IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23917 of 2007(V)
1. A.A. SHUKKOOR,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE ASSISTANT GENERAL MANAGER,
For Petitioner :SRI.R.MANOJ
For Respondent :SRI.P.M.M.NAJEEB KHAN, SC, BSNL
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.23917 of 2007
==================
Dated this the 19th day of October, 2010
J U D G M E N T
Pursuant to Ext.P1 notification for appointment of franchisees
issued by the Bharat Sanchar Nigam Limited, the petitioner applied.
The petitioner was the successful bidder. However, the petitioner could
not procure the show-room indicated in the tender documents, since
the owner of the rooms had some difference of opinion with the
petitioner. The petitioner, therefore, took on lease another shop room
and forwarded a lease deed of the same to the 2nd respondent for
approval. However, by Ext.P5, the 2nd respondent directed the
petitioner to show cause as to why the award of tender in favour of the
petitioner should not be cancelled, EMD should not forfeited and the
petitioner should not be black listed from participating in tenders for
franchiseeship for next two years. The petitioner challenges the said
proceedings seeking the following reliefs:
“i. Declare that there has been no violation of any of the conditions
of tender contained in Exhibit P2 merely for the reason that
petitioner has sought to change the venue of the show room of
franchisee awarded to the petitioner.
ii. Issue a Writ of Certiorari or any other writ, direction or order
calling for the records leading to Exhibit P5 and quashing the
same to the extend it declares that petitioner has violated
Clause 20.2 of Exhibit P2, by seeking a change in venue of the
show room for franchiseeship.
iii. Issue a writ of Mandamus or any other appropriate writ,
direction or order commanding the respondents to permit the
petitioner to establish the show room of franchisee as prayedw.p.c.23917/07 2
for in Exhibit P4.”
2. According to the petitioner, in Ext.P2 agreement there is no
condition that the petitioner shall not change the show room and
therefore on account of the fact that the petitioner has changed the
show room, the petitioner cannot be faulted.
3. A counter affidavit has been filed by the respondents,
wherein they have taken the contention that the tender is location
specific and the petitioner’s tender has been evaluated on the basis of
the site plan for the show room proposed by the petitioner and,
therefore, the petitioner cannot seek change of the show room after
the award of tender. Therefore, they support Ext.P5 show cause
notice.
4. I have heard the parties on both sides.
5. I am inclined to accept the contention of respondents 1 and
2 that the tender being location specific, the petitioner cannot, after
his bid is accepted, change the location of the show room. As such, I
cannot find fault with respondents 1 an 2 in issuing Ext.P5 show cause
notice. However, I do not think that for the same, the petitioner should
be black listed insofar as it was not any deliberate act on the part of
the petitioner, but it was only because he had differences of opinion
with the owner of the original show room, he could not procure the
same. As such, while confirming the cancellation of the tender in
w.p.c.23917/07 3
favour of the petitioner, I direct that the petitioner shall not be
blacklisted on the said ground.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge