Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Gaurav Contracts Co. A Reg. ... vs Western Coalfields Ltd. (Wcl), Thr. Its ...
2024 Latest Caselaw 25974 Bom

Citation : 2024 Latest Caselaw 25974 Bom
Judgement Date : 23 September, 2024

Bombay High Court

M/S Gaurav Contracts Co. A Reg. ... vs Western Coalfields Ltd. (Wcl), Thr. Its ... on 23 September, 2024

Author: M.S. Jawalkar

Bench: Avinash G. Gharote, M.S. Jawalkar

2024:BHC-NAG:10639-DB


                      WP No. 2677-24+Judgment            1




                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                     NAGPUR BENCH, NAGPUR.


                                        WRIT PETITION NO. 2677/2024
                                                  WITH
                                        WRIT PETITION NO. 1310/2024
                                                  WITH
                                        WRIT PETITION NO. 2997/2024
                                                  WITH
                                        WRIT PETITION NO. 3090/2024
                                                  WITH
                                        WRIT PETITION NO. 1143/2024
                                                  AND
                                        WRIT PETITION NO. 2583/2024


                      WRIT PETITION NO. 2677/2024

                               M/s Harsha Constructions Private Limited,
                               (HCPL), Registered Office at League
                               Sujana Building, 2nd Floor, Sy. No. 36/A/9,
                               Gopanpally Road, Serilingampally (Mandal)
                               Hyderabad, Rangareddi, Telangana 500046,
                               Telangana
                                                                        .... PETITIONER

                                                  // VERSUS //

                               Western CoalFields Limited,
                               Through its General Manager,
                               having office at Coal Estate,
                               Civil Lines, Nagpur
                                                                   .... RESPONDENT

                                                     WITH


..ANSARI, Pethe and Khapekar
                       WP No. 2677-24+Judgment             2




                      WRIT PETITION NO. 1310/2024

                               M/s Gaurav Contracts Co.,
                               A registered Partnership Firm,
                               Through its Partner Shri Nikul Navin Dholu,
                               Aged about 32 years, Occ. Business,
                               having its Office at 122, Puja Complex,
                               Station Road, Bhuj-Kutch, Gujarat 370001
                                                                        .... PETITIONER

                                                   // VERSUS //

                               Western CoalFields Limited (WCL),
                               Through its General Manager,
                               Coal Estate, Civil Lines, Nagpur 440001
                                                                         .... RESPONDENT

                                                      WITH

                      WRIT PETITION NO. 2997/2024

                               M/s Shodha Constructions Private Limited,
                               8-2-293/82/L/356/A, Road No. 12,
                               Banjara Hills, Hyderabad 500034
                                                                     .... PETITIONER

                                                   // VERSUS //

                               Western CoalFields Limited,
                               Through its General Manager,
                               having office at Coal Estate,
                               Civil Lines, Nagpur
                                                                         .... RESPONDENT

                                                      WITH



..ANSARI, Pethe and Khapekar
                       WP No. 2677-24+Judgment              3




                      WRIT PETITION NO. 3090/2024

                               M/s Kaveri Engineering Projects Private Limited,
                               (KAVERI), Flat No. 203, #6-3-1089-1/1,
                               Pavani Avenue, Rajbhavan Road, Somajiguda,
                               Hyderabad 500082 (Telangana)

                                                                            .... PETITIONER

                                                   // VERSUS //

                               Western CoalFields Limited,
                               Through its General Manager,
                               having office at Coal Estate,
                               Civil Lines, Nagpur
                                                                        .... RESPONDENT
                                                       WITH

                      WRIT PETITION NO. 1143/2024

                               M/s H.D. Enterprises,
                               A Registered Partnership Firm,
                               Through its Partner Shri Harilal
                               S/o Devji Patel, Aged about 64 years,
                               Occ. Business, Office at 501-503,
                               Siddharth Complex, R C Dutt Road,
                               Vadodara, Gujarat

                                                                            .... PETITIONER
                                                   // VERSUS //

                               Western CoalFields Limited (WCL),
                               Through its General Manager (CMC),
                               Office at Coal Estate, Civil Lines, Nagpur

                                                                        .... RESPONDENT


..ANSARI, Pethe and Khapekar
                       WP No. 2677-24+Judgment             4




                                                       AND

                      WRIT PETITION NO. 2583/2024

                               C5 Engineering Private Limited,
                               Registered Office Plot No. 270-A,
                               MLA Colony, Road No. 12,
                               Banjara Hills, Hyderabad 500043
                                                                   .... PETITIONER


                                                   // VERSUS //


                               Western CoalFields Limited,
                               Through its General Manager,
                               having office at Coal Estate,
                               Civil Lines, Nagpur
                                                                   .... RESPONDENT


                       ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞
                         Mr. S.V. Manohar, Sr. Adv a/b Mr. Y.N. Sambre & Mr. S.O.
                        Ahmed, Advocates for the Petitioners in respective Petitions
                           Mr. C.S. Samudra, Mr. A.M. Ghare, Advocates for the
                                     Respondent in respective Petitions
                       ∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞∞

                      CORAM : AVINASH G. GHAROTE &
                              SMT. M.S. JAWALKAR, JJ.

                      CLOSED FOR JUDGMENT ON :- AUGUST 21, 2024
                      JUDGMENT PRONOUNCED ON :- SEPTEMBER 23, 2024


                      JUDGMENT :

- (PER: SMT. M.S. JAWALKAR, J.)

..ANSARI, Pethe and Khapekar

(1) Rule.

(2) Rule made returnable forthwith.

(3) Heard finally by the consent of learned counsel

appearing for the parties.

(4) The challenge raised in all the Petitions are the same

i.e. challenge to the order of black-listing. All the petitions are

taken up together to decide them by common judgment.

(5) All the Petitions question the communication by

which the Petitioners have been blacklisted and security deposits

of the Petitioners have been forfeited on the ground that bids of

the Petitioners violate Clause 4.2(d) of the NIT on account of the

Petitioners having business relationship with another bidder,

which put the Petitioners in a position to have access to the

information about or influence the bid of another bidder. As

similar question is involved in all the Petitions, they are taken up

for final hearing together.

..ANSARI, Pethe and Khapekar

The contentions in the Writ Petitions are as follows:-

M/s Harsha Construction Pvt. Ltd. - Advocate Choubey Vs Western Coalfields Limited - Advocate Ghare

Tender No. - 21/2023-24 Bid No. - GEM/2023/B/ 3593161 Dated - 20/06/2023 Work - For Removal of all type of Material (SOB) in all kinds of strata by Hiring of Equipment) Joint Venture Between - Ms Kaveri Engineering Projects Limited, M/s Harsha Construction Pvt. Ltd.

M/s C5 Engineering Pvt. Ltd.

M/s KAVERI-HCPL-C5

Disqualified for - Violating Clause 2(v)(d) of CIPP. Impugned Order dated - 04/04/2024, Page No. 235, Annexure - N

Ground for passing impugned order - "The two bidders i.e. M/s M/s KAVERI-HCPL-C5 and M/s HCPL-SHPPL JV have their partners namely M/s Harsha Constructions Private Limited and M/s Sushee Hitech Projects Private Limited respectively who had formed their own JV and obtained work at Pauni II Expansion OCM of Ballarpur Area vide LOA No. Wcl/GM(CMC)/E-837017/LOA/34/2022-23/52 dated 12/12/2022 and the work is under progress/execution at present. As such, it appeared that M/s KAVERI-HCPL-C5 JV and M/s SHODHA-SHPPL JV are in business relation through common parties who are their partner companies in the JV entity. As M/s Harsha Constructions Private Limited and M/s Sushee Hitech Projects Private Limited are presently working as JV for a different work, there is a high probability that they have access to information of

..ANSARI, Pethe and Khapekar

each other. Thus the bidders in present tender have access to information through common parties and hence would fall under "conflict of interest"

as per clause 2(v)(d) of CIPP. Thus, there is apparent violation of CIPP mentioned above especially when the two bidders have also given their declaration as per Annexure-P.

Prayer - Quash and set aside impugned order dated 04/04/2024.

- Direct the respondent to refund earnest money.

- During pendency stay the operation impugned order dated 04/04/2024.

=======================================================

C5 Engineering Pvt. Ltd - Advocate A.S. Manohar Vs Western Coalfields Limited - Advocate Ghare

Tender No. - 21/2023-24 Bid No. - GEM/2023/B/ 3592316 Dated - 20/06/2023 Work - For Removal of all type of Material (SOB) Joint Venture dated - 05/07/2023 Between - M/s Kaveri Engineering Projects Limited, M/s Harsha Construction Pvt. Ltd.(HPCL) and M/s C5 Engineering Pvt. Ltd.

"M/s KAVERI-HCPL-C5 Joint Venture"

Disqualified for - Violating Clause 2(v)(d) of COI Impugned Order dated - 04/04/2024, Pg No. 216, Annexure - N Ground for passing impugned order - It was alleged that, M/s

..ANSARI, Pethe and Khapekar

Shodha Constructions Private Limited and M/s Sushee Hitech Projects Private Limited formed a Joint Venture by the name of SHODHA-SHPPL JOINT VENTURE and have participated in the above mentioned tender. M/s Kaveri-HPC.-C5 JOINT VENTURE, a Joint Venture of which the petitioner is a partner, has one partner as M/s Harsha Constructions Private Limited and M/s Sushee High- tech Projects private Limited have formed another Joint Venture by the name of M/s HCPL-SHPPL JOINT VENTURE and the said Joint Venture has obtained work from the respondent at Paoni II Expansion OCM of Ballarpur area which is presently going on.

Prayer - Quash and set aside Judgment and Order dated 04/04/2024

- Direct the respondent to refund earnest money

- During Pendency stay the effect of impugned order dated 04/04/2024 =======================================================

M/s Gaurav Contracts Co. - Advocate Sambre Vs. Western Coalfields Limited - Advocate Samudra

Tender ID - 2018-WCL-10219-1 Tender No. - 3/2023-24 Bid No. -

Dated - 06/04/2023 Joint Venture between - M/s Gaurav Contracts and M/s H.D. Enterprises Company.

Disqualified for - Violating Clause 4.2(b) of JBD

Impugned Order dated - 08/02/2024, Pg No. 159, Annexure - XII

..ANSARI, Pethe and Khapekar

Ground for passing impugned order - The work being executed by M/s HD Gaurav JV Neeljay Expansion OCM is a business venture undertaken by M/s Gaurav Contracts Co.. and M/s H.D. Enterprises in the present tender by forming a JV. As such it is evident that M/s Gaurav Contracts Co. and M/s H.D Enterprises have business relationship with each other and the said business relationship is presently on going this is violation of clause 4.2(d) of the instruction to the bidder as per the NIT no. 03/2023-24.

Prayer - Quash and set aside Order dated 08/02/2024

- During the pendency Stay the effect of Impugned order dated 08/02/2024.

=======================================================

M/s Kaveri Engineering Project Pvt. Ltd. - Advocate A.S. Manohar Vs. Western Coalfields Limited - Advocate Ghare Tender No. - 21/2023-24 Bid No. - GEM/2023/B/ 3592316 Dated - 20/06/2023 Joint Venture Between - Ms Kaveri Engineering Projects Limited (KAVERI), M/s Harsha Construction Pvt. Ltd. and M/s C5 Engineering Pvt. Ltd "M/s KAVERI-HCPL-C5"

                               Joint Venture dated -         05/07/2023
                               Disqualified for          -   violating Clause 2(v)(d) of COI
                               Impugned order dated             -       04/04/2024, Annexure - N, Pg. 219
                               Ground for passing impugned order -               The two bidders I.e M/s


..ANSARI, Pethe and Khapekar





KAVERI-HCPL-C5 and M/s HCPL-SHPPL JV have their partners namely M/s Harsha Constructions private limited and M/s Shushee Hitech Projects Private Limited respectively who had formed their own VJ and obtained work at Pauni II Expansion OCM of Ballarpur Area vide LOA No. WCL/GM(CMC)/E-837017/LOA dated 12/12/2022 and the work is under progress /execution at present. As such, it appreared that M/s KAVERI-HCPL-C5 JV and coompanies in the JV entity.As M/s Harsha Construction private limited and M/s Sushee hitech Project Private Limited are presently working as JV for a different work, there is a high probability that they have access to information through common parties and hence would fall under "conflict of interest" as per clause 2(v)(d) of CIPP. Thus, there is apparent violation of CIPP mentioned above especially when the two bidders have also given their declaration as per Annexure -P.

Prayer - Quash and set aside impugned order dated 04/04/2024

- Direct respondent to refund earnest money

- Stay the effect of order dated 04/04/2024 ============================================================

M/s Shodha Construction Pvt. Ltd. - Advocate A.S. Manohar Vs. Western Coalfields Limited - Advocate Ghare Tender Notice No. - 21/2023-24 Bid No. - GEM/2023/B/ 3592316 Dated - 20/06/2023 Joint Venture Between - M/s Shodha Construction Pvt. Ltd., M/s Sushee Hi-tech Project Pvt. Ltd.

"SHODHA-SHPPL JOINT VENTURE"

..ANSARI, Pethe and Khapekar

Disqualified for - Violating Clause 2(v)(d) of COI Impugned order dated - 04/04/2024, Annexure - K, Pg. 210 Ground for passing impugned order - The two bidders I.e M/s KAVERI-HCPL-C5 JV and M/s SHODHA -SHPPL JV have their partners namely M/s Harsha Construction Pvt Ltd and M/s Shushee Hitech Projects Pvt Ltd respectively who had formed their own JV and obtained work at Pauni II Expansion OCM of Ballarpur Area vide LOA No. WCL..dated 12/12/2022 and the work is under execution at present. As such, it appeared that M/S SHODHA- SHPPL Joint Venture and M/S KAVERI-HCPL-C5 JV are in business relation through common parties who are their partner companies in the Jv entity. As M/S Harsha Construction pvt ltd and M/s Sushee Hitech Projects Pvt Ltd are presently working as JV for a different work and there is a high probability that they have access to information of each other. Thus the bidders in present tender have access to information through common parties and hence would fall under the "conflict of interest" as per clause 2(v)(d) of CIPP. Prayer - Quash and set aside impugned order dated 04/04/2024

- Direct respondent to refund earnest money

- Stay the effect of order dated 04/04/2024 =======================================================

M/s H.D. Enterprises Pvt. Ltd. - Advocate Sitani & Advocate Ahmed Vs. Western Coalfields Limited - Advocate Samudra E - Tender No. - 03/2023-24 Dated - 06/04/2023 Joint Venture Between - M/s H.D. Enterprises and M/s Gaurav Contracts Company

..ANSARI, Pethe and Khapekar

Disqualified for - Violating Clause 4.2(d) of Instructions to bidder Impugned order dated - 08/02/2024, Annexure - M, Pg. 90/95 Ground for passing impugned order - It was observed that M/s H.D. Enterprises and M/s Gaurav Contracts Co. have been awaded HOE work at Neeljay Expansion (Deep) OCM of Wani Area by CMC department , WCL, Nagpur as a JV entity in the name M/S H.D. GAURAV JV vide LOA Ref. No. WCL/.....and the work is under progress. The work being executed by M/s H.D. Enterprises and M/s Gaurav Contracts Co. in the present tensder by forming a JV. As such, it is evident that M/s H.D. Enterpises and M/s Gaurav Contracts Co. have business relationship with each other and the said business relationship is presently going on. This is violation of clause 4.2(d) of the instruction to the bidder As per the NIT.

Prayer - Quash and set aside impugned order dated 08/02/2024.

- During pendancy stay the effect of order dated 08/02/2024.

=======================================================

(6) As Writ Petition No. 1143/2024 is treated as lead

Petition, the facts and contentions of the said Petition have been

considered for adjudication of the issue involved in all the

Petitions:-

(7) That, on 06/04/2023, the Respondent floated a tender

bearing E-Tender No. 03/2023-24 inviting bids for the said

Project i.e. removal of all types of materials (Hard OB) in all

..ANSARI, Pethe and Khapekar

kinds of strata. The Petitioner submitted its bid on 24/04/2023 at

10:37 am and the last date for submission of the bid was

24/04/2023 at 11:00 hrs. However, at the last moment, the

Respondent published a Corrigendum and the last date for

submitting the bids was extended upto 04/05/2023. On

04/05/2023, the Respondent opened the technical bid and

disqualified the present Petitioner for violating Clause 4.2(d) of

the Instructions to Bidders on 23/05/2023. The same was

communicated to the Petitioner and immediately on 24/05/2023,

the Petitioner filed its objection before the Respondent. The

Respondent issued a Show Cause Notice dated 21/06/2023 to the

present Petitioner calling for an explanation from the present

Petitioner as to why action should not be taken against the

Petitioner for violating Clause 4.2(d) of the Instructions to

Bidders as per the E-Tender No. 03/2023-24. The said Show

Cause Notice was duly replied by the Petitioner on 03/07/2023

thereby explaining that the Petitioner is a Partnership Firm and

its working place/office was earlier at Bhuj, but after earthquake

..ANSARI, Pethe and Khapekar

in the year 2001, the Petitioner shifted the office at Vadodara

where-from it is operating its office.

(8) It needs to be noted here that by way of the Show

Cause Notice dated 21/06/2023, the Respondent, relying on

Clause 4 of the Instructions to Bidders, has observed that M/s

H.D. Enterprises and M/s Gaurav Contracts Company have been

awarded HOE Work at Neeljay Expansion (Deep) OCM of Wani

area by CMC Department, WCL, Nagpur as a JV Entity in the

name M/s HD Gaurav JV vide LOA Ref. No.

WCL/GM(CMC)/LOA/04/2018-19/20 dated 03/05.01.2019 and

the work is under progress/execution. From this, it is held that it

is evident that M/s H.D. Enterprises and Gaurav Contracts

Company have business relationship with each other and the

said business relationship is presently ongoing and the same

cannot be construed as being made at an "arm length" in the

usual course of business, so far as this Tender is concerned. Thus,

Clause 4.2(d) of the Instructions to Bidders appears to be

violated.

..ANSARI, Pethe and Khapekar

(9) It is further alleged that the Noticee has not made any

correct disclosure in Annexure-P and has furnished a false

undertaking. It was informed that the following action might be

initiated against the Petitioner:-

"1. Forfeiture of Earnest Money deposited by you for participation in NIT No. 03/2023-24.

2. Debarment of you i.e. M/s H.D. Enterprises and all your Partners for a period of 12 (twelve) months from the date of issue of such letter from participating in any future tenders in WCL either in individual capacity or as partner in partnership / JV firm."

(10) The Petitioner, by way of the reply, explained that

there is no violation of Clause 4.2(d) of the Instructions to

Bidders. The said Clause 4.2(d) specifies that it may be

considered that there is conflict of interest if the bidders are in

business relationship with each other and it should be such "that

puts them in a position to have access to the information about or

influence on the bid of another bidders". It is also submitted that

Clause 4.2(d) of the Instructions to Bidders therefore, postulated

that the business relationship with each other should be such that

..ANSARI, Pethe and Khapekar

one party has natural access to the information of the other or can

influence the other which requires some functional integrity

between the two or commonality between the

Director/Partners/CEO or Management of the Company. In

absence of such commonality or functional integrity, it cannot be

said that one party has access to the information or can influence

the business of the other and requested for withdrawal of the

said Show Cause Notice dated 21/06/2023. Personal hearing was

granted to the Petitioner on 08/07/2023. In spite of the

explanation given by the Petitioner, the Respondent passed an

order dated 26/08/2023 thereby holding that the present

Petitioner has violated Clause 4.2(d) of the Instructions to

Bidders as per NIT E-Tender No. 03/2023-24 and hence forfeited

earnest money deposited by the Petitioner amounting to Rs.

50,00,000/- and further the Petitioner and all its Partners are

debarred from participating in the future tenders floated by the

present Respondent in their individual capacity or

Partnership/Joint Venture Firm for a period of 12 months from

..ANSARI, Pethe and Khapekar

the date of the said order. The said order was challenged by filing

Writ Petition No. 5900/2023. This Court granted interim relief in

terms of the Prayer Clause (d). On 30/11/2023, this Court

remanded the matter back to the Respondent directing to decide

afresh. Even after remand, the reply of the Petitioner was not

considered and earlier order was confirmed.

(11) Mr. S.V. Manohar, learned Senior Advocate appearing

for the Petitioner submits that for the present NIT, the Petitioner

submitted the bid on 24/04/2023 at 10:37 am. The last date for

submission was 24/04/2023 till 11:00 am. This was extended

upto 04/05/2023. On 03/05/2023, one Gaurav Contracts

Company, with whom the Petitioner had an earlier Joint Venture

in respect of the work with WCL, also submitted its bid which is

the reason for the impugned communication. According to the

learned Senior Advocate, the very fact that the bid was to closed

on 24/04/2023 at 11:00 am and the bid of the Petitioner was

submitted was 24/04/2023 at 10:37 am, itself was indicative of

the fact that there was no nexus between the Petitioner and

..ANSARI, Pethe and Khapekar

Gaurav Contracts Company. He further submits that not even

the Petitioner and Gaurav Contracts Company were aware that

any decision regarding extension of time period of bid would be

taken by WCL and merely because the other member of the Joint

Venture dated 24/05/2018 which was only for singular work,

had submitted a bid on 03/05/2023, that does not indicate

satisfaction of the requirement of Clause 4.2(d) of the NIT. It is

further submitted that in the earlier round of litigation filed by

the Petitioner i.e. Writ Petition No. 5900/2023, while disposing of

the same on 30/11/2023, this Court had specifically directed this

position to be taken into consideration, which has not been done.

(11.1) Learned counsel for the petitioner pointed out that in

subsequent tender, clause 4.2 is amended deleting the word "all

business relation". On perusal of said amendment it also

supports the contention of petitioner. Though this amendment

can not be invoked in this present tender, however, from the fact

of amendment itself it is evident that the interpretation of said

clause is unreasonable.

..ANSARI, Pethe and Khapekar

(11.2) Learned Senior Advocate appearing for the Petitioner,

in support of his contentions, relied on the following judgments:-

"(i) Sarku Engineering Services SDN BHD, A Company registered under the laws of Malaysia vs. Union of India, Through the Secretary, Ministry of Petroleum & Natural Gas & another reported in 2016 SCC OnLine Bom 5233; and

(ii) Blue Dreamz Advertising Private Limited & another vs. Kolkata Municipal Corporation & others reported in 2024 SCC OnLine SC 1896"

(12) Mr. C.S. Samudra, learned Counsel for the

Respondent in Writ Petition Nos. 1143/2024 and 1310/2024

vehemently argued that the word 'business' is purposely used in

Clause 4.2(d) of the Instructions to Bidders which covers all

business relationships.

(12.1) The decision of banning from dealing in any business

with the respondent company for a period of one year is in terms

of NIT and it is an administrative decision which is taken after

careful scrutiny of the facts and material placed before it. Full

opportunity to the petitioner was granted, therefore, the decision

..ANSARI, Pethe and Khapekar

is not open to challenge. The Court is under obligation to confine

itself to the question of legality of decision making process and

not the decision itself. There is no error committed by the

Respondent nor there is any scope to say that principles of

natural justice are defeated.

(12.2) It is submitted that the petitioner M/s. H.D.

Enterprises have uploaded several documents amongst others

and undertaking as stipulated in Clause 4.2(b), 4.2(e), similarly

M/s Gaurav Contract Company also uploaded undertakings. It is

contended that during the evaluation of the bids submitted by

the petitioner and by the M/s Gaurav Contract Company the

Tender Committee noticed that these two bidders have been

awarded HOE work of Neeljay Expansion (d) OCM of Vani area

by WCL as a Joint Venture entity in the name of "M/s H.D.

Gaurav J.V." vide LOA dated 01/08/2018 and work order dated

03/01/2019. It is alleged that the said work is presently under

execution, whereas, in the present tender 3/2023-24, these two

bidders are competing against each other.

..ANSARI, Pethe and Khapekar

(12.3) Thus, these two bidders have violated Clause 4.2(d)

regarding conflict of interest as stipulated in instructions to

bidder, therefore, Tender Committee proceeded to disqualify the

said bidder. It is submitted that M/s Gaurav Contract Company

did not challenge the decision and thus, it has become final.

Therefore, petitioner is disqualified and estopped from

challenging the impugned order of ban.

(12.4) There was a show cause notice in which it is

specifically mentioned about intended action of forfeiture of

EMD and debarment of petitioner for a period of twelve months

from participating any future tender and for not furnishing

correct disclosure in terms of Annexure - P. The petitioner

submitted his reply, personal hearing was granted. There are

deliberations made at different levels. As such, decision making

process of banning the petitioner from dealing with the

respondent WCL is taken after scrutiny of all the papers,

deliberations made at different levels and also due application of

mind, as such, no fault can be attributed.

..ANSARI, Pethe and Khapekar

(12.5) It is submitted by the learned Counsel Shri Samudra

for Respondent Company that Clause 4.1 of instruction to bidder

mandates that each bidder shall submit only one bid either

individually or as a proprietor or as partner in the partnership

firm or as member in the Joint Venture or as Company registered

under the Companies Act, otherwise the bidder would be

disqualified. Clause 4.2 (d) in the present tender is substantially

different from erstwhile Clause 4.2 (d) that was existing in earlier

tender. The insertion of the word "business" in Clause 4.2 (d) in

the NIT has made substantial difference thereby making the

intention of the authority very loud and clear. The intention of

the authority is that bidders should not have "business

relationship with each other" and also should not have "any

business association with each other" so as to have an access to

the information of another bidder.

(12.6) It is also submission of learned Counsel Shri Samudra

that incidentally, if such relationship direct or indirect does exist

then the likelihood of forming a "cartel" is not at all ruled out.

..ANSARI, Pethe and Khapekar

Clause 4.2 (d) prohibits such unfair practice of forming a "cartel"

by the bidder, as the same is unfair trade practice which is not in

the public interest. All the compliances are duly made by the

authority before the impugned order is passed. No interference is

warranted at the hands of this Court.

(12.7) In response to the contention of the petitioner that the

petitioner submitted its bid on 24/04/2023 at 10:37 a.m., whereas

the other bidder M/s Gaurav Contract submitted it's bid on

03/05/2023 at 18:50 p.m. during the extended period for

submitting the bid, he submitted that the time and date of the

bidding by the bidders is not the relevant factor for establishing

conflict of interest. The knowledge about the participation of the

other bidder in the tender at the time of bidding is not the

relevant factor, even when petitioner got its knowledge

subsequently, the undertaking and the clause gets automatically

attracted. The said clause needs to be interpreted in such a

manner that it will give commercial sense and meaning so as to

..ANSARI, Pethe and Khapekar

ultimately achieve the object of inserting the word "business" in

Clause 4.2 (d) for the first time.

(13) Learned Counsel Shri A.M. Ghare for Respondent in

Writ Petition Nos. 2677/2024, 2583/2024, 3090/2024 and

2997/2024 supported the argument advanced by learned Counsel

Shri Samudra. In addition, it is submitted that in Writ Petition

No. 2583/2024, the petitioner HCPL had participated through a

Joint Venture comprising of itself with M/s Kaveri Engineering

Projects Limited (KAVERI) and C-5 Engineering Private Limited

(C5). In the same process another Joint Venture had submitted

bid comprising of firms by the name of Shodha Constructions

Private Limited (SHODHA) and M/s Sushee Hitech Projects

Private Limited made it (SHPPL). The firms of SHPPL and

petitioner had formed a joint venture by the name of M/s HCPL-

SHPPL in a bid floated at Pauni II Overcast Mine at Ballarpur

Area of the respondent and having successful in securing a

contract, which is still in subsistence, having been awarded on

12/12/2022. It is submitted that therefore, it is clear that one

..ANSARI, Pethe and Khapekar

partner of the C5-KAVERI- HCPL JV was in direct business

relations with one partner of SHODHA- SHPPL JV, and both had

applied for the same tender. He further submitted that as this

subsisting business relation was not disclosed in the list, the

technical bid of C5-KAVERI- HCPL was rejected for breach of the

CIPP. The said disqualification has not been questioned by the

petitioner or it's J.V. and has attained finality. It is submitted that

the order of debarment is a consequential action to the

disqualification. As there is no challenge to the disqualification,

the order of debarment which is a consequential action to the

disqualification would not be maintainable. He relied on

Edukanti Kistamma (Dead) through L.Rs. Vs. S. Venkatareddy

(Dead) through L.Rs. And others, 2010 (1) SCC 756.

(14) We have heard both the parties at length, considered

documents placed on record and citations referred. The question

which falls for our consideration is whether in the facts and

circumstances of the case, order of the Respondent Company

dated 08/02/2024 (Annexure - M), debarring the petitioner for a

..ANSARI, Pethe and Khapekar

period of twelve months is valid and justified in the eye of law.

Another question which falls for our consideration is whether

there is any violation of Clause 4.2 at the hands of petitioners.

(15) In foregoing Paragraphs this Court has already

recorded what are the contentions of the parties and why the

respondent Company is saying that there is a violation of Clause

4.2(d). The impugned order is the result of such violation. Now

let us turn to the clause itself to see whether there is any

conclusive presumption spelt out in the clause so as to conclude

that if petitioners and other bidder have business relationship,

that by itself, puts them in a position to have access to

information about or influence on the bid of another bidder. It

would be appropriate to reproduce Clause 4.2 for the sake of

convenience.

Clause 4.2 Conflict of Interest.

"A Bidder may be considered to have a conflict of interest with one or more parties in this bidding process, if:

a) They have controlling partner(s) in common: or

b) They receive or have received any direct or indirect subsidy/financial stake from any of them: or

..ANSARI, Pethe and Khapekar

c) They have the same legal representative/agent for purpose of this bid: or

d) They have business relationship with each other, directly or through common third parties, that puts them in a position to have access to information about or influence on the bid of another Bidder, or

e) A Bidder or any of its affiliate participated as a consultant in the preparation of the design or technical specification of the contract that is the subject of the Bid; or

f) In case of a holding company having more than one subsidiary/sister concern having common business ownership/management only one of them can bid. Bidders must proactively declare such sister/common business/management in same/similar line of Business.

All such Bidders having a conflict of interest shall be disqualified."

(16) The opening words of Clause 4.2 says that a bidder

'may' be considered to have a conflict of interest. As such, there

is no conclusive presumption that if they have business

relationship with each other it would be conclusive proof of

having a conflict of interest with one or more parties in the

bidding process. So simple business relationship is not sufficient

to conclude that the parties are having conflict of interest unless

there is functional integrity or commonality.

(17) The petitioner in reply to show cause specifically

submitted that they do not have any common partners with M/s.

..ANSARI, Pethe and Khapekar

Gaurav Contracts Company (M/s. GCC) and working

place/office of the petitioner is at Vadodara, Gujarat which is at a

distance of 400-500 kms away from the office of M/s. GCC whose

office/work place situated at Bhuj, Gujarat. Moreover, the last

date for submission of bid was 24/04/2023 till 11.00 Hrs. and the

petitioner had submitted the bid on 24/04/2023 at 10.37 Hrs.

Thereafter, the respondent extended the last date for submission

of bid till 04/05/2023 and said M/s. GCC submitted their bid on

03/05/2023 at 18.50 Hrs. It is an admitted fact that the entire

tender process is floated on the Government GEM portal and it is

completely online and no participant is having access to know

who all are participating.

(18) In view of the above facts, one cannot conclude that

there was any knowledge to the petitioner-company of any

company/entity/firm, with which it had a JV participating, in

the tender. If there would have been such intention, the said

constituent of the JV would have submitted its bid within time

and not in extended period. All the constituents of the JV are the

..ANSARI, Pethe and Khapekar

distinct entities and having separate legal status. The Joint

Venture had been entered into only for the earlier tender notice

of a project. However, it appears that there was no functional

integrity between entities which had formed the JV and they

were independent entities. That JVs were for a single venture and

not for a continuing business, is a position not disputed by the

learned counsel for the respondents. On perusal of Clause 4.2 (d),

"all business" relationships are not covered by the clause. It

disqualifies only those business relationship that would put a

bidder in a position to have access to the information about or

influence the bid of another bidder. There is no absolute

presumption to the effect that if there is business relationship, it

would be considered to have conflict of interest with one or more

parties in the bidding process.

As indicated above, having a mere business

relationship by itself is not a ground for disqualification, in light

of the language of Clause 4.2 (d), for it further requires that such

business relationship has put them in a position to have access to

..ANSARI, Pethe and Khapekar

information about or influence on the bid of another bidder.

Therefore, for disqualifying a bidder it has to be established that

the latter part of Clause 4.2 (d) has been fulfilled and a mere

business relationship cannot be the basis for holding that there is

a conflict of interest within the meaning of the expression as

occurring in Clause 4.2 of the Conditions of the NIT. There has to

be subjective satisfaction of the Bidding Authorities.

(19) Clause 16 of the NIT Conditions contain guidelines

on debarment of firm from bidding. The learned counsel for

WCL sought to justify the action of debarment relying upon this

Clause, which reads as under:-

"16. Guidelines on Debarment of Firms from Bidding CIL and its Subsidiary Companies shall follow the following guidelines for effecting 'Debarment of firms from Bidding' with a contracting entity in respect of Works and Services Contracts.

1. Observance of Principle of Natural Justice before debarment of firm from Bidding.

2. The Bidder/Contractor may be debarred in the following circumstances:

i)...

vi) Willful suppression of facts or furnishing of wrong information or manipulated or forged documents by the Agency or using any other illegal/unfair means."

..ANSARI, Pethe and Khapekar

(20) It is submitted that the petitioner as well as M/s.

GCC have not made correct disclosure in Annexure-P and has

furnished a false undertaking. It is not disputed that Annexure-P

is submitted by M/s. H.D. Enterprises on 15/04/2023. The

undertaking was to the effect that if it has any relationship with

another bidder directly or through another parties, that would

put a bidder in a position to have access to the information about

or influence the bid of another bidder or if not of its bid affiliate

participation as a consultant in the preparation of the relevant

document which is a subject of the bid, it would stand

disqualified. This would indicate that till the submission of

undertaking, the petitioner HDE was not aware that the period is

going to be extended and GCC would also file a bid. Thus,

Annexure-P cannot be said to be incorrect and false so as to claim

that a false undertaking had been submitted. Even if this

undertaking is given, the petitioner and GCC are both different

entities and there is no functional integrity. Even if they were

allotted a tender in one, joint venture that does not stop them

..ANSARI, Pethe and Khapekar

from pursuing their independent business. Clause 16(2)(b)(vi)

refers to willful suppression of facts or furnishing of wrong

information for disqualification. In view of the position, then

existing, there is no reason to conclude that the disclosure made

therein was incorrect and false undertaking had been submitted.

The respondent while passing the impugned order assumed that,

"the very existence of business relationship between the Bidders

is itself sufficient to infer and establish that the Bidders are in a

position to have an access to the information about or influence

on the Bid of another Bidder." Such presumption cannot be

drawn unless it is spelt out in the relevant provision. It has to be

decided in the facts and circumstances of the case. Only because

there is business relationship of the petitioner with GCC will not

automatically lead to conclude that they are in a position to have

an access to the information about or influence on the Bid of

another Bidder.

(21) Being a construction company, the petitioner may

have 'N' number of business relationship, however, it is not

..ANSARI, Pethe and Khapekar

necessary that, it would be in a position to have an access to the

information about or influence on the Bid of another Bidder

unless it is found that there is functional integrity. It is

unreasonable to expect the bidder to give details of the business

relationship with each and every such other entity.

(22) The learned counsel for the respondent vehemently

submitted that the relationship of the petitioner with GCC is not

at "arm's Lenth" by virtue of the work being executed by them at

Neeljay Expansion OCM. It is also the contention that, if such

business association is there between two bidders, either directly

or indirectly, either past or present, then the likelihood of

forming a 'cartel' is not at all ruled out.

(23) The "arm's Lenth transaction" refers to a business

deal in which two parties act independently without one party

influencing the other. There is no such finding or evidence on

record to conclude that such position was not in existence. Even

if plea of possibility of 'cartel' is considered, it cannot readily be

inferred. Whether in a given case, there was formation of 'cartel'

..ANSARI, Pethe and Khapekar

depends upon the available evidence and surrounding

circumstances. It is merely a suspicion. Only because GCC also

submitted its tender, it cannot be concluded that a cartel was

formed. There has to be some reasonable apprehension, in

addition to a mere business relationship, to establish this, which

is absent here. In fact, till the last date, GCC was not in the fray. It

has submitted its tender in extended period. There is no other

material except that they were having one Joint Venture which is

not sufficient to show that they are in a position to influence the

bid of each other. Similar position avails in other petitions, where

the blacklisting has been done merely on account of a JV having

been entered into in view of what has been discussed above

would equally apply there too.

(24) In Sarku Engineering Services SDN BHD, A Company

registered under the laws of Malaysia (supra), this Court placed

reliance on the judgment of the Hon'ble Apex Court in the case of

Erusian Equipment and Chemicals Limited V/s. State of West

Bengal [(1975) 1 SCC 70] wherein it is held that,

..ANSARI, Pethe and Khapekar

"blacklisting has the effect of preventing a person from the privilege and advantage of entering into lawful relationship with the Government for the purposes of gains. The fact that a disability is created by the order of black-listing indicates that the relevant authority is to have an objective satisfaction." Hence, while passing such an order, which is having far reaching effect on the business of the Petitioner, the objectivity and the fair play on the part of the authority issuing such order is of paramount importance, which is found conspicuously lacking in the present case."

(25) In Sarku Engineering Services SDN BHD, A Company

registered under the laws of Malaysia (supra), this Court also

placed reliance on the judgment of the Hon'ble Apex Court in the

case of Kulja Industries Limited Vs. Chief General Manager,

Western Telecom Project, Bharat Sanchar Nigam Limited and

Ors. [(2014) 14 SCC 731], wherein it was held that,

"though the power to black-list a contractor is inherent in the party allotting the contract, such decision of black-listing is open to scrutiny not only on the touchstone of the principles of natural justice, but also on the Doctrine of Proportionality. A fair hearing to the party being blacklisted thus becomes an essential precondition for a proper exercise of the power and a valid order of blacklisting made pursuant thereto. The order itself being reasonable, fair and proportionate to the gravity of the offence, is similarly examinable by a Writ Court".

..ANSARI, Pethe and Khapekar

(26) In Blue Dreamz Advertising Pvt. Ltd. And another Vs.

Kolkata Municipal Corporation and others, 2024 SCC OnLine

SC 1896, the Hon'ble Apex Court observed as under:

"22. Blacklisting has always been viewed by this Court as a drastic remedy and the orders passed have been subjected to rigorous scrutiny. In Erusian Equipment & Chemicals Ltd. v. State of West Bengal (1975) 1 SCC 70, this Court observed that

"20. Blacklisting has the effect of preventing a person from the privilege and advantage of entering into lawful relationship with the Government for purposes of gains.

The fact that a disability is created by the order of blacklisting indicates that the relevant authority is to have an objective satisfaction...."

23. In Mr. B.S.N. Joshi (supra), this Court while observing disasterous effect of debarment held that

"41. ... When a contractor is blacklisted by a department he is debarred from obtaining a contract, but in terms of the notice inviting tender when a tenderer is declared to be a defaulter, he may not get any contract at all. It may have to wind up its business. The same would, thus, have a disastrous effect on him. Whether a person defaults in making payment or not would depend upon the context in which the allegations are made as also the relevant statute operating in the field. When a demand is made, if the person concerned raises a bona fide dispute in regard to the claim, so long as the dispute is not resolved, he may not be declared to be defaulter."

25. What is significant is that while setting out the guidelines prescribed in USA, the Court noticed that comprehensive guidelines for debarment were issued there for protecting public interest from those contractors and recipients who are non-responsible, lack business integrity or engage in dishonest or illegal conduct or are otherwise

..ANSARI, Pethe and Khapekar

unable to perform satisfactorily. The illustrative cases set out also demonstrate that debarment as a remedy is to be invoked in cases where there is harm or potential harm for public interest particularly in cases where the person's conduct has demonstrated that debarment as a penalty alone will protect public interest and deter the person from repeating his actions which have a tendency to put public interest in jeopardy. In fact, it is common knowledge that in notice inviting tenders, any person blacklisted is rendered ineligible. Hence, blacklisting will not only debar the person concerned from dealing with the concerned employer, but because of the disqualification, their dealings with other entities also is proscribed. Even in the terms and conditions of tender in the present case, one of the conditions of eligibility is that the agency should not be blacklisted from anywhere.

26. In other words, where the case is of an ordinary breach of contract and the explanation offered by the person concerned raises a bona fide dispute, blacklisting/debarment as a penalty ought not to be resorted to. Debarring a person albeit for a certain number of years tantamounts to civil death inasmuch as the said person is commercially ostracized resulting in serious consequences for the person and those who are employed by him."

(27) Thus, the proper and fair opportunity of hearing and

showing cause is the essential concomitant of the principle of

natural justice, which is required to be followed, considering the

drastic, damaging and far reaching impact, which an order of

black-listing or banning has on the contractor. It is in the nature

of a civil death as it affects his goodwill and reputation in the

business. If Clause 4.2(d) is interpreted, in such a fashion that a

..ANSARI, Pethe and Khapekar

mere business relationship is sufficient to conclude that they are

in a position to influence other's bid without anything more, it

would literally infringe the right of a person to pursue his

business, it would be in the nature of a civil death as it affects his

goodwill and reputation in the business. The facts and

circumstances shows that the petitioner as well as GCC are

independent entities, there is no functional integrity. In our

considered opinion, though an opportunity of hearing was

granted, the respondent failed to consider the merit of Clause

4.2(d). The conclusion drawn is only on the basis of Joint

Venture of the petitioner and GCC. True, it is that there are

powers of black-listing or debarring the contractor available,

they, however, are to be exercised only in certain conditions, and

there has to be strong, independent and overwhelming material

on record to resort to this power given, as it has the drastic

consequences on a contractor. Thus, for all the reasons set out

hereinabove, the orders of black-listing/debarring dated

08/02/2024 are liable to be quashed and set aside.

..ANSARI, Pethe and Khapekar

(28) All Writ Petition Nos. 2677/2024, 1310/2024,

2997/2024, 3090/2024, 1143/2024 and 2583/2024 are allowed and

impugned orders dated 04/04/2024, 08/02/2024, 04/04/2024,

04/04/2024, 08/02/2024 and 04/04/2024 respectively are hereby

quashed and set aside.

(29) Rule is made absolute in the aforesaid terms. No order

as to costs.

(SMT. M.S. JAWALKAR, J.) (AVINASH G. GHAROTE, J.)

At this juncture, Shri A.M.Ghare, learned

counsel for Western Coalfields Limited requests for continuation

of interim orders dated 17/04/2024 in Writ Petition Nos.

2583/2024, dated 08/05/2024 in Writ Petition No. 3090/2024,

dated 22/04/2024 in Writ Petition No. 2677/2024 and dated

06/05/2024 in Writ Petition No. 2997/2024, however, as the

impugned order is set aside, we do not see any reason to extend

..ANSARI, Pethe and Khapekar

such protection. As such, there is no need to continue the interim

orders in relation to Western Coalfields Limited. The request for

continuation of aforesaid interim orders is rejected.

(SMT. M.S. JAWALKAR, J.) (AVINASH G. GHAROTE, J.)

Signed by: Mr. B.T. Khapekar ..ANSARI, Pethe and Khapekar Designation: PA To Honourable Judge Date: 24/09/2024 18:13:37

 
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