High Court Punjab-Haryana High Court

M/S J.S.Construction vs Post Graduate Institute Of … on 22 June, 2009

Punjab-Haryana High Court
M/S J.S.Construction vs Post Graduate Institute Of … on 22 June, 2009
C.W.P. No.2044 of 2009                                              1


 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH


                                       Date of Decision : 22.06.2009


M/s J.S.Construction                                      .....Petitioner
             versus
Post Graduate Institute of Medical Education & Research, Chandigarh and
others                                                .....Respondents


CORAM : HON'BLE MR.JUSTICE J.S.KHEHAR
        HON'BLE MR.JUSTICE UMA NATH SINGH.

Present:     Mr.Har Naresh Singh Gill, Advocate,
             for the petitioner.

             Mr.Arun Palli, Senior Advocate with
             Mr.Tushar Sharma, Advocate,
             for the respondents.
                          ---

UMA NATH SINGH, J.

Writ petitioner M/s J.S. Construction has prayed for the

issuance of (i) writ of certiorari for quashment of the order dated 21.1.2009

(Annexure P-3), rejecting his tender though it was the lowest of four bids,

and (ii) writ of mandamus directing the respondents not to allot the tender to

any other firm during the pendency of this writ petition, with further

direction to allow the petitioner to work in terms of his tender.

As per the averments in the writ petition, the petitioner-

company is enlisted as a Class-II Contractor for civil works upto Rs.one

crore. Vide the tender notice published in Hindustan Times on 17.9.2008

(Annexure P-2), the office of Hospital Engineer (Civil-II) of Post Graduate

Institute of Medical Education and Research, Chandigarh (for short

‘PGIMER’), invited tenders, and the petitioner-company submitted its
C.W.P. No.2044 of 2009 2

tender on 26.9.2008 for the allotment of work of ‘painting of internal walls

in the circular area of Advance Paediatrics Centre (for short the ‘APC’)’. The

estimated cost of work was Rs.6,14,844/-, and the time frame to complete it

was within 4 months. Besides the petitioner-company, five other companies

also submitted their tenders. Thus, in total, there were six tenderers, as

follows:

i) M/s J.S.Construction;

ii) M/s Ganpathi Enterprises;

iii)M/s D.P.Enterprises;

iv)M/s Vishwanath Rai;

v) M/s J.P.Construction;

vi)M/s Durga Enterprises.

However, out of them only four companies participated in the tender

process, and on the opening of tenders, the petitioner company was found to

be the lowest bidder. Thus, the Superintending Hospital Engineer

(respondent No.3), called Mr.Jaspal Singh, the Proprietor of petitioner-

company, for negotiation of rates on 23.12.2008. During the negotiation,

the tender rate was further brought down to the extent of coming below the

justification rate, as the petitioner-company wanted to work at the rates to be

fixed by the respondents. However, as a shock and surprise, vide the letter

dated 21.1.2009, the tender of petitioner-company was rejected without

giving any reason, despite knowing well that the company is already

engaged in other civil works allotted by the Hospital Engineer, and that

there was no complaint whatsoever pending or decided against the

company. One Mr.R.K.Verma, who was working as Hospital Engineer
C.W.P. No.2044 of 2009 3

(Civil-II) on deputation was repatriated to his parent department on

20.1.2009, and in his place, one Mr.Prem Chandra was given the current

duty charge on 21.1.2009, who while showing undue haste, rejected the

tender of petitioner-company the same day i.e., 21.1.2009. This is also

averred in the writ petition that on some earlier occasions, Mr.Jaspal Singh,

the proprietor of petitioner-company, had exposed the incidents of

corruption in the working of Engineering Wing of PGIMER. While the

company was engaged on contractual job at the Advance Cardiac Centre,

PGI, Chandigarh, one Mr.Sandeep Kumar, XEN (Civil-II), who was the

incharge, demanded a bribe of Rs.30,000/-. Mr.Jaspal Singh showed his

reluctance and inability to pay the amount, however, while being threatened

to be stopped from working further if the said amount was not paid, and the

contract would be cancelled by black-listing the company, Mr.Jaspal Singh

approached the Superintendent of Police,C.B.I.,and submitted an application

dated 9.5.2008 (Annexure P-4), which led to the trapping and apprehension

of Mr.Sandeep Kumar, XEN, while accepting the bribe. Accordingly, the

FIR dated 9.5.2008 (Annexure P-5) was registered under Section 7 of the

Prevention of Corruption Act, 1988. The other occasion when Mr.Jaspal

Singh had to approach the C.B.I., related to the allotment of tender for

renovation of remaining toilets of various hostel blocks in PGI Campus,

Chandigarh. The tender was opened on 23.5.2008 and the rate quoted by the

company was found to be the lowest, but the work was not allotted to it.

Hence, Mr.Jaspal Singh visited the office of the Superintending Hospital

Engineer and contacted Mr.Santosh Kataria, Circle Head Draftsman, to

enquire about the work. Mr.Kataria demanded Rs.25,000/- to get the
C.W.P. No.2044 of 2009 4

allotment cleared from SHE. He also told that he has to give Rs.15,000/- to

SHE and keep the remaining amount of Rs.10,000/- for himself. It appears

that payment of bribe amount was made a condition precedent for allotment

of work. However, when Mr.Jaspal Singh requested Mr.Kataria to get his

allotment letter cleared, on 26.11.2008, the later got the allotment letter for

work issued. But, Mr. Kataria still persisted with the demand of Rs.25,000/-

and asked Mr.Jaspal Singh to deliver the amount the next day evening, i.e.

27.11.2008 in his office. Hence. Mr. Jaspal Singh again approached the

Superintendent of Police, CBI, and submitted an application dated

27.11.2008 (Annexure P-6), leading to the trapping of Circle Head

Draftsman while accepting the bribe. Thus, another FIR dated 27.11.2008

(Annexure P-7), was registered under Section 7 of the Prevention of

Corruption Act, 1988, on the complaint of Mr.Jaspal Singh.

In the above background, the petitioner-company has alleged

that its tender was arbitrarily rejected by Mr.Prem Chandra, Hospital

Engineer, on 21.1.2009, the day he had assumed the charge. This is also

alleged on behalf of the petitioner-company that the respondents (No.2 to 4),

namely Deputy Director (Administration); Superintending Hospital

Engineer, and Hospital Engineer, having connived with each other, have

rejected the tender of the petitioner-company. According to the petitioner-

company, there were similar other complaints of corruption in the PGIMER,

in as much as vide Annexure P-8, the employees union had also highlighted

the complaint of corruption in the institute. This is also an averment on

behalf of the petitioner-company that the company is ready to work even at

a further lower rate than the one already fixed by the department. According
C.W.P. No.2044 of 2009 5

to the petitioner-company, it was the lowest bidder and in rejecting its

tender vide letter dated 21.1.2009, the authorities have acted arbitrarily and

in an unfair manner which would only demonstrate a malafide exercise of

powers. Thus, the petitioner company has prayed that the order dated

21.1.2009 (Annexure P-3) be set-aside.

On the other hand, the respondents in their reply to the writ

petition have averred that there was no binding relationship in law between

the petitioner-company and the respondents in the form of a concluded

contract, as defined in the Indian Contract Act, 1872. It is also submitted

that the petitioner-company had just made the offers, one by submitting the

tender documents, and the other by way of its letter dated 23.12.2008 while

reducing its rate below the earlier offer, and since the respondents did not

accept the offers so made, there is no concluded and existing contract

between the petitioner-company and the respondents. While controverting

the averments made in the writ petition, this is mentioned that the Director,

PGIMER, Chandigarh had visited the APC on 28.7.2007, and having

observed that the walls and main hall at the entrance of the APC building

give a very dull look, had directed the same to be got painted to give a

bright and pleasant look. The department of Hospital Engineering and

Planning took up the job and calculated the estimated cost at Rs.6,14,844/-

on the basis of collective analysis of DSR-2007 (Delhi Schedule of Rates-

2007). This is also submitted in the reply that pursuant to the aforesaid

exercise, tenders were invited through advertisement vide Annexure P-2 and

in response thereto, in total six companies, including the petitioner had

submitted their tender documents, and out of them, only four had
C.W.P. No.2044 of 2009 6

participated and offered their rates. On the opening of tenders, and

preparation of comparative statement, the rate quoted by the petitioner-

company at Rs.27,46,042/- was found to be the lowest amongst all the bids

made by the participating tenderers. Thereafter, vide the letter dated

23.12.2008, after negotiation, the petitioner-company reduced its rate to

Rs.26,73,257/- as the justified cost. However, the justified cost was also

found to be 346.62% higher than the estimated cost. As the final tender

amount after negotiation was found to be beyond 10% of the sanctioned

amount, it was sent to the competent authority for a revised administrative

approval/expenditure sanction, and a Committee of the Institute constituted

to carry out the task of prioritization of various scheme works, desired that

the whole scheme should be discussed with the Principal of College of Arts

and work should be planned after taking their view so that modern concepts

can be applied for the APC building. In this background, it was decided that

the present tender be scrapped by the Hospital Engineer (Civil-II). The

recommendation of the committee was approved by the competent authority

and the decision was conveyed to the petitioner-company vide the letter

dated 21.1.2009 (Annexure P-3).

With regard to allegations that two criminal cases were

registered on the applications of Mr.Jaspal Singh, the proprietor of

petitioner-company, the respondents have averred in their reply that the

petitioner-company always has been pressurizing the official respondents to

accept its tender, and the allegations levelled by the petitioner-company are

totally false and frivolous, which have been levelled just in order to harass

the official respondents and to cause injury and harm to their reputation.
C.W.P. No.2044 of 2009 7

Thus, the respondents have prayed for the dismissal of this writ petition

while maintaining that it is totally misconceived.

The petitioner-company has also filed a replication to the reply,

and reiterated the stand taken in the writ petition.

We have heard learned counsel for the parties and perused the

rival submissions.

Learned counsel for the petitioner-company has reiterated the

averments made in the writ petition by contending that since Mr.Jaspal

Singh, the Proprietor of petitioner company, had exposed two incidents of

demand of bribe by the Engineering Wing of the Institute, therefore, the

tender of petitioner-company was rejected, even though it was the lowest

bidder. This is also a submission that the act of the respondents in rejecting

the lowest bid of the petitioner-company, was arbitrary and just designed to

show undue favours to some other company. This is a further submission of

learned counsel that the respondents want to keep the petitioner-company

out of business even without following the rules of natural justice. On

21.1.2009, the day Mr. Prem Chandra joined as Hospital Engineer after

repatriation of Mr.R.K.Verma to his parent department on 20.1.2009, in an

undue haste, he rejected the tender of the petitioner-company. This has

created a doubt about the bonafide of the officer. Learned counsel referred

to the notice inviting tender (Annexure P-2), to show the rate quoted for the

painting of internal walls in the circular area of Advance Paediatric Centre

(APC) at PGI, as:

Sr.No. Description               Approx.      Cost of    Earnest      Time
                                 cost         tender     money         limit
                                              form
1.           xx                  xx           xx         xx           xx
 C.W.P. No.2044 of 2009                                          8



2.              xx              xx           xx           xx          xx

3.    Painting of internal walls     6,14,844.00   500.00 12,297.00 04
      in circular area of APC                                      months
      at PGI, Chandigarh.


xx          xx                  xx           xx           xx          xx

_____________________________________________________________

Learned counsel emphatically argued that despite the fact that

the tender of the petitioner-company was below the justified rate, and the

company was ready to work at any reasonable rate to be fixed by the

respondents, its tender was not approved and the earnest money was

refunded without giving any reason. This is also a submission of learned

counsel that there is no complaint whatsoever against the company, and it

has been doing the civil works allotted by the hospital administration from

time to time.

Learned counsel for the petitioner, to fortify his submission,

placed reliance on a judgment of the Apex Court reported in 1995 (4) RSJ

700 (LIC of India and another versus Consumer Education & Research

Centre and others), to argue that the State action in contractual field must be

just, fair, and reasonable in consonance with constitutional conscience and

socio economic justice. In the said judgment, this has been clearly held that

the contract of the Government or its instrumentality with private persons

would be open to judicial review if unreasonable, unfair or irrational,

Learned counsel also cited a Division Bench judgment of this Court,

reported in 1994 (3) R.R.R.727 (The New Kotkapura Truck Operators’

Union versus Food Corporation of India), to submit that the tender of the
C.W.P. No.2044 of 2009 9

petitioner-company could have been accepted after further negotiation. In

the case under reference, as per tender notice, sealed tenders were invited

for transport of foodgrains. Out of three tenderers, two withdrew their

tenders and only one tenderer was left in field. The Corporation called for

negotiation and after negotiation, the tender of sole tenderer, who remained

in the fray, was approved. Acceptance of such a tender was held to be valid,

and the High Court refused to interfere in the writ petition.

Learned counsel for the respondents also reiterated the

averments made in the reply, in his contentions to counter the submissions

of learned counsel for the petitioner. Learned counsel in his arguments

highlighted that the petitioner-company wants to pressurise the Institute by

dragging it in to unnecessary litigation, as that is also obvious from the fact

that the petitioner-company has filed a Criminal Misc. No.CRM-M-5063 of

2009 (Jaspal Singh versus UT Administration and others) seeking directions

to the Superintendent of Police, CBI, to investigate the complaint dated

23.1.2009 made by him. Giving the background as to how the tender in

question was floated, learned counsel referred to the request made by the

Joint Medical Superintendent, Advance Paediatric Centre (APC), vide his

letter dated 31.7.2007, to the Superintending Hospital Engineer of the

Institute as under:

“It is to inform you that Hon’ble Director, PGIMER,

Chandigarh, visited Advanced Paediatric Centre, on

28.07.07 at 5.30 pm. It was observed that the main hall

after entrance into APC and the walls of the floors give a

very dull look. It has been desired by Hon’ble DPGI that
C.W.P. No.2044 of 2009 10

the walls be painted on the pattern of Advanced Eye

Centre.

It is, therefore, requested that the walls on all the

floors of Advanced Paediatric Centre be pleased painted

to give a bright and pleasant look of APC.”

According to learned counsel, the entire exercise of inviting

tenders was done in pursuance of the aforesaid communication. Initially, the

estimated cost was calculated to be Rs.6,14,844/-, which was worked out on

the basis of collective analysis of “DSR-2007” (Delhi Schedule of Rates-

2007) for the scheduled items and the prevailing market rates for the non-

scheduled items. Thereafter, it was finally worked out to Rs.8,20,000/- by

adding the cost index on scheduled items to the amount of estimated cost.

In the present case, the cost index on the cost of the scheduled items was

46.99% which was included in the total estimated cost of Rs.6,14,844/- and,

thus, the final figure was arrived at Rs.8,20,000/- by adding Rs.2,03,262/-

(46.99% cost index upon the cost of scheduled items), to the estimated cost

of Rs.6,14,844/-. Hence, the sanction of the competent authority was

obtained only for Rs.8,20,000/-. Thus, vide the letter of Hospital Engineer

(C-II) No.2933-45 dated 16.9.2008, tenders were invited through leading

newspapers. The date for receiving applications was fixed on 22.9.2008, and

for issuing the tenders on 24.9.2008. Tenders were to be submitted till 3.00

pm, on 26.9.2008, and were to be opened at 3.30 pm, the same day. In

response to the said advertisement dated 17.9.2008 (Annexure P-2), in total

8 agencies applied for the issuance of tender on 22.9.2008, and after the

scrutiny of applications, the tender documents were issued only to 6
C.W.P. No.2044 of 2009 11

agencies including the petitioner-company, on 24.9.2008. Out of 6 agencies,

only 4 agencies offered their rates/tender documents on 26.9.2008 at 3.00

pm, and the tenders were opened on the same day at 3.30 pm by the Tender

Opening Committee. After the opening of tenders, a comparative statement

was prepared and the rate of petitioner-company quoted at Rs.27,46,042/-,

was found to be the lowest amongst the 4 tenderers. However, this rate was

found to be 346.62% higher than the estimated cost of Rs.6,14,844/-. As per

the procedure followed by the PGIMER, Chandigarh, after the tenders were

opened, justified cost was calculated purely on the basis of prevailing

market rates, which came out to be Rs.26,73,541/- as against the sanctioned

amount of Rs.8,20,000/-. Thus, the rate quoted by the petitioner company

was much higher as compared to the estimated cost, and the sanctioned

amount. Hence, the petitioner company was called for negotiations. Finally,

the petitioner company vide the letter dated 23.12.2008 reduced the rate to

Rs.26,73,257/-, which was only 0.01% below the justified cost of

Rs.26,73,541/-. As per clause 19.4.1-1 (IV) of the Central Public Works

Department Manual (CPWD Manual), if the tender liability is more than

10% of the sanctioned cost, a revised expenditure sanction of the competent

authority would be required. The said clause on reproduction reads as:

“19.4.1 Conditions to be fulfilled before inviting/accepting

tenders

( 1 ) The officers of CPWD shall invite/accept tenders only

after the following conditions are fulfilled:

            (i)          xx                  xx

            ( ii )       xx                  xx
 C.W.P. No.2044 of 2009                                         12




             ( iii )        xx               xx

( iv ) When the tender involves liability exceeding the

expenditure sanction for the work by an amount greater than

10%, such excess will require a revised expenditure sanction.

This should be applied for as soon as such an expense is

foreseen. In the case of road works under administrative

control of MOT, Department of Surface Transport (Roads

Wing), an excess upto 15% of the sanctioned amount or Rs.1

crore, whichever is less, is permissible.

xx xx xx”

Thus, as the final tender amount of petitioner company was in

excess beyond 10% of the sanctioned amount of Rs.8,20,000/-, it was sent

to the competent authority (Director, PGI), for a revised administrative

approval/expenditure sanction. It would be pertinent to mention that the

quotation submitted by the petitioner on measurements taken in feet, was

according to the learned counsel for the respondents in consequential

because conversion of the rate from feet to meters would not have rendered

the contract invalid.

Learned counsel for the respondents during the course of

hearing, has placed reliance on various judgments of the Apex Court and the

High Courts in support of his contentions. He referred to a judgment of the

Apex Court reported in (1982) 2 Supreme Court Cases 365 (State of Uttar

Pradesh and others versus Vijay Bahadur Singh and others), to argue that

the Government is not always bound to accept the bid, and can also cancel
C.W.P. No.2044 of 2009 13

the entire auction for good and sufficient reason. Learned counsel also

referred to another judgment of the Apex Court, reported in (2006) 1

Supreme Court Cases 751 (Dresser Rand S.A. versus Bindal Agro Chem

Ltd., and another), to contend that by the act of reaching an agreement as to

terms subject to which a purchase will be made, is not entering into an

agreement to purchase or a contract. “Invitations of bid” by themselves are

neither agreements nor contracts. Process of bidding or submission of

tenders would result in a contract only when a bid or offer is made by a

prospective party, and such bid or offer is accepted by the first party which

had invited the bid or offer. Mere acceptance by the first party of

modifications to its standard form offer i.e., its “General Conditions of

Purchase”, as suggested by the other party, does not lead to the conclusion

of a contract or purchase order. Such acceptance of modifications to its

General Conditions of Purchase would merely finalize the General

Conditions which would be applicable if and when the first party decided to

place a purchase order with the supplier. By citing yet another judgment of

the Apex Court, reported in (2007) 1 Supreme Court Cases 477 (Rajasthan

Housing Board and another versus G.S.Investments and another), learned

counsel argued that even if some defect is found in the ultimate decision

resulting in cancellation of the auction, the Court should exercise its

discretionary power under Article 226 with great care and caution and

should exercise it only in furtherance of public interest. Learned counsel

while placing reliance on a judgment of Orissa High Court reported in AIR

1990 ORISSA 26 (Executive Engineer, Sundargarh R & B Division and

others versus Mohan Prasad Sahu), argued that an advertisement calling for
C.W.P. No.2044 of 2009 14

tenders is not a proposal, and rather, the submission of tender is only in the

nature of offer, which unless accepted, would not amount to a concluded

contract. Learned counsel also cited a Division Bench judgment of Gujarat

High Court, reported in AIR 1981 GUJARAT 117 (Prabhudasbhai

Bhikhabhai Patel versus State of Gujarat and others), to contend that the

High Court is not to sit in appeal against the administrative decision to

award or not to award a contract and substitute its own decision for the

decision taken by the State Government. The decision to award contract can

be quashed and set-aside provided it is established that the decision is

arbitrary and discriminatory, so as to attract Article 14 of the Constitution.

Merely because the lowest bid is not accepted, it cannot be said that the

decision is rendered arbitrary. Learned counsel also cited a judgment of

Manipur High Court, reported in AIR 1962 MANIPUR 47 (Nameirakpam

Pishak Singh versus Forest Officer, Manipur Forest Department and others),

to urge that a tender notice means only an invitation extended to the

contractors for making offers and it does not amount to an offer or proposal

and the quotation of rates offered by the contractor does not amount to an

acceptance of offer or proposal, thereby creating any promise or agreement.

It is by the acceptance of any of those offers or proposals by the person

calling for tenders that it becomes promise or an agreement. Mere fact that a

person made certain quotations in response to the tender notice even

granting that it was the lowest quotation, will not in any manner, create an

obligation on the person who issued the tender notice. There is no duty cast

on such a person to accept any of the tenders or quotations or even the

lowest bid made in response to the tender notice.

C.W.P. No.2044 of 2009 15

Learned counsel for the respondents also referred to a judgment

of this High Court reported in The Punjab Law Reporter Vol.CX-(1995-2)

467 (Haryana Financial Corporation and another versus M/s Bhagat Foods

Private Limited and another), to argue that merely by giving a bid, the

bidder does not acquire a vested right, and there is no completed contract

until the bid is accepted.

On a careful consideration of rival submissions, we notice that

this is now settled by the judgment of Apex Court (supra), cited by learned

counsel for the petitioner, that a contract between the Government or its

instrumentality with private persons would be open to judicial review if

found to be unreasonable, unfair or irrational. We also notice that a contract

or an auction can be cancelled only for a good and sufficient reason.

Besides, this is also evident that a tender can be accepted after further

negotiation between the parties. In these premises, if we examine the case

in our hand, we find a considerable force in the submission made on behalf

of the petitioner-company, as noticed herein above. Indisputably, the

petitioner-company was the lowest bidder; the rate given by the company

was initially more than the justified rate, which was successfully brought

down after negotiation, and the petitioner-company is ready to work at a rate

to be fixed by the respondents. We also notice that the petitioner-company

has been given other contracts of civil works by the Institute, and there is no

complaint whatsoever to cause any dissatisfaction to the respondents. This

is evident from the facts narration that the consultation with the Principal of

Arts College was done only in the month March, 2009, after the rejection of

tender on 21.1.2009 and filing of this writ petition. It would have been
C.W.P. No.2044 of 2009 16

appropriate on the part of the respondents to have consulted the Principal of

Arts College before taking a decision to reject the tender of the petitioner

which was admittedly the lowest bid. We also notice that Mr.Jaspal Singh,

the sole proprietor of petitioner-company had lodged two complaints against

the demand of bribe by officers of the Engineering Wing of the Institute and

pursuant thereto, two FIRs had been registered under Section 7 of the

Prevention of Corruption Act. This also appears that the respondents

wanted a favourable statement from Mr.Jaspal Singh in those CBI cases

before granting the acceptance of his tender. Besides, the rate quoted by the

petitioner-company was per square meter, whereas, the justified cost was

calculated by the respondents on the basis of per square feet. Thus, the

justified rate if calculated on the basis of per square feet by the respondents

would have gone 11 times higher than the rate quoted by the petitioner-

company. In its replication, the petitioner-company has averred as:

“….That the averments made in sub-paras (d & e) of para

4, it is stated that the amount of Rs.27,46,042/-, as

quoted by the petitioner, was 346.62% was not higher

than estimated cost. Rather, respondents have mis-

calculated the amount. The amount given by the

petitioner was as per square meters. When the justified

cost was assessed by the department, they found mistake

qua the measurement i.e., rather than in square meters, it

was to be shown/published as square feet. This affected

11 times, the rate quoted by the respondents. Keeping in

view the above facts, the petitioner quoted the rate in
C.W.P. No.2044 of 2009 17

square meter, which is not at higher side.

For further clarification, one square meter is equal

to 10.76 square feet. The rate given for the construction is

Rs.3100/- per square meter. The justified case made by

the department for the same item is Rs.3204 square meter

which comes to Rs.26,73,541/-., i.e. total cost. The rates

quoted by the petitioner come to Rs.27,46,042/-. The

negotiation were held on 23.12.2008 and petitioner was

asked to reduce the rate. Thus, it was agreed by the

petitioner to reduce the rate by .01% below the justified

cost of Rs.26,73,541/-. Thus, final amount of petitioner

comes to Rs.27,73,257/-. So, Rs.7250/- was reduced by

the petitioner.

Therefore, the rate of construction given by the

petitioner was not at higher side, i.e. 346.62%. Rather,

the same was miscalculated by the respondents……”

There is no dispute that the impugned order of rejection of bid

by the PGIMER, an instrumentality of the State, is subject to judicial review

as it suffers from unreasonableness and arbitrariness. The tender of

petitioner-company was rejected in a background of complaints made by

Mr.Jaspal Singh, the proprietor of the company, with the CBI against the

demand of bribe by the Engineering Wing of PGIMER by one Prem

Chandra, who joined the post of Hospital Engineer on 21.1.2009 and the

same day, without proper application of mind and knowing the background,

rejected the tender of the petitioner-company. This is unreasonable also for
C.W.P. No.2044 of 2009 18

the reason that the petitioner’s bid was the lowest and there was no

complaint whatsoever against the working of the company which has

already been given some other contracts of civil works by the PGIMER.

Even vide Annexure R-1, on 1.4.2009, some more work was allotted to the

petitioner-firm by the respondents after the rejection of tender in question.

Besides, the petitioner-company is also ready to work at a rate to be fixed by

the respondents. The plea of the Institute that a Committee headed by the

Director, had decided to consult the Principal, Arts College, also does not

find favour with us. In fact, it seems to us to be an after thought at the hands

of the respondents so as to defeat the claim of the petitioner. In order to

substantiate the instant plea, learned counsel for the respondents has placed

reliance on Annexure R-1 appended to the written statement, which is a

communication dated 31.7.2007, addressed by the Joint Medical

Superintendent, Advance Paediatric Centre of the PGI, to the

Superintendent Hospital Engineer, which is being extracted hereunder:

From
Joint Medical Superintendent,
Advance Paediatric Centre,
PGIMER, Chandigarh.

To
Superintendent Hospital Engineer,
PGIMER, Chandigarh.

Subject: Regarding painting of internal walls of APC on the
pattern of Advanced eye centre.

It is to inform you that Hon’ble Director, PGIMER,
Chandigarh visited Advanced Paediatric Centre, on 28.7.2007
at 5.30 p.m. It was observed that the main hall after entrance
into APC and the walls of the floors give a very dull look. It has
been desired by Hon’ble DPGI that the walls be painted on the
pattern of Advanced Eye Centre.

It is, therefore, requested that the walls on all the floors of
C.W.P. No.2044 of 2009 19

Advanced Paediatric Centre be please painted to give a bright
and pleasant look of APC.

An early action is requested please.
Thanking you,
Sd/- 31.7.2007
Joint Medical Superintendent,
Advance Paediatric Centre,
PGIMER, Chandigarh.

The tender in question was floated on 17.9.2008, whereas, the

communication relied upon is dated 31.7.2007. All the deliberations which

ought to have been conducted on the basis of the aforesaid communication

must have essentially culminated before issuance of the aforesaid tender

notice. Additionally, it would be pertinent to mention that the Principal of

Arts College was consulted in March, 2009 i.e. well after the rejection of

the contract issued in favour of the petitioner on 12.1.2009. It is this plea at

the hands of the respondents which lead us to conclude that the action at the

hands of the respondents to cancel the contract issued in favour of the

petitioner, was unreasonable, unfair and after thought.

In view of all the aforesaid, we quash the rejection order dated

21.1.2009 (Annexure P-3), and allow this writ petition without costs, with a

direction to the respondents to fix the justified rate after making proper

calculation and further negotiation, if any, although admittedly the tender of

the petitioner-company is the lowest of four bids submitted by the

participating tenderers.


                                                    (UMA NATH SINGH)
                                                          JUDGE


                                                          (J.S.KHEHAR)
 22.06.2009                                                  JUDGE
   *mohinder

Whether this judgment be referred to Reporter or not? YES/NO