High Court Kerala High Court

M/S.Rkg Pharma Pvt.Ltd vs State Of Kerala on 23 June, 2010

Kerala High Court
M/S.Rkg Pharma Pvt.Ltd vs State Of Kerala on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5512 of 2010(L)


1. M/S.RKG PHARMA PVT.LTD, 12TH MILE STONE,
                      ...  Petitioner
2. M/S.UNICURE (INDIA)PVT.LTD,C-22&23,
3. M/S.VIVEK PHARMACHEM (INDIA)LTD.,

                        Vs



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

2. THE KERALA MEDICAL SERVICES CORPORATION

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.M.AJAY,SC,KERALA MEDICAL SERV.CORPN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/06/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                 -------------------------------------
                 W.P.(C)Nos.5512 & 5606 of 2010
                 --------------------------------------
                       Dated 23rd June, 2010

                             JUDGMENT

The petitioners in these writ petition are manufacturers of

drugs. They have filed these writ petitions challenging Ext.P4

Government order and Ext.P5 corrigendum issued by the second

respondent Corporation. The brief facts of the case are as follows.

W.P.(C)No.5512 of 2010

2. The second respondent, the Kerala Medical Services

Corporation Limited (hereinafter referred to as `the Corporation’ for

short), is a Government company incorporated under the Companies

Act, 1956. The Corporation was formed to harness resources for the

timely procurement and prompt distribution of medicines in health

care institutions in an efficient, transparent and cost effective way

thereby ensuring full utilization of funds. The purpose for which the

Corporation was established is set out in Ext.P1 Government order

dated 1.11.2007 by which, the Government approved the

Memorandum and Articles of Association of the Corporation.

3. After the Corporation was established, during the year

2009, it invited tenders for supply of medicines. As per the tender

conditions, small scale industrial units were exempted from

WP(C).Nos.5512 & 5606/2010 2

furnishing earnest money deposit. Later, after the tender was

awarded to them, the Corporation insisted that they should furnish

security deposit. The small scale industrial units thereupon filed W.P.

(C)Nos.8915 and 8940 of 2009 in this Court challenging the direction

issued by the Corporation to furnish security deposit. Referring to

G.O.(P)No.385/2008/Fin. dated 27.8.2008, a copy of which was

produced and marked as Ext.P6 in W.P.(C)No.8915 of 2009, it was

contended that the stipulation in clause (c) thereof does not apply to

the Corporation for the reason that it is not a public sector

undertaking working on a competitive basis but a service

organization. A copy of Ext.P6 is on record as Ext.R3(4). Reliance

was placed on Ext.R3(5) letter dated 23.1.2009 sent by the Principal

Secretary to Government, Finance Department to a small scale

industrial unit wherein it was stated that the Corporation is a service

organization of the Government of Kerala and that it does not

undertake sales or compete in open market and therefore it is not a

competitive public sector undertaking. When W.P.(C)Nos.8915 and

8940 of 2009 came up for hearing on 23.3.2009, a learned single

Judge of this Court after considering the rival contentions passed the

following interim order:

“Although this is a common order in the two writ
petitions, Exhibits referred to in this order are as obtaining
in W.P.(C)No.8915 of 2009. The petitioners in these two

WP(C).Nos.5512 & 5606/2010 3

writ petitions are S.S.I.Units, who have submitted tenders
for supply of medicines pursuant to notification inviting
tenders floated by the 1st respondent Public Sector
Undertaking. They have been exempted from the condition
of submitting Earnest Money Deposit for the tender. They
have been awarded the tender. Now they have been
directed to furnish security deposit as provided under the
conditions of tender and to execute an agreement.
According to the petitioners, by virtue of Ext.p6
Government Order, they are exempted from furnishing
security deposit and Earnest Money Deposit. The
petitioners, therefore, seek an interim order directing the
1st respondent to permit the petitioners to execute the
agreement without insisting on furnishing security deposit.

2. Sri.M.Ajay takes notice on behalf of the 1st
respondent. The learned Government Pleader takes notice
on behalf of the other respondents. The learned counsel for
the 1st respondent submits that Clause (c) of Ext.P6 is not
applicable to Public Sector Undertakings that are working
on competitive basis and since the 1st respondent is a Public
Sector Undertaking working on a competitive basis, the
conditions of Ext.P6 are not applicable to the notification
inviting tenders floated by the 1st respondent. He would
further contend that the Earnest Money Deposit has been
waived not as per Ext.P6, but in accordance with the tender
conditions.

3. In answer to the same, the petitioners point out
that the very question as to whether the 1st respondent is a
Public Sector Undertaking working on a competitive basis
was the subject matter of a clarification pursuant to Ext.p12
letter addressed by one of the petitioners to the
Government, to which the Government replied by Ext.p13
that the 1st respondent is a service organization of
Government of Kerala, which does not undertake any sales
or compete in open market and therefore is not a
competitive Public Sector Undertaking.

4. The learned counsel for the 1st respondent
submits that in view of Ext.P13, the 1st respondent has
taken up the matter with the Government and the
Government is yet to give reply to the same.

5. I have heard both sides. In the facts and

WP(C).Nos.5512 & 5606/2010 4

circumstances of the case, I pass the following interim
order:

The 1st respondent shall permit the petitioners to
execute the agreement provisionally without insisting on
furnishing of security deposit, which shall be subject to
further orders of this Court. In the meanwhile, the 2nd
respondent shall take a final decision in the matter, as to
whether the 1st respondent is a competitive Public Sector
Undertaking, within a period of two weeks from the date of
receipt of a copy of this order. This order shall be served
by the 1st respondent before the 2nd respondent for
compliance.”

Pursuant to the said direction, the State Government heard the

parties to the aforesaid writ petitions, the representative of the

Corporation and the representatives of the Industries and Finance

Departments and passed Ext.P3 order dated 13.5.2009 holding that

the Corporation is a competitive public sector undertaking and not a

service organization and therefore it is not liable to grant the benefits

contemplated in Ext.R3(4) Government order dated 27.8.2008 which

was produced and marked as Ext.P6 in W.P.(C)No.8915 of 2009

referred to above.

4. After Ext.P3 order was passed, the Corporation issued

Ext.P2 tender notice inviting tenders for the supply of drugs and

supplies to the Corporation for the period from 1.4.2010 to

31.3.2011. The sale of the tender documents was to commence on

7.1.2010 and to close at 5 p.m. on 3.2.2010. The last date

stipulated for submission of tenders was 11 a.m. on 4.2.2010 and

WP(C).Nos.5512 & 5606/2010 5

the tenders were to be opened at 11.30 a.m. on 4.2.2010 in the

head office of the Corporation. In Ext.P2 tender notice, in paragraph

3(i) it was provided that price preference not exceeding 5% for

Domestic Micro, Small and Medium Enterprises and for State/Central

Public Sector Undertakings shall be available only for products

manufactured by them within the State of Kerala. In the note to

paragraph 3(i) it was stipulated that `Domestic, Micro, Small and

Medium Enterprises’ means industrial units as classified in clause 7

(1) of chapter III of the Micro, Small and Medium Enterprises

Development Act, 2006 which manufactures the goods within the

State and are registered with the competent authority of the

Industries and Commerce Department of Government of Kerala. In

paragraph 7 of Ext.P2 it was stipulated that State micro, small and

medium enterprises registered with Government of Kerala are

exempted from remittance of Earnest Money Deposit. In paragraph

10 of Ext.P2 tender notice it was stipulated that tenders will be

evaluated with reference to various criteria and that the rate per unit

(landed price) will be the criteria for determining the L1 rate

(Lowest rate). It was also stipulated that the evaluation and

comparison shall include 5% price preference for domestic small

scale industrial units and State/Central public sector undertakings for

WP(C).Nos.5512 & 5606/2010 6

products manufactured by them within the State of Kerala. In

paragraph 3(vi)(a) it was stipulated that at any time prior to the date

of submission of tender, the tender inviting authority (the

Corporation) may, for any reason, or as per directions of the

Government, modify the condition in the tender documents by an

amendment and that such amendment will be binding on all

prospective tenderers.

5. Pursuant to Ext.P2 tender notice, the petitioners,

additional respondents 3 to 10 and others submitted tenders.

However, before the last date stipulated for sale of tender

documents, the Government issued Ext.P4 order dated 2.2.2010

directing that 10% price preference will be extended to small scale

industries in Kerala as ordered in Ext.R3(4) Government order dated

27.8.2008 in the tenders floated by the Corporation for procurement

of drugs and supplies including the tender due for opening on

4.2.2010, as a special case. The Managing Director of the

Corporation thereupon issued Ext.P5 corrigendum dated 3.2.2010

amending clause 3(i) of Ext.P2 and sub clause 2 to clause 10 of

Ext.P2 wherein it was stipulated that Domestic Micro, Small and

Medium Enterprises and State/Central Public Sector Undertakings

shall be entitled to 10% price preference for drugs manufactured by

WP(C).Nos.5512 & 5606/2010 7

them within the State of Kerala. In view of the said amendment, the

last date for sale of tender documents was postponed to 19.2.2010

and the last date for receipt of tenders and opening of tenders was

postponed to 20.2.2010. It was ordered that all other conditions in

the tender notification shall stand unaltered. This writ petition was

thereupon filed challenging Exts.P4 and P5 and seeking a direction to

the Corporation to proceed with the tender on the basis of the

conditions incorporated in Ext.P2. It is contended that Ext.P4 is a

non-speaking order, that it does not give any reason for deviating

from Ext.P3 and that it is arbitrary and illegal. The petitioners have

also prayed for a direction to the respondents to consider whether

only 20 to 25% of the order could be granted to small scale industrial

units/public sector undertakings and to award the rest of the orders

to the lowest bidders in order to save public money.

6. A counter affidavit dated 25.3.2010 has been sworn to

by the Under Secretary to Government, Health and Family Welfare

Department on behalf of the first respondent. Paragraphs 6 to 10

thereof are extracted below for easy reference:

“6. Subsequently, Kerala Pharmaceutical
Manufacturer’s Association represented by its Secretary
submitted a representation to Government stating that as
per G.O.(P)No.385/08/Fin. Dated 27/08/08, price
preference of 5% that was admissible to Small Scale Units
has been increased to 10% and all Small Scale Units
registered with store Purchase Department of Kerala have

WP(C).Nos.5512 & 5606/2010 8

been exempted by EMD bid security and security deposit.
The Association further represented that this benefits was
not extended by Kerala Medical Services Corporation
Limited in the tender for 2009-2010 and that the
authorities promised to give them the above benefits from
the tender for the year 2010-11 onwards. The association
has also stated that if the above concessions are extended
the total amount involved would be very meager as total
business done by the Small Sale Units is less than 10% of
the total purchase done by the Kerala Medical Services
Corporation Limited in a year and further that these
concessions are a great help to their units to become
more competitive.

7. It is submitted that Government had re-

examined the matter in detail and come to the conclusion
that the Kerala Medical Services Corporation Limited is
now in a better position financially to comply with
Government Order dated 27/08/08 and hence
Government as per Ext.P4, ordered to extend 10% price
preference to Small Scale Units in Kerala in line with G.O.
(P)No.385/08/Fin. dated 27/08/08, in the tenders floated
by the Kerala Medical Services Corporation Limited for the
procurement of Drugs and Supplies for the year 2010-
2011 including in the tender which was due for opening on
04/02/2010.

8. The above order was issued after considering the
fact that Small Scale Units in the State have to be
provided price preference since they are competing with
the medium and large scale industries with large
infrastructure facilities, capacity to mobilize funds and
manpower. Originally the proposal of industries
Department in Government was for restoration of the
benefit of 15% price preference to the Small Scale Units
within the State and to exempt these Units from remitting
of EMD, bid security and security deposit. However, after
thorough consideration of all aspects, Government in G.O.
(P)No.385/08/Fin. Dated 27/08/08 ordered to enhance the
price preference from 5% to 10% till 31/03/12.

9. The Kerala Medical Services Corporation Limited
is provided Rs.130 crore in the year 2009-10 as grant by
Government of Kerala for purchase of drugs and supplies
for Government Hospitals. In the year 2010-11,

WP(C).Nos.5512 & 5606/2010 9

Government of Kerala has budgeted Rs.145 crore to be
given to Kerala Medical Services Corporation Limited for
procurement of drugs. Kerala Medical Services
Corporation Limited after procuring drugs and supplies
through open tender supplies them free of cost to
Government Hospitals, based on their requirement.
Kerala Medical Services Corporation Limited thus acts as a
procurement arm of Government of Kerala, registered as
a wholly owned company of Government of Kerala under
the Companies Act. Kerala Medical Services Corporation
Limited is performing a role similar to that was being
performed by the Central Purchase Committee (CPC) for
purchase of drugs and supplies for Government Hospitals,
before Kerala Medical Services Corporation Limited was
incorporated. Thus, it is apparent that it will be incorrect
to assert that now KMSCL is running as a competitive
Public Sector Undertaking. Earlier, when Kerala Medical
Services Corporation Limited was incorporated, it was
envisaged that Kerala Medical Services Corporation
Limited would work as a Competitive Public Sector
Undertaking. However, as far as procurement of drugs
and supplies using Government grant and distributing
them to Government Hospitals is concerned, operation of
Kerala Medical Services Corporation Limited cannot be
termed, as being run as competitive Public Sector
Undertaking. Thus, on re-examination Government came
to the view that Government Order No.385/08/Fin. dated
27/08/08 should apply to Kerala Medical Services
Corporation Limited and that 10% price preference to
SSI’s decided in the said Government Order should be
extended by Kerala Medical Services Corporation Limited.

10. Government reviewed the clarification issued in
G.O.(Ms)No.112/09/H & FWD dated 13/05/09 and came
to the conclusion that the Kerala Medical Services
Corporation Limited, is not a Public Sector Undertaking
working on competitive basis at present and hence Kerala
Medical Services Corporation Limited has to comply with
the Government Orders from time to time. The matter
cannot be left in a state of uncertainty since it will lead to
a crisis in the hospitals once the present stocks of
medicines are consumed. What is ordered in Ext.P4
Government Order is that Kerala Medical Services
Corporation Limited will extend 10% price preference to
Small Scale Units for the tender which was due for

WP(C).Nos.5512 & 5606/2010 10

opening on 4th February, 2010.”

The substance of the contention raised by the first respondent is that

Ext.P4 was issued with a view to promote small scale industrial units,

that the Government have allocated Rs.145 crores to the Corporation

for procurement of drugs which is Rs.15 lakhs more than the

allocation made during the previous year 2009-2010 and that

adequate funds are available at the disposal of the Corporation to

procure drugs even if 10% price preference is given to small scale

industrial units manufacturing drugs within the limits of Kerala. It is

also contended that the Government have reviewed Ext.P3 and come

to the conclusion that the Corporation is not a public sector

undertaking working on a competitive basis at present and therefore

the Corporation has to comply with the Government orders issued

from time to time.

7. Additional respondents 3 to 10 have in their application

for impleadment justified the stand taken by the Government in

Ext.P4. Relying on Ext.R3(3) order dated 13.10.2005, Ext.R3(4)

order dated 27.08.2008 and Ext.R3(5) letter dated 23.1.2009, it is

contended that the price preference given to small scale industrial

units which was originally fixed at 5% in Ext.R3(3) order dated

13.10.2005 was raised to 10% by Ext.R3(4) dated 27.08.2008 and

WP(C).Nos.5512 & 5606/2010 11

that the said concession is available to small scale industrial units

even in respect of the tenders invited by the Corporation for the

reason that it is not a public sector undertaking working on a

competitive basis.

8. I heard Sri.M.Ramesh Chander, learned counsel

appearing for the petitioners, Smt.Smitha Sukumaran, learned

Government Pleader appearing for the first respondent, Sri.M.Ajay,

learned standing counsel appearing for the second respondent

Corporation and Sri.Anil D Nair, learned counsel appearing for

additional respondents 3 to 10. I have also considered the pleadings

and the materials on record. Sri.M.Ramesh Chander, learned counsel

for the petitioners contended that the Government have not given

any reason in Ext.P4 when it directed the Corporation to give 10%

price preference to small scale industrial units manufacturing drugs

within the State of Kerala. The learned counsel contended that the

Government have in Ext.P3, after an elaborate consideration of

various aspects of the matter, held in categorical terms that the

Corporation is a competitive public sector undertaking and not a

service organization and that in the absence of any reason justifying

the change in the opinion of the Government, Ext.P4 is liable to be

struck down as an arbitrary exercise of power. The learned counsel

WP(C).Nos.5512 & 5606/2010 12

contended that small scale industrial units had been given 5% price

preference even in Ext.P2 and that certain other benefits like

dispensing with earnest money deposit had also been extended to

them. The learned counsel also contended that if 10% price

preference is extended to small scale industrial units, it will adversely

affect public interest. The learned counsel submitted that if for

example the petitioners are able to supply 10 strips of Crocin tablets

for Rs.100/-, the Corporation will have to spend Rs.110/- to buy it

from a small scale industrial unit and that for the said amount,

persons like the petitioners will be able to supply 11 strips in the place

of 10. Relying on Ext.P1 the learned counsel for the petitioners

contended that the Corporation was established to harness resources

for timely procurement and prompt distribution of medicines in health

care institutions in an efficient, transparent and cost effective way

thereby ensuring full utilization of the funds. He submitted that if the

stand of the Government is accepted, it will defeat the very purpose for

which the Corporation was established. Per contra, learned counsel

for the respondents contended that small scale industrial units were

given 10% price preference with a view to promote small scale

industrial units and that the Government have a social obligation to

promote the welfare of workers employed in such small scale

WP(C).Nos.5512 & 5606/2010 13

industrial units. The learned counsel went to the extent of stating

that the Corporation is flush with funds and therefore it does’nt

matter if additional expenditure of 10% is incurred by the

Corporation for purchasing medicines which are to be distributed to

patients availing the services of Government hospitals and

dispensaries.

9. Ext.P1 discloses that the Corporation was established

with a view to harness resources for the timely procurement and

prompt distribution of medicines in health care institutions in an

efficient, transparent and cost effective way thereby ensuring full

utilization of the funds. Paragraph 3 thereof reads as follows:

“3. Government are spending roughly an
amount of Rs.120 crores annually for purchase of
medicines and other medical items excluding diet for
health care institutions under Directorate of Health
Services and Directorate of Medical Education. For
the current year (2007-08), the allotment for
purchase of medicines is roughly Rs.120 crores under
various heads of accounts. Apart from the budgetary
allocation, funds available from Hospital Development
Committees (HDCs). LSGIs and emergency
allotments are used for purchase of medicines and
medical items in hospitals. Harnessing these
resources for timely procurement and prompt
distribution of all these items in a most efficient,
transparent and cost effective way through an
effective computerized system ensuring full
utilization of funds, will be the main objective of the
new Corporation.”

It is evident from Ext.P1 that the Corporation was established to

WP(C).Nos.5512 & 5606/2010 14

ensure procurement and distribution of medicines and supplies in a

cost effective way. The Government have in Ext.P3 considered the

purpose for which the Corporation was established and after

ascertaining the views of the Industries and Finance Departments

and after hearing the writ petitioners in W.P.(C)Nos.8915 and 8940

of 2009 who are party respondents herein, held in categorical terms

as follows:

“7. The objectives of the Kerala Medical Services
Corporation Limited are enumerated in G.O.(P)
No.448/07/H&FWD dated 1/11/07, read as 1st paper above,
by which the Corporation was set up. One of the main
objectives of the Kerala Medical Services Corporation
Limited is to procure and stock quality drugs and medicines
at competitive prices. The Corporation has been set up as
a company under the Companies Act, 1956 and not as a
society under the Charitable Societies Act. Based on the
mandates given in the Memorandum of Association, the
Corporation can sell, supply, distribute or deliver all kinds
and varieties of generic and patented medicines, medical
supplies, surgical accessories etc. to Government Hospitals
and institutions in the private sector. The objects
incidental or ancillary to attainment of the main objects
permits the Corporation to enter into partnership joint
venture, reciprocal concessions or other ways with any
person, firm association or body corporate. Kerala Medical
Services Corporation Limited is procuring drugs and
supplies at the most competitive rates through competitive
tenders invited.

8. In the sittings of the Estimates Committee of the
Kerala Legislative Assembly held at the Medical College,
Kozhikode on 28.08.2008 and in the meeting of the
Assurance Committee of the House held at the legislature
complex on 2/2/2009 it was pointed out that the
procurement cost of the medicines purchased by the Kerala
Medical Services Corporation Limited for treatment of
cancer, kidney diseases, heart diseases are very low

WP(C).Nos.5512 & 5606/2010 15

compared to the market price of the same. Since the poor
patients cannot afford to buy these costly medicines from
the open market paying huge amounts, the above
Committee had suggested that Kerala Medical Services
Corporation Limited should open retail sales outlets at least
in all Medical College Hospitals and in District Hospitals in
the State. The Kerala Medical Services Corporation Limited
is contemplating starting retail sales outlets as suggested
by the Committees of the Kerala Legislative Assembly.

9. In this connection it is also pertinent to point out
that as per the decisions of the Board of Directors of the
Corporation, in all the tenders floated by the Corporation
5% price preference is allowed to State SSI Units and the
annual turn over conditions of R.2 (two) crores was
reduced to Rs.50 lakh for SSIs as an exemption. This was
in suo motu fulfillment of the Corporation’s social
obligations to small scale industries functioning in the
State. If 10% price preference is allowed to SSI Units, the
Corporation will not be able to procure medicine at
competitive rates for the use in the Government Hospitals.
Protection of the interests of the SSI units should not and
cannot be at the expense of the poor people depending the
services of the Government Hospitals. Security deposit is
insisted from SSI Units also as to safeguard against
unsatisfactory performance or violation of contract
agreement by the supplier. It is pointed out that during
the previous year there was failure on the part of one SSI
Unit in giving supply as per the Schedule in the purchase
order placed. The Kerala Medical Services Corporation
Limited had to arrange alternate purchase and could
recover the additional cost involved in the alternate
purchase of medicines from the defaulted supplier, only
because there was sufficient security deposit available with
the Corporation. If no security deposit is insisted from the
suppliers, the Corporation may not be able to realize the
additional expenditure on account of alternate purchase to
provide medicines to public sector hospitals in time.

10. The Kerala Medical Services Corporation Limited
has been established exclusively to ensure uninterrupted
supply of medicines and allied products in the health care
institutions in Government Sector in the whole State at the
most competitive rates for the use of the not so affluent
patients, who are mostly depending upon the Government

WP(C).Nos.5512 & 5606/2010 16

Institutions. The Corporation is procuring medicines
adopting a transparent competitive system while also
ensuring quality of the supplies. There is no dispute that
the corporation is a fully Government owned institution in
all respects. However, being a Corporation solely engaging
in procurement and supply of good quality medicines which
are essential for saving the lives of the people, the
Corporation cannot be equated with LSGIs, Development
Authorities, Khadi Board, KSRTC, KSEB, KWA etc. who are
directed to allow some concessions to the SSI Units. It is
very clear that the KMSCL is a PSU working on competitive
basis and is not a service organization and that it is not
liable to allow any concessions to SSI Units as directed in
the Government Order read as 2nd paper above.”

(emphasis supplied)

It was in view of the reasons stated above that the Government held

in Ext.P3 that the Corporation is a competitive public sector

undertaking. When Ext.P2 tender notice was issued, though as per

Ext.P3 small scale industrial units were not entitled to any price

preference in terms of Ext.R3(4) Government order dated

27.08.2008, the Corporation extended certain benefits to them by

which small scale industrial units manufacturing drugs within the

State of Kerala were given 5% price preference. (vide paragraphs 3

(i), 10(1) and 10(2)) They were also exempted from payment of

earnest money deposit. The Government thereafter issued Ext.P4

order extending 10% price preference to small scale industrial units

in Kerala in the tenders floated by the Kerala Medical Services

Corporation Limited, including Ext.P2 tender, as a special case. The

Government have not in Ext.P4 given any reason justifying the

WP(C).Nos.5512 & 5606/2010 17

deviation from the stand taken by them in Ext.P3. The Government

have in Ext.P3 held in categorical terms that protection of the

interests of small scale industrial units should not and cannot be at

the expense of the poor people depending upon the services of

Government hospitals. The Government have in Ext.P3 also noticed

that in all the tenders floated by the Corporation, the Corporation is

providing 5% price preference to small scale industrial units in the

State and that fulfills the Corporation’s social obligation to small scale

industrial units. The Government have not given any reason

justifying the deviation from the stand taken in Ext.P3. Ext.P4 is in

my opinion, patently arbitrary. As rightly pointed out by the learned

counsel for the petitioners, if 10% price preference is extended in

respect of drugs manufactured by small scale industrial units, the

Corporation will be able to procure only lesser quantity of drugs. If

for example, the petitioners have offered 10 strips of Crocin tablets

for Rs.100/-, the small scale industrial units which are entitled to

10% price preference will be able to supply only nine strips. The

mere fact that the Corporation is flush with funds is therefore not a

justification to enhance the price preference to be extended to small

scale industrial units from 5% to 10%. The instant case is one where

no price preference at all is given to small scale industrial units. As a

WP(C).Nos.5512 & 5606/2010 18

matter of fact, they were given 5% price preference and also certain

other benefits.

10. The Government do not appear to had taken into

account the impact the said order will have on the procurement of

drugs and resultantly on the availability of cheaper drugs to patients

who depend on Government hospitals and dispensaries. The

Government have in Ext.P3 also stated that the Corporation cannot

be equated with Local Self Government Institutions, Development

Authorities, the Khadi Board, the Kerala State Road Transport

Corporation, the Kerala State Electricity Board and the Kerala Water

Authority which are bound to follow Ext.R3(3) Government order. In

Ext.P4 no reason at all is stated as to why the said stand requires to

be changed. In my considered opinion, in the absence of any reason

given in Ext.P4 or in the absence of any material to show that the

Government had any further materials before it when it passed

Ext.P4, the stand taken by the Government in Ext.P4 cannot be

sustained. On the materials available, I am of the considered opinion

that the decision taken by the Government in Ext.P4, to extend 10%

price preference to small scale industrial units cannot be sustained.

11. I shall now consider whether in the view that I have

taken the steps taken by the Corporation pursuant to Ext.P5

WP(C).Nos.5512 & 5606/2010 19

corrigendum notice should be set at naught and the Corporation

should be directed to proceed afresh from the stage immediately

prior to Exts.P4 and P5. The learned counsel for the Corporation

brought to my notice that as no interim order restraining the

Corporation from proceeding with the tender was in force, after

W.A.Nos.744 and 745 of were disposed of by judgment delivered on

17.5.2010, the Corporation has in some cases accepted bids made by

small scale industrial units/public sector undertakings by giving them

price preference in excess of 5% and that supply of drugs has also

commenced. The tender invited by the Corporation is for supply of

medicines to health care institutions run by the Government which

cater to the needs of patients who are not affluent. The Corporation

was also established to supply medicines to health care institutions in

the Government sector at competitive rates. In such circumstances,

I am of the opinion that it would not be proper for this Court to

interfere with the acceptance of bids made by small scale industrial

units/public sector undertakings and orders placed by the

Corporation with them having regard to the larger public interest. I

am of the opinion that the interests of justice can be met if in cases

where Corporation has accepted bids by small scale industrial

units/public sector undertakings manufacturing drugs in the State of

WP(C).Nos.5512 & 5606/2010 20

Kerala by giving them price preference in excess of 5%, such price

preference is scaled down to a maximum of 5%. In other cases

where bids have not been accepted, the Corporation shall proceed to

finalise the tender on the basis of Ext.P2 tender notification, ignoring

Exts.P4 and P5.

In the result, I allow the writ petition, quash Ext.P4 order

and P5 corrigendum notification. The Corporation is directed to

proceed further with Ext.P2 tender notification, based on the terms

and conditions stipulated therein. If pursuant to Ext.P2 tender

notification the Corporation has accepted bids by small scale

industrial units/public sector undertakings manufacturing drugs

within the State of kerala by giving them price preference in excess

of 5%, the Corporation shall give them an opportunity to scale down

the price quoted by them limiting it to 5% in terms of Ext.P2. In

other words, small scale industrial units whose tenders had been

accepted will be entitled only for 5% price preference and payment

shall be made only on that basis. It is clarified that the award of

contract already made to the small scale industrial units need be

reopened only for the said limited purpose. The bids submitted by

persons other than small scale industrial units, if already accepted,

shall not be disturbed. It is also clarified that the Corporation need

WP(C).Nos.5512 & 5606/2010 21

not offer an opportunity to persons who have quoted a rate lower

than small scale industrial units and to whom the contract has been

awarded and that the Corporation need only scale down the offer

made by the small scale industrial units whose bid has been accepted

limiting the price preference to 5%. The entire exercise shall be

carried out within one month from today. If any one of the small

scale industrial units which have availed the benefit of price

preference beyond 5% fails to scale down their offer to a maximum

of 5%, it will be open to the Corporation to cancel such tenders and

to award the work to other tenderers.

W.P.(C)No.5606 of 2010

The issue raised in this writ petition is covered by the

decision of this Court in W.P.(C)No.5512 of 2010. The writ petition is

accordingly disposed of with the observation that the judgment in

W.P.(C)No.5512 of 2010 will govern this case also.

P.N.RAVINDRAN
Judge

TKS