High Court Kerala High Court

Tisha Navigation Inc; 39/5132 vs Union Of India on 7 August, 2007

Kerala High Court
Tisha Navigation Inc; 39/5132 vs Union Of India on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9610 of 2006(R)


1. TISHA NAVIGATION INC; 39/5132,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP. BY SECRETARY,
                       ...       Respondent

2. THE DIRECTOR, VIKRAM SARABHAI SPACE

3. THE SENIOR PURCHASE OFFICER, VIKRAM

4. M/S. AMROK INVESTMENTS AND INDUSTRIALS,

                For Petitioner  :SRI.N.SUBRAMANIAM

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/08/2007

 O R D E R
                         S. SIRI JAGAN, J.
               ----------------------------------------
             W.P.(C)NOs.9610/06& 1222 OF 2007
             -------------------------------------------
          DATED THIS THE 7th DAY OF AUGUST, 2007

                             JUDGMENT

Both these writ petitions relate to inviting of tenders for the

contract of transport of liquid effluents in tanker lorries, loading the

same in the barges and depositing it at deep sea on behalf of Vikram

Sarabhai Space Centre, Thiruvananthapuram. The petitioner in W.P.

(C)No.9610/06 is an intending tenderer. The petitioner’s contention is

that tender has been awarded to the 4th respondent, who is the

petitioner in W.P.(C)No.1222/07 without inviting tenders by public

notice. The petitioner would submit that this violates the mandates of

Article 14 of the Constitution of India, because by this process

respondents 1 to 3 gets tenders only from a selected few of their

choice excluding the other intending tenderers, who may also be

interested in participating in the tender process, if the tenders are

invited by public notice. By virtue of interim orders, the 4th

respondent was originally permitted to continue for the period of

contract up to 31.1.07. Subsequently also the petitioner in W.P.(c)

No.1222/07 continued the work and the period ultimately expired on

29.7.07. He filed W.P.(C)No.1222/07 in view of the inviting of fresh

tenders as per the earlier judgment in W.P.(C)No.9610/06 which was

W.P.(C)nO.9610 & /Con.cases 2

later recalled in R.P.No.1158/06. Now what remains to be decided

is the mode of inviting tenders in future. The only contention raised

by the Vikram Sarabhai Space Centre before me is that when they

once invited tenders by public notice only two tenderers participated

and that is why they resorted to closed tenders. I do not

understand the logic behind this contention. It is common

knowledge that more responses would come in if tenders are invited

by public notice. In the case of closed tenders only those persons

to whom the VSSC gives intimation would participate. In such

circumstance, the field of choice would be very limited. They also do

not have any case that they are resorting to closed tenders to see

that only tried and trusted tenderers participate. In the above

circumstance, I am not satisfied with the explanation given by the

VSSC in this matter. Accordingly, I dispose of this writ petition with

the following directions.

2. While inviting tenders hereinafter in addition to the

procedure followed by respondents 1 to 3 in inviting tenders from

tenderers known to them they shall also invite tenders by public

notification in newspapers and consider those tenders also along

with tenders to be received pursuant to the intimation given to

known tenderers. If the petitioner in W.P.(c)No.9610/06 or the

petitioner in W.P.(C)No.1222/07 also submits tenders, the same

also should be considered in accordance with their eligibility.

W.P.(C)nO.9610 & /Con.cases 3

3. The learned standing counsel for the VSSC would voice an

apprehension that during the interim period of finalization of the

tenders if they are not allowed to continue the work through the

petitioner in W.P.(C)No.1222/07, they may be put to difficulties

since the effluents would accumulate. The standing counsel also

assures this Court that the tender proceedings would be finalized

within a period of three months. In the above circumstance, I

permit the VSSC to continue with the present arrangement with the

petitioner in W.P.(C)No.1222/07 purely as an interim measure for a

period of three months.





                                     S. SIRI JAGAN, JUDGE


Acd

W.P.(C)nO.9610 & /Con.cases    4