Citation : 2023 Latest Caselaw 1425 Bom
Judgement Date : 10 February, 2023
501-OSWPL-35402-2022-J.DOC
Shephali
REPORTABLE
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L) NO. 35402 OF 2022
WITH
INTERIM APPLICATION (L) NO. 2098 OF 2023
Apar Industries ltd,
Having its corporate office at Apar House,
Corporate Park, VN Purav Marg, Sion
Trombay Road, Chembur, Mumbai 400 071 ...Petitioner
~ versus ~
1. Union of India,
Through the Ministry of Railways,
256-A, Rail Bhavan, Raisina Road,
New Delhi 110 001
2. Central Organisation For
Railway Electrification,
through the Dy. Chief Electrical
Engineer,/MP-1/ CORE; and through
the Principal Chief Materials Manager,
CORE; at Civil Lines, Prayagraj,
Uttar Pradesh 211 001
3. Research Designs And
Standards Organization,
Through the Director General/ QA
(Electrical) RDSO, Annexe Building
No. 2, Manak Nagar, Lucknow,
Page 1 of 21
10th February 2023
::: Uploaded on - 13/02/2023 ::: Downloaded on - 14/02/2023 02:19:59 :::
501-OSWPL-35402-2022-J.DOC
India 226 011
4. Rail India Technical And
Economic Service,
A Government of India enterprise
incorporated under the provisions of
the Companies Act 1956 having its
office at 2nd Floor, Churchgate Station
Building, MK Road, Churchgate,
Mumbai 400 020 ...Respondents
A PPEARANCES
for the petitioner Mr Mustafa Doctor, Senior
Advocate, with Jehangir
Jejeebhoy, Rahul Dwarkadas,
Areez Gazdar & Shireen Mistri,
i/b Veritas Legal,.
for the respondent- Mr Suresh Kumar.
Railways
CORAM : G.S.Patel &
Neela Gokhale, JJ.
DATED : 10th February 2023
ORAL JUDGMENT (Per GS Patel J):-
1. Rule. Since there is an Affidavit in Reply (it runs into four volumes), by consent, Rule is made returnable forthwith and the matter is taken up for hearing and final disposal. A Rejoinder has already been filed.
10th February 2023
501-OSWPL-35402-2022-J.DOC
2. On this Petition, we made an order first on 25th November 2022, which reads thus:
"1. Leave to amend in terms of the draft tendered, taken on record and marked "X1" for identification with today's date. Amendments to be carried out forthwith in the course of the day without need of reverification. The Respondents are not represented although they seem to have been given notice including notice by email of today's listing.
2. This appears to be a fourth round of litigation by the Petitioner. It is a major supplier of Over Head Equipment to the Indian Railways. This equipment consists inter alia of copper conductors used in railway electrification. We are not entering into any larger controversy today since our objective is to test whether there is a case made out for urgent relief. Amongst the contracts that the Petitioner undertakes are contracts for the supply of jointless Hard Drawn Grooved Copper Contract Wire or HDGC wire.
3. On 22nd June 2018, the Petitioner had a contract for the supply of such HDGC wires. One of the components or raw materials for manufacturing HDGC wires are what are called CCC Rods. They compulsorily have to be purchased only from an approved supplier, one of which is HCL. To make the CCC Rods, Copper Cathodes are required raw materials. These have to conform to certain requirements of the London Metal Exchange and have to be a Grade A quality. HCL could not get the required Cathodes and therefore the Petitioner obtained these from Sumitomo Japan and supplied these Copper Cathodes to HCL so that it could manufacture the CCC Rods.
4. It is at this point that an objection seems to have been taken that by directly obtaining the Copper Cathodes from Sumitomo and supplying to them to HCL, the Petitioner had done unauthorised or illicit "job work". This
10th February 2023
501-OSWPL-35402-2022-J.DOC
resulted in a show cause notice and then an order of nine month delisting.
5. Mr Doctor emphasises that at no point has there ever been a complaint about the quality specifications or standards of the Petitioners' supply. He also points out that in there was an arbitration dispute regarding non payment for supply of identical goods. An Arbitral Tribunal comprising of Railway officers found expressly that there was no deficiency in quality and made an award in favour of the Petitioners. There are also other orders of this Court, Mr Doctor says, which point to there being no quality issue.
6. The immediate urgency is that there is an ongoing tender process as set out in paragraphs 3.41A, 3.41B and 3.41C of the draft amendments from which the Petitioner has been delisted by the impugned letter dated 10th November 20922 following the show cause notice dated 2nd August 2022. This leaves the Petitioner out of the ongoing tenders. We are told that the Petitioner is in fact the lowest bidder in one of the two tenders, bids evidently having been opened. We will not restrain the tender process for obvious reasons. We do however direct the Respondents not to issue a final or formal letter of award or of acceptance of any bid until the next date. We make this time-limited order, because, despite service, the Respondents are not present. This order will continue only until 7th December 2022. The Petitioners must apply to the appropriate Bench which has this roster assignment for an urgent listing before then.
7. The Respondents will act on production of an authenticated copy of this order."
10th February 2023
501-OSWPL-35402-2022-J.DOC
3. We have extracted this only to give an abbreviated summary of the conspectus of the Petition. The prayers in the Petition, as amended, read thus:
"(a) that this Hon'ble Court be pleased to issue a Writ of Certiorari or any other Writ in the nature of Certiorari or any other appropriate writ, direction or order calling for all the documents in relation to the Impugned Show Cause Notice and the Impugned Delisting Letter, and after going into the legality and propriety of the same, quash and set aside:
1. the Impugned Show Cause Notice dated 2nd August 2022 (Exhibit "B" hereto); and
2. the Impugned Delisting Letter dated 10th November 2022 (Exhibit "A" hereto).
(b) that this Hon'ble Court be pleased to issue a Writ of Mandamus or any other writ in the nature of Mandamus or any other appropriate writ, direction or order directing the Respondents and their officers and agents not to take any steps in any manner in furtherance of the Impugned Delisting letter dated 10th November 2022;
(c) that without prejudice and in the alternative to prayers (a) and (g) and in the event that the Respondent authorities take the view that the Impugned Delisting Letter prevents the Petitioner from completing the existing contracts, this Hon'ble Court be pleased to issue a Writ of Certiorari or any other writ in the nature of Certiorari or any other appropriate writ, direction or order staying the operation, implementation and effect of the Impugned Delisting Letter dated 10th November 2022 in so far as it pertains to existing contracts."
10th February 2023
501-OSWPL-35402-2022-J.DOC
4. The challenge is to a de-listing letter of 10th November 2022 at Exhibit "A" at page 79. The effect of it is that the Petitioner is de-
listed for nine months from the list of approved vendors for the manufacture and supply of jointless hard Drawn Grooved Copper contact wires or HDGC wires. The show-cause notice, also assailed, is of 2nd August 2022.
5. As we have earlier noted, Apar Industries is a major supplier of Over Head Equipment or OHE to the Indian Railways. This consists of copper conductors used in railway electrification. Apar Industries has been supplying HDGC wires since May 2018. The volume is undoubtedly substantial. Even today it is an admitted position that there has been no written record of any complaint about Apar Industries' product quality or its performance.
6. On 1st December 2017, Apar Industries submitted a quality assurance plan or QAP for HDGC wires.
7. On 22nd June 2018, Apar Industries obtained a running contract for this supply. Against this contract, purchase or supply orders were issued periodically.
8. As our 25th November 2022 order notes, one of the raw materials for the manufacturing HDGC wires is what are called CCC rods. These must be purchased from an approved supplier. An approved supplier of CCC rods is Hindustan Copper Limited or HCL. In turn, copper cathodes are used in the manufacture of CCC rods. To trace this in reverse, copper cathodes are used to make
10th February 2023
501-OSWPL-35402-2022-J.DOC
CCC rods, and these CCC rods are then used to make HDGC wires. While there is quality control and manufacture to specifications required throughout, copper cathodes must conform to the requirements of the London Metal Exchange Grade A specification.
9. The only charge against Apar Industries is that it got copper cathodes from a third party and supplied these to HCL to manufacture CCC rods. Apar Industries is accused of engaging in what is described "job-work". It is true that Apar Industries bought the copper cathodes from Sumitomo Japan as these met the required London Metal Exchange Grade-A specification.
10. The 4th Respondent is the Rail India Technical and Economic Service Limited or RITES. It has inspected the CCC rods and HDGC wires and certified these as meeting the quality requirements and specifications.
11. On 25th February 2021, the 2nd Respondent, the Central Organisation for Railway Electrification, withheld or recovered about Rs.38 crores due to Apar Industries for the supply of HDGC wires. Apar Industries invoked arbitration. Mr Doctor accepts that payment for the HDGC wires was actually made, but what was withheld related to the supply of HDGC wires which did not use CCC rods obtained from HCL.
12. On 30th March 2021, the Research Designs and Standards Organisation (RDSO), the 3rd Respondent, issued a notice de- listing the Petitioner for alleged job-work.
10th February 2023
501-OSWPL-35402-2022-J.DOC
13. Apar Industries filed a Writ Petition on 22nd April 2021. This Court directed the Respondents to accept Apar Industries' bid for Railway tenders and not to award tenders until final disposal of Apar Industries appeal before the Appellate Authority. Time to dispose of the appeal was periodically extended and, in the meantime, Apar Industries was allowed to participate in all tenders, these not to be finalized. On 9th June 2021, the Appellate Authority confirmed the order of de-listing. Apar Industries filed a second Writ Petition challenging the Appellate Authority's order. That order was stayed by this Court. One of the reasons was that the show-cause notice did not indicate a proposed de-listing. It also noted that there was no quality defect, deficiency or deviation from quality.
14. In the meantime, in the arbitral proceedings, there came to be made an arbitral award directing the Railways to release all amounts due to the Petitioners. Mr Doctor would have us read the arbitral tribunal's findings, but we do not believe that this material is for our purposes today. What is relevant is that on 21st December 2021, the Respondents withdrew the show cause notice and consequently Apar Industries withdrew its Writ Petition.
15. The Railways have challenged the arbitral award under Section 34 of the Arbitration & Conciliation Act, 1996.
16. Nothing seems to have happened till 2nd August 2022, when the Railways issued the impugned show cause notice, now asking Apar Industries to show cause why it should not be de-listed. This led ultimately, after Apar Industries had filed a Reply, to the
10th February 2023
501-OSWPL-35402-2022-J.DOC
impugned order of 10th November 2022, which said only that Apar Industries' reply was found not to be acceptable.
17. Mr Doctor poses a question, presumably to himself, "why not?" The question provides its own answer because the impugned order has no reasons that we are able to discern. There is rank speculation about a deviation from the QAP -- actually worded as conjecture saying that this "may lead to quality issues".
18. On the face of it, the impugned order cannot be sustained. De-listing for any period of time has serious consequences. As a matter of administrative law, no order with such consequences can be made on what is the purest speculation. Nowhere in the papers to be found a single record to indicate that (i) there has ever been a deviation from specifications of quality or, (ii) that because Apar Industries supplied the Sumitomo copper cathodes to HCL for manufacturing CCC rods, after which it could make its HDGC wires, there has been any degradation, deterioration, variation or fall in prescribed quality or specifications.
19. We understand the prohibition or proscription against job- work. The reason is self-evident. It has to do with quality control. But the mere fact that a person has obtained the copper cathodes from another vendor and sent them to HCL for manufacture of CCC rods does not inevitably lead to a factual conclusion that there has been a variation in quality standards.
10th February 2023
501-OSWPL-35402-2022-J.DOC
20. This is one reason we find that the impugned order at page 79 could not possibly have speculated as to what might happen. If there was to be a blacklisting, this could only be done on the basis that there was indeed and in fact a deterioration in quality. Once the supply by Apar Industries was found to be non-conforming in quality, then it really would make no difference why that non- conformity took place. It could then perhaps be further attributed to the fact that Sumitomo copper cathodes were being supplied to HCL. But this is a factual determinant, and it cannot be left to the realm of speculation, conjecture and surmise.
21. The other factual aspect is that the prohibition against job- work was actually introduced in the year 1st January 2021. The RDSO (the 3rd Respondent) specifications in force prior to that date did not contain such a prohibition.
22. Strangely, the impugned order makes reference in its subject line to these RDSO specifications with effect from 1st January 2021 but applies them to supplies made between 2019 and 2020. That could never have been done.
23. Lastly on the factual aspect of the matter, the following points must be kept in mind.
(a) The copper cathodes from Sumitomo were inspected and found to conform to the necessary London Metal Exchange Standards.
10th February 2023
501-OSWPL-35402-2022-J.DOC
(b) The CCC rods manufactured by HCL using these copper cathodes were inspected and duly certified by the 4th Respondent.
(c) The HDGC wires made by Apar Industries from the CCC rods were inspected and approved by the 4th Respondent.
(d) HCL is an approved vendor of CCC rods.
(e) HCL has certified that the CCC rods were procured using LME Grade A quality-compliant copper cathodes and that these were checked internally by HCL's quality control team.
(f ) At no point has the Railways rejected the HDGC wires manufactured in this manner by Apar Industries. On the contrary, these supplies have been accepted and have actually been used. (For some reason that we cannot understand Apar Industries offered to replace these wires. If they were compliant then there was nothing to replace, but the point is that the Railways never acted on this).
24. We do not understand how a party can be de-listed for no demonstrable fault. A prohibition or a standard is sought to be applied retrospectively. Relevant factors have been completely ignored, namely quality control, and, most importantly, the
10th February 2023
501-OSWPL-35402-2022-J.DOC
acceptance of Apar Industries' products and their actual deployment by the Railways. The entirely irrelevant factor of the 2021 specification was used --irrelevant because it was applied to supplies of a previous period although it came into effect only from 1st January 2021.
25. As a matter of administrative law, this action fails both the primary and the secondary tests of judicial review -- where fundamental rights are involved, and where they are not. It is entirely disproportionate. It also completely meets or fits the standard of Wednesbury nnreasonableness as enunciated in Associated Provincial Picture Houses Limited v Wednesbury Corporation.1 Lord Greene said:
"... It is true that discretion must be exercised reasonably. Now what does that mean? Lawyers familiar with the phraseology used in relation to exercise of statutory discretions often use the word 'unreasonable' in a rather comprehensive sense. It has frequently been used and is frequently used as a general description of the things that must not be done. For instance, a person entrusted with a discretion must, so to speak, direct himself properly in law. He must call his own attention to the matters which he is bound to consider. He must exclude from his consideration matters which are irrelevant to what he has to consider. If he does not obey those rules, he may truly be said, and often is said, to be acting 'unreasonably'. Similarly, there may be something so absurd that no sensible person could even dream that it lay within the powers of the authority. ... In another, it is taking into consideration extraneous matters.
It is unreasonable that it might almost be described as being done in bad faith; and in fact, all these things run into one 1 [1948] 1 KB 223.
10th February 2023
501-OSWPL-35402-2022-J.DOC
another."
...
"... it must be proved to be unreasonable in the sense that the court considers it to be a decision that no reasonable body can come to. It is not what the court considers unreasonable. ... The effect of the legislation is not to set up the court as an arbiter of the correctness of one view over another."
26. In Council of Civil Service Unions v Minister for the Civil Service,2 Diplock LJ for the House of Lords spoke of 'irrationality' in these words:
By 'irrationality' I mean what can by now be succinctly referred to as Wednesbury unreasonableness. It applies to a decision which is so outrageous in its defiance of logic or accepted moral standards that no sensible person who had applied his mind to the question to be decided could have arrived at it.
(Emphasis added)
27. Even as Wednesbury unreasonableness continued to inform decisions of Courts with the power of judicial review, not only here but in many other jurisdictions, there came into ascendance a parallel doctrine of proportionality. This is not necessarily linked to the award of punishment. It is a facet of reasonableness. Its tests are slightly different from those of Wednesbury unreasonableness. The doctrine tells us that in any executive or administrative action, the act or thing done or ordered to be done cannot be so disproportionate to the cause for that order. To put it more
2 [1983] UKHL 6 : [1984] 3 All ER 935 : [1984] 3 WLR 1174.
10th February 2023
501-OSWPL-35402-2022-J.DOC
colloquially, an administrator or an executive cannot use our hammer to kill an ant.3
28. In CCSU, Diplock LJ foresaw the advent of the proportionality doctrine:
"Judicial review has I think developed to a stage today when, without reiterating any analysis of the steps by which the development has come about, one can conveniently classify under three heads the grounds on which administrative action is subject to control by judicial review. The first ground I would call 'illegality', the second 'irrationality' and the third 'procedural impropriety'. That is not to say that further development on a case-by-case basis may not in course of time add further grounds. I have in mind particularly the possible adoption in the future of the principle of 'proportionality'... "
29. The CCSU standard was accepted in Union of India & Anr v G Ganayutham.4 The two doctrines received an elucidation in Om Kumar & Ors v Union of India,5 particularly on the question of primary judicial review (where fundamental rights are involved) and secondary judicial review (where they are not).6
30. The scope of the proportionality principle came to be examined in Coimbatore District Central Cooperative Bank v
3 See: R v Goldstein, [1983] 1 WLR 151 : [1983] 1 All ER 434 : per Diplock LJ: "This would indeed be using a sledge-hammer to crack a nut."
4 (1997) 7 SCC 463.
5 (2001) 2 SCC 386.
6 See also: Kerala State Beverages (M&M) Corporation Ltd v PP Suresh &
Ors, (2019) 9 SCC 710.
10th February 2023
501-OSWPL-35402-2022-J.DOC
Coimbatore District Central Cooperative Bank Employees Association & Anr.7 The Supreme Court said:
17. So far as the doctrine of proportionality is concerned, there is no gainsaying that the said doctrine has not only arrived in our legal system but has come to stay. With the rapid growth of administrative law and the need and necessity to control possible abuse of discretionary powers by various administrative authorities, certain principles have been evolved by courts. If an action taken by any authority is contrary to law, improper, irrational or otherwise unreasonable, a court of law can interfere with such action by exercising power of judicial review. One of such modes of exercising power, known to law is the "doctrine of proportionality".
18. "Proportionality" is a principle where the court is concerned with the process, method or manner in which the decision-maker has ordered his priorities, reached a conclusion or arrived at a decision. The very essence of decision-making consists in the attribution of relative importance to the factors and considerations in the case. The doctrine of proportionality thus steps in focus true nature of exercise--the elaboration of a rule of permissible priorities.
...
21. The doctrine has its genesis in the field of administrative law. The Government and its departments, in administering the affairs of the country, are expected to honour their statements of policy or intention and treat the citizens with full personal consideration without abuse of discretion.
There can be no "pick and choose", selective applicability of the government norms or unfairness, arbitrariness or unreasonableness. It is not permissible to use a
7 (2007) 4 SCC 669.
10th February 2023
501-OSWPL-35402-2022-J.DOC
"sledgehammer to crack a nut". As has been said many a time; "where paring knife suffices, battle axe is precluded".
(Emphasis added)
31. As the Supreme Court itself noted, the proportionality principle is a test of whether the decision-maker has achieved the correct balance: Chairman, All India Railway Recruitment Board & Anr v K Shyam Kumar & Ors.8 In Ganayutham, the Supreme Court said:
To arrive at a decision on "reasonableness" the Court has to find out if the administrator has left out relevant factors or taken into account irrelevant factors. The decision of the administrator must have been within the four corners of the law, and not one which no sensible person could have reasonably arrived at, having regard to the above principles, and must have been a bona fide one.
32. Some learning seems to suggest that the doctrine of proportionality now has greater prevalence than Wednesbury unreasonableness: Jitendra Kumar & Ors v State of Haryana & Anr.9 Paragraph 62 of this decision is telling:
62. Our attention has also been drawn to the following passage of Sir William Wade's Administrative Law, 9th Edn., pp. 371-72:
"Goodbye to Wednesbury?
The Wednesbury doctrine is now in terminal decline, but the coup de grâce has not yet fallen, despite calls for it from very high 8 (2010) 6 SCC 614.
9 (2008) 2 SCC 161;
10th February 2023
501-OSWPL-35402-2022-J.DOC
authorities. Lord Slynn said in the Alconbury case [R. v. Secy. of State for Environment, Transport & the Regions ex p Alconbury Development Ltd., (2001) 2 All ER 929 (HL)], with reference to proportionality:
'I consider that even without reference to the Human Rights Act, 1998 the time has come to recognise that this principle is part of English administrative law not only when judges are dealing with community acts but also when they are dealing with acts subject to domestic law.
Trying to keep the Wednesbury principle and proportionality in separate compartments seems to me to be unnecessary and confusing.' and in the Daly case [R. v. Secy. of State for the Home Deptt., ex p Daly, (2001) 3 All ER 433 (HL)] Lord Cooke said:
'I think that the day will come when it will be more widely recognised that Associated Provincial Picture Houses Ltd.
v. Wednesbury Corpn. was an unfortunately retrogressive decision in English administrative law, insofar as it suggested that there are degrees of unreasonableness and that only a very extreme degree can bring an administrative decision
10th February 2023
501-OSWPL-35402-2022-J.DOC
within the legitimate scope of judicial invalidation.' Although quoting and sympathising with these weighty opinions, and acknowledging that 'the Wednesbury test is moving closer to proportionality', the Court of Appeal has held that 'it is not for this Court to perform the burial rites'. That task must be left to the House of Lords, and meanwhile the law as laid down by the House in Brind case [R. v.
Secy. of State for the Home Deptt., ex p Brind, (1991) 1 AC 696 : (1991) 1 All ER 720 : (1991) 2 WLR 588 (HL)], in which proportionality was rejected as part of English law, must linger on.
Lord Irvine, L.C. has, however, suggested, in a human rights context, that 'there is a profound difference between the convention margin of appreciation and the common law test of rationality', and has raised the question, 'How long the courts will restrict their review to a narrow Wednesbury approach in non-convention cases, if used to inquiring more deeply in convention cases?' The difference that he observes is in substance the same as that detected by the House of Lords, and his question is whether it will be eliminated by 'spill-over effect' from human rights and EU law. This is exactly the kind of convergence which European influences are likely to bring about. It is evident already in the numerous references to proportionality which Judges are making freely, and which are paving the way for its general acceptance."
10th February 2023
501-OSWPL-35402-2022-J.DOC
We, with greatest respect, do not have any such problem. This Court not only has noticed the development of law in this field but applied the same also.
(Emphasis added)
33. Thus, we have not seen a judgment in India which says that only one can be applied and not the other; All India Recruitment Board points to the contrary. Indeed, the proportionality principle's origins have been traced to the Wednesbury unreasonableness doctrine: Maharashtra Land Development Corporation & Ors v State of Maharashtra & Ors.10
34. As we note, there is here a procedural irregularity in the absence of cogent reasons, the failure to take into account relevant material and the reliance on extraneous or immaterial factors. That meets the Wednesbury unreasonableness standard. As to proportionality, nowhere in the impugned order we find a justification for a de-listing for nine months. We can only presume that it was less than 12 months because someone might have described that as a blacklisting, and hence completely illegal. But that still does not answer why it should be this particular period.
35. It is impossible to sustain the impugned order at Exhibit "A".
36. Accordingly, the Petition succeeds. Rule is made absolute in terms of prayer clauses (a) and (b).
10 (2011) 15 SCC 616.
10th February 2023
501-OSWPL-35402-2022-J.DOC
37. This leaves the question of what is to happen about the existing tender that we have just been shown. This is Tender No.16225056 on which there was an auction on 7th February 2023. The Petitioner bid for the tender and Mr Doctor informs us on instruction that in fact the Petitioner was the lowest bidder. But the Petitioner has been excluded and its technical bid rejected on the ground that it was not eligible for participation.
38. Mr Suresh Kumar tells us that tender has not been awarded.
39. The result is that so far as this tender is concerned, Tender No.16225056, the Petitioners' technical bid will have to be accepted, opened, and examined by the Respondents. The Petitioners must be allowed to participate in that tender and in that bid. There is no question of them being ineligible to participate in that tender.
40. This will also apply to Tender No. 40225026A, and Tender No. 04225030. In all these tenders the Petitioner's bid has not been considered on the ground that it is not eligible to participate. Indeed, we are surprised by this in view of previous interim orders. In this context, we note our further order of 23rd January 2023, where after noting the previous facts in paragraphs 4, 5 and 6 we held as follows:
"4. In the meantime, Railways has proceeded with several other tenders. The Petitioner is being blocked from participating these other tenders.
5. As we have noted on 25th November 2022, there is no affirmative finding of quality deficiency in the Petitioner's supplies or products. There is no positive
10th February 2023
501-OSWPL-35402-2022-J.DOC
finding of a safety issue at all. Prima facie, the only objection seems to emanate for some form of an accounting entry discrepancy or objection relating to certain invoices for the process that we described in paragraphs 3 and 4 of our order dated 25th November 2022 order.
6. In this view of the mater, we have no hesitation in extending the protection in paragraph 6 of our 25th November 2022 order to all other ongoing tenders and any that are floated by the Railways between now and the next date."
41. The Petition is disposed of in these terms.
42. In the facts and circumstances of the case there will be no order as to costs.
43. We clarify that Section 34 Petition filed by the Railways will be decided on its merits uninfluenced by any observations we have made in this order.
44. The Interim Application is infructuous and disposed of accordingly.
(Neela Gokhale, J) (G. S. Patel, J)
10th February 2023
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!