High Court Madras High Court

Antony Waste Handling Cell … vs Mr.Anbalagan on 3 February, 2011

Madras High Court
Antony Waste Handling Cell … vs Mr.Anbalagan on 3 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS  

DATED:    3.2.2011

CORAM:  

THE HONOURABLE MR.JUSTICE P.JYOTHIMANI

Contempt Petition No.78 of 2010

Antony Waste Handling Cell Private Limited
Commercial Unit No.3 and 4, II Floor
Kalash Vaibhav, Plot No.21, Sector 11
Koparkhairane, Navi Mumbai  400 079
rep. by its Authorised Signatory, P.Valsan
Son of P.Bhaskaran, Hindu, aged about
37 years, residing at No.202, Sri Balaji CHS
Plot No.24, Sector 17, Koparkhairane
Navi Mumbai  400 079.					.. Petitioner

Vs.

1. Mr.Anbalagan
    Chief Administrative Officer
    Market Management Committee
    Koyambedu Wholesale Market 
    Complex, Chennai  600 107.

2. Mr.Vikram Kapoor, I.A.S.							
    Member Secretary,
    Chennai Metropolitan Development
    Authority, 2, Gandhi Irwin Road
    Egmore, Chennai  600 008.				.. Respondents

PRAYER: Petition under Section 11 of the Contempt of Courts Act to punish the respondents for disobedience of the order of this Court dated 24.10.2009 made in M.P.No.1 of 2009 in W.P.No.21717 of 2009.

		For Petitioner		:	Mr.D.Ashok Kumar
		For Respondents		:	Mr.J.Ravindran
						for 2nd respondent 
					


ORDER

The contempt complained of is in respect of an interim order passed by this Court dated 24.10.2009 in M.P.No.1 of 2009 in W.P.No.21717 of 2009, by which this Court has granted an order of interim injunction for a period of four weeks against the first respondent from in any way allotting or extending the project pertaining to the integrated solid waste management system at Koyambedu Wholesale Market Complex, Koyambedu as called for in tender notice D.I.P.R.1452/Tender/2009 to the third respondent in the writ petition, viz., Ramky Enviro Engineers Limited.

2. The writ petition has been filed by the petitioner to forbear respondents 1 and 2 from allotting the project in favour of Ramky Enviro Engineers Limited, the third respondent in the writ petition, on the basis that the third respondent is disqualified as per the terms and conditions of the tender and also for a consequential direction to allot the tender to the petitioner company, viz., Antony Waste Handling Cell Private Limited, Commercial Unit No.3 and 4, II Floor, Kalash Vaibhav, Plot No.21, Sector 11, Koparkhairane, Navi Mumbai 400 079.

3. It is the case of the petitioner that at the time when the interim order was granted, Mr.J.Ravindran, counsel appearing for the second respondent has taken notice. It is stated that after the order was passed, it was communicated to respondents 1 and 2, however later it came to be known that the contract has been granted to Ramky Enviro Engineers Limited, the third respondent in the writ petition, which according to the petitioner is after the knowledge of the interim order passed by this Court and therefore, it amounts to gross contempt.

4.1. In the affidavit filed by the first respondent, it is stated that for the purpose of carrying out work of “Integrated sold waste management system at KWMC” a publication was made in the newspaper on 2.3.2009 with “Request for Qualification” published in the website. The pre-bid meeting was convened on 20.3.2009 and the last date of receipt of tender document was 9.4.2009 up to 3.00 p.m. The selection process was carried out in two stages, viz., first stage is “Qualifying Stage”, where bidders were required to submit their proposal as per the formats and various qualification, and the second stage is RFP.

4.2. Six tenderers participated, including the petitioner and the third respondent, and in the first stage, the petitioner and the third respondent, apart from BEIL-UPEEL Consortium, Bhrooch District were qualified. After the second stage, the bids of the petitioner and the third respondent were taken for technical evaluation and were found technically qualified. While the petitioner has quoted Rs.870/- per M.T., the third respondent has quoted Rs.846/- per M.T., and after negotiation the third respondent has reduced their rate to Rs.830/- per M.T.

4.3. The award was granted to the third respondent on 13.10.2009 by the first respondent and that was much before the interim order passed by this Court on 24.10.2009. Even though the agreement was concluded on 4.11.2009 by the first respondent to the third respondent in the writ petition, since an order of injunction was granted, no further action was taken pursuant to the award and the site was ultimately handed over to the third respondent only on 1.2.2010, after the dismissal of the writ petition on 27.1.2010. Therefore, it is stated that the contract was concluded on 13.10.2009 before the order was passed by this Court and even though the agreement was entered on 4.11.2009, by that time the interim order was granted the said agreement was not given effect to and further action was stopped and ultimately, the writ petition came to be dismissed on 27.1.2010 and thereafter, it was only on 1.2.2010 the site was handed over to the third respondent and hence, according to the first respondent, there is no contempt. In any event, it is stated that the first respondent has no intention to violate the order of the Court.

5. The second respondent has also filed a counter affidavit to that effect.

6. The learned counsel for the petitioner would submit that when once interim injunction was granted by this Court from allotting or extending the project to the third respondent on 24.10.2009, the admitted conduct of the first respondent in entering contract with the third respondent on 4.11.2009 should be taken as a contempt and subsequent dismissal of the writ petition on 27.1.2010 cannot exonerate the wilful conduct of the first respondent.

7. On the other hand, it is true that Mr.J.Ravindran has taken notice at the time when injunction was granted on 24.10.2009 and therefore, it must be deemed that the first respondent was having knowledge of the order of injunction passed by this Court. The nature of injunction is not to allot the work in respect of integrated solid waste management to the third respondent. Admittedly, the award of contract to the third respondent was completed on 13.10.2009 and that was much before the order of injunction passed by this Court. The agreement entered on 4.11.2009 is only a consequential formality and entering of the agreement cannot be termed to be a violation of order of Court, especially when it is admitted by the respondents that immediately on knowing about the interim injunction order, the third respondent was not directed to proceed further and ultimately, the site was handed over to the third respondent only on 1.2.2010. Therefore, the execution of work of integrated solid waste management by the third respondent, which has been injuncted, commenced only from 1.2.2010, by which time the writ petition itself came to be dismissed on 27.1.2010. Therefore, on the face of it, I do not see any violation of the interim order passed by this Court. It is true that subsequent dismissal of the writ petition will not amount to condoning any wilful violation of the interim order, if such conduct has been committed and that is also settled law. But, on the factual matrix, I do not see any violation of the interim order either by the first respondent or the second respondent.

In such view of the matter, I do not see any contempt of the order of this Court committed by the respondents and therefore, this contempt petition stands dismissed. No costs.

sasi