Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Daya Charan And Company vs State Of Chhattisgarh
2025 Latest Caselaw 3973 Chatt

Citation : 2025 Latest Caselaw 3973 Chatt
Judgement Date : 25 April, 2025

Chattisgarh High Court

Daya Charan And Company vs State Of Chhattisgarh on 25 April, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                      1




                                                  2025:CGHC:18821-DB
                                                                     NAFR

          HIGH COURT OF CHHATTISGARH AT BILASPUR


                            WPC No. 6436 of 2024


Daya Charan And Company A Proprietorship Firm Through Its
Authorized Signatory / Power Of Attorney Holder Namely Shyam
Sundar Bajaj S/o Shir Gopikishan Bajaj Aged About 59, Apartment City
Light Surat (Gujarat)
                                                         ... Petitioner(s)


                                    versus


1 - State Of Chhattisgarh Through Secretary Urban Administration And
Development Department Mantralalya Mahanadi Bhawan Capital
Complex    Atal     Nagar    Nawa    Raipur   District     -   Raipur    (C.G.)


2 - Municipal Corporation Bhilai Supela (Health Department) Through Its
Commissioner Municipal Corporation Bhilai District - Durg (C.G.)


3 - Commissioner Municipal Corporation Bhilai District - Durg (C.G.)
                                                           ... Respondent(s)

For Petitioner(s) : Mr. Manoj Paranjape, Advocate For Respondent No.1/State : Mr. S.S.Bhaghel, Dy. Govt. Advocate For Respondents 2 & 3 : Mr. Amrito Das, Advocate

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Arvind Kumar Verma, Judge Order on Board

Per Ramesh Sinha, Chief Justice 25/04/2025

Heard Mr. Manoj Paranjape, learned counsel for the petitioner

Mr. S.S.Bahel, learned Deputy Government Advocate and Mr. Amrito

Das, learned counsel for respondents No. 2 & 3.

2. The instant writ petition has been preferred with the following

prayer:

"10.1 that this Hon'ble Court may kindly be pleased to issue a writ/writs, order/orders, direction/directions quashing the decision of respondent authorities (Annexure P/1) whereby the Notice Inviting Tender bearing No. 159751 has been cancelled due to committee decision and the respondent authorities may kindly be directed to consider the case of the petitioner for award of contract being the lower one and they may further be directed to proceed further in the matter for award of the contract.

10.2.That this Hon'ble Court may kindly be pleased to issue a issue a writ/writs, order/orders, direction/directions and the Notice Inviting Tender dated 12.12.2024 bearing No. 162812 issued by the Municipal Corporation Bhilai may also kindly be quashed and authorities may kindly be directed not to proceed further in the matter in pursuance of the third Notice Inviting Tender dated 12.12.2024. 10.3 That this Hon'ble Court may kindly be pleased top grant any other relief(s) which is deemed fit and proper in the aforesaid facts and circumstances of the case."

3. The petitioner firm along with M/s. Shreeji Enterprises had

executed the consortium/Joint Venture agreement on 19.10.2024 and

under the agreement, the petitioner has been authorized to act as a

lead partner.

4. The first notice inviting Tender was issued on 29.08.2024 for

Remediation and Management of Unprocessed Water at Bhogda Puliya,

Jamul and Bhilai Landfill and 5 participants have participated in the said

tender process, but only the petitioner firm was found eligible/qualified

and as there was only one participant, the entire tender process was

cancelled on 10.12.2024 due to single tender of technical qualification.

5. The second Notice inviting tender was issued on 10.10.2024 and

in the said notice inviting tender process the petitioner firm along with

one other participant has participated and has been declared as Lowest

one. The financial bid was opened on 21.11.2024. The petitioner firm

has quoted the price 26% below the price of the contract. After opening

of the financial bid till 13.12.2024 the petitioner firm was given an

assurance that, the department will soon proceed further in the matter

but all of a sudden on 13.12.2024 the Email was sent by E-proc on the

registered email of the petitioner firm wherein the petitioner has been

informed that the entire tender process has been cancelled due to

committee decisions. It is very unfortunate that after opening of the

financial bid of the petitioner firm, the entire tender process has been

cancelled. No doubt the government or authority inviting the tender may

cancel the tender process but only on sufficient and reasonable ground

and at appropriate stage. In the case at hand, respondent authority

failed to point out any satisfactory ground or reason for cancellation of

the entire tender process after declaring the petitioner to be lowest

bidder.

6. In the case in hand, the first tender process was cancelled

because out of 5 participants only the petitioner was found eligible and

in the second round two participants/tenderers have participated and

the petitioner firm has quoted 26% below the tender price whereas the

other participants have quoted higher price. On 13.12.2024 the

petitioner firm was informed in respect of the cancellations of the entire

tender process wheres the new Notice Inviting Tender was published on

12.12.2024 bearing No.162812. Despite this, the petitioner has been

declared as Lower one after opening of the price bid and the entire

tender process has been cancelled that too, without there being any

cogent, sufficient and reasonable grounds. There was no reason

assigned for cancellation of the entire tender process but when the

authorized signatory of the petitioner firm approached the higher

authorities, it was informed that the Notice Inviting Tender was not

published in the widely circulated national newspaper. When the entire

tender process has been initiated through E-tender process through

online by e-procurement platform publishing the Notice Inviting Tender

in the newspaper is not required as the complete tender information is

readily accessible on the online portal.

7. Since the financial bid of the petitioner has already been opened

therefore, now it will cause great prejudice to the petitioner firm in the

third round of tender process. It appears that the entire tender process

has been cancelled with some oblique motive and with malafide

intention. The third Notice Inviting Tender has been issued on

12.12.2024 and the last date of submission of online bid was

23.12.2024 and technical bid was opened on 27.12.2024. Since the rate

quoted by the petitioner has already been opened therefore in the said

tender process prejudice will be caused to the petitioner. The petitioner

is challenging the said Notice Inviting Tender. Since the petitioner has

been declared as lower one the petitioner has also placed the purchase

orders for certain machineries which itself shows that the petitioner was

interested to execute the said work.

8. Contention of the learned counsel for the petitioner is that at first

the Notice Inviting Tender was cancelled due to single tender of

technical qualification as there were 5 participants but only the petitioner

was found eligible and the documents were physically submitted on

29.10.2024 after pre-bidding meeting and thereafter the documents

were submitted and financial bid was opened by the committee and now

after about 21 days from opening of the financial bid the entire tender

process has been cancelled. It is contended by the learned counsel for

the petitioner that the decision making process of the respondent

authorities is illegal, arbitrary and unreasonable. The petitioner fulfilled

all the terms and conditions of the tender document but with arbitrary

and malafide reasons after opening of the financial bid the entire tender

process has been cancelled. He submits that in the first round the

tender process was cancelled due to single tender of the petitioner firm

and in the second NIT the petitioner was found eligible and his financial

bid was opened on 21.11.2024 and thereafter on 13.12.2024 the

petitioner has been informed that the entire tender process has been

cancelled. He submit that no reason has been assigned or

communicated to the petitioner for cancellation of tender process except

the reason "cancelled due to committee decision" and the petitioner firm

was not afforded opportunity before cancellation of the tender process.

It is further submitted that the reason for cancellation of the second

tender process has been orally informed by the authorities that since the

Notice Inviting Tender was not published in the daily circulated national

newspaper, the Committee has taken a decision to cancel the entire

process.

9. Contention of the learned counsel for the petitioner is that the

before taking decision of cancellation, the Committee ought to have

appreciated that when the entire tender process has been initiated

through e-tender process through online and an e-procurement platform

publishing the Notice Inviting Tender in the newspaper is not required as

the said information is readily accessible on the online portal. He

submits that in absence of cogent and reasonable reasons the entire

tender process cannot be cancelled that too, after opening of the

financial bid of the petitioner. He has placed his reliance in the matter of

M/s. Tirupathi Enterprises (WPC No. 659/2019) dated 25.07.2019

wherein it has been held that after opening of the financial bid unless

the authorities point out satisfactory grounds or reasons, the entire

process cannot be cancelled.

10. He contended that even if the petitioner participates in the third

round of Notice Inviting Tender, the opening of the price bid would

materially prejudicial to the petitioner firm. He has further placed his

reliance in the matter of State of Punjab Vs. Bandeep Singh and

Others reported in (2016) 1 SCC 724 wherein it has been held as

under:

"7. The same principle was upheld more recently in

Ram Kishun Vs. State of UP (2012) 11 SCC 511. However, we must hasten to clarify that the Government does not have a carte blanche to take any decision it chooses to; it cannot take a capricious, arbitrary or prejudiced decision. Its decision must be informed and impregnated with reasons. This has already been discussed threadbare in several decisions of this Court, including in Sterling Computers Ltd. Vs. M & N Publications Ltd. (1993) 1 SCC 445, Tata Cellular Vs. Union of India (1994) 6 SCC 651, Air India Ltd. Vs. Cochin International Aiprort Ltd. (2000) 2 SCC 617, BSB Joshi & sons Ltd. Vs. Nair Coal Services Ltd. (2006) 11 SCC 548, Jagdish Mandal v. State of Orissa (2007) 14 SCC 517."

11. In the recent judgment of the Apex Court in the matter of

Banshidhar Constructions Pvt. Ltd. reported in 2024 (10) SCC 273,

the Apex Court has examined the scope of judicial intervention in

government contracts and has held as under :

"28. There cannot be any disagreement to the legal proposition propounded in catena of decisions of this Court relied upon by the learned counsels for the Respondents to the effect that the Court does not sit as a Court of Appeal in the matter of award of contracts and it merely reviews the manner in which the decision was made; and that the Government and its instrumentalities must have a freedom of entering into the contracts. However, it is equally well settled that the decision of the government/ its instrumentalities must be free from arbitrariness and must not be affected by any bias or actuated by malafides.

29. Government bodies being public authorities are expected to uphold fairness, equality and public interest even while dealing with contractual matters. Right to equality under Article 14 abhors arbitrariness. Public authorities have to ensure that

no bias, favouritism or arbitrariness are shown during the bidding process and that the entire bidding process is carried out in absolutely transparent manner."

12. He has stated that the Apex Court in catena of decisions has held

that recording of reasons are the heartbeats of any decision and the

communication spells out that no reason has been assigned. He

submits that under the solid Waste Management Rule 2016 and the

various orders passed by the National Green Tribunal, the tender was

issued for Remediation and Management of Unprocessed Waste at

Bhogda Puliya, Jamil and Bhilai Landfill and delay in the process of

execution of the said work will cause serious environmental and health

problems. It is submitted that the Notice Inviting Tender was published

in the newspaper on 15.10.2024,16.10.2024 and it was also published

on E-portal of the eproc.cgstate.gov.in and after opening of the financial

bid the entire process has been cancelled after 20 days from the date of

opening of the financial bid ie. on 21.11.2024 for which the petitioner

was made to suffer. The complainant who made a complaint dated

21.11.2024 has made complaint after about 41 days from the issuance

of the Notice Inviting Tender ie. 10.10.2024 and the said complaint

ought not have been entertain only on the ground that it was made after

opening of the financial bid. It is theretofore submitted by the learned

counsel for the petitioner that for the fault of the respondent authorities,

if any, the petitioner firm whose financial bid has already been opened

cannot be made to suffer on account of the rates being disclosed to

everyone and will suffer financial loss also.

13. Per contra, learned counsel for respondent No.2 & 3 submits that

the petition is based upon self serving averments and it is for the reason

that it has become incumbent upon the answering respondents to

submit a detailed reply to the allegations made in the writ petitioner. The

petitioner has not placed on record the complete facts and have simply

made allegations which are absolutely misconceived and baseless. He

submits that the respondent/corporation issued a notice inviting tender

for award of contract for bioremediation and management of

unprocessed waste at Bhogda Pulia, Jamul and for Bhilai landfill for an

estimated cost of Rs. 14,84,52,0000/- on 29.08.2024. As against the

said notice, 6 bidders participated int eh aid bidding process of which

only one bidder was found to be eligible and accordingly, the said tender

process was cancelled on 10.10.2024 and on the same day a second

notice inviting tender was issued inviting the bidders to participate for

the said work and two bidders participated as against the said notice.

After evaluation, the price bid of the bidder were opened on 21.11.2024

and the petitioner firm was found to be lowest as compared to other

bidders. Before any further steps could have been taken, except for

opening of the bids, a complaint was made by one Ayushi Hygiene and

Care Private Limited before the respondent authorities on 21.11.2024

that the NIT dated 10.10.2024 was not given wide publicity and the

same was not published in the national newspaper as a result of which,

the complainant could not submit his bid and accordingly the tender

process was cancelled. Thereafter the said complaint was placed for

consideration before the tender committee and after due consideration

of the said complaint on 2.12.2024 the matter was placed before the

municipal corporation for examination and decision. The concerned

department then considered the relevant circular as has been issued by

the State government for publication of notice inviting tender concerning

the project based upon the estimated cost. According to the circular

dated 17.05.2013 the department of Urban Administration and

Development, State of Chhattisgarh has directed that for all the works

comprising of an estimated cost of Rs. 1,00,00,000/- and above, the NIT

should be published in one national newspaper and in one State

newspaper having wide circulation. Based on the said circular, decided

that the NIT dated 10.10.2024 comprising of estimated cost of Rs.

14,84,52,000/- and therefore the same requires that the NIT ought to

have been published in a national newspaper having wide circulation.

However, the NIT dated 10.10.2024 was not published in any national

newspaper having wide circulation and it was published only in the local

newspapers ie. Haribhoomi and Nai Duniya. Hence it was proposed by

the department the said tender process pursuant to the NIT dated

10.10.2024 be cancelled and a third tender process was issued. It was

also proposed that for the procedural mistake committed while issuing

the NIT dated 10.10.2024, the Executive Engineer namely Shri

K.K.Gupta should be issued a show cause notice seeking explanation

for the said non-compliance. The decision was placed for consideration

before the Commissioner and was approved on 12.12.2024 and a new

NIT was published on 13.12.2024 in the national newspaper having its

wide circulation.

14. It is submitted by the learned counsel for the respondents that

there is no illegality in cancellation of the tender process pursuant to the

NIT dated 10.10.2024, if once the same having been committed, came

to the knowledge of the respondent authorities. On account of

procedural lapse, the said NIT was not published in any of the national

newspaper having wide circulation which rendered the entire tender

process vitiated. As far as the rights of the petitioner is concerned, the

NIT was a notice inviting bids ie. offers were invited from the prospective

bidders. There is no prejudice caused to the petitioner on account of the

cancellation of the tender process as there was neither any contract

entered with the petitioner nor was there any award of work having been

issued in favour of the petitioner firm. It is trite law that there is no

vested right with the lowest bidder that the work shall be awarded to

him. It is the decision to be taken by the State agency as to whom the

work is to be awarded after due consideration of the entire fact. Merely

because the petitioner was declared as lowest one, there is no accrued

or vested right having crystallized in favour fo the petitioner for award of

work by the answering respondent. It is in the larger public interest that

the rules of procedure as has been prescribed in award of public

contracts are followed in strict sense without there being any deviation.

The petitioner has failed to demonstrate that the decision dated

12.12.2024 to cancel the tender process dated 10.10.2024 was issued

on account of any malafide or bias against the petitioner. He has placed

his reliance in the matter of the Apex Court in the matter of Maa Bina

Express Carrier and another V. East Frontier Railway and Others,

(2014) 3 SCC 760, wherein it has been held as under:

"8.The scope of judicial review in matters relating to award of contract by the State and its instrumentalities is settled by a long line of decisions of this Court. While these decisions clearly recognize that power exercised by the Government and its instrumentalities in regard to allotment of contract is subject to judicial review at the instance of an aggrieved party, submission of a tender in response to a notice inviting such tenders is no more than making an offer which the

State or its agencies are under no obligation to accept. The bidders participating in the tender process cannot, therefore, insist that their tenders should be accepted simply because a given tender is the highest or lowest depending upon whether the contract is for sale of public property or for execution of works on behalf of the Government. All that participating bidders are entitled to is a fair, equal and non-discriminatory treatment in the matter of evaluation of their tenders."

15. In yet another decision of the Apex Court in the matter of Kisan

Sahakari Chini Mills Ltd. V. Vardan Linker and Others, (2008) 12

SCC 500, held as under:

"12......In exercising writ jurisdiction, if the High Court found that the exercise of power in passing an order of cancellation was not arbitrary and unreasonable, it should normally desist from giving any finding on disputed or complicated questions of fact as to whether there was a contract, and relegate the petitioner to the remedy of a civil suit. Even in cases where the High Court finds that there is a valid contract, if the impugned administrative action by which the contract is cancelled, is not unreasonable or arbitrary, it should still refuse to interfere with the same, leaving the aggrieved party to work out his remedies in a Civil Court.....

16. It is submitted that the order dated 12.12.2024 cancelling the

tender process was issued by the respondent authorities in order to

ensure fairness, transparency and impartiality in the conduct of the

tender process for award of public work so that the credibility of the

answering respondent stand restored in conducting the tender process.

The fresh tender process after wide circulation and publication of the

NIT in the national newspaper is necessary in order to ensure that there

is no future blame or public mischief in conducting the tender process.

In this regard, it shall be necessary to refer to the observations made by

the Apex Court in the matter of M.P.Mathur Vs. DTC and Others,

(2006) 13 SCC 706, it has been held as under:

"12........In equity the court has to strike a balance between individual rights on one hand and the larger public interest on the other hand. Freedom to contract is a common law civil liberty enjoyed by all persons. But when the Government is contracting with private parties this common law freedom is circumscribed by the principles of administrative law which requires larger public interest to be taken into account.....

14. .....The discretion which the Court has to exercise is a judicial discretion. That discretion has to be exercised on well-settled principles. Therefore, the Court has to consider - the nature of obligation in respect of which performance is sought, circumstances under which the decision came to be made, the conduct of the parties and the effect of the of the Court granting the decree.....

15.......It was further observed that public interest must override any consideration of private loss or gain.......

17. He contended that in the light of the above submission and

denying the allegations contained in the petition, he submits that there is

no illegality and arbitrariness in cancellation of tender process.

18. After having heard the learned counsel for the parties, the prayer

of learned counsel for the petitioner firm is that now the financial bid was

opened on 21.11.2024 and that he participated in first bid, found eligible

and in the second bid also, the petitioner firm was found eligible and

therefore, the petitioner firm which was one of the contesting participant

and the financial bid has been opened. In the present case, bid price of

petitioner was opened by the Committee in presence of tenderers and

petitioner was found to be lowest one. There was no known reasons for

cancellation of the entire tender process. The action of the respondents

is prejudicial to the interest of petitioner as his price quotation became

known to all interested tenderers and thus, action of respondents in

cancelling the entire tender process by Annexure P-1 is illegal and

arbitrary.

19. Accordingly, the writ petition is disposed of with costs to be

paid/compensated by the respondent No. 2 & 3 quantified at Rs.2 lakhs

to the petitioner firm within a period of one month from today.

20. It is needless to state that the petitioner is at liberty to participate

in fresh NIT floated by the respondents 2 & 3, if any.

                                    Sd/-                                  Sd/-
                             (Arvind Kumar Verma)                    (Ramesh Sinha)
                                    Judge                             Chief Justice



SUGUNA DUBEY
DUBEY Date:
       2025.04.30
          11:20:12 +0530
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter