Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance Infrastructure Limited vs Maharashtra State Road ...
2010 Latest Caselaw 115 Bom

Citation : 2010 Latest Caselaw 115 Bom
Judgement Date : 28 October, 2010

Bombay High Court
Reliance Infrastructure Limited vs Maharashtra State Road ... on 28 October, 2010
Bench: Dr. D.Y. Chandrachud
    VBC                                   1                            wp1542.09


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               O. O. C. J.




                                                                                 
                           WRIT PETITION NO.1542 OF 2009




                                                         
    1.  Reliance Infrastructure Limited,
         a Company registered under the 
         Companies Act, 1956, having its 




                                                        
         Registered Office at Reliance 
         Energy Centre, Santa Cruz (East),
         Mumbai-400 055.




                                              
    2.   Reliance Infrastructure & 
          Consultants Limited, a Company
                                  
          registered under the Companies Act,
          1956, having its Registered Office
          at 'H' Block, 1st Floor, Dhirubhai 
                                 
          Ambani Knowledge City (DAKC),
          Navi Mumbai-400 710,

    3.  Shri Surendra R.Khot
             


         of Mumbai, Indian Inhabitant,
         having office at Reliance Centre,
          



         Walchand Marg, Ballard Estate,
         Mumbai.                                ...Petitioners.





                            Vs.

    1.  Maharashtra State Road Development
         Corporation Limited, a Government 
         of Maharashtra Undertaking,





         registered under the Companies' Act, 
          1956, having its Registered Office
          at Near Priyadarshini Park, Napean
          Sea Road, Mumbai-400 036, India.

    2. The State of Maharashtra,
         through the Principal Secretary,
         Public Works Department, 
         Mantralaya, Mumbai-400 001.




                                                         ::: Downloaded on - 09/06/2013 16:35:09 :::
     VBC                                   2                           wp1542.09




    3.  MEP Toll Road Ltd., 




                                                                                
         a Company registered under the
          Companies Act, 1956, having its




                                                        
          registered office at 1RB Complex,
          Chandavili Farm, Chandavili Village,
          Andheri (East), Mumbai-400 072.

    4. Ashoka Buildcon Ltd.,




                                                       
       a Company registered under the
         Companies' Act, 1956, having its 
         registered office at Ashoka House,
         Ashoka Marg, Nasik-422 011.




                                                
    5.  IL & FS, a Company registered 
                               
         under the Companies' Act, 1956, 
         having its registered office at, 
         IL & FS Financial Centre, Plot No.C-22,
                              
         'G' Block , Bandra-Kurla Complex,
         Bandra (East), Mumbai-400 050.        ....    Respondents.
                                    ....
    Mr.J.J.Bhat,   Senior   Advocate   with   Mr.Janak   Dwarkadas,   Senior 
             


    Advocate,   Ms.Anjali   Chandorkar,   Mr.Naval   Agarwal   and 
    Mr.D.J.Kakalia i/b. M/s.Mulla & Mulla & CBC for  the Petitioners.
          



    Mr.Rafique   Dada,   Senior   Advocate   with   Mr.Prashant   Chavan, 
    Mr.J.Kapadia, Mr.F.Lakdawala and Mr.M.Bootwala i/b. Little & Co. 





    for Respondent No.1.

    Mr.D.A.Nalavade, Government Pleader for Respondent No.2.

    Mr.Rohington   Nariman,   Senior   Advocate,   Mr.Furdoon   De'vitre, 





    Senior   Advocate,   Mr.Aspi   Chinoy,   Senior   Advocate,   Mr.Rajev 
    Kumar,   Mr.Rudreshwar   Singh,   Mr.Deepak   Y.Chitnis   i/b. 
    M/s.Chitnis-Chinparikar & Co. for Respondent No.3.

    Mr.R.S.Apte,   Senior   Advocate   i/b.   Mr.Aniruddha   A.Garge   for 
    Respondent No.4.

    Ms.Savitha   Kundar   i/b.   Negandhi,   Shah   &   Himayatulla   for 




                                                        ::: Downloaded on - 09/06/2013 16:35:09 :::
     VBC                                          3                                wp1542.09


    Respondent No.5. 
                                    .....




                                                                                            
                                    CORAM : SHRI MOHIT S.SHAH, C.J. AND
                                            DR.D.Y.CHANDRACHUD, J. 

October 28, 2010.

ORAL JUDGMENT (PER MOHIT S.SHAH, C.J.) :

1. The Maharashtra State Road Development Corporation

(MSRDC) has been engaged in the implementation of a project

involving the construction of fifty five flyovers in Mumbai. In

order to recover the cost of construction, MSRDC has been given a

right to collect a toll at five entry points to the city. MSRDC

proposed to award a contract under which it would take an

upfront payment for the repayment of a project loan, against the

securitization of collection at the five entry points into Mumbai,

and for other related work. In addition to the payment of upfront

money to MSRDC, the proposal required (i) Operation and

maintenance of flyovers and allied structures; and (ii) Collection of

tolls at five entry points into Mumbai. In order to implement the

project, MSRDC floated a tender inviting bids for the appointment

of a contractor. The tender notice invited bids from Companies or

VBC 4 wp1542.09

Consortia of not more than three members. An upfront payment of

Rs.2,100/- crores was stipulated and there was a requirement of

bid security in the amount of Rs.105 crores.

2. The eligibility criteria for bidders contained financial

criteria and toll experience. The financial criteria stipulated that

where the bidder was a consortium or a joint venture, the lead

member must continue to hold at least a 26% equity stake at all

times during the lock-in-period and all members of the Consortium

together must hold 51% of equity. The minimum annual

turnover, including toll collection, in any one of the previous three

years as per the audited balance sheet/profit and loss account for a

period ending not earlier than 31 March 2008 was required to be

Rs.125 crores for all the members of the consortium taken

together. Of this, the Lead Member was required to have an

average annual turnover towards toll collection of at least Rs.75

crores. The toll experience required was as follows:

" i) Individual Company/ at least one member of

consortium shall have experience of operating minimum

20 automated - computerized toll lanes under one

VBC 5 wp1542.09

contract for minimum 1 year. Certificate from competent

authority not below the rank of Executive Engineer or

equivalent shall only be accepted for this purpose.

-ii) The turnover and experience of octroi collection will

not be considered for the above eligibility."

3. Clause 5.5.1.1.2 of the bid document provided that

where a bidder was a Consortium, each member shall furnish a

Power of Attorney in favour of the lead member duly signed by an

authorised representative of the members in accordance with a

stipulated format. The bid was required to be signed by a duly

authorised signatory of the lead member and was to be legally

binding on all the members of the Consortium. Under clause 5.6,

every bidder was required to submit or participate in only one bid

in the bidding process either individually as a bidder or as a

consortium partner in a joint venture. The draft contract appended

to the bid stipulated that the first instalment of Rs.1350/- crores

(out of a total payment of Rs.2100/- crores) was required to be

paid within 90 days of the letter of allotment.

VBC 6 wp1542.09

4. MSRDC had appointed an independent consultant for

scrutinizing, evaluating and advising on the bid submitted by

various bidders. Seven bidders including the Petitioners submitted

their bids. The bids were required to be submitted in two covers,

the first being the technical proposal and the second the financial

proposal. Technical bids were opened on 23 July 2009. During

the course of the scrutiny, clarifications were sought by the

Consultants from bidders, including the Petitioner. A joint

inspection was carried out of the Toll Plaza in Kolkata in respect of

which the Petitioner had submitted a certificate of experience

dated 31 August 2006 and a subsequent certificate dated 11 August

2009. The Consultant submitted a final report on 17 August 2009

of the technical scrutiny. The Board of Directors of MSRDC, at a

meeting held on 17 August 2009, concluded that four bids,

including that of the Petitioner were to be rejected as non-

responsive.

5. The reasons for the rejection of the bid of the Petitioner

were communicated by a letter dated 18 August 2009 addressed to

the Lead Member of the Consortium, SMS Infrastructure Limited by

VBC 7 wp1542.09

MSRDC. The grounds on which the bid submitted by the

Petitioner was disqualified are as follows:

-(i) The consortium of the Petitioners - SMSIL-Rel Infra-RICL

had by a letter dated 17 August 2009 shown a turnover of Rs.34.45

crores from a Delhi based toll collection agreement for 2007-08.

The work was executed by SMS Infrastructure Limited on behalf

of Banas Sands TTC JV. The toll collection was on behalf of

Banas Sands TTC JV with whom there was a Government toll

collection contract. Banas Sands TTC JV is a member of another

Consortium, Sadhav-Prakash, which was also one of the bidders for

the present project. This breached the Anti-Collusion Certificate

and was in violation of the eligibility criteria which specified that

"Experience of any activity relating to an eligible project shall not

be claimed by two or more members of the consortium. In other

words, no double counting by a consortium in respect of the same

experience shall be permitted in any manner whatsoever";



    -(ii)       One of  the Consortium partners of the Sadhav-Prakash 

    Consortium,   is   Banas   Sands   TTC   JV,   a   partnership   firm     which 





     VBC                                       8                              wp1542.09


holds 33.34% of the capital of Valancia Construction Pvt.Ltd.

("Valancia"). Valancia has an 87.36% equity holding by Anil

Sancheti and has been shown as an Associated Company in the

annual report of SMS Infrastructure Ltd. Anil Sancheti is also a

Director in SMS Infrastructure Ltd. The authorised signatory of

Banas Sands TTC JV is an employee of SMS Infrastructure Ltd.

Hence, the Consortium involving the Petitioner and the Sadhav-

Prakash Consortium had a common interest in both the respective

bids;

-(iii) The Consortium of the Petitioner claimed a toll collection

experience of Rs.97.53 crores. The bidder had clarified on 17

August 2009 that the toll collection at Delhi was on behalf of the

Banas Sands TTC JV. Hence, that could not be taken as valid

experience of the Consortium of the Petitioner. If that turnover is

excluded, the Consortium did not satisfy the eligibility criteria for

toll collection turnover;

-(iv) The eligibility criteria of toll experience stipulates that at

least one member of the Consortium must have experience of

VBC 9 wp1542.09

operating a minimum of twenty automated computarized toll lanes

under one contract for at least one year. In October 2008, SMS

Infra while submitting a certificate, during the bidding process, for

a six months' toll collection tender for five toll stations at the Entry

Points to Mumbai had stated that the toll collection points at

Vidyasagar Setu Kolkatta had eighteen toll lanes. Hence, the

experience certificate submitted less than one year earlier showed

that the number of lanes was less than twenty. As a result, the toll

collection experience did not meet the stipulated criterion;

-(v) The comfort letter of the State Bank of India had not

been signed by a prescribed authority; and

-(vi) The MoU between the members of the Consortium

involving the Petitioner stated that SMS Infrastructure Ltd. would

be a 34% equity partner in the Consortium as lead member of the

Consortium. Reliance Infrastructure Ltd. (RIL) and Reliance

Infrastructure Consultancy Ltd. (RICL) each held 33% equity,

aggregating to 66%. Both these Companies are related Companies

and RIL held 40.17% equity in RICL. Hence, the bid criteria that

VBC 10 wp1542.09

the lead member should hold the maximum share would be

defeated.

6. After receipt of the letter communicating that the bid

submitted by the Petitioner's Consortium had been found to be

non-responsive, the authorised signatory of the Consortium, by a

letter dated 18 August 2009 applied to MSRDC for refund of the

earnest money deposit of Rs.105 crores and the financial bid. The

letter was signed by the authorised signatory of the Consortium.

MSRDC returned the financial bid and refunded the earnest money

deposit of Rs.105 crores to the authorised representative of the

Consortium on 18 August 2009.

7. After the financial bids were opened, the Third

Respondent was found to be the lowest bidder, having quoted a

concession period of seventeen years and one month. By a letter

dated 18 August 2009, the Superintending Engineer of MSRDC

called the Third Respondent for negotiations in accordance with

Clause 5.25 of Vol.I of the Bid Document. The Third Respondent

by a letter dated 18 August 2009 reduced the concession period to

VBC 11 wp1542.09

sixteen years, eleven months and twenty seven days.

8. In these proceedings under Article 226 of the

Constitution, the Petitioner has inter alia, challenged the decision

of MSRDC to reject its consortium bid and has sought a direction in

the nature of Mandamus to the Corporation to award the contract

for securitization of five entry points to Mumbai pursuant to the

tender notice to the Petitioner or, in the alternative, to invite fresh

bids.

9. The submissions which have been urged on behalf of the

contesting parties can now be summarised.

ARGUMENTS OF THE COUNSEL FOR THE PETITIONERS:

-A) Mr.J.J.Bhat, learned counsel for the Petitioners has

raised following contentions:-

(i) The Petitioners' technical bid has been held non-

responsive on the basis of the grounds raised in the impugned

communication but none of the grounds is germane to the matter;

     VBC                                        12                                wp1542.09




                                                                                         
    (ii)        The Petitioners' bid was for 11 years and 7 months which 




                                                                 

is a much shorter period than the offer of Respondent No.3 for 16

years 11 months and 27 days. Since the same amount has to be

paid by the successful bidder i.e. Rs.2,100 crores, the length of

period for which the successful bidder is to be permitted to collect

the toll, should be the only determining criterion for deciding who

should be awarded the contract;

(iii) By awarding the contract to Respondent No.3, MSRDC

will suffer a loss of about Rs.10,000 crores as per the statement

submitted before the Court at the hearing ;

(iv) The CAG has made scathing remarks in respect of various

contracts awarded by the Respondent-Corporation to Respondent

No.3;

(v) In the past, this Court had also an occasion to examine

the legality and bona fides of the decision of MSRDC in favour of

Respondent No.3;

VBC 13 wp1542.09

ARGUMENTS OF THE COUNSEL FOR RESPONDENT NOS.1 & 3:

(i) On the other hand, the learned Counsel Mr.Rafique Dada

and Mr.Nariman appearing for the MSRDC and Respondent No.3

respectively opposed the petition and submitted that the Petitioner

has been disqualified from the tender process and has no right to

challenge the decision of MSRDC in awarding the contract to

Respondent No.3;

(ii) The Petitioner has been held to be ineligible on five

counts and this Court would not sit in appeal over the decision

taken by the Respondent authorities. Judicial review under Article

226 of the Constitution of India does not contemplate a review of

the decision itself but only a review of the decision making process.

Since the tender notice was issued in daily newspapers; seven

bidders had submitted their bids; after a detailed scrutiny only

three bids were held to be qualified and the Petitioner was one of

the four non-responsive bidders, no further judicial scrutiny is

called for ;

     VBC                                          14                                 wp1542.09




                                                                                            
    (iii)        The petition has been filed by only two members of the 




                                                                    

consortium but the lead member, SMS Infrastructure Ltd. with a

34% share in the equity has not come forward to file the petition.

After initial letters dated 12 August 2009 and 18 August 2009 the

authorized signatory and constituted attorney for the consortium

has not signed any document and, therefore, the other two

members of the consortium have no locus standi to file the present

petition;

(iv) Even otherwise, the present two Petitioners hold 66%

share in the equity stake of the consortium (33% + 33%). Since

Petitioner No.2 is holding 40% share in Petitioner No.1 company,

they are inter-related and their total holding exceeds the holding of

the lead member of the consortium;

(v) The calculations given by the Petitioners at the hearing

today are given for the first time but there is no basis for such

calculations;

     VBC                                          15                                wp1542.09


    (vi)         The Petitioner having asked for a refund of the financial 




                                                                                           

bid and the refund of the earnest money of Rs.105 crores, waived

all its rights and, therefore, the Petition is not maintainable.

(vii) On account of various projects undertaken by the

Corporation, the Corporation is in dire need of funds to the tune of

Rs.2,100 crores to pay off its debts immediately. On this account,

as per tender conditions, Rs.1,340 crores is required to be paid by

the successful bidder within 90 days from the date of acceptance

letter to be issued by the Respondent Corporation and the

remaining amount in the 2nd to 5th years, but Respondent No.3 has,

by a letter dated 31 August 2010, agreed to pay a substantial sum

of Rs.1,710 crores within 90 days from the date of acceptance

letter of the Respondent Corporation and the remaining amount in

the 2nd to 5th Years. It is, therefore, submitted that the project

should start as early as possible and any further litigation will only

result into uncertainty and unbearable financial burden on the

Respondent-Corporation;



    -(viii)      Without  prejudice  to the rights and contentions in this 





     VBC                                         16                                wp1542.09


petition, Mr.Nariman, the learned senior counsel appearing for

Respondent No.3 has stated that Respondent No.3 is ready to pay

the entire contract amount of Rs.2,100 crores up-front within 90

days from the date of the letter of acceptance by the Respondent-

Corporation and Respondent No.3 is also agreeable to have the

concession period reduced from 16 years 22 months and 27 days to

16 years.

10. The submissions can now be considered.

11. The eligibility criteria specified in clause 5.5.2.1 of the

bid document stipulated a requirement of a minimum annual

turnover in any one of the last three years as per the audited

balance sheet/profit and loss account for a period starting not

earlier than 31 March 2008. In the case of a consortium, the

turnover had to be at least Rs.1250 million (Rs.125 crores) for all

members taken together out of which, the lead member of the

consortium was required to have an average annual turnover

towards toll collection of at least Rs.750 million (Rs.75 crores).

On 13 August 2009, the Petitioners submitted a break up,

VBC 17 wp1542.09

projectwise of the receipt of toll collection of the lead member,

SMS Infrastructure Ltd. For financial year 2007-08 the lead

member of the consortium claimed a turnover of Rs.97.53 crores

in order to meet the requirement of a turnover of at least Rs.75

crores in one financial year. Of this, the lead member claimed a

turnover of Rs.34.45 crores against a toll collection contract at New

Delhi. However, it was found that for 2007-08, the work was

executed by the lead member of the consortium on behalf of

Banas Sands JV. This was clarified by the Petitioners in a letter

dated 17 August 2009. In holding that the bid of the Petitioner

was not responsive, MSRDC has found that the lead member of the

consortium did not satisfy the eligibility criteria of a minimum toll

turnover of Rs.75 crores in one financial year, upon the exclusion

of an amount of Rs.34.45 crores for the Delhi toll contract where

the project was executed on behalf of Banas Sands JV. Banas

Sands JV is independently a consortium member of the Sadhav

Prakash Consortium, which was one of the bidders for the contract

in this case. This conclusion which has been arrived at by MSRDC

cannot be regarded as perverse. The determination is consistent

with the eligibility criteria. The rejection of the bid as non

VBC 18 wp1542.09

responsive on this ground does not suffer from any illegality.

12. Clause 5.5.2.2 of the bid document stipulated as a

condition of eligibility that at least one member of the consortium

shall have experience of operating a minimum of twenty

automated computerized toll lanes under one contract for at least

one year. SMS Infrastructure Ltd., the lead member of the

Petitioners' consortium, had participated earlier in what is

described as a 'short tender' of twenty six weeks in 2008 floated by

MSRDC. In connection with that tender, the lead member had

produced a certificate from the Hooghly River Bridge

Commissioner in respect of Vidyasagar Setu Toll Plaza which

showed that there were eighteen lanes involved in the work under

the contract. The Learned Counsel appearing on behalf of MSRDC

has drawn the attention of the Court to the pre-qualification notice

issued by the Hoogly River Bridge Commissioner which was to the

effect that toll bars will have to be installed at eighteen toll gates of

the toll plaza. Out of the eighteen lanes, one 'up' and one 'down'

lane had been converted into four lanes dedicated for two wheeler

traffic for safety and smooth movement. The position was verified

VBC 19 wp1542.09

by the consultants appointed by MSRDC in a second Report dated

18 August 2009, as stated in the affidavit in reply. A site visit was

jointly conducted together with the representative of the

Petitioners on 13 August 2009. MSRDC has stated in its affidavit in

reply that in a certificate of October 2008 submitted by the lead

member of the consortium for the earlier tender of twenty six

weeks, it had claimed an experience of operating an eighteen lane

facility for the Vidyasagar Setu. Later, in a subsequent certificate

dated 11 August 2009, the experience claimed was of twenty lanes.

In any event, from October 2008 until August 2009 when the fresh

certificate of experience was produced, the experience of twenty

lanes was for the period of less than one year. The material upon

which reliance has been placed by MSRDC before the Court

supports the finding of ineligibility of the Petitioners' consortium.

This finding essentially turns upon an evaluation of facts by

MSRDC. The conclusion which was drawn by MSRDC cannot be

regarded as perverse or contrary to the weight of the evidence on

record. In the exercise of the jurisdiction under Article 226 of the

Constitution, this Court would not be justified in reappreciating a

determination of fact based upon which an inference of ineligibility

VBC 20 wp1542.09

has been drawn.

13. Finally, the attention of the Court has been drawn to the

fact that on 18 August 2009, the consortium of the Petitioners was

intimated of its tender being held to be non-responsive.

Thereupon, Mr.D.V. Deshkar, who was the authorized

representative of the consortium applied by his letter dated 18

August 2009 for refund of the earnest money deposit of Rs.105

crores and Envelope 2 containing a financial bid. By the letter,

MSRDC was requested to issue a demand draft or cheque towards

refund of the EMD, in favour of the First Petitioner. Accordingly

EMD of Rs.105 crores was returned to an authorized representative

on 18 August 2009 together with the financial bid. Once the

financial bid was returned on the request of the authorized

representative together with the earnest money deposit, no valid

bid remained in the field. This petition has been instituted by

two members of the consortium. SMS Infrastructure Ltd., the lead

member has not joined in the Petition.

14. It was urged on behalf of the Petitioners that the

VBC 21 wp1542.09

Consultants had underestimated the revenue realization. The

Consultants, while computing the estimated concession period

adopted an IRR of 11.50% and a 5% traffic growth rate. On this

basis, the concession period was worked out as fifteen years. We

do not propose to examine the contentions assailing the working

out of the period by the Consultants, which was done on the basis

of upfront payment of only Rs.1350 crores to be made within

ninety days of acceptance and the rest to be paid over a period of

2-3 years. Now that Respondent No.3 has agreed to pay the entire

amount of Rs.2100 crores within ninety days, the contention pales

into insignificance. In any event due consideration would now be

given to the circumstance that the Third Respondent has agreed to

make a payment of the entire amount of Rs.2100 crores upfront,

while reducing the concession period to sixteen years.

15. For these reasons, we are of the view that MSRDC was

justified in coming to the conclusion that the bid submitted by the

Petitioners was not responsive on the ground that it did not meet

the eligibility criteria. That apart, upon the communication of

ineligibility by MSRDC, the earnest money deposit was withdrawn

VBC 22 wp1542.09

and the financial bid was returned. The plea which was urged

before the Court at the hearing was that if the financial bid of the

Petitioners were to be opened, it would be found to be more

favourable, in terms of the period of concession, than the bid

which has been accepted. The submission is lacking in substance.

Such an argument would have been open to a bidder who is found

to be eligible and who had a grievance about the award of the

contract. A bidder who does not meet the eligibility criteria,

cannot complain of the award of the contract on the ground that its

financial bid offers better terms. The question of comparing

financial bids arises as between bidders who are eligible. The bid

submitted by the Petitioners was non-responsive since the

Petitioners did not fulfill the conditions of eligibility. There is

hence no merit in the submission.

16. While we find that there is no substance in the petition,

for the reasons noted earlier, Learned Senior Counsel appearing on

behalf of the Third Respondent stated that the Third Respondent is

ready and willing to pay the entire contract amount of Rs.2100

crores upfront within ninety days from the date of the letter of

VBC 23 wp1542.09

acceptance of MSRDC and the Third Respondent has reduced the

concession period from 16 years 11 months 27 days to 16 years.

We record that statement.

17. For the reasons aforesaid, we do not find any merit in

the Petition. The Petition is accordingly dismissed.

CHIEF JUSTICE

(DR.D.Y.CHANDRACHUD, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter