High Court Kerala High Court

M/S.Concord Construction … vs The Superintending Engineer on 26 February, 2009

Kerala High Court
M/S.Concord Construction … vs The Superintending Engineer on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 273 of 2009()


1. M/S.CONCORD CONSTRUCTION COMPANY,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDING ENGINEER,PUBLIC
                       ...       Respondent

2. THE CHIEF ENGINEER'S TENDER COMMITTEE,

3. STATE OF KERALA,REPRESENTED BY THE

4. SREE DHANYA CONSTRUCTIONS,REPRESENTED BY

                For Petitioner  :SRI.M.PATHROSE MATTHAI (SR.)

                For Respondent  :SRI.A.N.RAJAN BABU

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :26/02/2009

 O R D E R
                  J.B. KOSHY, Ag.C.J. &
                         V.GIRI, J.
           -------------------------
                 W.A.No.273 of 2009
           -------------------------
          Dated this the 26th day of February, 2009.

                       JUDGMENT

GIRI, J.

The petitioner in W.P.(C)No.35534/08, which was

dismissed by the learned single Judge as per the

impugned judgment dated 28.1.2009, is the appellant

herein.

2. The 1st respondent issued Ext.P5 notice

inviting tenders for the work involving improvements to

the Alappuzha-Kuravilangad from Thanneermukkam-

Kuravilangad. The tender was to be submitted in two

sealed covers, one cover for the technical offer and the

other for financial offer. The technical bid was to be

opened by the Superintending Engineer and to be

examined by the Chief Examiner (Tender Committee).

Qualified tenderers will be intimated and the financial bids

of the pre-qualified bidders alone are to be opened after

W.A.No.273 of 2009

:: 2 ::

intimating the qualified bidders. Going by the facts as

contained in the counter affidavit filed by the 3rd

respondent, three bids were received from the petitioner,

4th respondent and one Kerala State Construction

Corporation Limited. The 4th respondent alone was pre-

qualified and accordingly the financial bid of the 4th

respondent was to be opened and considered. In other

words, the petitioner was not pre-qualified and it is,

therefore, that the writ petition was filed praying for the

following reliefs:

(a) To issue a writ of mandamus or other
appropriate writ, order or direction directing
the respondents 1 to 3 to pre-qualify the
petitioner for the work covered by Ext.P5 and
award the work to the petitioner firm if the
petitioner has quoted the lowest bid.

(b) To declare that the petitioner firm is entitled
to be pre-qualified for the work covered by
Ext.P5 in view of the experience certificate
produced by one of the partners of the firm.

(c) To issue a writ of mandamus or other
appropriate writ, order or direction, directing
the 1st respondent to open the price bid of

W.A.No.273 of 2009

:: 3 ::

the petitioner firm and to award the work
covered by Ext.P5 to the petitioner firm, if
the petitioner firm has quoted the lowest bid.

(d) To issue a writ of mandamus or other
appropriate writ, order or direction
restraining the respondents 1 to 3 from
awarding the work covered by Ext.P5 to the
4th respondent.

(e) To order the cost of the proceedings under
Rule 157 of the Kerala High Court Rules.

(f) To issue such other and further reliefs as
may be prayed for from time to time.

3. Counter affidavits were filed by respondents 1

and 4. The stand taken by the 1st respondent

Superintending Engineer was to the effect that Clause 1.9

(b) of Ext.P5 made it clear that each bidder should have

achieved a financial turnover amount of Rs.1565 lakhs in

his name and that this necessarily referred to the financial

turnover of the tenderer, who is a bidder in the case. The

financial statement filed by the petitioner, which is a firm

as the bidder, was in relation to one of the partners of the

firm. That this did not satisfy the conditions in the tender

W.A.No.273 of 2009

:: 4 ::

notification and consequently, the petitioner was not

qualified. The learned single Judge took note of the fact

that the petitioner-bidder was a firm consisting of three

partners, one of whom was Sri.T.K.Rajan. The financial

statement, as also the experience statement produced by

the petitioner was in relation to the turnover achieved by

Sri.T.K.Rajan, one of the partners of the firm. The

experience certificate produced also related to a partner

and not to the bidder firm and this, the learned single

Judge concluded, was not sufficient to pre-qualify the

petitioner as a bidder. Thus, the stand taken by the

respondents in not pre-qualifying the petitioner was

upheld by the learned single Judge, who dismissed the

writ petition. Hence this writ appeal.

4. We heard Mr.Pathrose Mathai, learned Senior

Counsel along with Mr.Murali Purushothaman for the

petitioner, learned Government Pleader for the 3rd

respondent and Mr.K.L.Varghese for the 4th respondent.

W.A.No.273 of 2009

:: 5 ::

5. Learned Senior Counsel for the appellant

contended, with reference to the decision of the Supreme

Court in New Horisons Limited and another v. Union of

India and others {[1995] 1 scc 478} that a partnership

firm may claim the experience of the partners who

constitute the firm. Therefore, the experience and the

turnover achieved by the partners of the firm can be

availed of as the requisite experience required of the firm.

The experience and turnover of the partners and the firm

are synonymous. The learned single Judge distinguished

the decision in New Horisons Limited, on the premise

that the tender conditions which came up for

consideration in New Horisons Limited did not apparently

insist on either the requisite financial turnover or the

requisite experience in the name of the bidder as one of

its conditions, unlike in the present case where there is an

insistence on the requisite financial turnover and the

experience being related to the bidder itself.

W.A.No.273 of 2009

:: 6 ::

6. Learned counsel for the appellant contended

that the Supreme Court in the case of New Horisons

Limited was concerned with a joint venture corporation

and this in essence was the same as that of a firm and

that it has been specifically held that the experience and

the financial turnover of one of the partners who

constitute the firm, which in turn, is a bidder can be

availed by the bidder itself for the purpose of contending

that it should be treated as pre-qualified. Learned

counsel for the appellant may be right in contending so.

But acceptance of this proposition as such, may not

improve the case of the appellant. What is noteworthy is

that the financial turnover and the experience put forward

by the appellant/writ petitioner, along with its tender,

actually relates to a firm M/s.T.K.Rajan and does not

actually relate to one of the partners of the appellant-firm

Sri.T.K.Rajan In other words, what has been put forward

by the appellant firm, by way of financial turnover and the

W.A.No.273 of 2009

:: 7 ::

requisite experience in terms of the tender notification is

that relatable to M/s.T.K.Rajan, which is a firm, though

Sri.T.K.Rajan, one of the partners of the appellant/firm, is

the major share holder of the firm M/s.T.K.Rajan. Even

assuming that the appellant/firm will be entitled to avail

of the financial turnover as also the experience of one of

its individual partners, that will not enable the appellant

to avail of the financial turnover or the technical

experience of M/s.T.K.Rajan (Firm), because the latter

obviously is not a partner of the appellant-firm. We also

find force in the contention of the learned counsel for the

4th respondent that a firm cannot be a partner of another

firm and obviously therefore, since the Firm M/s.T.K.Rajan

cannot be a partner of the firm Concord Construction

Company-the appellant, the experience or turnover of

M/s.T.K.Rajan (Firm) cannot be availed of or made use of

by the appellant-firm, for the purpose of pre-qualifying

for the work in question.

W.A.No.273 of 2009

:: 8 ::

7. We consider it appropriate to refer to the

facts pleaded by the appellant in paragraph 6 of the reply

affidavit filed in the appeal. The same reads as follows:

“It is further submitted that Mr. T.K.Rajan is the
major Partner of the firm M/s.T.K.Rajan The other
partners are his two sons. Mr. T.K.Rajan holds 60% of
the share and his two sons hold 20% each share of
the firm. The annual turn over of business of civil
contract works executed by Mr. T.K.Rajan, as the
major partner going by his 60% share itself come to
much more than the cost of the present work for
which the tender has been floated. It fully satisfies
the tender conditions. Applying the principles of the
decision of the Hon’ble Supreme Court in New
Horizons case the financial turnover in respect of
M/s.T.K.Rajan produced by the appellant for pre-
qualification can be constructed as the financial
turnover of Mr.T.K.Rajan, partner of the appellant
firm to the extent of his 60% share in M/s.T.K.Rajan.

Therefore, by virtue of the financial turnover
furnished by the appellant, the appellant is qualified
to be awarded the work, particularly when the
appellant is the lowest bidder. It is understood that
the bid of the 4th respondent is Rs.2.5 Crores higher
than that of the appellant. Further, as per the norms
there should be competitive tenders and as per the
inveterate practice in the Department there shall be

W.A.No.273 of 2009

:: 9 ::

more than one pre-qualified bidder. The averments
in paragraph 7 of the counter affidavit that the
financial turnover of M/s.T.K.Rajan cannot be
reckoned as qualification of the appellant for pre-
qualification is incorrect and baseless”.

8. In the light of the specific stand taken by the

appellant, as is evident from the above, it is clear that the

appellant itself was trying to avail the benefit of the

turnover and also the experience of the firm

M/s.T.K.Rajan for the purpose of bidding for the work in

question. This is impermissible.

9. In the result, we also concur with the view

taken by the learned single Judge that the decision of the

1st respondent, not to pre-qualify the appellant/petitioner

does not warrant any interference.

10. After hearing the counsel for the appellant

at the stage of admission, we had passed an interim order

on 5.2.2009 to the following effect:

“Respondents want to take instructions.

Respondents are directed to open the bid of
the petitioner also and inform the court directly the

W.A.No.273 of 2009

:: 10 ::

amount bid by the petitioner and the respondent for
information of the court only and it can be
submitted in a sealed cover. Post on 11.2.2009. No
agreement shall be executed before 11.2.2009.”

11. Pursuant to the said order, the financial bid

of the appellant was also opened and we found that the

appellant had quoted a sum of Rs.14,65,59,970/-. We

are told by the government pleader that the bid quoted by

the 4th respondent was in excess of Rs.17 Crores. It is

contended by the learned counsel for the appellant that

there is a difference of more than 2.5 crores in the bids

quoted by the appellant and the 4th respondent and

therefore, acceptance of the bid of the 4th respondent

would entail a loss of more Rs.2.5 crores, insofar as the

State is concerned. We take note of the fact that the

Department is yet to take a decision as to whether the bid

quoted by the 4th respondent should be accepted and

whether the contract should be awarded in favour of the

4th respondent. But, we take note of the further fact that

W.A.No.273 of 2009

:: 11 ::

even according to the 1st respondent, there were only

three bidders and ultimately only one was pre-qualified.

It is up to the Government to take a decision. Our

attention was invited to the Government Order, G.O.(MS)

No.87/PW & T dated 7.7.1987, wherein it is stipulated

that there should be a minimum of four pre-qualified

contractors to ensure fair and reasonable competition and

in the alternative an open tender system should be

resorted to. Respondents 1 to 3 shall consider whether it

will be advisable for the Government, in public interest to

proceed to accept the bid offered by the 4th respondent,

which seems to be significantly higher (difference being

Rs.2.5 crores) than the bid quoted by the appellant. It is

up to the Government to take note of these facts and then

take a further decision as to whether, in the

circumstances, it may not be advisable to go in for an

open tender especially taking note of that fact that only

one among the bidders is pre-qualified. We refrain from

W.A.No.273 of 2009

:: 12 ::

issuing any specific direction to the Government in this

regard in circumstances where the reliefs prayed for by

the appellant/petitioner were essentially confined to the

decision taken by the respondents not to pre-qualify the

appellant.

Subject to the above directions, the writ appeal is

disposed of.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge