Citation : 2017 Latest Caselaw 3107 Bom
Judgement Date : 13 June, 2017
1 wp19of98.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
WRIT PETITION NO.19 OF 1998
Shasakiya Karmachari Sanghatana
Regd. No. 2140/79, Parwana Bhavan
Station Road, Nagpur through
its President Camp, Amravati ......... .. PETITIONER
// VERSUS //
1 State of Maharashtra
through its Secretary Public Works
Department, Mantralaya, Mumbai 32
2 Nitin Jairamji Gadkari,
Minister for Public Works Department,
Gadkari Wada, Mahal, Nagpur
3 Deodatta Marathe,
Chief Engineer, Public Works Department,
Nagpur Region, Civil Line, Nagpur
4 Sudhakar Tekade,
Superintending Engineer,
Public Works Department,
Nagpur Circle, Old Secretariat Building,
Civil Lines, Nagpur - 1
::: Uploaded on - 23/06/2017 ::: Downloaded on - 28/08/2017 05:59:08 :::
2 wp19of98.odt
5 Vivek Ghanekar,
Executive Engineer,
Public Works Department,
Divi. No.1,Residency Road,
Sadar, Nagpur ..... RESPONDENTS
-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Mr.P.D. Meghe, Adv. for the Petitioner.
Mr.N.H.Joshi, AGP for the Respondent No1.
-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
CORAM : B.P.DHARMADHIKARI, J.
R.B.DEO, J.
DATE : 13.06.2017.
ORAL JUDGMENT (Per B.P.Dharmadhikari, J) :
1 The petitioner Association has on 2nd January, 1998
attempted to bring an important issue to the notice of this
Court. Cognizance of the issue has been taken in public
interest.
2 We have been hearing Advocate Shri Meghe for
petitioner and learned AGP for respondent no.1 since last 2
to 3 days.
3 Though certain respondents are joined as a party in
person, it appears that no specific role as such played by
them has been urged. Only because of impact of a possible
3 wp19of98.odt
direction sought from this Court upon them, they have been
joined as parties.
4 Briefly stated, Advocate Shri Meghe submits that
system of "Selective Tendering" provided for in Manual of
Public Works Department, has been abused and misused in
present matter. He has invited our attention to works
disclosed in Annexure B, Annexure C and Annexure D to
demonstrate that that process was not applicable in the
present matter. According to him, comparison of Annexure
C and Annexure D straightway shows a loss of Rs. 1 lakh
per painting. The amount paid on 16 works described in
Annexure B could have been much less had public tenders
been invited. He submits that in studied estimation of
petitioner Sanghatana, the loss to public revenue is Rs.
14,45,000/-. Advocate Shri Meghe further submits that had
matter been decided immediately it would have been
beneficial to public but then even at this stage appropriate
directions could be issued by this Court. He submits that if
possible, a direction to inquire into those works should also
be issued.
4 wp19of98.odt
5 Learned AGP has made available P.W.D. Manual
alongwith modified Schedule 42 (dated 16.12.2015) for
perusal of this Court and has also given photographs of
relevant extracts. He submits that in an emergency the
power to take recourse to selective tendering is conferred
and has been accordingly used. He states that in present
matter, though, the work may have been known in advance
and the power appears to have been used, but then
circumstances in which it was used, are not on record. He
states that respondent no. 1 is still in the process of finding
out the relevant records. He adds that estimation of loss is
only a guess work of petitioner and can not be accepted.
Relying on Annexure C and D, he contents that argument of
paying more sum of Rs. 1,000/- per painting is
misconceived as there is no relation inter-se.
6 Upon instructions, from officer present informs that in
course of time, the tender process has been refined, made
more transparent and in most of cases, it is either paper
tendering or e-tendering. The works mentioned in
Annexure B are now being allotted by following
5 wp19of98.odt
appropriate procedure depending upon the value thereof.
He submits that as transparent process is being followed,
the grievance made by petitioner itself can not now arise
and does not survive.
7 We find that the petitioner has in petition pointed out
clause 2.2 of P.W.D. Manual which deals with tenders.
Tenders are required to be sealed and invited in open and
public manner either by advertisement in local newspaper
or by a notice in English or regional language pasted in
public places. Clause 210 governs situation prevailing in
tribal / difficult areas where contractors do not become
available easily for accepting such works. In that
eventuality, the department is authorized to take recourse
to process of selected tendering. A list of contractors is
required to be mentioned and the work is to be
communicated to them and offers are to be invited therefor
at least from three contractors. Thereafter, the lowest offer
can be accepted.
8 In present matter, perusal of Annexure B reveals that
19 works available under P.W.D. Division No.1, Division
6 wp19of98.odt
No. 2, Medical Division and Agriculture Construction
Division Nagpur are shown. These works have been done
in 1997-1998 through selective tendering. First work is
about renovation of kitchen in cottage of Hon'ble Deputy
Minister and P.A. at Ravi Bhavan. The approximate value
(estimated) is stated to be Rs. 5.16 lakh. According to
petitioner had there been proper tender and recourse to
competitive bidding, the department could have saved
amount of Rs. 50,000/- at least on this work. The work at
Serial No. 2 is providing aluminum partition in chamber of
Secretary in premises of Hyderabad House. Estimated cost
is Rs. 4.99 lakh and according to petitioners saving could
have been of Rs. 49,900/-. Thus, in all 16 works,
petitioners have presumed 10% of the estimate to be the
savings which could have been done had there been proper
tendering. It is, therefore, guess work of petitioner that at
least 10% of the amount could have been saved. In this
jurisdiction, we are not in a position to accept such guess
work or comment upon it either way. However, we find
substance in contention of Shri Meghe that these works
7 wp19of98.odt
could not have been subjected to selective tendering
process. As respondent no.1 has not produced relevant file,
we do not know why renovation to cottage or need to
provide aluminum partition to chamber arose and when it
arose, whether it was known in advance and therefore,
could have been processed through paper advertisement or
then it arose at eleventh hour, are the material questions.
In any case, such works normally can not arise at the
eleventh hour. There would be previous planning and
previous application of mind to it. The works, therefore,
could have been published and tenders could have been
invited. Renovation of cottage or provision of partition
could have been made after some time. It appears that
these works may have been done during winter session of
assembly in Nagpur, and therefore, may have been treated
as urgent works so as to enable the Hon'ble Minister or
their secretaries to be benefited thereby. However, works
can not be said to be of such a urgent nature that its
functioning would have been rendered impossible.
8 wp19of98.odt
9 If in a occupied government residence roof falls or
there is other similar accident, adherence to normal
procedure of inviting tenders for repairing it may result in
undue delay thereby forcing the occupant to vacate the
quarter. Such a type of emergency is not shown in these
works. We therefore, find that the adoption of selective
tendering process for Annexure 'B' work in 1997-98 has not
be justified by respondents.
10 Even in tribal or difficult areas where works are to be
allotted by selective tendering, relevant provisions
contemplate drawing of list of contractors in advance.
Thus, qualified, eligible contractors are available and
through them the work is got done. Three of them are
given opportunity to offer their rates and then the tender
process is completed. This is not the situation in present
matter.
11 Alongwith Pursis today learned AGP has produced
clause 19 appended to schedule 42 which speaks of
selective tendering. However, then it contemplates reasons
to be recorded in writing and power is given to Chief
9 wp19of98.odt
Engineer, if the cost of work involved are upto Rs. 25 lakhs
and to Superintending Engineer, if cost is Rs. 10 lakhs. But
then this clause 19 again shows that it recognizes normal
procedure of getting said works done through tender. Thus,
only in exceptional circumstances, deviation from normal
procedure has been permitted. In present matter, no such
privilege has been claimed by respondent no.1.
12 Our observations could have been used with
advantage had this matter been decided immediately after
its filing. We are making these observations almost 19
years after petition came to be filed and 20 years after the
works were done. The Schedule appended to P.W.D.
Manual has been changed in the meanwhile. More
transparent process is claimed to have been introduced.
Petitioner Sanghatana acting vigilantly could have brought
these new changes or record. But petitioner has not raised
any grievance about it on any occasion. It has not pointed
out any lacune in amended provisions. We only mention
that it also did not move any application for early hearing
in the matter.
10 wp19of98.odt
13 Bare perusal of Annexure C and D show that
both can not be seen as part of same transaction. But, then
recourse to selective tendering was not warranted even
then.
14 Petitioner, however, does not point out any nepotism
or corruption in the process adopted. There is no complaint
about quality of works. Hence, taking overall continue the
matter, we are not inclined to issue any directions in this
writ petition at this stage. However, considering the
position of petitioner, we grant petitioner Sanghatana
opportunity to approach again if after going through
revised norms, it finds any mischief or any scope for
improvement. Needless to add that if it finds any instance
of abuse or misuse of power, it can approach proper forum
in accordance with law. With these observations and
opportunity to petitioner, we discharge Rule. Writ
petition / P.I.L. is disposed of. No costs.
JUDGE JUDGE belkhede, PA
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!