with the respondents along

with necessary deposits. His application was duly processed

by the respondents, as would be evident from the document of

Annexure-P/23. The petitioner claimed registration as S-5

category contractor on the ground that M/s Bajrang Lal Agrawal

has merged in the company, showing the work experience of

predecessor company as its own, the same was duly accepted and

the registration certificate of Annexure-P/15 was issued. The

above fact has not been controverted by the respondents.

9. From perusal of the documents of Annexure-P/15, it is

clear that the registration could be down-

graded/cancelled/suspended as per clauses 2.097, 2.100, 2.101

and 2.102 of the Works Department Manual, 1983, (Para-1). It

is not the case of the respondents that the certificate of

registration has been cancelled for breach of any of the above

clauses. Even otherwise, after examining the above

provisions, we find that the same does not provide for

cancellation of the contract on the grounds on which the

registration of the petitioner has been cancelled.

10. On due consideration of the documents annexed with the

petition and further considering that the respondents after

accepting the contention of the petitioner that M/s Bajrang

Lal Agrawal has merged with the petitioner and treating the

experience of predecessor as the experience of the petitioner,

registered the petitioner as contractor of S-5 category, we

are of the opinion that the respondent No.4 was not justified

in canceling the registration certificate by referring to the

order of Annexure-P/22 which was very much in force even at

the time when the certificate of registration was issued to

the petitioner by respondent No.4.

11. In the result, the writ petition is allowed and the

impugned order dated 6-2-2010 (Annexure-P/1) passed by

respondent No.4 is quashed.

J U D G E