High Court Kerala High Court

M/S.Ganga Constructions vs State Of Kerala on 15 January, 2010

Kerala High Court
M/S.Ganga Constructions vs State Of Kerala on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37478 of 2009(D)


1. M/S.GANGA CONSTRUCTIONS, MANNAETH HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY, KUNNAMKULAM MUNICIPALITY,

                For Petitioner  :SRI.ANIL XAVIER

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 37478 OF 2009 (D)
                =====================

           Dated this the 15th day of January, 2010

                         J U D G M E N T

The petitioner, a contractor, submitted his bid in response to

a notice inviting bids published by the 2nd respondent Municipality

for private sector participation in the implementation,

construction, operation and maintenance of E.K.Nayanar Memorial

Bus Terminal Complex at Kunnamkulam, Thrissur. He was the

only bidder and the Municipal Council recommended to accept the

bid and the bid was submitted to the Government for approval. It

is stated that as per Ext.P8, the minutes of the meeting of the

High Level committee on private sector participation in the

implementation of projects in the Local Self Government

Institutions, the Committee decided that the Municipality should

re-tender the project specifying the pre-bid discussion date since

the bid received was not a competitive one and that complaints

were received alleging procedural irregularities. On receipt of

Ext.P8, by Ext.P7, the Municipality informed the petitioner about

the decision of the Committee and that the matter is pending

consideration.

WPC 37478/09
:2 :

2. In this writ petition, what the petitioner submits is that

they having submitted the bid, which was attractive and

acceptable to the Municipality, the Municipality should take a final

decision pursuant to Exts.P7 and P8. According to the petitioner,

delay in finalising the bid will affect the economic viability of the

offer submitted.

3. Counsel for the Municipality agrees that in its

assessment, the bid received from the petitioner was an

attractive and acceptable one. It is stated that on receipt of

Ext.P8, reiterating its earlier view that the bid is worth

acceptance, the Municipality has sought a review of Ext.P8

decision by moving the Committee itself and also filed an appeal

to the Minister concerned. It is stated that it was therefore that it

is unable to take a final decision in this matter.

4. As already seen, Ext.P8 reflects a decision of the

Committee that the Municipality should go in for fresh tenders.

Therefore, unless that decision is reviewed and approval is

granted, Municipality will not be in a position to take a final

decision in this matter. At this stage, this Court will not be justified

in directing the Municipality to take a final decision to accept or

WPC 37478/09
:3 :

reject the bid of the petitioner. Therefore, a direction requiring the

Municipality to take a final decision cannot be issued. Be that as

it may, it is a fact that if the decision is inordinately delayed, that

will certainly have financial implications as far as the petitioner is

concerned, particularly when they say that the concession period

is much less as compared to similar contracts which have been

entered into by Local Self Government Institutions for similar

projects. Therefore, Municipality is directed to ensure that the

decision by the 1st respondent is expedited, and on that basis,

take a final decision on the offer made by the petitioner. This shall

be done, as expeditiously as possible.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp