High Court Karnataka High Court

M/S Sathya Granites vs The State Of Karnataka on 11 February, 2010

Karnataka High Court
M/S Sathya Granites vs The State Of Karnataka on 11 February, 2010
Author: V.Gopalagowda And A.S.Bopanna
IN THE HIGH COURT 01%' KARNA'l'AKA AT BANGALORE
DATEI) TIIIS mg IIRI DAY OF FEBRUARY 2O'i.':.C)'»I.
PRESENT J2 V%

'I'III:: HONBLE MR. JUSTICE v GORAIRGICIVIQA  II  M

AN D

'I'i~iE2 HOE\E'BLE Ix/IR.JuVs'I'ICi;._IéI,r,)'I*._ 
NANDIHALL1.Sf-INDUR;TALU'}£ _   _ 

BELLARY DISTRICT'   " 
BYITSIIRQ-PR'ILTI*0-I2--_V ' ._  _   

PKPOUNRQXQ  " I  I  '  l~"i3'}'I'l'IONI:3R

[BY SR1 JA'I'AIUs*I'RII;s
 v_I.I\p*iif:g.A: 'A "
OR 1)  ' ' '

The petitiiiiiuer if; cé§1l1~i:1;g 'iif:-.V.q1i~e:-j,-I.i"01'1 {he auction

notice déiiedi;O_  \.?.»V'VfvV1V'iV(?}1 is inipugned at
AflD€XLli€VfAN  While assaiiing the saici

auctmz-3.LI1o{4i1"i{:a1.iVcji1.O'-£:hé petiiiicinei' is seekiiig fol' the

 ()\}'€:i' thg waste dumps of iron-ore which is incthided

'in '3_4h{f':  1':=.'(;ii:Oi--i:1c:e1t,i0r1. The pet:iti<mers are c?()m'eric1ii1g

i.i1ai:«..i:h6:'y' eaviiér entiitied to lift: the baiarice quamiity as per

 _"i:he% leiiiitr. of intent. which was issued in their favoiir.

J»;

an



2. The brief facts are that the petitioners were the

highest bidders for the sale of iron ore dl11"i1pSfi..bty'.44_§tIh_C

resp0ndent.--c0mpar1y. In this regard. the  .
dated 1 1.12.2008 was issued in faxioiir ofthe'-§e.ti'tiei1erz 
By the said letter of intent, t.he7-.'qt:_arrtity»._Vof 

MTS of iron ore dumps weyli'-'?"4""«1llott:eciV i;<1»_ iii-\$c:i31"'--VVo.f-'the = L'

petitioner. The right;_.ivhichi...wa's_ agreed " 'u.pori,i§ was at
R521} per metric  charges
and the other    agreed in
the letter :".thV€"'-Hievent of market
fluctuatitm  agr'eed'}t0 between them is to
be appiied. silt  revision. the said rate

is to be paid byVt.h_eA'p_eti~tLiener and thereafter the waste

 tsbe xl"ift'e--d;V In this regard, the sale award

r_d-ziteda.  was also entered into. Subsequent

thereto, 'there it appears to have been upward revision of

 ratesiiwhieh has led to the present dispute between
it  ju"t1'ie._i;:iarties. The correspondence exchanged between

 Hthie parties would indicate this aspect of the matter.

t

In



Su.bsequent,ly since the pei.itiorie1's have failed to ag1'ee

for payment of the higher amount, the 1'esp§.).r1id.ei1.i-

company has proeeedecl further 1.0 disposse (_).E"§V__t1i'c§ .

dumps by the impugned n0i:ifieatVii(;)Vn». In?'i'}iai':"v.ievv."ihe 

petitioiiers are before this Court. 

3. The responcieritsé-..__()11 beifigf 1".-.c')'t"ii1V"'i'<2§i_ have
appeared and filed their ()bjeIei,Vi0:1V stia't;e.111e1'1i'.} Apart
from attempting to ju'st:i'fy ighe-it aei:i<)flni _wi1h regard to

the upward rexxisi011v_-"of.iihe  have also

e()ntendeC1~ --t;ih'at.  pei:1i,.ion"'1taei4f  not maintainable
iI1E1SI}1L1'C'_1"1",';1S' t,h_e're. 'z11fe'rA...s'{:yera1 disputed £"aei:s to be

C0nSi(i€I'€dh"aI1dVi71,11'i,'3T1C1'~""[,1'1(31'£3?  aiso an E1I'bi1',I'2Hi()11

 :,,ind_icat.eei"r*------i-:1 the tender instructions and

 _i.i"ze1fef0r'e,"if all the petitioner has any grievance. the

said__iremrétiyii-_is£ to be availed. With regard to the fixation

Wei' the "1'a_f.7e relating to the iron ore dumps, refereiiee has

V"'bewe»r1':.'made to the formula which is required to be

 .V _ag"}p1ied fer the purpose 0% upward revision wh.ere.!:)y the

do



LJX

price prevailirig for the iron ore fines  to be taken into

considerat,ion and the1'eafte:' the price has be \i»ro_1'ked

out for the wasi.e clumps. At, this stage,_;é'in--t:e--.__:ih.;e 

petitioners are unable to accept:  the" 

respomierm company has procteededzt7urt,her'"-t:o*iiaetieeA

the riotificatiori. Hence, it is-'v'cr'o.I__1.t.ericle'ci 
is justified. it was also   the  of this
Court their. out of the total'  i'cipip.é;4oio00 l\/ITS, the
petitioners  1\/ITS at. the

present.  wQri<;e(:l-.;'oifit, at R3429 per metric

ton. T "era-titled to lift the balance

quar1t,it.y_ of '1'~/I_'f["S,:':"whit:h the I'<3Sp()I1C1€3I'll.S are

prepared to"~.per1.11i: the'~pet.it.io1'iers to lift provi(ied the

l V'  _said_ ifatbe .AisVvt.agreed' 'to; "

V *   light of the rival eoriti.er1t.ior1s, the perusal

ofthe ]:)fc1.]l)'t3':IfS3'V.W()1l1C1 indirratie that in fact. there was a

H_t.encle,r'V iiqotiiicatiori in which the petitioner had

 arid the tender itself was floated by

i

'4



(W

iI1(t()rp(3re1l.ing..;" ccrtai1'1 C<m<.1iti0ns in the ir1S1.r1.1(ttir1s

isstleci to the tenderar. In the said i11st,ructio1'1s,'.C1';1_t1str

12 p1'ovides for arbitration. V'5.»'1'1CI1€V€fl' there 'i_:-:§_a1'diS'tptite_. .

between the p211'ti€s. The p€titi()1'_1,C..f»_11ercf1f1"f3*eti'_1*1g"awaltV 

of the said clause  thereafter 1't':'a}{er1'"qpzuft: 

proceedirlgs and has St1bscq:,}:¢'1fltly 
the: sale awarded in hfiis fe1vQtz,1.1;:A'2;r1Cifithc;'létttir  int:er1t
was also issued.   indicated
that the parttigfis,-l;'11ie: a;thtt:r21ti<3r1 clause.
That apart,'    along with the
  that the mspo11de111.--
(:omp2111i';z'W';1S  ci1'sput:cs with c1e1't:ai.n

other exp()rt:31'S 1ie1'z,1t4ingV1-.5 the sale of the iron Ore fines.

  regard. a'S"a--:--1r;t19a(:t.1.ea}t' §f:'iSpL1t,e. it would not be appmpriat.e for this

V'-»C0urt "1..<) &-;Xerc:ise:-. _i.t,S disc:reti()1'1 under AI"T.'.i(.'.l('-.' 226 of the

 "«(;()I;13f;.it.L1ti0I1 ()fII1dia.

ck

/r



5. The teamed Counsel for the petitioner would

however contend that the orders which are p1*od:ies:_de.at.

Am1ex'ureswR22 to 28 are not the orders w'r'i'i'(i:<l<j.V'~biaiae 

"' .'

been passed in a similar cirCu1nst,a1'1ce as»..i..ii'*;o'ived in 

the instant case. It. is cont.ende.d thatf?irigthose 

there was mutual riegotiatzic-t1ei.._beti2tre.en  
the C.'.()I1'[FE1(.'.1' had been  it in the
present case. the petrit_i'orier    bidder. In
this petition. hehas  subsequent
not.ifieat.ion_   right. is being
defeated';   of the matter and
perusingtthéte ;'_n.t.he earlier cases re.fer1"ed

to. t.hough_"=,th'e V fa_.etia,1a'iv..9inat.rix in those  were

 ..tC1ifi?315t,*=11:]'+'itVti"1tis C<)'L1'1v-t.--~--3aad noticed that: there was contract.

be'tWes:n'--v.th:%"p.a1*t:ies. Be that. as it may. Even in the

instant _c:a.S}:f:,'V' though the petitioner herein was a

"s11e(:es'eV:fLiil bidder in the auction. which had been

"--eL;:1d4ii't:t.etl by the respondents. s1.1bseq1.1ent t'heret:.o.

Vb u there is a sale award and also a 1et:t:e1′ of intent,. Even

39.

with regzird to the letter of ii’1t.ent and the sale award.
the p21rt:ies had riegotiated the terms and the rate

re1aI:ir1g to the waste dumps was fixed. F’urther, iri–.._t11e

said letter of il’11l(’31’1t itself, the clause with i”c:g2iifd–t(5′–theV

upward revision of the rate was agreed to \\.ri1’e1_”eii’i’ti1,. ‘\.m;<,

iitdieated that the market. flL,1(?{.L';t1{ii(5i}' wouldhet–_Vt:akeri

into co1'isideratio11 and the rate would be jworked etitg

In a situation of this r1att1re';'e»._WheI1 s'ueh~t-erriis have
been 21gi'ee*d and Wh€i'i__ the p:ai't.ie's.._i'1e2i've a dispute with
regard to fixation of t.heV"i<ateV__ahd–'"'ais'o'jvwit11 regard to
the mam1e'r.eiiij; vvhieh pet.itfi'o1"i'Ver ccmteiids that they
have been iaskcdi t1o"e«.ii'ft,_. dumps from zmotiher site

VVhiCh_W()'L11d~ 'c1VC1(i_("v-:1'1A"3:()V'H'1E¥ tr2.msport.at.ioI1 costs, these

C'<1'1'i fa(:t1ia1"a'spe(?t.s which require evidence and

"th'eV17e'aft.ver_ 'V'C.£f_).1i:(}lL1Si()r1 would have to be reached. In

the first ,plaLj:.efl there is an arhitrat'i(m eiziuse avaiidb_le

" -'~__V"whieh 21135 provides for mutual discussior-1. Even if the

T 'p_e'i:;iti_o}her is of the View that it is not an efiitiacious

.. remedy. it is only by way? of eivii sm't t"h.at: the petitioners

"c

9

(:31) their g1″i€’,V’£1l’}C.C’. l'{3d1’€SS€d. ‘i”‘I’1(%r(-‘.=.f(‘)I'(‘. to iihztt’

<3xt.ent:. vvea are of the View that with regard to the i'2'u._.'.tu.al

dispute. this Court need not adve1't to ft:rt:her"ti'etgxi=I_$59.1'

the me1'itS of the case Si1'1(',('. the Same \?\»-'()-'.:i}C1.I"}~2i\~iE{:E,() 't;¢3"

agitated before the appropriate :1='.ort.m'1.zf1 'Watt()r1iy"=h()}:éi.A

that the present petition is' riot 11iai1its1i1iz;a'bk: v?1Vi1('1 _}t:i1e
dis(:r€ti0r1 VCSt'.€d in US t1hd'e_r A1*tici'c«. 226 E01" the

Constitution of India 1166.51 _1f1L)t. Eieg e'X{éL1=ci'ss3d.

6. Having vcorne t_(_)_ti1.¢ a_b(jve””ctQi’:~éi}1.z«si(m, we have

aE1″eady«””I’1e.tibf?;3d V”fif.}1e”‘-.C011t<éf1't;iii on behalf of the

I’€SpOHCi€Ui’.S p1*epa1’ed to permit the

petit1’o_ne1’s to lift qt1a11t.ity of metric

ratév’of—-Rs.4~29/~ per metric ton so 215:, to

_1″Ii?1k€’ :.u”p_t.hé’qVLIar1tit.y for the amount which in credit.

If the peti’ti0f1ers are willing to lift the same. the

‘n.rfesp0n”c1Ve§-1t: shall permit them and the rate 2211’ RS429

V”-:a.1″ri\«’é;j at for the said pu1’p0s-at wit} remain subject. to the

of the dispt1t.e£hat may be raised by the

we