High Court Karnataka High Court

Sri B M Hanumanthe Gowda vs The Commissioner on 10 December, 2010

Karnataka High Court
Sri B M Hanumanthe Gowda vs The Commissioner on 10 December, 2010
Author: Mohan Shantanagoudar
.....AND:..«.{_ 1' 

IN THE HIGH COURT OF KAEENATAKA AT BANGALORE

DATED THIS THE 10" DAY OF DECEMBER, 2010 

BEFORE

THE HONBLE MRJUSTICE MOHAN SHANTANA«?:§T:OLi§.'I.§v4i'§" 

WRIT PETITION No.38037,v"2OIO(6fiQ\--1fN§«. %  

BETWEEN:

B.M.Hanumanthe Gowcla
S/o.Mu|iabagaiaiah

Aged 35 years :
R/at.No.152/41, 2"? Mam
Ittamadu, BSK 3'" Stage ._  
BangaEore--8S   _  '
Proprietor of Srinivasa '

Eiectricavljs    _  PETITIONER

(By Sri Genapathy*.VVE§iT.Lat;;  "for
Kumar &._Bhat, 'Adv.<;.",} _.'T'

V121». :T'he ceVmnTi.s'S~i.o_ner

 £sianVga,i"o.r_e"Development Authority
'T.'Chwod2i'i--ah[;P;oad
KL'.uFT1aTa~P_3;f:k West
Bangai"0ére'--2O

  "T'r.e Executive Engineer

*  '{E_ie';:tricai)
"Bangalore Development Authority



TU

T.Chowdaiah Road
Kumara Park West 2 
Bangai0re--2O .. RESPONDENTS 

(By Sri I.G.Gachinmath, Adv.,)

This writ petition is fiied under
of the Constitution of India, praying.to-,_quash;;the tertder
notification dated 14.10.2010__*as_. pert’Annexufe-:$,…,_iss.ued .0 >

by R2, etc.

This writ petition ‘icomiragwon0-I’f0ru”ip._re|imi–nary’V hearing
in B~Groub, this day the”‘Cso?L.:.rt.m§aQe”thefcii0wing;–

Pveti.tVioh._e’i* ljtiaxes >sj0i.i:oAh”t«’sfotiiquashing the tender
notification vid’e}2.hiie’xvti}’e.–H; dated 14.10.2010 issued

by the segondxi inviting appiications to

_certe”i’n…_w.ovri< on behaif of the respondent-

;

Ganapathy Bhat, iearned advocate

V”‘}..app.eati”ng for the petitioner submits that the totai

to be carried on is worth about $79 iakhs.

M

However, a condition is imposed as per Clause-2.9.5

of the Instructions to Bidders to the effect thva.t:’-.the_

Contractors who had average annual.’-«

turnover of €500 Crores in at least’ two rfinahc–i’Iai V’

and positive net worth of atVIeast:?__2:’0_iVC)A’

have to apply. According of ‘V

condition is iiiegai sarneis made
with a view to heip has got net
worth of relies upon the
Noi:ifica_ti’ori–i..Vgisésifliéidiiii Government vide
in support of the said

contention. * V

3–..”>Th’3i Dreavrhiailie of the Notification at Anne><ure–

makes it amply ciear that the

said .___N'o.ti.7fication is issued prescribing certain

c.opndit'ions to be used in identified Divisions of PWD

WRD and the Corporations under WRD for

.4-

procurement of works from 1.9.2005 for a period___of

six months initially on an experimental

Therefore, the same may not be applicaiaie ”

BDA. However, the fact remain’sii”ti1«at wi.i|

have to strictly adhere the provisio”ns1’*oi° the’Vi{.a’i~nat’a:i{a.:”‘

Transparency in Pubiic PI”OCLi!’é’t:T.r:1:.(‘-2.fit i

4. Statement of’…,’obj_ectEoven:s’is, flied” by the
respondent– BOA. According’ tt,~.et”- .,Eefs_p.ondents, as

the project inclitidehs bgiigilcimsg,'”own’in.g,:éoperating and

also travi:i’s’fer,;”of iwtiii’:-e En’erg*,i”fiiffizciency System, the
persons who parti~ciep,a’te_”i-nit,i:he bid, must have much

credibiiity, i4″i’ve;_juta’.tEoAii2_,V”°iT enabled technical and

,f’jV’Finaniciiiai:,,,,pa'<:kgrouVn'd"itfor making the project work

i'e–ffec.tVive:i:y..:a'nciefficiently. Having regard to its past

expe–r_ienv§:e,,,it~hAe BDA has imposed the conditions that

Vpersoins applying must have net worth of ?200

,.:Cror'»es5and must had the turnover of ?'S0{) Crores for

M

l5_

two years. According to the respondents, such

conditions are imposed keeping in mind the_4vpV_u-biiicp

interest at large.

5. Sri Gachinmath, learnedT_cou.nsel”.app’ea’ring:onvi’

behalf of the respondentsi’argVuesV”th’at if

who are not having much tuno’v.er–.or t’h’ey:_d’:o not have
much positive net wo,éin,ag %.pre’4s~cpi”iit§:ed, the work of
BDA may at large will

be Put to ‘V -I

settled that in contracts

having commercial.:eE..ei’naVe’nt, some more discretion has

toconcedediyto the authorities, so that they may

‘ enter..i_nto«.contracts with persons, keeping an eye on

the’ii’augE-nenttvation of the revenue. But even in such

matters they have to follow the norms recognised by

A AC:o’u_rts while dealing with public property. It is not

“possible for Courts to question and adjudicate every

,5,

decision taken by an Authority, because many of___the

Government Undertakings which in due coursejha-yge.u”

acquired the monopoiist position in matters’ o.f:”s:a’iie:.i_””i ”

and purchase of products and with” so man_y fve.nt:ures

in hand, they can come outgwithiaa ipliea is

always possible to act like aiviguasi«:jtsdic’i.a:I’.=
while awarding “special
circumstances a discretgioni ‘AcToLn’ceded to the
authorities giving
them Eibertyi. iiisiwtuation for purpose
of taking whom the contract be

awarded a’t’*–w’h’at. If the decisions have

been,._itaӣ<en fide manner aithough not strictiy

'A«t%i'–.e*~–n_orms laid down by the Courts, such

deciisi-onxs 'upheld on the principle that Courts while

'judging constitutionai validity of executive

I {(:i'ecis'ions must grant certain measure of freedom of

f

F3

' V' "Vthe"-peti.ti.ora~er.

‘piay in the joints’ to the executive [see 199-4(6)SCC

651 and 2004(4)SCC 19].

Though this Court has thesecond'”o’p—-i.n_i0’ri;

same will not be imposed on ;’i:ithe”*Tend_er_:”inVit-i.n§1:_:

Authority.

“7. During the coii._r$e of it isflbrought
to the notice of the _C.9ii_rt. :.gth’ev.’Ee’arned advocate
appearing ofithe___..4Vres”po:n’d’ents that three
personVs”h’avte”;stiE)3imitt’e.d’—-.the’i’r”~tenders as on this day,
which competition and the BDA

has not kept Vi’ri.rn–.ind._i’a’i=i:y single person as ailegeci by

the same, no reiief can be granted to

[the pe.ti”ti:oner. Hence, writ petition fails and

57acco’i<dEng|y same is dismissed.

-34

If the petitioner is aggrieved by the outcome of

the tender notification, it is open for him to queS._t’i’o.n

the same before the appellate authority, if _

him to do so.

*;U3gEtoa;o

*ck/–