High Court Kerala High Court

C.S.Swaminathan vs State Of Kerala on 3 November, 2009

Kerala High Court
C.S.Swaminathan vs State Of Kerala on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30728 of 2009(I)


1. C.S.SWAMINATHAN, GOVERNMENT CONTRACTOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SECRETARY,

3. THE CHIEF ENGINEER,

4. THE CHIEF ENGINEER,

5. THE CHIEF ENGINEER,

6. THE SUPERINTENDING ENGINEER,

7. M.P.JOLLY, MELATH HOUSE,

                For Petitioner  :SRI.M.K.PRADEEPKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/11/2009

 O R D E R
                       P.N.RAVINDRAN, J
                          .......................
                       W.P.(C).30728/2009
                          .......................
            Dated this the 3rd day of November, 2009

                           JUDGMENT

By Ext.P1 tender notice dated 12.6.2009, the 6th

respondent invited tenders from registered ‘A’ class

contractors. As per the tender notice, the petitioner submitted

Pre-qualification bid and price bid. In paragraph 9.4 of the

tender conditions it is stipulated that incomplete applications

are liable to be rejected. In paragraph 9.14 (g) it is stipulated

that the profit and loss statements, balance sheets and auditor’s

report for the past five years should be produced along with the

estimated financial projection for the next two years. The

petitioner submitted the profit and loss statements and

balance sheets for only three years. On that ground, he was

disqualified. The petitioner contends, relying on the proforma

in schedule B to the pre-qualification application that only

three years’ profit and loss statements have to be produced.

He contends that in such circumstances, the decision to

disqualify him is arbitrary and is intended to favour the sole

person who was pre-qualified.

2. I have considered the submission made at the Bar by the

learned counsel appearing for the petitioner and learned

W.P.(C).30728/09
2

Government Pleader appearing for the official respondents.

Paragraph 9.14(g) of Ext.P2 tender conditions reads as

follows:-

“Reports on the financial standing of the

tenderer of such party to a joint ventures

including profit and loss statements balance

sheets and auditor’s for the past five years, on

estimated financial projection for the next two

years and on authority from the tenderer (or

authorized representative of a joint venture) to

seek reference from the tenderers bankers.”

3. Paragraph 9.4 reads as follows:-

“Incomplete offers are liable to be rejected.”

4. Though in Schedule B Financial Statement in the Pre-

qualification application against item No.3 reference is only to

the audited balance sheets and profit and loss statement for

the past three years, it is evident from column 5 thereof that

the bidder is bound to furnish details of the works executed

by him for the past five years. In the light of the stipulation in

paragraph 9.14(g) and even in Schedule B appended to the

W.P.(C).30728/09
3

Pre-qualification application, I am of the opinion that the

petitioner who did not furnish the profit and loss statement

and audited balance sheets for the past five years, was liable

to be disqualified. The petitioner’s tender, which did not

satisfy the tender conditions, was, in my opinion, liable to be

rejected. I therefore, find no merit in the contention raised by

the learned counsel for the petitioner that even if his tender

was defective, he ought to have been afforded an opportunity

to cure the defect.

I accordingly hold that there is no merit in the writ

petition. The writ petition fails and is dismissed.

P.N.RAVINDRAN,
Judge

mrcs