IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.10990 of 2008
Date of decision: 7.11.2008
M/s Panacea Medical Technologies Private Limited.
-----Petitioner
Vs.
The State of Punjab & Others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. O.P. Hoshiarpuri, Advocate
for the petitioner.
Ms. Sudeepti Sharma, DAG, Punjab.
Mr. A.S.Manaise, Advocate &
Mr. Ranbir Singh, Advocate
for respondent Nos.3 to 5.
-----
ORDER:
1. This petition seeks quashing of tender notice dated
26.3.2008 (Annexure P-16).
2. Case of the petitioner is that it is manufacturing
Bhabhtron-II, an isocentric external beam radiation therapy machine
design, for treatment of cancer patients and is the only company for
manufacturing the said machines in India. Only other manufacturer
is M/s M.D.S. Noidan, Canada.
C.W.P. No.10990 of 2008
2
3. Vide tender notice (Annexure P-16) dated 26.3.2008,
Controller of Stores, Punjab invited sealed tenders for supply of
‘Imported’ Teletherapy Cobalt 60 Machine.
4. The petitioner represented that since the machine in
question was also being manufactured by the petitioner, which was
equally good or even better, instead of requiring only ‘imported’
machines to be supplied, the Department should consider, on
merits, the case of the petitioner also. Having received no reply, this
petition was filed.
5. In the reply filed on behalf of respondent No.6, it has
been stated that the decision about the requirement of machines in
question was taken after due consideration of representation of the
petitioner by various experts. The offer of the petitioner was
examined by a technical committee but the said offer did not meet
the technical requirement and specifications.
6. Respondents No.3 to 5 who are the technical experts
have also filed a reply reiterating the stand of respondent No.6.
Similar is the stand taken on behalf of respondents No.1 and 2 i.e.
State of Punjab and Director, Medical Research and Education.
7. On 23.6.2008, following order was passed:-
“Counsel for the petitioner submits that the
petitioner is the only manufacturer in India of
Teletherapy Cobalt 60 machine which is used for the
treatment of cancer. It is also submitted, though at the
bar, that the petitioner has already installed the
aforesaid machine in ten Premier medical institutions all
over the India. The grievance of the petitioner is that, in
C.W.P. No.10990 of 20083
the tender notice, which is alleged to have been issued
on 30th May, 2008, came to their notice on 19th June,
2008 and is opening on 23.06.2008, the respondents
have called for the tender for the imported Teletheraphy
Cobalt 60 machine as a result of which they being the
only manufacturer of the aforesaid machine in India
have been ousted. It is also brought to the notice of this
Court that the tender has already been opened today,
therefore, at this stage the petitioner cannot participate
in the bid.
Notice of motion to the respondents for
04.07.2008.
Dasti only.
In the meantime, process of the tender may carry
on but it may not be finalized till the next date of
hearing.”
8. The issue being highly technical, this Court cannot
substitute its opinion for the opinion of the experts or decision taken
by the competent authority, but at the same time, if product of the
petitioner is considered to be of equal good quality at much cheaper
rate, it may be in public interest to consider the view point of the
petitioner, which has been reiterated in the form of replication.
9. Learned counsel for the respondents have no objections
to consider the view point of the petitioner on merits and it has been
stated that before final decision is taken in the matter, the petitioner
will be given a hearing.
10. The petitioner undertakes to appear before the
Committee, to be nominated by respondent No.2, on 15.12.2008.
C.W.P. No.10990 of 2008
4
11. After considering the view point of the petitioner,
respondents will be at liberty to take a final decision.
12. The writ petition is disposed of.
( ADARSH KUMAR GOEL )
JUDGE
November 07, 2008 ( L. N. MITTAL )
ashwani JUDGE