Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aanand Singh Sanwal vs Municipal Council, Ballarpur ...
2016 Latest Caselaw 2250 Bom

Citation : 2016 Latest Caselaw 2250 Bom
Judgement Date : 4 May, 2016

Bombay High Court
Aanand Singh Sanwal vs Municipal Council, Ballarpur ... on 4 May, 2016
Bench: V.A. Naik
                                                1/15               0405wp1744.16&oths-Judgment


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                              
                           NAGPUR BENCH, NAGPUR.




                                                                    
                          WRIT PETITION NO.  1744   OF    2016

     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli




                                                                   
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]

                                             ...VERSUS... 




                                                   
     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                               ig       Chief Office, Ballarpur, Distt.Chandrapur. 

                                     2. S.S.Khan,   R/o   Dadabhai   Nauroji   Ward,
                                        Ballarpur, Dist. Chandrapur. 
                             
                                     3. State of Maharashtra, through its Secretary,
                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  
      


     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
   



                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.
              Mr. H.D.Dubey, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------





                          WRIT PETITION NO.  1845   OF    2016

     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli





                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]

                                             ...VERSUS... 

     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                                 2/15               0405wp1744.16&oths-Judgment


                                     2. Sameer   Mohanrao   Kene,   R/o.   House




                                                                                              
                                        No.415,   C/o.   Mohanrao   Kene,   Kanamwar
                                        Ward,   Near   Jabhim   Chowk,   Ballarpur,




                                                                    
                                        Distt.Chandrapur.  

                                     3. State of Maharashtra, through its Secretary,
                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  




                                                                   
     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.




                                                   
          Mrs.K.R.Deshpande, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------
                              
                          WRIT PETITION NO.  1846   OF    2016
                             
     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]
      


                                             ...VERSUS... 
   



     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 





                                     2. M/s.   Sanjay   Builders,   C/o   Sanjay   Khatod,
                                        Flat   No.D1,   Maharaja   Apartment,
                                        Gaurakshan   Ward,   Ballarpur,   Dist.
                                        Chandrapur. 

                                     3. State of Maharashtra, through its Secretary,





                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  

     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.
               Mr.N.R.Patil, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                                 3/15               0405wp1744.16&oths-Judgment


                          WRIT PETITION NO.  1847   OF    2016




                                                                                              
     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,




                                                                    
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]

                                             ...VERSUS... 




                                                                   
     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 




                                                   
                                     2. Parvinder   Singh   Arora,   R/o.   Knamwar
                               ig       Ward, House No.7/329, Near Jaibhim Ward,
                                        Ballarpur, Dist. Chandrapur.  

                                     3. State of Maharashtra, through its Secretary,
                                        Urban   Development,   Mantralaya,   Mumbai-
                             
                                        32.

     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
      

                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.
   



               Mr.N.R.Patil, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------


                          WRIT PETITION NO.  1848   OF    2016





     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]





                                             ...VERSUS... 

     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 

                                     2. S.R.Bahuriya,   R/o.   Subhash   Nagar   Ward,
                                        Ballarpur, Dist. Chandrapur.  




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                                 4/15               0405wp1744.16&oths-Judgment


                                     3. State of Maharashtra, through its Secretary,




                                                                                              
                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.




                                                                    
     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.




                                                                   
            Mr.P.S.Tembhare, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------


                          WRIT PETITION NO.  1855   OF    2016




                                                   
     PETITIONER :-             ig         Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]
                             
                                             ...VERSUS... 

     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
      

                                        Chief Office, Ballarpur, Distt.Chandrapur. 
   



                                     2. S.S.Khan   R/o.   Dadabhai   Nauroji   Ward,
                                        Ballarpur, Dist. Chandrapur.  

                                     3. Hussain   Construction,   C/o.   Hussain   Shakir
                                        Badri,   Near   Bank   of   India,   Allapalli   Road,





                                        Bamni, Ballarpur-442701.

                                     4. State of Maharashtra, through its Secretary,
                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  





     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                             None for the respondent Nos.2 and 3.
            Mr. P.S.Tembhare, Asstt.Govt.Pleader for the respondent No.4.
     ---------------------------------------------------------------------------------------------------




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                                 5/15               0405wp1744.16&oths-Judgment


                          WRIT PETITION NO.  1856   OF    2016




                                                                                              
     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,




                                                                    
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]

                                             ...VERSUS... 




                                                                   
     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 




                                                   
                                     2. Sonal Ishwar Gedam, R/o. Knamwar Ward,
                               ig       Jaibhim Chowk, Near Dr.Bawne House, Post
                                        Ballarpur, Dist. Chandrapur - 42701.  

                                     3. State of Maharashtra, through its Secretary,
                                        Urban   Development,   Mantralaya,   Mumbai-
                             
                                        32.  

     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
      

                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.
   



            Mrs. A.R.Kulkarni, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------


                          WRIT PETITION NO.  1857   OF    2016





     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                                          Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]





                                             ...VERSUS... 

     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 

                                     2. Subhash   Togarwar,   R/o.   Gorakshan   Ward,
                                        FDCM Road, Ballarpur, Dist. Chandrapur.  




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                                 6/15               0405wp1744.16&oths-Judgment


                                     3. State of Maharashtra, through its Secretary,




                                                                                              
                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  




                                                                    
     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                                  None for the respondent No.2.




                                                                   
               Mr.N.H.Joshi, Asstt.Govt.Pleader for the respondent No.3.
     ---------------------------------------------------------------------------------------------------

                          WRIT PETITION NO.  1858   OF    2016




                                                   
     PETITIONER :-                        Anand Singh Sanwal, Aged about 22 years,
                               ig         Engineers   and   Contractors,   R/o   Allapalli
                                          Road, Ballarpur, District-Chandrapur. 
                                          E-mail:[email protected]
                             
                                             ...VERSUS... 

     RESPONDENTS :-                  1. Municipal   Council,   Ballarpur,   Through   its
                                        Chief Office, Ballarpur, Distt.Chandrapur. 
      


                                     2. Dvivedi   Jayprakash   Triloknath,   R/o
   



                                        Ballarpur, Dist.Chandrapur, 

                                     3. Sheikh Salim Abdul Wahab, R/o. Shree Ram
                                        Ward,   Near   Sawari   Bangla,   Ballarpur-
                                        442701.





                                     4. S.R.Bahuriya,   R/o.   Subhash   Nagar   Ward,
                                        Ballarpur. 

                                     5. State of Maharashtra, through its Secretary,





                                        Urban   Development,   Mantralaya,   Mumbai-
                                        32.  

     ---------------------------------------------------------------------------------------------------
                           Mr. Anjan De, counsel for the petitioner.
                     Mr.M.I.Dhatrak, counsel for the respondent No.1.
                           None for the respondent Nos.2, 3 and 4.
              Mr. H.D.Dubey, Asstt.Govt.Pleader for the respondent No.5.
     ---------------------------------------------------------------------------------------------------




    ::: Uploaded on - 06/05/2016                                     ::: Downloaded on - 30/07/2016 00:53:51 :::
                                              7/15            0405wp1744.16&oths-Judgment




                                                                                       
                                            CORAM : SMT. VASANTI A. NAIK &
                                                    V. M.DESHPANDE, JJ.

DATED : 04.05.2016

O R A L J U D G M E N T (Per Smt.Vasanti A. Naik, J.)

Since the issue involved in these writ petitions is identical

and since by these writ petitions, the petitioner has challenged his

disqualification in the technical bid, they are heard together and are

decided by this common judgment.

Rule. Rule made returnable forthwith. The writ petitions

are heard finally as a notice for final disposal was issued to the

respondents and all the respondents are duly served.

The respondent, Municipal Council, Ballarpur had floated

an e-tender on 15/01/2016 for construction work of WBM Road

strengthening, cement concrete drains and cement concrete roads in

Ballarpur. Tenders were called for different works that were mentioned

in the e-tender notice and the petitioner had applied for ten such works.

The bids were required to be submitted by the bidders in two envelops,

the envelop No.1, relating to the technical bid and the envelop No.2,

relating to the financial bid. The envelop No.1 was required to be

opened first with a view to verify whether the contents were as per the

8/15 0405wp1744.16&oths-Judgment

requirement. The envelop No.2 was required to be opened immediately

after opening the envelop No.1 only if the contents of envelop No.1

were found to be in order and were accepted. It is the case of the

petitioner that the bid of the petitioner was the lowest in respect of all

works. According to the petitioner, in respect of all works, the petitioner

had quoted the bid that was lower than the estimated price, whereas all

the other tenderers had submitted the bids that were above the

estimated price. Though the bid of the petitioner was lowest, as per

the disclosure made by the Municipal Council relating to the price bids

offered by the bidders, it is the case of the petitioner that the

respondent-Municipal Council refused to open envelop No.2 of the

petitioner for all the concerned works on the ground that the petitioner

had not enclosed the employees provident fund registration certificate

along with the tender. It is the case of the petitioner that though the

other bidders had also not submitted the employees provident fund

registration certificate, that was valid on the date of submission of the

tenders and had also not submitted Form 5A, if the period of validity

had expired, the respondent No.1-Municipal Council rejected the

objection of the petitioner in regard to the illegal acceptance of the

employees provident fund registration certificate of the other tenderers,

that was not valid on the date of submission of the tender. According to

the petitioner, though in view of the Government Resolution, dated

29/12/2005, a fresh tender is liable to be issued, if bids of more than

9/15 0405wp1744.16&oths-Judgment

the estimated price are received, the Municipal Council did not cancel

the process initiated by the such tender notice and did not float a fresh

tender, though all the other bidders had quoted a bid of more than the

estimated price. Since the bids of the petitioner were rejected for all the

contracts in view of the failure on the part of the petitioner to enclose

the employees provident fund registration certificate along with the

tender, the petitioner has filed these petitions challenging the action on

the part of the respondent-Municipal Council of refusing to open the

financial bid of the petitioner while opening the financial bids of the

other tenderers that had not complied with the condition of submission

of a valid employees provident fund registration certificate along with

the tender.

Shri De, the learned counsel for the petitioner, submitted

by taking this Court through the tender conditions that an employees

provident fund registration certificate was required to be submitted

along with the tender as per condition No.4 appended to the tender. It

is stated that though the petitioner admittedly did not tender the

employees provident fund registration certificate along with the tender,

the same was submitted within two days. It is stated that the other

tenderers/bidders had submitted the employees provident fund

registration certificate, of which the validity period has expired. It is

submitted that the other bidders had also not tendered a copy of the

10/15 0405wp1744.16&oths-Judgment

application seeking the employees provident fund registration certificate

with further validity as mentioned in condition No.4. It is submitted

that in view of the wrongful opinion secured by the respondent-

Municipal Council, the technical bid of the petitioner was disqualified

while the respondent-Municipal Council illegally accepted the bids of

the other bidders, though they were not supported with the necessary

documents. It is submitted that when the respondent-Municipal Council

had rejected the bid of the petitioner on the ground that the petitioner

had not tendered the employees provident fund registration certificate

along with the bid, the respondent-Municipal Council could not have

accepted the employees provident fund registration certificates tendered

by the other bidders, though the said certificates were not valid on the

date of submission of the tender and their validity period had expired.

It is submitted by placing reliance on Clause-45 of the Government

Resolution, dated 29/12/2005 that it was necessary for the Municipal

Council to cancel the tender process initiated in pursuance of the tender

notice, dated 15/01/2016, as all the bidders, except the petitioner had

submitted the bid that was higher than the estimated price. It is stated

that a direction be issued against the respondent-Municipal Council to

open the financial bid of the petitioner.

Shri Dhatrak, the learned counsel for the respondent No.1-

Municipal Council, supported the action of the Municipal Council. It is

11/15 0405wp1744.16&oths-Judgment

submitted that since the petitioner had admittedly not submitted the

employees provident fund registration certificate at the time of

submission of the tender/bid, the technical bid of the petitioner was

disqualified. It is submitted that as per the tender conditions, the

financial bid could have been opened only if the Municipal Council was

satisfied that the technical bid complied with the requirements. It is

submitted that the other bidders had submitted the employees

provident fund registration certificate and hence, their financial bids

were opened. It is stated that after seeking the legal opinion, the

Municipal Council checked from the Employees Provident Fund portal

whether the registration of the other bidders was still in existence or not

and the Municipal Council secured the knowledge that there was a valid

registration with the other bidders on the date of submission of the

tender. The learned counsel sought for the dismissal of the writ petition.

Though the successful bidders have been joined as party

respondents to each of the petitions, none appears on their behalf,

despite service.

On hearing the learned counsel for the parties and on a

perusal of the documents annexed to the writ petitions including the

tender conditions, it appears that the action on the part of the

respondent-Municipal Council in opening the financial bids of the other

12/15 0405wp1744.16&oths-Judgment

tenderers, while refusing to open the financial bid of the petitioner, is

clearly illegal and arbitrary. As per the tender condition, the financial

bid could have been opened only after the Municipal Council was

satisfied that the technical bid contained the documents that were

required to be tendered in envelop No.1. It appears from a reading of

condition No.4 of the tender notice that it was necessary for every

tenderer to submit the employees provident fund registration certificate

along with the tender. Condition No.4 further provides that if the

employees provident fund registration certificate was not possessed by a

tenderer at the time of submission of the bid, it was necessary for the

tenderer/bidder to enclose a copy of the application, made to the

concerned Authority under the Employees Provident Fund Act for grant

of employees provident fund certificate and then submit the employees

provident fund registration certificate to the respondent-Municipal

council within a period of two months. Admittedly, the petitioner had

not submitted the employees provident fund registration certificate or a

copy of an application that was made to the Employees Provident Fund

Authorities for grant of employees provident fund registration certificate

along with the tender and the same was submitted two days later. Also,

it is clear from the documents annexed to the writ petitions that the

other bidders had also not submitted the employees provident fund

registration certificate that was valid on the date of submission of the

tender. The period of validity of the employees provident fund

13/15 0405wp1744.16&oths-Judgment

registration certificate that was enclosed by the other bidders had

expired before the submission of the tender. The validity of the

documents submitted by the other bidders/tenderers relating to the

Provident Fund Code Number Intimation had expired on the date of

submission of the tender. It is apparent from the documents that were

submitted by the other bidders that the validity of the Provident Fund

Code Number in respect of the employees provident fund registration

certificate had expired before the bid was submitted by the other

tenderers and as per Clause No.3 of the document supplied by the other

tenderers, Form 5A generated through the portal at the time of

registration, was not supplied, though necessary. The respondent-

Municipal Council could not have accepted the said documents of which

the period of validity had expired and that were not supported with the

document/Form 5A that could be generated through the portal. It is

clear that the other bidders/tenderers had also not supplied a valid

employees provident fund registration certificate at the time of

submission of their bids. However, illegally the respondent Municipal

Council, undertook an exercise of finding out from the Employees'

Provident Fund website portal whether there was a valid registration in

favour of the other bidders or not while refusing to accept the valid

registration certificate that was offered by the petitioner just a couple of

days after the submission of the tender. If the filing of a particular

document was necessary and if the necessary document was not filed,

14/15 0405wp1744.16&oths-Judgment

the Municipal Council could not have made an endeavour to find out

whether the concerned tenderer actually possesses the document or not.

This cannot be done specially in a case where the Municipal Council has

refused to permit the petitioner to submit the relevant document within

a couple of days from the date of submission of the tender. If the other

tenderers had also not submitted a valid document at the time of

submission of their bids and if the Municipal Council had undertaken an

exercise to find out whether the other bidders did possess a valid

employees provident fund registration certificate on the date of

submission of the tender, on parity, an opportunity was also required to

be granted to the petitioner to produce the relevant certificate. If the

petitioner's financial bid was not opened, the financial bids of the other

bidders also could not have been opened, as the documents tendered by

them, in lieu of the employees provident fund registration certificate

was not valid on the date of submission of the bid as the validity period

of the said document had expired and the document was also not

accompanied by Form-5A, that was required to be submitted as per

Clause-3 of the said document. We find that the action on the part of

the respondent-Municipal Council in refusing to open the financial bid

of the petitioner, while opening the financial bids of the other bidders,

is arbitrary. In the circumstances of the case, it would be necessary to

quash the tender process, so that the respondent-Municipal Council

could issue a fresh tender, if necessary.

15/15 0405wp1744.16&oths-Judgment

Hence, for the reasons aforesaid, the writ petitions are

partly allowed. The tender process initiated by the respondent No.1-

Municipal Council in respect of allotment of work that relates to these

petitions is quashed and set aside. The Municipal Council is free to issue

a fresh tender, if necessary. Rule is made absolute in the aforesaid

terms with no order as to costs.

                                   JUDGE                                       JUDGE 
                            
     KHUNTE
      
   







 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter