Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samar Steel Industires Through ... vs The State Of Maharashtra And ...
2021 Latest Caselaw 6886 Bom

Citation : 2021 Latest Caselaw 6886 Bom
Judgement Date : 30 April, 2021

Bombay High Court
Samar Steel Industires Through ... vs The State Of Maharashtra And ... on 30 April, 2021
Bench: S.V. Gangapurwala, Shrikant Dattatray Kulkarni
                                     1              WP 5651 of 2021.odt



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                          WRIT PETITION NO. 5651 OF 2021

 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                    .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

                                      WITH
                          WRIT PETITION NO. 5619 OF 2021

 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                    .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents

                                      WITH
                          WRIT PETITION NO. 5652 OF 2021
 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                    .. Petitioner

          Versus

 The State of Maharashtra and others                             .. Respondents
                                      WITH
                          WRIT PETITION NO. 5666 OF 2021
 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                    .. Petitioner
       Versus
 The State of Maharashtra and others                             .. Respondents

                                                                            1 of 14




::: Uploaded on - 30/04/2021                   ::: Downloaded on - 09/09/2021 14:54:40 :::
                                     2             WP 5651 of 2021.odt


                                WITH
                   WRIT PETITION NO. 5667 OF 2021
 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                  .. Petitioner
       Versus
 The State of Maharashtra and others                           .. Respondents
                                WITH
                   WRIT PETITION NO. 5668 OF 2021
 Samar Steel Industries
 Through its Authorized Partner
 Shri Rajendra Satish Lalwani                                  .. Petitioner
          Versus
 The State of Maharashtra and others                           .. Respondents

 Mr. Devdatta P. Palodkar, Advocate for the Petitioner in all matters.
 Mr. S. B. Yawalkar, Addl. G. P. for Respondent Nos. 1 to 6 in all matters.
 Mr. R. B. Bhosale, Advocate for Respondent No. 7 in WP No.
 5651/2021, WP No. 5619/2021 and in WP No. 5652/2021
 Mr. S. S. Deve, Advocate for Respondent No. 7 in WP No. 5666/2021,
 WP No. 5667/2021 and in WP No. 5668/2021.
 Mr. P. N. Chavan, Advocate for Respondent Nos. 8 and 9 in all matters.
 Mr. Dhiraj Jethliya, Advocate for Respondent No. 10 in all matters.
 Mr. Patil, Advocate for Respondent No. 11 in all matters.

                               CORAM :   S. V. GANGAPURWALA &
                                         SHRIKANT D. KULKARNI, JJ.

Date on which reserved for order : 23.04.2021

Date on which order pronounced : 30.04.2021

FINAL ORDER (PER S. V. GANGAPURWALA, J. ) :-

. The petitioner had filled in the tender pursuant to the tender

notice issued by the respondents. The technical bids of the petitioner

are rejected. Subsequently, the work orders are issued in favour of the

respondents. The petitioner has assailed rejection of its technical bids,

2 of 14

3 WP 5651 of 2021.odt

so also has challenged the tender process.

2. The respondent No. 6 issued six different tender notices viz. 26

to 31 of 2020-2021 for supply of modular furniture. The tender

enumerates various terms and conditions. Subsequently, three

corrigendums are issued. As per corrigendum No. 3 the bidders were

directed to submit four different sample furnitures as per tender

specifications. The technical bids of the petitioner are rejected on the

ground that the sample does not pass the test.

3. Mr. Palodkar, learned counsel for the petitioner strenuously

contends that the samples of the petitioner are rejected by the

respondent No. 7 on the ground that, they do not pass the test of

tolerance. The test of tolerance was not a part of the tender condition,

nor any of the corrigendum issued. It was only by a note submitted by

the respondent No. 6 to respondent No. 7 that the respondent No. 7

shall also check the tolerance, the samples of the petitioner are

rejected. Upon re-testing the objection of bracket is done away with.

The sole ground for rejection of sample i.e. not possessing the test of

tolerance was beyond the terms of the contract and not sustainable.

4. The learned counsel further submits that in the affidavit fresh

stand has been taken that the samples of the petitioner are not as per

3 of 14

4 WP 5651 of 2021.odt

the specifications. The same was not a ground for rejection of the

samples. In the affidavit fresh ground cannot be agitated by the

respondent Nos. 1 to 6 and the same cannot be considered.

5. The learned counsel further submits that the tendering process is

not transparent and fair. Every stage of process has been hushed up.

The technical bid summary was uploaded at 11.31 a.m. i.e. within 12

minutes of opening of the technical bid and the financial summary was

opened at 11.49 a.m. Within a span of 30 minutes entire procedure of

opening of the technical bid upto the opening of financial bid is

completed. Thus, complete go-bye is given by the respondent No. 6 to

the entire transparent procedure prescribed by the State Government.

The learned counsel submits that as the tender process is not fair and

the decision making process is not transparent, this Court can exercise

its writ jurisdiction under Article 226 of the Constitution of India. The

learned counsel relies on the judgment of the Apex Court in a case of

Tata Cellular Vs. Union of India reported in (1994) 6 SCC 651. The

Court is required to weigh the competing interest. The Court can

examine whether the tender conditions have been considered while

rejecting the bid. The learned counsel relies on the judgment of the

Apex Court in a case of Raunaq International Ltd. Vs. I.V.R.

Construction Ltd. and others reported in (1999) 1 SCC 492. The

4 of 14

5 WP 5651 of 2021.odt

judicial review of the decision making process is permissible if it suffers

from arbitrariness or malafides. To buttress his submission, the learned

counsel relies on the judgment of the Apex Court in a case of

Montecarlo Limited. Vs. National Thermal Power Corporation Limited

reported in (2016) 15 SCC 272 and in a case of Afcons Infrastructure

Limited Vs. Nagpur Metro Rail Corporation Limited and another

reported in (2016) 16 SCC 818.

6. The learned counsel further submits that even if the technical bid

of the petitioner is rejected, the petitioner is entitled to challenge the

decision making process, more particularly, when it fails the test of

transparency. To substantiate his contention reliance is placed on the

judgment of the Apex Court in a case of Score Information

Technologies Limited Vs. Shriyash Technologies Limited and others

reported in (2016) 12 SCC 417.

7. The learned counsel submits that the rates quoted by the

petitioner are much lower than the respondents. The public interest

would be defeated if the tender of the petitioner is rejected on a ground

not contemplated by the terms of the tender. When public interest is

involved, this Court would exercise its jurisdiction under Article 226 of

the Constitution of India. The learned counsel relies on the judgment of

the Apex Court in a case of Bharat Coking Coal Limited and others Vs.

5 of 14

6 WP 5651 of 2021.odt

AMR Dev Prabha and others reported in (2020) 16 SCC 759.

8. The learned counsel further submits that the successful bidders

had formed a cartel. The same is writ large by the rates quoted by

them. The rates quoted by the respondents in all the 43 tenders except

one tender are in the range of 1% below estimated cost. On this count

also the entire tender process deserves to be set aside. The learned

counsel submits that if, the additional condition introduced by way of

tolerance is removed, the sample of the petitioner will have to be

accepted. After re-testing of the samples, the respondent No. 7 is not in

a position to say that the sample of the petitioner does not pass the test.

The affidavit of respondent No. 7 does not support the case of the

respondents. The petitioner had used more sturdy and durable pipes

than prescribed in the specification of the tender. There cannot be any

prohibition for using more sturdy and durable material for furniture in

the tender. Moreover, the same cannot be a ground to reject the tender.

9. Mr. Yawalkar, learned Additional Government Pleader for the

respondent Nos. 1 to 6 submits that, the fair and transparent procedure

has been adhered to by the respondents. Under corrigendum No. 1

certain conditions were relaxed. The applications were received from

the tenderers including the petitioner for extension of time and also for

relaxing certain conditions. Corrigendum No. 2 was issued extending

6 of 14

7 WP 5651 of 2021.odt

the time for submitting the online bid. Thereafter, corrigendum No. 3

was issued relaxing certain conditions and further extending the date of

uploading the tender by the bidders. Under corrigendum No. 3, it was

specified that the sample must be as per specifications given in the

tender and corrigendum No. 3. It was also clarified that clause 22 of

the general conditions of the tender and paragraph No. 3.1.1.2 of the

Government Resolution dated 01.12.2016 should be complied. Certain

queries were raised by the tenderers and were replied by the

department clarifying that the product must be strictly as per

specifications and standards. The samples submitted by the bidders

were sent to the laboratory with due codification for testing and calling

its report along with specification and note. The note referred to the

standard prescribed by the Bureau of Indian Standards. The testing

authority submitted its report. According to the report of the testing

authority, the petitioner's product samples were not complying

specifications and the testing laboratory recorded the sample as not

satisfactory. For the bunk bed and other products the requirement of

MS square tube size was 46×46 mm having thickness 1.5 mm. The

same was the specification given in the tender as well as the

corrigendum and such product also must comply with condition No. 22

of the tender i.e. most fulfill the I.S. standards. The MS square tube of

the petitioner are admeasuring 50.6 mm, 50.2 mm having thickness 1.5

7 of 14

8 WP 5651 of 2021.odt

mm. This does not comply with the specifications given by the

tendering authority. The petitioner and other tenderers whose samples

were rejected did not supply the samples as per specification were

declared as not qualified / rejected. As per the technical evaluation

only four bidders were qualified as their testing reports showed remark

"satisfactory". The tender process was fair. The Government

Resolution dated 01.12.2016 also suggest that the samples which are to

be purchase must comply with the I.S. standards. The allegations in

respect of cartel are denied. The entire process has been adhered to.

The entire tender process was online on Maharashtra Tender (E-

Procurement System of Government of Maharashtra). The question of

unfairness does not arise in online process.

10. The learned Addl. G. P. relies on the following judgments.

i) Montecarlo Limited Vs. National Thermal Power Corporation

Limited reported in 2016 DGLS (SC) 1112.

ii) Afcons Infrastructure Ltd. Vs. Nagpur Metro Rail Corporation

Limited and another reported in 2016 DGLS (SC) 976.

iii) Directorate of Education & Ors. Vs. Educomp Datamatics Ltd.

& Ors. reported in 2004 DGLS (SC) 245.

11. The learned counsel for the successful bidders supported the

arguments of the learned Addl. G.P. and further submitted that the

8 of 14

9 WP 5651 of 2021.odt

work had to be done within the stipulated period. They have also

purchased the material and 7-10% of the work has already been

completed. The decision making process has been followed properly.

The process was transparent. The petitioner was not technically

qualified. As the petitioner was not technically qualified, he has no

locus standi to assail the work orders allotted to the successful bidders.

12. Upon hearing the submissions of the learned counsel for the

parties and going through the pleadings, it appears that the petitioner

has assailed the decision of the authority and the tender process on

following counts.

(I) the technical bid of the petitioner is erroneously rejected.

(II) the decision making process interalia the scrutiny of the

technical and financial bids and the issuance of work order is

arbitrary and is not in a fair and transparent manner.

(III) the successful bidders have formed the cartel.

13. The sample of the petitioners are rejected. The respondent No. 7

while rejecting the sample of the petitioner observed in its report as

under :

"General Remarks - All the samples meet the requirement of customers technical data specification with respect to the test conducted above except test at serial no. 1.b, 2c, f, 3b and d in re-

9 of 14

10 WP 5651 of 2021.odt

testing the objection of bracket has been done away with, as such the objection with regard to the non adherence to specifications still subsist as per corrigendum No. 3 for dining table eight seater. The vertical legs and all framing are to be made of square tube of size 46×46 mm made out of MS with thickness 1.5 mm. The sample of the petitioner was with specification of 50.6×50.5×1.5 mm for bunk bed also. The same was not as per the specification and the sample of the study table also did not meet with specification of 46×46×1.5 mm. The sample submitted by the petitioner had specification of 50.4×50.4×1.5 mm."

14. The samples of other bidders also which were of 47 mm size and

above are rejected. The laboratory has given the report with the remark

same has not been satisfactory. The specification of samples of the

tenderers whose tenders are accepted are 46.1, 46.2. The one whose

specification were 47.1 or 47.2, were also rejected. The petitioner's

samples were not as per the specification.

15. The gravamen of the petitioner's contention is that the petitioner

had submitted more sturdy samples. The terms and the conditions of

the tender were specific. The petitioner was required to submit the

samples with specifications as detailed in the tender document and the

corrigendum No. 3. The samples certainly were not in consonance with

the tender document. In the affidavit, a different stand is not taken by

the respondent Nos. 1 to 6. The test report of respondent No. 7

specifically mentioned that the said samples are not as per the

10 of 14

11 WP 5651 of 2021.odt

specification, in view of that we need not go into the dispute with

regard to the tolerance. The same may not be relevant.

16. In matters of contract / tender the jurisdiction of this Court

would be in a limited campus. This Court cannot sit as an appellate

authority over the terms and conditions specified by the department.

The Court would only be concerned with the decision making process.

The samples of the petitioner were not in consonance with the

specifications enumerated in the terms and conditions of the tender

and the corrigendum. The petitioner cannot grouse a grievance if its

samples does not comply with the specification of the tender document.

17. It is no doubt true that a fair play is necessary concomitant of a

tendering process. It should be free from arbitrariness and should not

be arcuated with malice or malafides. We do not find that the

respondent Nos. 1 to 6 committed illegality in rejecting the technical

bid of the petitioner. The petitioners' samples were not complying with

the specifications in the tender and so have been rightly rejected.

18. Other allegations of the petitioners that the tendering process

was not transparent and fair and that within a span of 30 minutes the

process was completed need not be sufficient to arrive at conclusion

that process was not transparent. The whole process was online. The

11 of 14

12 WP 5651 of 2021.odt

technical bid of the petitioner is rejected. The same was based on the

laboratory report. The financial bids were opened and rates were

before the authorities. In the light of that, it may not take much time

for the respondents to construe the lowest financial bidders from those

whose technical bids were accepted.

19. The allegations of cartel are also not prima facie worth

considering. Only because the difference in rates of successful bidders

were less would not be sufficient to construe cartel amongst the

tenderers.

20. The cartel is defined under Section 2(C) of the Competition Act

2002. As per the said definition "cartel" includes an association of

producers, sellers, distributors, traders or service providers who, by

agreement amongst themselves, limit, control or attempt to control the

production, distribution, sale or price of, or, trade in goods or provision

of services.

21. In absence of the direct evidence evincing cartel, it is unsafe to

conclude that the respondents indulged in formation of cartel only on

the ground that the rates quoted by the respondents are in close

proximity. The other supporting evidence is lacking. The contention of

the petitioner, of the respondents forming a cartel cannot be concluded.


                                                                           12 of 14





                                     13               WP 5651 of 2021.odt


22. It is settled proposition of law that interference in the decision

making process or rejecting the bid of the tenderer should not be

interfered with, unless the decision making process is malafide or is

intending to favour someone or the decision is shown to be so arbitrary

or irrational that no responsible authority acting reasonably and in

accordance with law would have reached. In the present matters, the

decision is not perverse, nor is arbitrary. The same is based on the

laboratory report testifying that the petitioner's samples do not satisfy

the test or specifications laid down in the tender document.

23. In the light of the above, there is no merit in the petitions. Writ

petitions are dismissed. No costs.

 ( SHRIKANT D. KULKARNI )                         ( S. V. GANGAPURWALA )
         JUDGE                                              JUDGE



24. At this stage, Mr. Palodkar, the learned counsel seeks

continuation of the order of status-quo granted earlier by this Court.

25. The work order is issued. The work has commenced according to

the respondents. We have held that the petitioner was not technically

qualified as the samples were rejected.




                                                                           13 of 14





                                   14              WP 5651 of 2021.odt


26. In view of all the above, the request made for continuance of

status-quo is rejected.

 ( SHRIKANT D. KULKARNI )                      ( S. V. GANGAPURWALA )
         JUDGE                                           JUDGE




 P.S.B.




                                                                        14 of 14





 

 
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