High Court Kerala High Court

Sree Vigneswara Packs vs Travancore Devaswom Board on 15 September, 2010

Kerala High Court
Sree Vigneswara Packs vs Travancore Devaswom Board on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25191 of 2010(Y)


1. SREE VIGNESWARA PACKS, A PARTNERSHIP
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
                       ...       Respondent

2. THE EXECUTIVE OFFICER, SABARIMALA,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :SRI.V.KRISHNA MENON SC FOR TDB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/09/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.25191 of 2010-Y

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 15th day of September, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

1.This writ petition is filed on 10.8.2010

challenging the decisions reflected by Exts.P4

and P7 resulting in the blacklisting of the

petitioner from supply of containers for packing

Aravana in Sabarimala for three consecutive

years. Ext.P7 is issued making reference to

Ext.P4. Adverting to that, it can be seen that

Ext.P4 was issued with reference to a legal

opinion that the loss, if any, sustained on

account of short supply of cans during the

previous year could be adjusted from the security

deposit or from the bank guarantee after giving

written notice to the petitioner. Indisputably,

the petitioner was not given any further notice

WPC25191/10 -: 2 :-

on the basis of Ext.P4 before issuance of Ext.P7.

Nor was his explanation called for before the

impugned blacklisting.

2.When this writ petition came up for admission,

this Court issued an interim order on 12.8.2010

to the effect that it is not advisable for the

Board to depend on one or two contractors only

for supply of cans for packing Aravana. It was

accordingly directed that the Board will receive

the tender of the petitioner also and process it

and file a report. Following that, the Purchase

Committee considered the offers and placed on

record the report which was considered by us on

7th September, 2010. On 8th September, 2010, orders

were issued to finalise the tentative

apportionment among the four suppliers already

identified. We also directed that the petitioner

be heard by the Board and decision be taken

tentatively. Thereupon, the Board further went

into the matter and has placed its views. The

Board has also filed an additional statement

WPC25191/10 -: 3 :-

through its Secretary. The Board has tentatively

decided that supply orders be given to the four

suppliers identified earlier, i.e., M/s.Creative

Pack, M/s.Jothis Cones, M/s.Moti Packaging

Industries and M/s.Moti Adhesives and that the

remaining 15 lakhs cans be awarded to the

petitioner at the rate of Rs.3.10 per can in

terms of further directions of this Court.

3.As already noticed, the impugned decision to

blacklist the petitioner is rendered on the sole

premise that there was short supply of cans

during the previous year. As noted in our earlier

orders, the fact of the matter remains that the

Aravana Processing Unit was itself set up with

the expertise of the petitioner. It then happened

that the staff of the Board could not by

themselves run the said unit and it required the

assistance of the employees of the petitioner.

Their services were, therefore, diverted for the

purpose of the Aravana Processing Unit. This is

one of the pivotal reasons projected by the

WPC25191/10 -: 4 :-

petitioner for any short fall in the supply of

cans during the previous year. The impugned

decisions Exts.P4 and P7 do not reflect any

ground other than the short supply. In fact, even

going by the opinion that the Board got, the

suggestion was that there could be recovery of

loss, if any, sustained by making appropriate

deductions from the security deposit or bank

guarantee, that too, after appropriate notice and

hearing being extended to the petitioner. We are

clear in our mind that there was really no ground

at all for blacklisting the petitioner and

refusing to accept tenders regarding the supply

of cans for this year also. We may at once notice

that even for the current year, the petitioner is

engaged for the purpose of assisting in the

manufacture and packing of Aravana in the plant

noted above.

4.Having regard to the various contents of the

different statements and the reports, including

that of the Purchase Committee and the views of

WPC25191/10 -: 5 :-

the Board, we are inclined to think that the

petitioner could be granted the opportunity to

supply 15 lakhs of cans at the rate of Rs.3.10

per can, however, on condition that the payment

for such supply would be made only after the

entire supply is effected. This condition is

imposed on the basis of the offer made by the

petitioner through its learned counsel in open

court that it would supply the entire quantity

and would only then take the payment.

In the result, quashing the impugned Ext.P4 and

Ext.P7, we order as above as regards the

allotment of the work of supply of the quantity

of 15 lakhs of cans to the petitioner. The writ

petition is ordered accordingly. No costs.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/1409