Citation : 2023 Latest Caselaw 4083 Bom
Judgement Date : 24 April, 2023
WPs 1516-23 @ Connected WPs 1 Common Judgment
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
WRIT PETITION NO. 1516/2023
Sushikshit Berojgaranchi Navkiran Nagrik Seva
Sahakri Sanstha Maryadit, Amravati (Registration
No.743/2010), Office at Near Durga Mata Mandir,
Belpura, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1513/2023
Sharda Mahila Bachat Gat (Registration
No.APPG274009002948), Office at Baripura, Navi Basti,
Badnera, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1509/2023
Samyak Nagrik Seva Sahakri Sanstha Maryadit,
Amravati (Registration No. 697/2006), through its
President, Office at Opposite Krushnabai Deshmukh
Vidyalaya, Prabhu Colony, Mahadeo Khori Road,
Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1511/2023
Afsar Khan S/o Miya Khan, aged about 56 years,
Occupation : Contractor, R/o Pathan Pura,
Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
::: Uploaded on - 24/04/2023 ::: Downloaded on - 25/04/2023 18:19:04 :::
WPs 1516-23 @ Connected WPs 2 Common Judgment
WITH
WRIT PETITION NO. 1507/2023
Shyam Babanrao Shingare, aged about 58 years,
Occupation : Contractor, R/o Nilkanth Chowk,
Budhwara, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1518/2023
Maitri Sushikshit Berojgar Nagrik Seva Sahakri Sanstha
Maryadit, Amravati (Registration No. 777/2013),
through its Secretary, Office at Sabnis Plot,
Rajapeth, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1514/2023
Sanjay S/o Ramraoji Hirpurkar, aged about years,
Occupation : Contractor, R/o Budhwara Chowk, New
Jain Temple, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1508/2023
Maitri Sushikshit Berojgar Nagrik Seva Sahakri Sanstha
Maryadit, Amravati (Registration No. 777/2013),
through its Secretary, Office at Sabnis Plot,
Rajapeth, Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
::: Uploaded on - 24/04/2023 ::: Downloaded on - 25/04/2023 18:19:04 :::
WPs 1516-23 @ Connected WPs 3 Common Judgment
WITH
WRIT PETITION NO. 1512/2023
Berojgaranchi Maharashtra Nagrik Seva Sahakri Sanstha
Maryadit, Amravati (Registration No. 732/2009), Office
at Behind Akbari Mashjid, Akbar Nagar,
Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1517/2023
Vikas Ganga Nagrik Seva Sahakri Sanstha Maryadit,
Amravati (Registration No. 342/2002), through its
President, Office at Mudliyar Nagar, Line No.1,
Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1515/2023
Shri Sai Sushikshit Berojgar Nagrik Seva Sahakri Sanstha
Maryadit, Amravati (Registration No. 823/2017), Office
at Near Kalamaroti Mandir, Bhaji Bazar, Tarkheda,
Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
WITH
WRIT PETITION NO. 1510/2023
Mohammad Irshad S/o Abdul Sattar, aged about 46 years,
Occupation : Contractor, R/o Habib Nagar No.1,
Amravati, Tq. and Dist. Amravati. PETITIONER
.....VERSUS.....
Amravati Municipal Corporation through its
Commissioner, Office at Rajkamal Square, Amravati,
Tq. and Dist. Amravati. RESPONDENT
::: Uploaded on - 24/04/2023 ::: Downloaded on - 25/04/2023 18:19:04 :::
WPs 1516-23 @ Connected WPs 4 Common Judgment
________________________________________________________________
Shri Anand S. Jaiswal, Senior Advocate with Shri Amol B. Patil, counsel for the
petitioners.
Shri Chandrashekhar S. Kaptan, Senior Advocate with Shri Ankush P. Kalmegh,
counsel for the respondent.
______________________________________________________________________
CORAM : A. S. CHANDURKAR AND M.W. CHANDWANI, JJ.
DATE : APRIL 24, 2023. ORAL JUDGMENT : (PER : A.S. CHANDURKAR, J.)
Since common issues arise in these writ petitions, they are being
decided together by this common judgment. RULE. Rule made
returnable forthwith and heard the learned counsel for the parties.
2. The facts in brief relate to a condition in the contract entered into
by the respondent no.1-Amravati Municipal Corporation with the
petitioner-Societies who are the registered firms undertaking work of
clearing city waste within the jurisdiction of the Municipal Corporation.
On 23.08.2018, the Municipal Corporation published an E-Tender notice
inviting bids for carrying out the work of cleaning in twenty two
Prabhags, each work being liable to be rendered for one Prabhag. In the
E-Tender notice it was stated that initially the work would be granted for
a period of three years with a further extension of one year each on two
occasions. In other words, a successful bidder was entitled to carry out
the works for a total period of five years subject to satisfactory
performance. Each Society being successful bidder has been awarded
such work by separate agreements entered into with the Municipal
Corporation. After completion of the initial period of three years each
WPs 1516-23 @ Connected WPs 5 Common Judgment Society was permitted to carry out the said work for the fourth year.
When the Societies were expecting further continuation of the work in the
fifth year, the Municipal Corporation published another E-Tender notice
on 04.03.2023 inviting bids to carry out the work of cleaning by dividing
the Municipal Corporation into five zones. Being aggrieved by the action
of the Municipal Corporation in not allotting the work for the fifth year,
the aggrieved Societies have filed these writ petitions.
3. Shri Anand Jaiswal, learned Senior Advocate for the petitioner-
Societies invited attention to various clauses of the E-Tender notice
alongwith the terms and conditions of the work order. As per the relevant
terms and conditions the initial work was to be carried out for a period of
three years from the date of issuance of the work order and subject to the
satisfactory completion of such work further extension of one year each
was liable to be granted. As per Clause 75 of the terms and conditions a
third party audit was required to be carried out by a Committee headed
by the Deputy Commissioner. Such third party audit was to be
undertaken every six months. The Society was required to purchase six
mini Tippers that were manufactured in the year 2017-18 alongwith
Ground Positioning System (G.P.S.) system. According to the petitioners
on satisfactory completion of the work of cleaning for three years, the
Municipal Corporation had granted an extension of one year which came
to an end by 31.12.2022. Without any legal justification the Municipal
WPs 1516-23 @ Connected WPs 6 Common Judgment Corporation proceeded to issue a fresh E-Tender notice changing the
manner of allotment of the work by re-structuring twenty two Prabhags
with five Zones. Without any justification and despite the fact that each
Society had satisfactorily completed the works, there was no reason for
the Municipal Corporation to have issued a fresh E-Tender notice. The
Societies had not been penalized for any major default and penalties if
any had been imposed for minor defaults. It was urged that on the
doctrine of 'Promissory Estoppel' the Municipal Corporation was
precluded from issuing a fresh E-Tender notice especially when the
Societies were given to believe that on satisfactory completion of the
works, they were entitled to carry out such works for a total period of five
years. The reply filed by the Municipal Corporation did not indicate what
was the public interest involved so as to issue a fresh E-Tender notice and
discontinue the contracts in favour of the Societies. Attention was invited
to the provisions of Sections 63, 66A and Section 290 of the Maharashtra
Municipal Corporations Act, 1949 to urge that it was a statutory duty of
the Municipal Corporation to undertake the work of cleaning within the
limits of the Municipal Corporation. In that regard, the learned Senior
Advocate placed reliance on the decisions in Vice Chairman & Managing
Director, City and Industrial Development Corporation of Maharashtra
Ltd. & Another Versus Shishir Realty Private Limited & Others [2021
SCC OnLine SC 1141], Mihan Indid Ltd. Versus GMR Airports Ltd. &
Others [2022 SCC OnLine SC 574], Union of India & Others Versus
WPs 1516-23 @ Connected WPs 7 Common Judgment Tantia Construction Private Limited [(2011) 5 SCC 697] and M.P. Power
Management Company Limited Jabalpur Versus SKY Power Southeast
Solar India Private Limited & Others [(2023) 2 SCC 703]. It was thus
urged that on consideration of the aforesaid facts and the doctrine of
'Promissory Estoppel' the issuance of fresh E-Tender notice by the
Municipal Corporation was liable to be quashed.
4. Shri Chandrashekhar Kaptan, learned Senior Advocate for the
respondent-Municipal Corporation opposed aforesaid submissions. At the
outset he submitted that under the terms and conditions on which the
work orders were issued, Clause 95 contained an arbitration clause
wherein it was stated that with regard to any dispute arising under the
contract the same would be referred for arbitration to be undertaken by a
retired Judicial Officer. The terms and conditions relied upon by the
Societies as annexed to the writ petitions were without reference to
Clause 95 and the said terms and conditions placed on record indicated
the terms and conditions only till Clause 94. In view of the fact that a
specific remedy of invoking the arbitration clause was provided in the
terms and conditions and as it was the case of the Municipal Corporation
that the work for the fifth year had not been allotted for that reason, it
was open for the Societies to have this aspect adjudicated by taking
recourse to Clause 95. It was submitted that the Municipal Corporation
had acted in a bona fide manner under the terms of the agreement and
WPs 1516-23 @ Connected WPs 8 Common Judgment hence no fault could be found with the issuance of a fresh E-Tender
notice. Under Clause 72 of the terms and conditions, a provision for
imposing penalties in the contingencies stipulated was made and
penalties had been imposed on the Societies. The specific stand taken in
this regard in paragraph 4 of the affidavit-in-reply filed by the Municipal
Corporation had not been denied by the Societies. Despite the fact that
minor penalties had been imposed upon the Societies it was being urged
by them that the action of the Municipal Corporation was unjustified.
Though under the terms and conditions a successful bidder was required
to purchase new vehicles the same would not mean that satisfactory
performance of the cleaning work could be dispensed with. The
extension of the contract after expiry of three years was dependent upon
satisfactory completion of such works. Since the works were found to be
satisfactory at the end of three years, an extension for a period of one
year was granted. It was thus submitted that in absence of the Municipal
Corporation being satisfied with the discharge of contractual obligations,
no relief could be granted to the petitioners. Inviting attention to the
decision in Deepak Misrimal Jain Versus Municipal Corporation of
Greater Bombay & Others [2001 (3) Mh.L.J. 651], it was submitted that
the work in question could not be stated to be statutory in nature. The
same was non-statutory and the obligations were contractual in nature. It
was thus submitted that no relief could be granted to the petitioners and
the writ petitions were liable to be dismissed.
WPs 1516-23 @ Connected WPs 9 Common Judgment
5. Having heard the learned counsel for the parties and having
perused the documents on record, we find that under the terms and
conditions of the contract, a successful bidder is entitled to carry out the
work of cleaning initially for a period of three years and thereafter on
satisfactory completion of that work he is entitled to an extension of one
further year. Subject to completion of satisfactory work for the extended
period, another extension of one year is permissible. Each Society has
been granted the first extension after completion of three years and hence
such works have been carried out for a period of four years. According to
the Municipal Corporation since it imposed penalties on the Societies and
it was not satisfied with the manner in which the work was carried out,
the extension for the fifth year has not been granted. On the other hand,
according to the Societies even assuming that some minor penalties were
imposed on the Societies, the same did not prevent the Municipal
Corporation from granting extension for the fifth year. It is thus clear that
the Societies seek extension of the contracts for the fifth year in view of
the terms of the contract. It is precisely in such situation that Clause 95
of the terms and conditions would be attracted since there is a dispute
that has arisen with regard to extension of the contract for the fifth year.
In our view, Clause 95 of the terms and conditions would be attracted in
the given facts since the Societies seek extension for the fifth year based
on the terms and conditions itself while the Municipal Corporation seeks
to justify the non-grant of extension for the fifth year on the ground that
WPs 1516-23 @ Connected WPs 10 Common Judgment it was required to impose penalties on the Societies as the work discharged
was not satisfactory. This dispute can be raised in arbitration proceedings
by the Societies by invoking Clause 95 of the terms and conditions.
6. It is urged on behalf of the Societies that under the doctrine of
'Promissory Estoppel' having purchased new vehicles on issuance of the
work order, the Societies were entitled to continuation of the contract for
a total period of five years. It may however be noted that such
continuation is subject to satisfactory discharge of contractual obligations.
The right to extension for the fifth year being dependent upon satisfactory
completion of the work in the previous year, the said aspect cannot be
ignored while applying the doctrine of 'Promissory Estoppel'. The said
doctrine would be subject to the terms and conditions of the contract that
has been agreed by the parties. With regard to the stand of the
petitioners that the contract was entered into for the discharge of
statutory obligations of the Municipal Corporation, we may note that in
Deepak Misrimal Jain (supra) a similar contract for supply of lorries with
labourers for removal of silt, debris, household waste materials, etc. to
the Municipal Corporation was considered by the Division Bench. It was
held that on entering into such contract for the work in question relations
between the parties were governed by the contract and not by any
constitutional provisions. Such contracts were stated to be non-statutory
and the rights of the parties were governed by the terms of the contract.
WPs 1516-23 @ Connected WPs 11 Common Judgment We find that even in the present matter, the rights of the parties would be
governed by the terms and conditions of the work order. Since Clause 95
thereof provides the mode of resolution of such disputes by having a
reference to arbitration it would be necessary for the aggrieved parties to
invoke such clause. We do not find that there is any arbitrariness in the
action of the Municipal Corporation in issuing a fresh E-Tender notice in
the aforesaid backdrop. In fact, in paragraph 82.8 of the decision in M.P.
Power Management Company Limited, Jabalpur (supra) relied upon by
the learned Senior Advocate for the Societies, the Hon'ble Supreme Court
has held that existence of a provision for arbitration is viewed as a near
bar to the entertaining of a writ petition. Moreover, the question whether
the Societies carried out the works in a satisfactory manner or not would
be a disputed question of fact which cannot be resolved in exercise of the
writ jurisdiction.
7. For all aforesaid reasons, we decline to entertain the writ petitions
since the terms and conditions of the work order provide for resolution of
the disputes arising out of the contract by having recourse to process of
arbitration under Clause 95 as provided. By clarifying that the observations
made in the judgment are only for considering the question as to whether
the writ petitions should be entertained or not, it is held that the
petitioners are free to invoke the arbitration clause under Clause 95 of the
terms and conditions of the work order.
WPs 1516-23 @ Connected WPs 12 Common Judgment
8. The writ petitions are thus dismissed. Rule accordingly. No costs.
(M.W. CHANDWANI, J.) (A.S. CHANDURKAR, J.) APTE
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!