High Court Madras High Court

Guru Dev Enterprises vs The Chairman on 15 December, 2004

Madras High Court
Guru Dev Enterprises vs The Chairman on 15 December, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 15/12/2004  

CORAM   

THE HONOURABLE MR. JUSTICE A. KULASEKARAN             

W.P. No. 34312 of 2004 
and 
W.M.P. No. 41444 of 2004  

Guru Dev Enterprises 
rep. by its Partner
M. Mohammed Rabi    
No.1, 10th Street
Jothi Nagar, Tiruvottriyoor
Chennai  600 019                                                .. Petitioner

-Vs-

1. The Chairman 
   Tamil Nadu Electricity Board
   Anna Salai
   Chennai  600 002

2. The Superintending Engineer
   V.E.D.C.
   Tamil Nadu Electricity Board
   Villupuram  605 602

3. Sri Vinayaga Metals
   No.559, Nawab Hakkem Road   
   Coimbatore  641 001                                  .. Respondents


        Petition filed under Article 226 of the Constitution of India  praying
for a Writ of Declaration as stated therein.

For Petitioner :       Mr.  S.  Subbiah

For Respondents        :       Mr.  Vasudevan for RR1 and 2

:ORDER  

The petitioner has come forward with this writ petition praying for a
Writ of Declaration to declare that the auction held on 05-11-2004 by the
second respondent, in respect to the sale of ferrous and non-ferrous
materials, is without jurisdiction and null and void.

2. The second respondent herein invited tenders from eligible
persons for purchase of ferrous and non-ferrous scrap and other materials;
that the petitioner herein has submitted his tender by quoting a sum of
Rs.35,84,000/- and the tenders were opened on 05-11-2004 at 2.00 p.m. by the
second respondent. According to the petitioner, subsequent to the opening of
the tender and awarding of the contract, he came to know that the second
respondent herein is not competent to call for the tenders as the first
respondent herein has authorised only the Chief Engineers of the respective
division under B.P. (FB) 273 Technical Branch dated 22-11-1996 and that the
second respondent is not empowered to invite tenders in respect of scrap items
and prayed to declare that the auction conducted on 05-11-2004 by the second
respondent is without jurisdiction and null and void.

3. Mr. Subbiah, learned counsel for the petitioner submits that
the powers to deal with the sale of the damaged articles under the provisions
of the Tamil Nadu Electricity Supply Act LIV of 1948 are available to the
Board, under the various Regulations called The Tamil Nadu Electricity Board
Tender Regulations, 1991, but when under the said power, the powers delegated
to the Superintending Engineer had been discontinued and entrusted with the
Chief Engineers, the second respondent has no power or jurisdiction to call
for any tenders or to deal with any articles; that the first respondent by
proceedings dated 22-1 1-1998 had conferred the powers only upon the Chief
Engineers and that the second respondent ought not to have been allowed by the
first respondent to deal with those specified and notified articles; that the
second respondent had abused his powers as Superintending Engineer and he has
no power to bring in the sale of the notified items and prayed to declare that
the auction conducted by the second respondent on 05-11-2004 in respect of
ferrous and non-ferrous materials as void.

4. Per contra, Mr. Vasudevan, learned counsel appearing for the
respondents 1 and 2 submits that auction notification was issued only by the
Chief Engineer and that he had authorised the second respondent to receive and
open the tenders, however, he alone is empowered to finalise the tenders and
he has done so; that under the permanent B.P. (FB) 273 Technical Branch
dated 22-11-1996 the Chief Engineer is delegated with the powers in respect of
12 items including copper; that the Chief Engineer only had directed the
Superintending Engineer to open the tender and accordingly it was opened and a
report was forwarded to the Chief Engineer; that the petitioner has
participated in the tender and that his offer was not accepted, hence he has
filed this vexatious writ petition; that the petitioner is not entitled to any
remedy to stall the tender process as per the provisions of Tender
Transparancy Act; that the Electricity Board exercised its powers conferred
under Section 79 (g) of the Electricity Supply Act 1998 in inviting tenders
and prayed for dismissal of the writ petition.

5. The word ‘tender’ imports not merely the readiness and the
ability to pay or perform, at the time and place mentioned in the contract,
but also the actual production of thing to be paid or delivered over. A mere
offer to pay does not constitute a valid tender. The Law requires that the
tenderer has the money present and ready to produce the actual offer to the
other party. Tenderer means one who tenders his offer.

6. In this case, tender notice was invited by effecting
publication in newspaper. The tender notice means only calling for quotations
and for other details from the tenderers to help in the selection of tenderer
or tenderers to do the work. Thus a tender notice does not amount to an offer
or a proposal. It follows that the quotations of rates by tenderer’s will not
amount to an acceptance of the offer or proposal thereby creating any promise
or agreement.

7. The tenders received from various persons were opened by the
Superintending Engineer/second respondent herein on 05-11-2004 and forwarded
the necessary items to the Chief Engineer.

8. In this case, the delegation of power given to the second
respondent by the Chief Engineer has been explained in the counter filed by
the second respondent and in respect of copper items, the second respondent
was directed to receive the tender, open it and forward the same to the Chief
Engineer, who is the authority to decide it. Hence, the averment of the
petitioner that the second respondent is not competent to deal with the
tenders is unsustainable in Law and answered against the petitioner.

9. Article 299 of the Constitution of India, which is
correspondent to Section 175 (3) of the Government of India Act, 1925
prescribes any particular mode, by which the authority was to be conferred a
right at a person to execute the contract. There is nothing in the said
section itself to preclude authorisation being conferred adhoc on any person
and when that was established, the requirements of the Section must be held to
be satisfied. The Government or Government instrumentality can only bound by
contract that are entered into in a particular way and which are signed by a
proper authority.

10. Until contract is entered into in a particular way and which
are signed by the proper authority, it is not valid. Followed ( Thawardas
Pherumal and another Vs. Union of India) AIR 1955 SC 468 wherein it was held
that ‘it is well settled that the Governments can only be bound by contracts
that are entered into in a particular way and which are signed by the proper
authority’. Hence, allowing an authority to open the tender no way vitiates
the tender process.

11. Interference of the Court is possible only if the respondents
violate Article 14 of the Constitution of India by excluding the persons by
discrimination. The General Rule is where the Government or Government
instrumentality invites tender for a contract, it reserves the right to reject
any tender even of the highest amount because it has the liberty to choose any
person for awarding contract; but if the Government choose to exclude persons
by discrimination or violates the terms and conditions or acts arbitrarily or
unreasonably or contrary to the public interest, certainly the Court can
interfere. Followed (M/s. Kasturi Lal Lakshmi Reddy etc., Vs. The State of
Jammu & Kashmir and another) AIR 1980 SC 1992 wherein in Para-11, it was held
thus:-

“11. ……….Every activity of the Government has a public
element in it and it must therefore, be informed with reason and guided by
public interest. If the Government awards a contract or leases out or
otherwise deals with its property or grants any other largess, it would be
liable to be tested for its validity on the touchstone of reasonableness and
public interest and if it fails to satisfy either test, it would be
unconstitutional and invalid.

12. The power of the Court to interfere is very limited. Followed
(TATA Cellular Vs. Union of India) 1994 6 SCC Page No. 651, wherein in Para
73, 74, 82 and 152 it was held thus:-

73. Observance of judicial restraint is currently the mood in
England. The judicial power of review is exercised to rein in any unbridled
executive functioning. The restraint has two contemporary manifestations.
One is the ambit of judicial intervention; the other covers the scope of the
courts ability to quash an administrative decision on its merits. These
restraints bear the hallmarks of judicial control over administrative action.

74. Judicial review is concerned with reviewing not the merits of the
decision in support of which the application for judicial review is made, but
the decision-making process itself.

82. ……It is not the function of a judge to act as a
superboard, or with the zeal of a pedantic schoolmaster substituting its
judgment for that of the administrator.

The result is a theory of review that limits the extent to which the
discretion of the expert may be scrutinised by the non-expert judge. The
alternative is for the court to overrule the agency on technical matters where
all the advantages of expertise lie with the agencies. If a court were to
review fully the decision of a body such as state board of medical examiners
it would find itself wandering amid the maze of therapeutics or boggling at
the mysteries of the pharmacopoeia. Such a situation as a state court
expressed it many years ago is not a case of the blind leading the blind but
of one who has always been deaf and blind insisting that he can see and hear
better than one who has always had his eyesight and hearing and has always
used them to the utmost advantage in ascertaining the truth in regard to the
matter in question.

The second consideration leading to narrow review is that of calendar
pressure. In practical terms it may be the more important consideration.
More than any theory of limited review it is the pressure of the judicial

calendar combined with the elephantine bulk of the record in so many review
proceedings which leads to perfunctory affirmance of the vast majority of
agency decisions.

152. We make it clear that we are not disturbing the other selections
since the power of judicial review is not an appeal from the decision. We
cannot substitute our decision since we do not have the necessary expertise to
review.”

13. In this case, the petitioner has not averred any
discrimination. The only argument of Mr. Subbiah, learned counsel for the
petitioner is that the second respondent is not competent to invite tenders,
which was already answered negatively. Hence, it is necessary to be decided
as to whether the petitioner is entitled to canvass the said point of alleged
excess of jurisdiction of the second respondent after participation. The
petitioner, having participated in the tender invited by the second
respondent, this Court is of the considered view that it is not open to him to
question the jurisdiction. Even assuming for the argument sake the second
respondent is not vested with the jurisdiction, when it was not opposed by the
petitioner before submitting his tender, it is not open after participation
since, he abandoned his right of questioning it as it amounts to acquiescence.
Acquiescence implies knowledge on their part and inaction in taking effective
steps for protection of their rights. Acquiescence is not a question of fact,
but by legal inference from the facts found. In M/s. Pannalal Binraj and
others Vs. Union of India and others) AIR 1957 SC 397 the Honourable Supreme
Court held in para-45 it thus:-

“45. ….If they acquiesced in the jurisdiction of the
Income-tax Officers to whom their cases were transferred, they were certainly
not entitled to invoke the jurisdiction of this Court under Article 32. It is
well settled that such conduct of the petitioners would disentitle them to any
relief at the hands of this Court (Vide ‘Halsbury’s Laws of England’, vol.II,
3rd Ed.. p.140, para 265: Rex v. Tabrum; Ex parte Dash, (1997) 97 L T 551
(U) O.A.O.K. Lakshmanan Chettiar v. Corporation of Madras, ILR 50 Mad 30:
(AIR 1927 Mad 130) (V)”

14. In view of the said facts, I do not find any valid reason to
interfere. The writ petition is devoid of merits, liable to be dismissed and
accordingly it is dismissed. No costs. Consequently, connected WPMP is
closed.

rsh

Index : Yes
Internet : Yes
To

1. The Chairman
Tamil Nadu Electricity Board
Anna Salai
Chennai 600 002

2. The Superintending Engineer
V.E.D.C.

Tamil Nadu Electricity Board
Villupuram 605 602