High Court Kerala High Court

3I Infotech Ltd. vs State Of Kerala on 20 December, 2010

Kerala High Court
3I Infotech Ltd. vs State Of Kerala on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21056 of 2010(F)


1. 3I INFOTECH LTD., TOWER #5,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA SUSTAINABLE URBAN DEVELOPMENT

3. THE PROJECT DIRECTOR,

4. IDBI BANK LTD.,

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/12/2010

 O R D E R
                       ANTONY DOMINIC, J
                 --------------------------------------
                 W.P.(C).No. 21056 OF 2010
      -------------------------------------------------------------
       Dated this the 20th day of December, 2010

                             JUDGMENT

The 2nd respondent invited tenders for the supply of

Geographic Information System based property tax database in

respect of the properties in five Municipal Corporations in the

State. Ext.P2 is a bid document. Petitioner submitted its bids,

which were finally accepted and the acceptance was conveyed to

the petitioner by Exts.P3 and P4 communications. Exts.P5 and P6

are the agreements that were executed between the petitioner

and respondents 2 and 3.

2. In terms of the agreements, the work ought to have

been completed by 18.10.2008. At the request of the petitioner,

time was extended on four occasions and the extended time

expired on 18.7.2010. Even according to the petitioner, the work

could be completed only partially and finally, the 3rd respondent

issued Ext.P8 order dated 30.6.2010, terminating the agreements

and informing that the petitioner’s liability to the Government on

account of fresh tendering and awarding of the work shall be the

sole responsibility of the petitioner and that appropriate action for

making good the damages suffered by the 2nd respondent, will be

W.P.(C).No. 21056 OF 2010
2

initiated. It is stated that subsequent steps were taken for

invoking Bank guarantee furnished by the petitioner. It was at

that stage, this writ petition was filed challenging Ext.P8 and

consequential proceedings.

3. Petitioner states that though, subsequently, on the

representations made by them and the meeting held between

parties, they were issued Ext.P11 offering to extent the time,

which was accepted by them by Ext.P12, no further orders were

issued. The main argument of the counsel for the petitioner is

that, even if, it is accepted that, under the provisions of Ext.P2 bid

document and the agreements, once default is committed, the

respondents had the liberty to terminate the contract at the risk

and cost of the defaulting party, any such action has to be guided

by fairness. It is contended that Ext.P8 was issued without issuing

notice to the petitioner or affording them an opportunity to

represent their case. On this ground, the learned counsel for the

petitioner submits that this court should require the respondents

to afford them an opportunity of hearing before any decision is

taken to impose penalty on the petitioner.

W.P.(C).No. 21056 OF 2010
3

4. Respondents have filed a counter affidavit. In so far as

the allegations contained in para 6 of the writ petition accusing

the respondents of having committed various breaches, which

allegedly prevented the petitioner from executing the work are

concerned, all these allegations have been denied by the

respondents in paragraph 9 and 10 of their counter affidavit. In

so far as the contention that the issuing Ext.P8, which visits the

petitioner with penal consequences, respondents have not acted

fairly by issuing notice or giving the petitioner an opportunity to

make their representations in the matter, it is contended that

after agreements were executed in October 2007, the first show

cause notice warning of termination was issued to the petitioner

on 21.6.2008. It is stated that there was no response to the said

notice and that on 25.7.2008, a letter was addressed to the

Project Manager of the petitioner, asking to show cause why

action should not be initiated for their failure to meet the contract

obligations.

5. The learned Government Pleader’s submission is that,

it was in response to the above letter, a letter dated 27.8.2008

was submitted by the petitioner, requesting for extension of time

W.P.(C).No. 21056 OF 2010
4

till 18.4.2009, which was allowed in the meeting held on 3.9.2008.

It is stated that even thereafter there was no progress, and that

faced with the threat of invocation of Bank Guarantee, on

31.12.2008, petitioner issued a letter requesting the respondents

not to invoke Bank Guarantee. It is stated that though on

18.3.2009, Bank Guarantee was invoked at the request of the

petitioner, the contract period was again extended on 4.5.2009 till

18.10.2009. Again, there was a review meeting and the contract

period was further extended till 18.1.2010. According to the

learned Government Pleader, even during these periods there

was no progress in the work and that in spite of letter dated

19.12.2009 warning of legal action, at the request of petitioner,

on the 4thoccasion, period for completion of the work was again

extended till 18.7.2010. It is stated that despite of these, the

petitioner completed only 16% of the work and therefore they

were issued letter dated 11.3.2010 and e-mail dated 18.3.2010,

warning of legal action. Even thereafter, there was no progress in

the work and that a review meeting was held on 15.5.2010 and

29.5.2010. Ext.R2(a) is the minutes of the review meeting held

on 29.5.2010, which shows that three representatives of the

W.P.(C).No. 21056 OF 2010
5

petitioner were present and that the petitioner did not dispute

that they had completed only 15-20% of the work. It is also

stated in the minutes that if the petitioner does not complete the

work, it was made clear that the contract will have to be

terminated and the petitioner will have the sole responsibility for

the damages suffered by the 2nd respondent. It is stated that

even thereafter not only that there was no progress in the work,

but also the petitioner did not even attend the review meeting

that was held on 15.6.2010. According to the respondents, it was

in these circumstances, by Ext.P8, the contract had to be

terminated.

6. As already stated, the only question canvassed by the

petitioner is that in issuing Ext.P8 communication, the

respondents have not acted fairly or reasonably. The fact that a

termination, petitioner is liable for the risk and cost cannot be

disputed in view of Clause 31 (1) of the Ext.P2 bid document. As

far as the question whether the respondents have acted fairly and

reasonably is concerned, such contention will have to be decided

in the light of the facts disclosed in the counter affidavit.

Averments in the counter affidavit, which are not rebutted by any

W.P.(C).No. 21056 OF 2010
6

reply, shows that despite repeated extensions granted, the

petitioner did not even complete 20% of the work. They were

also warned repeatedly, that action will be initiated for

termination of the work and even that did not persuade the

petitioner to make any progress in the work. In such

circumstances, on these facts, I do not think there is any

justification for the petitioner to contend that the respondents

have acted unreasonably or unfairly or in violation of the

principles of natural justice.

Therefore, I do not find any merit in the writ petition. Writ

petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
dmb