Citation : 2016 Latest Caselaw 501 Bom
Judgement Date : 10 March, 2016
WP1610.16.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.1610 OF 2016
KWALITY AGRO-VET INDUSTRIES ..Petitioners
Vs.
The State of Maharashtra ..Respondent
WITH
CIVIL APPLICATION NO.647 OF 2016
IN
WRIT PETITION NO.1610 OF 2016
Kamdhenu Feeds ..Applicant
In the matter between
KWALITY AGRO-VET INDUSTRIES ..Petitioners
Vs.
The State of Maharashtra ..Respondent
WITH
CIVIL APPLICATION NO.648 OF 2016
IN
WRIT PETITION NO.1610 OF 2016
Shakti Livestock Feeds Pvt Ltd ..Applicant
In the matter between
KWALITY AGRO-VET INDUSTRIES ..Petitioners
Vs.
The State of Maharashtra ..Respondent
Mr. Atul Damle, Senior Counsel a/w Mr. Sachin Gite, for the
Petitioners.
Aswale 1/10
::: Uploaded on - 17/03/2016 ::: Downloaded on - 31/07/2016 08:22:58 :::
WP1610.16.doc
Mr. P. G. Sawant, AGP, for the Respondent State.
Mr. Nirman Sharma a/w Ms. Uma Sharma and Dharam Sharma
i/b Dharam and Co, for the Applicant in both Civil Applications
CORAM :- V. M. KANADE, J. &
B. P. COLABAWALLA, J.
DATE :- MARCH 10, 2016.
JUDGMENT :- [ Per B. P. Colabawalla, J. ]
1. By this Petition under Articles 226 and 227 of the
Constitution of India the Petitioner has challenged the rejection of
their bid by the Respondent's Technical Scrutiny Committee
Report dated 1st February, 2016. The tender / bid of the Petitioner
was for supply of Mineral Mixture Type II (IS 1664:2002) without
salt to the Veterinary Institute.
2. The brief facts giving rise to the present controversy
are that the Respondent had invited tenders in the prescribed
format for supply of Mineral Mixture Type II (IS 1664:2002)
without salt to the Veterinary Institute. This tender was published
on 30th December, 2015 and a detailed e-tender notice was made
Aswale 2/10
WP1610.16.doc
available on the e-tender portal of the Department of Animal
Husbandry. The tender / bid submissions were to take place
between 30th December, 2015 and 22nd January, 2016. It is the
case of the Petitioner that as per the tender notice, they submitted
their on-line tender on 21st January, 2016 along with all the
technical documents including a valid certification of Marks
Licence issued by the Bureau of Indian Standard (BIS) for Mineral
Mixture Type II (IS 1664:2002).
3. On 23rd January, 2016 the Petitioners' bid was opened.
According to the Petitioners, it had complied with all the terms
and conditions as mentioned in the tender documents. It is in
these circumstances that the Petitioners were surprised that on
3rd February, 2016 the Petitioner found out that their tender was
rejected as per the Technical Scrutiny Committee Report dated 1st
February, 2016. It is the case of the Petitioner that after making
further enquiries, it came to know that its tender / bid was
rejected on account of a spelling error in the name of the
Petitioner in the Marks Licence certificate issued by the Bureau of
Indian Standard as well as the certificate granted by the
Directorate of Industries, Government of Tamil Nadu. It is in these
Aswale 3/10
WP1610.16.doc
circumstances that the Petitioner has approached this Court in its
writ jurisdiction questioning the decision of the Respondent in
rejecting their bid.
4. In this factual background, Mr. Damle, learned Senior
Counsel appearing on behalf of the Petitioner submitted that the
facts of the case would clearly reveal that there was merely a
typographical error in the name of the Petitioner in the aforesaid
certificates and in such circumstances the tender / bid of the
Petitioner ought not to have been rejected on this specious ground.
Mr. Damle submitted that the correct spelling of the name of the
Petitioner is "Kwality Agro-Vet Industries" whereas the name
appearing in the certificate granted by the Bureau of Indian
Standard and also by the Directorate of Industries, Tamil Nadu
was "Kwality Agro-Wet Industries". Mr. Damle would submit that
this was a totally frivolous ground on which the tender / bid of the
Petitioner was rejected, and therefore, required interference by us
in our extra ordinary writ jurisdiction under Articles 226 and 227
of the Constitution of India.
5. On the other hand, Mr. Sawant, learned AGP,
Aswale 4/10
WP1610.16.doc
appearing on behalf of the Respondent, submitted that it is an
admitted position that the certificates submitted by the Petitioner
were in the wrong name. He submitted that the certificate of
Marks Licence CM/L No.6507165 issued by the Bureau of Indian
Standard was in the name of "Kwality Agro-Wet Industries" and
not in the name of the tenderer "Kwality Agro-Vet Industries". He
stated that the certificate of Marks Licence CM/L No.6122448 was
also issued by the Bureau of Indian Standard to "Kwality Agro-Vet
Industries" which expired in the year 2004. He, therefore,
submitted that this was not a case of a simple typographical
mistake as sought to be made out by the Petitioners. In any event,
he submitted that the Respondent Authorities cannot be faulted
for rejecting the tender of the Petitioner if defective certificates
had been submitted. In this regard, he also relied upon the
decision of the Supreme Court in the case of Glodyne Technoserve
Limited v/s State of Madhya Pradesh and Others1 and more
particularly paragraphs 8, 46 and 47 thereof.
6. Mr. Sawant additionally submitted that in any event
the samples submitted by the Petitioner were not as per the
Bureau of Indian Standard and it was on this ground also that the
1 (2011) 5 SCC 103
Aswale 5/10
WP1610.16.doc
tender / bid of the Petitioner was rejected and his commercial bid
was not opened. He submitted that this fact is undisputed by the
Petitioner. For all the aforesaid reasons, Mr. Sawant sought to
justify the rejection of the Petitioner's bid and submitted that the
Writ Petition be dismissed with costs.
7. With the help of the learned counsel, we have carefully
perused the papers and proceedings of the present Writ Petition
along with the Annexures thereto. On a careful consideration of
the material on record we find considerable force in the argument
of the learned AGP. It is not in dispute that the certificates that
were submitted by the Petitioner were in the wrong name. We are
unable to accept the submissions of Mr. Damle that this mistake
ought to be overlooked in view of the fact that it is merely a
typographical mistake. It is pertinent to note that the Marks
Licence certificate submitted by the Petitioner was allegedly in the
wrong name as far back as from 5th May, 2010. The Petitioner did
absolutely nothing to have name corrected. Looking to the
conduct of the Petitioner in this case we cannot find any fault with
the actions of the Respondent in rejecting the Petitioner's bid on
the ground that the Marks Licence certificate submitted by the
Aswale 6/10
WP1610.16.doc
Petitioner was not in its name. In this regard, it would apposite to
refer to the judgment of the Supreme Court in the case of Glodyne
Technoserve Limited (supra).
The issue before the Supreme
Court (as set out in paragraph 8 thereof) was whether the
Appellant therein was disqualified from consideration in view of
the fact that the Appellant, due to inadvertence or otherwise, had
filed a copy of the ISO 9001:2000 certificate of the previous year,
instead of the current year. This was despite the fact that it had a
valid ISO 9001:2000 certificate at the time of making the bid.
After elaborately setting out the facts and arguments of the
parties, the Supreme Court in paragraphs 46 and 47 held thus:-
"46. The above provision obliges a tenderer to produce along
with the bid document a copy of the quality certificate which is valid and active on the date of submission of the bid and it does
not enable a bidder to withhold the copy of such quality certificate. Where the quality certificate will be expiring shortly and is due for renewal, the bidder is also obliged to produce the renewed certificate at the time of signing of the contract. The
appellant claimed to have a valid and active ISO 9001:2000 certificate at the time of submission of the bid, but did not produce a copy of the said certificate along with the bid document.
47. The submissions made on behalf of the appellant proceeds on the basis that it was entitled, almost as a matter of right, not to submit the documents required to be submitted along with the bid documents on the supposition that, even if such documents were valid and active, they could be submitted at the time of signing of the memorandum of understanding. The appellant had a valid and active ISO 9001:2000 certification which it did not submit along with the bid documents, may be due to inadvertence, but
Aswale 7/10
WP1610.16.doc
whether such explanation was to be accepted or not lay within the discretionary powers of the authority inviting the bids. The
decision taken to reject the technical bid of the appellant cannot be said to be perverse or arbitrary. We need not refer to the decisions cited by the learned Attorney General or the appellant
in this regard, as the principles enunciated therein are well established."
(emphasis supplied)
8. As can be seen from the aforesaid decision, even after
the wrong certificate was submitted along with the bid documents
due to inadvertence, whether such an explanation was to be
accepted or not lay within the discretionary powers of the
authority inviting the bids. We find that even in the facts of the
present case admittedly the Marks Licence certificate that was
submitted by the Petitioner was in the wrong name. This was
sought to be explained by the Petitioner by contending that this
was merely a typographical error. As held by the Supreme Court,
whether such explanation was to be accepted or not lay within the
discretionary power of the authority inviting the bids. In the facts
of the present case, we do not think that the decision taken to
reject the bid of the Petitioner can be said to be perverse or
arbitrary which would require our interference in writ
jurisdiction. This is more so in the facts of the present case
considering the fact that the Petitioner never took any steps from
Aswale 8/10
WP1610.16.doc
2010 onwards to have the alleged mistake corrected. We,
therefore, are unable to accept the submissions of Mr. Damle in
this regard.
9. Even otherwise, we find that the Respondent in its
affidavit in reply has elaborately set out that the samples
submitted by the Petitioner (a requirement under the tender
conditions) did not comply with the Bureau of Indian Standard. It
is specifically stated in the said affidavit that as per Condition
No.4 of the tender, the Petitioner was required to submit samples
of Mineral Mixture Type-II (IS 1664:2002). The Petitioner
submitted the samples on 20th January, 2016 in packets of 1 kg
and 5 kg respectively. When these samples were examined, it
came to the notice of the Respondent authorities that the samples
had two different compositions. On the composition of the 1 kg
sample, it is mentioned as "YEAST PERCENT BY MASS, MIN : 5".
It is not in dispute that this is not as per the Bureau of Indian
Standard. It is further stated in the affidavit that surprisingly
even though the 1 kg as well as the 5 kg samples submitted by the
Petitioner were having two different compositions, there was only
one test report submitted. It was therefore also on this ground
Aswale 9/10
WP1610.16.doc
that the Petitioner's bid was rejected. Despite the fact that this
affidavit was served on the Petitioner, the Petitioner has chosen
not to controvert these facts stated in the affidavit-in-reply of the
Respondents.
10. Looking to the totality of the facts of the present case,
we do not think that the decision of the Respondent Authorities to
reject the Petitioner's bid is in any event perverse and/or
arbitrary that would require our interference under Article 226
and/or 227 of the Constitution of India. In the facts of the present
case, we do not think that justice lies on the side of the Petitioner
for us to exercise our extra ordinary, equitable and discretionary
writ jurisdiction in favour of the Petitioners and strike down the
decision of the Respondent Authorities rejecting the Petitioner's
bid. In this view of the matter, we find no merit in the Writ
Petition and it is accordingly dismissed. However, in the facts of
the case we leave the parties to bear their own costs. In view of the
fact that the Writ Petition is dismissed, nothing survives in the
above Civil Applications and the same are also disposed off
accordingly.
(B. P. COLABAWALLA, J.) (V. M. KANADE, J.)
Aswale 10/10
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!