High Court Patna High Court - Orders

Uday Shankar Prasad vs The State Of Bihar & Ors on 22 November, 2011

Patna High Court – Orders
Uday Shankar Prasad vs The State Of Bihar & Ors on 22 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.1018 of 2010
                                                    In
                              Civil Writ Jurisdiction Case No. 1173 of 2010

                 ======================================================

1. Uday Shankar Prasad S/O Late Prayag Narayan R/O Village + P.O.-
Sarbahdi, P.S.- Manpur, Distt.- Nalanda, At Present- Mohalla- Udantpuri,
Garhper, P.O. + P.O.- Biharsharif, Distt.- Nalanda, State-Bihar

…Petitioner …. Appellant/s
Versus

1. The State Of Bihar

2. The Principal Secretary Rural Works Department, ‘Vishweshwaraiya
Bhawan’, Baily Road, Patna

3. The Engineer-In-Chief – Cum – Additional Commissioner Cum Special
Secretary Rural Works Department, ‘Vishweshwaraiya Bhawan’, Baily
Road, Patna

4. The Chief Engineer-1, Rural Works Department ‘Vishweshwaraiya
Bhawan’, Baily Road, Patna

5. The Chief Engineer-3, Rural Works Department ‘Vishweshwaraiya
Bhawan’, Baily Road, Patna

6. The Chief Engineer-4 (Headquarter), Rural Works Department
‘Vishweshwaraiya Bhawan’, Baily Road, Patna

7. The Joint Secretary, Rural Works Department ‘Vishweshwaraiya
Bhawan’, Baily Road, Patna

8. The Executive Engineer Rural Works Department, Works Division,
Biharsharif (Nalanda)

9. M/S Dayanand Prasad Sinha & Co. Through Its Partner Mr. Dayanand
Prasad Sinha Office Situated At Mohalla- Usha Street, Janta Path,
Kankarbagh Road, P.O.- Lohia Nagar, Patna-800020

…Respondents …. Respondent/s
======================================================
Appearance :

For the Appellant/s : Mr Basant Kr. Chaudhary, Sr. Advocate
Mr. Manish Sahay, Advocate
For the State : Mr Sanjay Kumar Singh, AC to SC 23
Mr. Raj Kishore Prasad
For the Pvt. Respondents: Mr Y. V. Giri, Sr. Advocate
Mr Tej Bahadur Roy, Advocate
Mr Raj Kishore Prasad, Advocate

======================================================

4 22-11-2011 Heard learned counsel for the appellant and perused

the order of the Writ Court.

Patna High Court LPA No.1018 of 2010 (4) dt.22-11-2011

2

The writ petition filed on 21.1.2010 by the appellant

essentially challenges the action of the respondent authorities in

deciding to grant tender in favour of M/s Daya Nand Pd. Sinha.

That decision by the tender committee was taken on 23.12.2009 as

appears from Anneuxre- 9. Thereafter allotment order was issued

as a consequence and the formal order was issued on 30.12.2009

and prayer in CWJC No.1173 of 2010 which has been dismissed

by the Writ Court by order under appeal dated 2.4.2010, is only for

quashing of the allotment order with regard to the work in question

mentioned at serial no.45 in the decision of the departmental

tender committee.

On behalf of the appellant it has been submitted that an

order of debarment passed against the appellant on 31.7.2009

(Annexure- 3) was ultimately stayed by a Division Bench of this

Court for a limited period vide judgment dated 1.12.2009

(Annexure- 7) and the matter was left to be decided by the

authorities after considering appellant’s show cause and ultimately

the debarment order was lifted on 22.2.2010 (Annexure- 17).

Hence, the award of allotment order or acceptance of tenders in

respect of the work in question was illegal and improper. It has

further been submitted that decision in favour of Daya Nand

Prasad Sinha was taken in haste and that shows at least malafide in
Patna High Court LPA No.1018 of 2010 (4) dt.22-11-2011

3

law on the part of the authorities.

The Writ Court has considered the relevant facts

including the order of the Division Bench dated 1.12.2009 for

coming to the conclusion that no right was created for the interim

period in favour of the appellant on account of that order. We are

in agreement with the conclusions of the Writ Court.

In order to succeed against the authorities taking

decision in the matter, the appellant was required to claim a right

of filing tender in respect of the work in question but since no such

right was granted to him, he could not have been considered at the

relevant time when the tender committee took the decision on

23.12.2009. Even otherwise, even if the appellant’s tender had

been available with the authorities, it is difficult for courts to

decide whose tender should be accepted by the tender committee.

In the facts of the case when no party has been

impleaded by name and in the writ petition even Daya Nand

Prasad Sinha and Company was not impleaded, it is not possible to

hold that there was any malafide on the part of any authority in

accepting the tender of M/s Daya Nand Prasad Sinha and

Company. It is not possible to grant any relief to the appellant in

the present appeal. It is accordingly dismissed. This decision will

not stand in the way of the appellant in claiming any relief for
Patna High Court LPA No.1018 of 2010 (4) dt.22-11-2011

4

work already done by him by taking recourse to arbitration clause

or any other appropriate proceeding in accordance with law.

(Shiva Kirti Singh, J)

(Ahsanuddin Amanullah, J)

sk