High Court Kerala High Court

Delta Granite And Sand vs The General Manager on 5 February, 2008

Kerala High Court
Delta Granite And Sand vs The General Manager on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33084 of 2007(L)


1. DELTA GRANITE AND SAND,CHITTAR P.O,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER,SOUTHER RAILWAY,
                       ...       Respondent

2. THE DIVISIONAL RAILWAY MANAGER,(WORKS),

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SMT.A.RAJESWARI, SC, RAILWAYS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R
                               ANTONY DOMINIC, J.



                     = = = = = = = = = = = = = = = =

                         W.P.(C) No. 33084 OF 2007 L

                     = = = = = = = = = = = = = = = =



                      Dated this the  5th February, 2008



                                   J U D G M E N T

The prayer sought for in this writ petition is to quash Ext. P6.

2. Ext. P7 is a tender notice issued by the 2nd respondent

inviting tenders for the work of collection and training out of ballast

in Chengannur depot. In so far as it is relevant for this case,

among the instructions regarding eligibility criteria of the tenderers

specified in Ext. P1, it is stated that the tenderers should have

completed in the last three financial years, at least one similar single

work, for a minimum value of 50% of the advertised tender value of

work. Responding to Ext. P7, petitioner submitted his quotations.

Along with the bid that was submitted, petitioner who had to prove

his eligibility for pre-qualification, produced Ext. R2 series

experience certificates.

3. After completion of the process of pre-qualification and

selection, the offer made by the petitioner for a total value of

Rs.91,17,000/- was accepted by the 2nd respondent and the same

W.P.(C) No. 33084 OF 2007

-2-

was conveyed to the petitioner by Ext. P1. Clause 5 of Ext. P1 being

relevant is extracted below:

“The letter of acceptance issued is a binding

contract between the Railway and the contractor and

the date of completion will be reckoned from the date

of issue of this letter only and therefore you may please

make arrangements to commence the work

immediately.”

4. In terms of Ext. P1 petitioner had submitted Ext. P5, a

performance guarantee for Rs.4,55,850/-, apart from Ext. P3, a

solvency certificate. According to the petitioner acting upon Ext. P1,

petitioner has also manufactured the track ballast of more than 60%

of the volume required for the work. It is also averred that he had

issued Ext. P2 letter to the 2nd respondent to instruct the officers at

the Chengannur Railway Station to prepare the yard to stock the

material so that the petitioner could start the despatches

immediately. It is further stated that at the instance of the

respondents the Transportation Engineering Division, Department of

Civil Engineering, College of Engineering, Thiruvananthapuram, had

tested the samples and gave Ext. P4 report.

5. While matters stood so, petitioner received Ext. P6 from the

W.P.(C) No. 33084 OF 2007

-3-

2nd respondent stating merely that “it is advised that the above work

has been cancelled due to administrative reasons.” It is on receipt

of Ext. P6 that seeking to quash the same, this writ petition was

filed.

6. A counter affidavit has been filed by the respondents. The

main contention raised is that on preliminary verification the

mistake that the experience certificate produced by the petitioner

was issued by other contractors was not found. It is stated that the

petitioner was only a supplier and not a direct contractor to P.W.D.

or K.S.E.B. and that the officers in the Tender Committee missed to

observe that the certificates did not carry the details of the work and

that the said mistake was noted by the accepting authority and

thereafter in pursuance to Ext. R2(j), Ext. P6 was issued cancelling

Ext. P1. The respondents also state that they had reserved to

themselves the right to reject the tender at any point of time.

7. A reply affidavit has been filed by the petitioner disputing

the averments in the counter affidavit. It is stated that the theory of

mistake now canvassed in the counter affidavit is incorrect and that

the petitioner satisfied all pre-qualification norms.

W.P.(C) No. 33084 OF 2007

-4-

8. From the pleadings and the arguments that were raised by

the counsel for the respective parties, I feel, the question that arises

for consideration is whether the experience certificate produced by

the petitioner satisfied the requirements of Ext. P7 tender notice

issued by the 2nd respondent.

9. As already noticed, Ext. P7 is the tender notice and the work

notified was collection and training out of ballast in Chengannur

depot. The pre-qualification norms required to be satisfied by the

tenderer is the execution of “at least one similar single work, for a

minimum value of 50% of advertised tender value of work”, in the

last three financial years. Thus the work notified is only collection

and training out of ballast, while the description of the work given

in Ext. P1 indicates apart from collection and supply of approved

quality of machine crushed track ballast, the work also involves

loading ballast into railway wagons and coffers by using

contractors, labour etc. and unloading the same as directed by the

engineer in-charge of the work. Though this is the description of

work, the nature of work only says collection and supply of track

ballast in Chengannur depot and hence what is required to be

W.P.(C) No. 33084 OF 2007

-5-

satisfied by the contractor is completion of at least one work similar

to what is notified for the value specified and within the period

prescribed.

10. Exts. R2(a) to (i) are the certificates produced by the

petitioner in proof of the petitioner’s eligibility. In all these

documents, it is certified that the type of work undertaken by the

petitioner was supply of materials for road works. The respondents

do not suspect the genuineness of these certificates, but only says

that the petitioner was only a supplier to contractors. It is also

stated in the affidavit that the certificates produced were issued to

other contractors and that the petitioner was not a direct contractor

to the P.W.D.

11. In my view, the requirements of Ext. P7 or Ext. P1 are fully

satisfied by the certificates produced and the inadequacies pointed

out are not specified in the tender notice. Exts. R2(a) to (i) indicates

that the petitioner has supplied similar materials to the contractors

concerned. Therefore, these certificates satisfy the requirements of

Ext. P7 and it is not the requirement of Ext. P7 that the petitioner

should be a direct contractor to P.W.D., Kerala State or K.S.E.B.

W.P.(C) No. 33084 OF 2007

-6-

Thus, the certificates, which were furnished by the petitioner are in

full compliance with Exts. P7 and P1. Therefore the theory of

mistake now canvassed in the counter affidavit is a totally

unfounded one. Necessarily, therefore Ext. P6 issued to the

petitioner also cannot be sustained.

Ext. P6 therefore, will stand quashed as sought for in this writ

petition and the writ petition will stand disposed of as above.

ANTONY DOMINIC

JUDGE

jan/-