Delhi High Court High Court

M/S Patel Engineering Ltd. vs Union Of India & Anr. on 2 August, 2011

Delhi High Court
M/S Patel Engineering Ltd. vs Union Of India & Anr. on 2 August, 2011
Author: Sanjay Kishan Kaul
*           IN THE HIGH COURT OF DELHI AT NEW DELHI


%                                          Date of decision: 02.08.2011


+           WP (C) No.4331 of 2011 & CM No. 8869/2011


M/S PATEL ENGINEERING LTD.                                      ...PETITIONER

                                Through:        Mr.Rajiv Nayar, Sr.Advocate
                                                with Mr. Jai Munim, Ms.Shally
                                                Bhasin and Ms.Shikha Sarin,
                                                Advocates.


                                        Versus


UNION OF INDIA & ANR.                                           ...RESPONDENTS

                                Through:        Mr.Neeraj Chaudhri, CGSC
                                                with Mr.Akshay Chandra and
                                                Mr.Mohit Auluck, Advocates
                                                for R-1/UOI.

                                                Mr. Amrinder Sharma, Sr.
                                                Advocate with
                                                Ms. Padma Priya
                                                and
                                                Mr.Somesh     Chandra   Jha,
                                                Advocates for R-2/NHAI.

CORAM:
HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON‟BLE MR. JUSTICE RAJIV SHAKDHER

1.      Whether the Reporters of local papers
        may be allowed to see the judgment?                             Yes

________________________________________________________________________________________
WP (C) No.4331 of 2011                                                      Page 1 of 25
 2.        To be referred to Reporter or not?                             Yes

3.        Whether the judgment should be                                 No
          reported in the Digest?


SANJAY KISHAN KAUL, J.

1. The National Highways Authority of India (for short

„NHAI‟)/respondent No.1, issued a request for

qualification in November, 2010 for a six-laning project

of Dhankuni-Kharagpur Section of NH-6 from 17,600 to

1,29,000 in the States of West Bengal and Orissa

under the National Highway Development Projects

Phase-V on design, build, finance, operate, transfer

and toll basis. The petitioner, a public limited

company, submitted its bid on 10.01.2011. The bid

submitted by the petitioner and other bidders were

processed and by a letter of award dated 17.01.2011,

respondent no. 2 informed the petitioner that its bid

had been accepted and that the petitioner should

execute the relevant documents in that regard.

2. It is the say of the petitioner that on account of various

factors including amendments, perceived insufficient

time etc., the bid submitted by the petitioner was
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 2 of 25
significantly higher than it should have been and thus

the petitioner came to the conclusion on 24.01.2011

that the bid made by it was commercially unviable.

This fact was intimated to respondent no.2 on

24.01.2011 within the period of 7 days prescribed for

the petitioner to execute the necessary documents.

3. As a sequitur to this, respondent no.2 informed other

bidders, and ultimately the contract was awarded to

M/s.Ashoka Buildcon Limited at a much lower premium

of Rs 126.06 crores. We may notice at this stage that

the petitioner had specified a premium of Rs 190.53

crores.

4. All the bidders were to submit a bid security amount of

Rs.13.97 crores. Part „D‟ deals with the bid security

amount. Clause 2.20.6 envisages forfeiture of bid

security amount in the following terms:

“2.20.6 The Authority shall be entitled to
forfeit and appropriate the Bid Security as
Damages inter alia in any of the events
specified in Clause 2.20.7 herein below.

The Bidder, by submitting its Bid pursuant
to this RFP, shall be deemed to have
acknowledged and confirmed that the
Authority will suffer loss and damage on
account of withdrawal of its Bid or for any
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 3 of 25
other default by the Bidder during the
period of Bid validity as specified in this
RFP. No relaxation of any kind on Bid
Security shall be given to any Bidder.”

5. The aforesaid amount was agreed as a genuine pre-

estimate of compensation in respect of the eventuality

set out in the clause 2.20.7. The facts of the case fall

within such an eventuality where a contractor fails to

sign and return a duplicate copy of the LOA. Clause

2.20.7 reads as under:

“2.20.7 The Bid Security shall be forfeited
and appropriated by the Authority as
mutually agreed genuine pre-estimated
compensation and damages payable to the
Authority for, inter alia, time, cost and effort
of the Authority within prejudice to any
other right or remedy that may be available
to the Authority hereunder or otherwise,
under the following conditions:

a) If a Bidder submits a non-responsive Bid,
“subject however that in the event of
encashment of bid security occurring due to
operation of para 2.20.7 (a), the damage so
claimed by the authority shall be restricted
to 5% of the value of the bid security.;


                 b) If a Bidder       engages in a corrupt practice,
                    fraudulent         practice, coercive practice,
                    undesirably        practice or restrictive practice
                    as specified      in Clause 4 of this RFP;

c) If a Bidder withdraws its Bid during the
period of Bid validity as specified in this RFP
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 4 of 25
and as extended by mutual consent of the
respective Bidder(s) and the Authority;

d) In the case of Selected Bidder, if it fails
within specified time limit –

                       i)    To sign and return the duplicate
                     copy of LOA;

ii) To sign the Concession Agreement;
or

iii) To furnish the Performance Security
within the period prescribed therefor in the
Concession Agreement; or

e) In case the Selected Bidder, having signed
the Concession Agreement, commits any
breach thereof prior to furnishing the
Performance Security.”

6. It is in view of the aforesaid facts and circumstances

that respondent no.2 took a decision to encash the

bank guarantee furnished towards the bid security

amount; however in the meanwhile petitioner

addressed a letter dated 01.02.2011 volunteering to

make the payment of Rs.13.97 crores in return of the

bank guarantee; which amount was duly paid vide a

demand draft on 03.02.2011. Thus, the issue of

encashment of the bid security amount stood

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 5 of 25
concluded with the said step and both the parties

accepted the same.

7. The grievance of the petitioner arises out of the

subsequent action taken by respondent no.2 to issue a

show cause notice dated 24.02.2011 to the petitioner

to debar the petitioner for a period of five years from

“pre-qualification, participating or bidding” for future

projects to be undertaken by respondent no.2.

7.1 This show cause notice was replied to by the petitioner

on 01.03.2011, and the impugned letter was issued on

20.05.2011, on the basis of which respondent has

debarred the petitioner for a period of one year

commencing from the date of issue of the letter, i.e.,

20.05.2012 from “pre-qualification, participating or

bidding” for future projects of or to be undertaken by

respondent no.2.

7.2 The petitioner made a representation against such

debarment to the Ministry of Road Transport and

Highways on 28.05.2011, and subsequently filed the

present writ petition on 13.06.2011 under Article 226

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 6 of 25
of the Constitution of India making a prayer for

quashing of the letter dated 20.05.2011.

8. The aforesaid grievance has naturally been contested

by respondent no.2. Respondent no.1/UOI has not filed

any separate counter affidavit in this matter.

9. We have heard learned counsel for the parties.

10. It is the say of learned senior counsel for the petitioner

that the forfeiture of the bid security amount

concluded the consequence which the petitioner could

be visited with on its failure to convey the acceptance

in respect of the LOA. In other words the petitioner

could not be penalized any further by being debarred

from participation in future projects undertaken by

respondent no. 2. According to the learned counsel

the order of debarment was in the nature of the

petitioner being blacklisted.

11. The learned counsel in this behalf has drawn our

attention to clause 4.2 which forms part of part 4 with

the heading „Fraud and Corrupt Practices‟. Clause 4.2

reads as under:

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 7 of 25
“Without prejudice to the rights of the
Authority under Clause 4.1 hereinabove and
the rights and remedies which the Authority
may have under the LOA or the Concession
Agreement, or otherwise if a Bidder or
Concessionaire, as the case may be, is
found by the Authority to have directly or
indirectly or through an agent, engaged or
indulged in any corrupt practice, fraudulent
practice, coercive practice, undesirable
practice or restrictive practice during the
Bidding Process, or after the issue of the
LOA or the execution of the Concession
Agreement, such Bidder or Concessionaire
shall not be eligible to participate in any
tender or RFP issued by the Authority during
a period of 2(two) years from the date such
Bidder or Concessionaire, as the case may
be, is found by the Authority to have
directly or indirectly or through an agent,
engaged or indulged in any corrupt practice,
fraudulent practice, coercive practice,
undesirable practice, or restrictive
practices, as the case may be.”

12. Learned senior counsel for the petitioner submitted

that the aforesaid clause applied only if the petitioner

indulged in any “corrupt practice”, “fraudulent

practice”, “coercive practice”, “undesirable practice”

or “restrictive practice” during the bid process or after

the issuance of LOA or on the execution of the

Concession Agreement, and that the definition of each

of these expressions provided in clause 4.3 made this
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 8 of 25
aspect quite clear. Learned counsel thus submitted

that the case of the petitioner does not fall in any of

the aforementioned practices as defined in clause 4.3

read with clause 4.2.

12.1 A reference was made to following paragraphs of the

show cause notice dated 24.02.2011 to buttress this

point:

“AND WHEREAS subsequent to technical
evaluation, Financial Bids were opened on
13.01.2011 in the presence of the Bidders
representative and it was noted that M/s
Patel Engineering Ltd. had offered the
highest premium of Rs.190.53 Crore for the
said project. Therefore, as per RFP Volume-I,
Clause 3.3.1, M/s Patel Engineering was
declared by the NHAI as the Selected Bidder
and subsequently was issued the letter of
Award (LOA), as per clause 3.3.5 of RFP
Volume-I. Copy of letter dated 17.01.2011 is
enclosed.

AND WHEREAS, M/s Patel Engineering Ltd.,
vide letter No.Hyd/181/NHAI-DK BOT/3326
dated 24.01.2001, had expressed their
inability to accept the LOA, stating that
errors have crept in impacting the bid value
significantly. Copy of letter dated 24.01.2011
is enclosed.

AND WHEREAS, as per Clause 2.20.07(d) of
the RFP, in case the Selected Bidder fails to
accept the LOA, the bid security shall be
forfeited and appropriated by NHAI as
mutually agreed genuine pre-estimated
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 9 of 25
compensation as payable to NHAI for, inter-
alia, time, cost and effort of NHAI without
prejudice to any other right or remedy that
may be available to the NHAI thereunder or
otherwise.

AND WHEREAS, in view of your conduct
which has, inter-alia, resulted in delay of
execution of a project of National
importance, a view is made out not to deal
with you in future for participation and/or
award of further projects of NHAI. It needs to
be appreciated that the projects being
undertaken by NHAI are of huge magnitude
and both in terms of manpower and finance
besides being of utmost National
importance, striking at the root of economic
development and prosperity and general
public and a nation as a whole, the NHAI
cannot afford to deal with entities who fail to
perform their obligations as in your case.

AND WHEREAS, in the premises it is
proposed to debar above named noticee for
a period of five years from pre-qualification,
participating or bidding for future projects
of/or to be undertaken by NHAI, either
directly in your name or indirectly in any
other name or in association with any other
person entity in which you may choose to
carry on your business.

In view of the aforesaid, you are hereby
called upon to show cause within 14 days of
the receipt of this notice as to why action as
aforesaid should not be taken against you. If
no reply is received within the said period, it
shall be presumed that you have nothing to
say against the proposed action of NHAI and
NHAI shall be free to take appropriate action
as may be deemed fit in the facts and
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 10 of 25
circumstances of the case and as per
applicable law.”

13. It was contended that aforesaid extract from the show

cause notice would reveal that as per respondent no.2,

it was the failure on the part of the petitioner to enter

into the contract after being declared a successful

bidder which occasioned delay in execution of the

project propelling respondent no.2 in coming to a

prima facie view that it would not deal with the

petitioner in respect of its future projects for a period

of time, which was tentatively proposed as five years.

13.1 Learned senior counsel for the petitioner submits that

such a show cause notice could not have been issued

for the reason that it was not envisaged under the

terms and conditions of the invitation to offer and no

such decision ought to have been taken de hors the

contract. This was more so according to the learned

counsel as no guidelines had been provided.

13.2 Learned senior counsel for the petitioner has also drew

our attention to the contents of the final order of

debarment dated 20.05.2011, to demonstrate that the
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 11 of 25
debarment order was passed on grounds which did not

find a mention in the show cause notice. The reason

being, according to the learned counsel, to somehow

bring the order of debarment within the four corners of

clause 4.2 read with clause 4.3 of the ITB.

13.3 It is his say that clause 4.3(e) which defines restrictive

practices cannot bring within its ambit allegations of

“pooling” or “malafides”:

“restrictive practice” means forming a
cartel or arriving at any understanding or
arrangement among Bidders with the
objective of restricting or manipulating a
full and fair competition in the Bidding
Process.”

14. In other words it was contended that the allegations

pertaining to “pooling” and “mala fides” were

incorporated in the debarment letter dated 20.05.2011

only as an afterthought with a view to bring the

petitioner with the purview of “restrictive practices”.

15. In order to appreciate the aforesaid submission, we

consider it appropriate to reproduce the relevant

portion of the letter of debarment dated 20.05.2011

which reads as under:

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 12 of 25
” In view of your conduct, Show Cause
Notice dated 24.02.2011 was issued to
you seeking your explanation as to why
action should not be taken to debar
above named addresses for a period of
five years from prequalification,
participating or bidding for future
projects of / or to be undertaken by
NHAI, either directly in your name or
indirectly in any other name or in
association with any other person entity
in which you may choose to carry out
your business. In response to the said
Show Cause Notice dated 24.02.2011,
you vide letter dtd.01/03/2011, inter-alia,
stated that minutes of the pre-bid
meeting, which included several
amendment/queries, were
communicated on website of NHAI on
7.1.2011 while bid submission was kept
the next date on 10.01.2011. You also
stated that in the light of the above
notice in the bid clarification, certain
anomalies crept up in bid submission,
which were only discovered subsequent
to the letter of intent being issued.

It is noted that above submission was
also made in your letter dated
24/01/2011, wherein you have accepted
the fact that other bidders also
participated under the similar
circumstances. Further the fact remains
that clarification/amendments
communicated by NHAI were „minor‟ and
cannot be attributed as a cause for
occurrence of an „error‟ of „major‟ nature
and magnitude. With project facilities
clearly spelt out in the RFP document,
the project cost gets frozen well in
advance and similarly traffic assessment
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 13 of 25
& projections, which largely impact the
financial assessment, are also not
expected to be left out for last few days
of bid submission. Therefore, stating that
an „error‟ of this nature and magnitude
occurred is neither correct nor justified.
It is to be noted that your actof non-

acceptance of LOA has resulted in huge
financial loss, to the tune of Rs.3077
crores, as assessed over the life of
concession period, in terms of lower
premium, apart from cost of the time
and effort, to NHAI. It is further noted
that this is the first case where a bidder
has not accepted the LOA, and warrants
exemplary action to curb any practice of
„pooling‟, and „malafide‟ in future.

After considering all material facts, and
your reply in response to the Show
Cause Notice, NHAI is of the considered
view that no justifiable grounds have
been made out in support of your action
of non-acceptance of LOA. Keeping in
view the conduct of the addresses, NHAI
find that they are not reliable and
trustworthy and have caused huge
financial loss to NHAI. Therefore, it is
hereby informed that without prejudice
to any other rights available to NHAI in
terms of the provision of RFP document
and/or the applicable law, you the above
named addresses are hereby barred
from prequalification, participating or
bidding for future projects of / or to be
undertaken by NHAI, either directly in
your name or indirectly in any other
name or in association with any other
person entity in which you may choose
to carry out your business for a period

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 14 of 25
of one year from the date of issue of
this letter.”

16. The aforesaid apart, the petitioner is also aggrieved by

the website display of respondent no.2 where the

name of the petitioner is shown with the remark „the

applicant has been debarred by NHAI‟. He thus

submits that this may have an effect on the other

tenders issued by third parties, in which, the petitioner

may want to participate.

17. The last aspect urged by learned counsel for the

petitioner is that without prejudice to the aforesaid,

the punishment imposed on the petitioner is

disproportionate, and such a decision of debarment

can form subject matter of adjudication under Article

226 of the Constitution of India in view of the

judgment of the learned Single Judge of this Court in

M/s V.K.Dewan and Co. v. Municipal Corporation of

Delhi & Ors.; AIR 1994 Delhi 304.

18. On the other hand, learned senior counsel for

respondent no.2 has pointed out to us that all that the

respondent no.2 has done is to take a decision not to
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 15 of 25
deal with the petitioner for a period of one year on

account of the petitioner having backed out at the last

minute from entering into the contract. The parties

participating in such bids are well experienced and the

petitioner is one such party, which is in fact a public

limited company, and which has been participating in

various tenders including that of respondent no.2. The

difference between the petitioner as H-1 and H-2 to

whom ultimately the contract was awarded is quite

large (i.e., a differential itself amounting to Rs.64

crores). Since the bid security forfeiture term in the

contract provided for a pre-estimate of damages, only

that amount was forfeited, i.e., a sum of Rs.13.97

crores. Learned counsel has referred to the final order

passed by respondent no.2 to contend that it is a first

case where a bidder has not executed LOA, and

respondent no.2 as a prudent commercial party is

entitled to take a decision to discourage such practice

in future by contractors like the petitioner. The

decision taken by respondent no.2 is a prudent

commercial decision not to deal with a contractor like
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 16 of 25
the petitioner for a limited period of one year and that

the position could be no different only because

respondent no.2 is a public sector enterprise. A

decision, such as the one taken by respondent no. 2,

would not have been called into question if a private

party had decided not to deal with such relcalcitrant

entity.

19. It is the say of learned counsel for respondent no.2

that the debarment is for a short period of time

keeping in mind the nature of contracts which are

entered into by respondent no.2. Learned senior

counsel for respondent no.2 states that clause 4.2 has

no role to play in the present case, and that the

decision taken by it is de hors the same in view of

clause 2.20.7 which states that the encashment of the

bid security amount is „without prejudice to any other

right or remedy that may be available to the

authority”.

20. We find the action of respondent no.2 is completely

justified and in accordance with law. The petitioner, a

corporate entity, knew the nature of bid it was making.
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 17 of 25
It made a bid for RS 190.57 crores. On having found

out that the next highest bid of H-2 was for Rs.126.06

crores (as revised), though the original bid was even

lower, it had a second thought and under the garb of

ostensibly re-visiting a business decision withdrew

from the tender. It naturally bore the financial

consequences of the bid security amount being

forfeited without any demur or protest. What the

petitioner seeks by way of the present writ petition is a

right to continue to participate in the tenders to be

issued of respondent no.2 in the near future despite

the aforesaid conduct. We cannot lose sight of the

fact that respondent no.2 is dealing with highway

projects all over the country which are of critical

national importance both in terms of their economics

and logistical relevance. Expeditious construction of

road links is an important part of infrastructure

development of the country. Any delay in such

infrastructure projects is a national waste. In such a

situation for the petitioner to have withdrawn at the

last minute, ostensibly on the ground of prudent
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 18 of 25
commercial decision can certainly invite the

consequences of the tenderer declining to deal with

such an entity for a specified period of time. Learned

senior counsel for respondent no.2 has rightly

contended that but for the fact that the said

respondent is a public sector undertaking such a

decision would have passed muster of the court on the

ground of business expediency. The fact that

respondent no.2 is a public sector undertaking ought

not to disable it from taking a commercially prudent

and if you take an expedient decision in its own

interest. It is not the function of this Court to interfere

with such a decision which impinges on its business

efficacy merely because it happens to be taken by a

public sector undertaking which, in the instant case,

happens to be respondent no.2. The order of the

respondent no.2 also notes that this is a first instance

of its kind. The reference of „pooling‟ and „mala fide‟ is

made in that context, and as clarified by learned

counsel for respondent no.2, not to bring it within the

parameters of clause 4.2.

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 19 of 25

21. In our considered view, such an action by respondent

no.2, in the given facts and circumstances of the case,

is a decision which any prudent businessman placed in

a similar situation would naturally have taken to deter

such like entities from conducting themselves in a

manner, to say the least, which is unbusinessman like.

In such circumstances, it would be both unfair and

unreasonable for the court to issue a direction

requiring respondent no. 2 to deal with a person (i.e.,

the petitioner) who had no qualms in ditching the

project at the nth hour.

22. We are also unable to accept the submission of

learned senior counsel for the petitioner that adequate

opportunity was not granted to the petitioner to

defend its case since an oral hearing was not accorded

to the petitioner. A right of personal hearing is not an

inbuilt right in such like proceedings especially given

the peculiar facts of the case, which stand unrebutted.

In this regard, we draw strength from the observations

of the Supreme Court in Union of India & Anr. v. Jesus

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 20 of 25
Sales Corporation; (1996) 4 SCC 69 where para 5

reads as under:

5. The High Court has primarily considered the
question as to whether denying an opportunity
to the appellant to be heard before his prayer
to dispense with the deposit of the penalty is
rejected, violates and contravenes the
principles of natural justice. In that
connection, several judgments of this
Court have been referred. It need not be
pointed out that under different
situations and conditions the requirement
of compliance of the principles of natural
justice vary. The courts cannot insist that
under all circumstances and under
different statutory provisions personal
hearings have to be afforded to the
persons concerned. If this principle of
affording personal hearing is extended
whenever statutory authorities are vested
with the power to exercise discretion in
connection with statutory appeals, it shall
lead to chaotic conditions. Many statutory
appeals and applications are disposed of
by the competent authorities who have
been vested with powers to dispose of the
same. Such authorities which shall be
deemed to be quasi- judicial authorities
are expected to apply their judicial mind
over the grievances made by the
appellants or applicants concerned, but it
cannot be held that before dismissing
such appeals or applications in all events
the quasi- judicial authorities must hear
the appellants or the applicants, as the
case may be. When principles of natural
justice require an opportunity to be heard
before an adverse order is passed on any
appeal or application, it does not in all
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 21 of 25
circumstances mean a personal hearing.
The requirement is complied with by
affording an opportunity to the person
concerned to present his case before such
quasi-judicial authority who is expected to
apply his judicial mind to the issues
involved. Of course, if in his own discretion if
he requires the appellant or the applicant to be
heard because of special facts and
circumstances of the case, then certainly it is
always open to such authority to decide the
appeal or the application only after affording a
personal hearing. But any order passed
after taking into consideration the points
raised in the appeal or the application
shall not be held to be invalid merely on
the ground that no personal hearing had
been afforded. This is all the more important
in the context of taxation and revenue matters.
When an authority has determined a tax
liability or has imposed a penalty, then the
requirement that before the appeal is heard
such tax or penalty should be deposited cannot
be held to be unreasonable as already pointed
out above. In the case of Shyam Kishore v.

Municipal Corporation of Delhi (supra) it has
been held by this Court that such requirement
cannot be held to be harsh or violative of
Article 14 of the Constitution so as to declare
the requirement of pre-deposit itself as
unconstitutional. In this background, it can be
said that normal rule is that before filing the
appeal or before the appeal is heard, the
person concerned should deposit the amount
which he has been directed to deposit as a tax
or penalty. The non-deposit of such amount
itself is an exception which has been
incorporated in different Statutes including the
one with which are concerned. Second proviso
to Sub-section (1) of Section 4-M says in clear
and unambiguous words that an appeal against
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 22 of 25
an order imposing a penalty shall not be
entertained unless the amount of the penalty
has been deposited by the appellant.

Thereafter the third proviso vests a discretion
in such Appellate authority to dispense with
such deposit unconditionally or subject to such
conditions as it may impose in its discretion
taking into consideration the undue hardship
which it is likely to cause to the appellant. As
such it can be said that the statutory
requirement is that before an appeal is
entertained, the amount of penalty has to be
deposited by the appellant; an order dispensing
with such deposit shall amount to an exception
to the said requirement of deposit. In this back-
is ground, it is difficult to hold that if the
Appellate authority has rejected the prayer of
the appellant to dispense with the deposit
unconditionally or has dispensed with such
deposit subject to some conditions without
hearing the appellant, on perusal of the petition
filed on behalf of the appellant for the said
purpose, the order itself is vitiated and liable to
be quashed being violative of principles of
natural justice.

(emphasis is ours)

23. We also do not find that the consequences

stipulated in the impugned letter are disproportionate

when examined in the context of the conduct of the

petitioner. The case referred to by learned senior

counsel for the petitioner in V.K.Dewan and Co. v.

Municipal Corporation of Delhi & Ors.‟s case (supra)

was a case where period of debarment imposed was

________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 23 of 25
three years. The aspect of proportionality has to be

examined in the context of the facts and

circumstances arising in a given case. In the present

case, after proposing a debarment for a period of five

years, the decision taken by respondent no.2 is of

debarment of petitioner for a year from participating in

the tenders to be issued by respondent no.2 within the

said time frame. The effect of the petitioner

withdrawing from the contract is that the respondent

no.2 has suffered a loss of Rs 64 crores per year to

begin with, and thereafter, on an extrapolated scale,

spread over a period of 25 years, the loss is pegged at

Rs.3077 crores; as set out in the final order. The

respondent no.2 was thus well within its rights to take

appropriate action against the petitioner, and taking

into consideration the enormity of the loss, we are of

the considered view that respondent no.2 has dealt

with the petitioner rather lightly.

24. Insofar as the display on website is concerned, the

same is only stating a fact that respondent no.2 has

taken a decision to debar the petitioner from further
________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 24 of 25
dealing for a period of one year. It is not a debarment

qua any third party. It is for the third parties to take an

informed decision whether they would like to deal with

the petitioner keeping in mind the conduct of the

petitioner qua respondent no.2. We can only sum up

by noting that the consequences which flowed in this

case pursuant to the conduct of the petitioner are

those, which are of, the petitioner‟s own making; it has

no one else to blame but itself.

25. We find the writ petition devoid of both merit and

substance and hence dismiss the same with costs

quantified at Rs.1,00,000/-.

26. Interim order stands vacated.

SANJAY KISHAN KAUL, J.

AUGUST 02, 2011                                         RAJIV SHAKDHER, J.
dm




________________________________________________________________________________________
WP (C) No.4331 of 2011 Page 25 of 25