High Court Kerala High Court

K.A.Jelton vs The Superintending Engineer on 18 May, 2010

Kerala High Court
K.A.Jelton vs The Superintending Engineer on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22606 of 2009(U)


1. K.A.JELTON, GOVT.CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDING ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :18/05/2010

 O R D E R

Thottathil B.Radhakrishnan

&

S.S.Satheesachandran, JJ.

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

W.P.(C).No.22606 of 2009-U

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

Dated this the 18th day of May, 2010.

Judgment

“CR”

Thottathil B.Radhakrishnan, J.

1.This matter comes to the Division Bench on a

reference by learned single Judge.

2.Petitioner is a licensed Government contractor to

whom an amount of Rs.7,50,000/- is stated to be

due from the Government for certain works done.

After responding to Exts.P1 and P3 tender

notifications inviting sealed tenders for certain

other works, the petitioner submitted a

representation, inter alia, requesting that the

WPC22606/09 -: 2 :-

actual remittance of Earned Money Deposit be

dispensed with and that the amounts due to him

under different bills pending with the second

respondent be adjusted towards such E.M.D. He,

thereafter, filed this writ petition seeking the

issuance of a direction commanding the

respondents to permit him to submit the tenders

for the works included in Exts.P1 and P3 tender

notices, without remitting EMD on condition of

adjustment as claimed by him. In support, the

petitioner projected Exts.P5 to P8 judgments of

this Court as having been rendered considering

similar issue. He also sought that the

respondents be directed to consider and dispose

of his Exts.P2 and P4 representations, in the

light of those judgments.

3.The learned single Judge, on hearing the writ

petition, found no way to concede to the

aforesaid request since there was no condition in

the tender document either to waive EMD or to

relax the provision that the EMD shall be

WPC22606/09 -: 3 :-

forfeited. It was also found that there is no

specific provision in the tender document

authorising the Superintending Engineer to make

any relaxation. Therefore, disagreeing with the

views in Exts.P5 to P8 judgments, the matter has

been referred for consideration by the Division

Bench.

4.Before us, with the passage of time, it is

pointed out on the strength of the affidavit of

the Department that the amounts due to different

contractors till 31.3.2009 have been disbursed

and obviously, there is no question of inordinate

delay in disbursing the amounts which are

admittedly due to the different contractors.

5.Exts.P5 to P8 judgments were issued directing the

respondents to permit the petitioners therein, to

effect the Earnest Money Deposit by adjusting the

same against amounts which were claimed to be due

to the respective petitioners therein. The

petitioner, according to his counsel, is

WPC22606/09 -: 4 :-

similarly situated to the beneficiaries of those

judgments.

6.Going by the submissions of the learned counsel

for the petitioner as also the learned Government

Pleader, we notice that there was an exceptional

dearth of funds for the Government to support the

different works, including in the Public Works

Department. Large amounts remained due to the

contractors. The works being done by those

contractors are essentially for governmental

purpose. Obviously, therefore, to strike a

balance between the entitlement of the Government

to be provided more time to make payment and also

to have the contractors to do the work, different

orders could have been issued by the executive

Government. This Court would have also felt, as

is evident from Exts.P5 to P8, that there can be

some adjustments of the nature as ordered in

Exts.P5 to P8. But, we are clear in our mind that

Exts.P5 to P8 do not lay down any principle of

law which could bind as a precedent. This is

WPC22606/09 -: 5 :-

particularly so because in the realm of

contracts, each individual contract is a separate

transaction even if the identity of the parties

remains the same. This is so even in relation to

Government and other public works. Otherwise, the

determination of rights and liabilities of

parties who may have different agreements between

them could be inter-twined resulting in

administrative chaos rather than a smooth

completion of works in which lot of public

interest and public funds are involved.

7.Not only that, one of the fundamental principles

of contracts, is that, as regards a contract,

there should be certainty as to; the identity of

the parties to the contract; its subject matter

and other attendant factors which would provide

the identity of each and every contract as a

separate transaction. Exts.P1 and P3

notifications, admittedly, provide for Earnest

Money Deposit. When the person or authority

notifying the invitation of tenders explicitly

WPC22606/09 -: 6 :-

says that the offeror has to provide EMD, such a

condition cannot be taken away except by the

person or authority notifying the invitation of

tenders. This means that the tender document

itself should contain the explicit provision, if

it were the intention of the Government to waive

or, in any manner, relax the term requiring that

EMD be provided. Without that, the subordinate

officers, including the Superintending Engineer

and Executive Engineer, as the case in hand,

would not be within authority to make any

relaxation whatsoever. Also, it would definitely

be out of the judicial realm for the courts to

direct adjustment of funds which may be due to a

contractor from the Government under a particular

contract, towards EMD that an intending bidder

may have to provide in support of his offer on

the basis of a subsequent invitation of tenders.

The courts would not re-write the terms of

contracts, as also of invitations of offers.

8.For the aforesaid reasons, the reference made to

WPC22606/09 -: 7 :-

the Division Bench would stand answered by

stating that there is no legal right for a

tenderer to claim relaxation of the mandatory

condition in the notification stipulating the

furnishing of an EMD, by adjustment against

amounts which are claimed to be due to the

contractor. Any such claim would be in violation

of the conditions of the tender notification and

the courts would not issue any direction to the

Government officials to grant such relaxation. As

a corollary, no writ, direction or order would

issue directing consideration of any request in

that regard, since it is not founded on any legal

right.

9.Having answered the reference as aforesaid and

having regard to an order passed in this case by

the Division Bench on 27.8.2009, we direct that

if any funds are retained by the respondents from

undisputed bill amounts due to the petitioner as

claimed by him in the writ petition, such amounts

would be released at the earliest, at any rate,

WPC22606/09 -: 8 :-

within one month from the date of receipt of a

copy of this judgment. The writ petition is

ordered accordingly.

Thottathil B.Radhakrishnan,
Judge.

S.S.Satheesachandran,
Judge.

Sha/3105