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

M/S Ramsaran Singh Projects Llp vs Wapcos Limited
2026 Latest Caselaw 374 Chatt

Citation : 2026 Latest Caselaw 374 Chatt
Judgement Date : 12 March, 2026

[Cites 13, Cited by 0]

Chattisgarh High Court

M/S Ramsaran Singh Projects Llp vs Wapcos Limited on 12 March, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                             1




                                                                                              NAFR

                                   HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                  WPC No. 5474 of 2025

                      1 - M/s Ramsaran Singh Projects Llp ('a' Class Civil Contractor), A Limited
                      Liability Partnership Firm, Shanti Nagar Sukma Through Its Partner Shri
                      Ramsharan Singh Bhadoriya, S/o Shri Rajbahadur Singh Bhadoriya, Aged
                      About 69 Years, R/o Ward No. 10 House No. 56, Shanti Nagar, Sukma, District
                      Sukma (C.G.)


                      2 - Ramsharan Singh Bhadoriya S/o Shri Rajbahadur Singh Bhadoriya Aged
                      About 69 Years R/o Ward No. 10 House No. 56, Shanti Nagar, Sukma, District
                      Sukma (C.G.)
                                                                                        ... Petitioners

                                                          versus

                      1 - Wapcos Limited A Government Of India Undertaking, Through Its Chief
                      Engineer, Construction Management Unit-Iii, 1st Floor, Plot No. 148, Sector-44,
                      Gurugram Haryana - 122003


                      2 - The Chairman-Cum-Managing Director Wapcos Limited, 76-C, Institutional
                      Area, Sector-18, Gurugram Haryana - 122015


                      3 - National Education Society For Tribal Students (Nests) Through Its Director,
                      Ministry Of Tribal Affairs, Government Of India, New Delhi


                      4 - Shri Balaji Constructions (Engineers And Contractors), C/o Hariom Medical
                      Agency, Medical Complex, Telipara, Bilaspur, District Bilaspur (C.G.)
VED
PRAKASH
DEWANGAN
Digitally signed by

                      5 - Shreeji Krupa Project Ltd., 303 Iscon Mall, Near Big Bazar, 150ft. Ring
VED PRAKASH
DEWANGAN
Date: 2026.03.19
11:05:27 +0530
                                            2


Road, Rajkot, Gujarat - 360 001


6 - The Chief Engineer (Cmu-Iii) Wapcos Limited (Psu Under Ministry Of Jal
Shakti) Npcc Building, 1st Floor, Plot No. 148, Sec. - 44, Gurugram, Haryana

                                                                       ... Respondents

(Cause title taken from Case Information System)

For Petitioners : Mr. B.P. Sharma and Mr. Vivek Shrivastava, Advocates

For Respondents No. 1, 2 : Mr. Santosh Tripathi, Senior Advocate and 6 (through virtual mode) along with Mr. Shivank Mishra and Mr. Tushar Sannu, Advocates

For Respondent No.3 : Mr. Tushar Dhar Diwan, Central Government Counsel

For Respondent No. 4 : Ms. Hamida Siddiqui, Advocate

For Respondent No. 5 : Mr. Yogendra Chaturvedi, Advocate

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Ravindra Kumar Agrawal, Judge

Judgment on Board

Per Ramesh Sinha, Chief Justice

12/03/2026

1. The present writ petition under Articles 226 and 227 of the Constitution

of India has been filed by the petitioners calling in question the legality,

validity and propriety of the e-mail communication dated 10.10.2025

issued by respondent No.1 through respondent No.6, whereby the bid

submitted by petitioner No.1 in response to the Notice Inviting Tender

(NIT) for the work of "Construction of Eklavya Model Residential School

(EMRS) at Tokapal, District Bastar (Chhattisgarh)" has been declared

technically disqualified. As per the impugned communication, the bid of

the petitioners has been rejected on the ground that the bank guarantee

furnished by the petitioners towards bid security was valid only upto

18.10.2025, whereas in terms of the NIT the bid security was required to

remain valid for a period of 45 days beyond the final bid validity period

i.e. upto 04.01.2026. The petitioners contend that the action of the

respondent authorities is arbitrary and discriminatory inasmuch as the

bid submitted by respondent No.4 has been declared technically

qualified even though the bank guarantee furnished by respondent No.4

was also not valid upto the required date and was valid only upto

02.01.2026. It is the case of the petitioners that both the petitioners and

respondent No.4 were placed on the same footing with regard to

compliance of the tender condition relating to validity of the bank

guarantee, yet the respondent authorities have adopted a differential

treatment by disqualifying the petitioners while permitting respondent

No.4 to proceed further in the tender process, which according to the

petitioners amounts to violation of the principles of equality and fairness

embodied under Article 14 of the Constitution of India.

2. The present petition has been filed by the petitioners seeking the

following reliefs:-

"A. A writ and/or an order in the nature of writ of

mandamus do issue calling for the records of

case pertaining petitioners' case from authorities

below concerned if this Hon'ble Court may deem

fit in facts and circumstances of the case.

B. A writ and/or an order in the nature of writ of

certiorari do issue quashing e-mail/letter dated

10.10.2025 by which reasons has been assigned

for declaring the petitioners disqualified be

quashed be arbitrary, illegal and comes within the

purview of malice in fact and malice in law and in

violation of petitioners' fundamental and

constitutional rights and in effect, declare the

petitioners qualified and further order be passed

of consideration of bid submitted by petitioners

along with other tenderers in the facts and

circumstances of the case.

C. A writ and/or an order in the nature of writ of

mandamus do issue restraining the respondent

authorities from awarding the tender and entering

into contract with respondent No. 4 as such award

will come in purview of malice in law and malice in

fact, contrary to law settled in this regard and in

the facts and circumstances of case.

D. Any other relief which this Hon'ble Court may

deem fit in the facts & circumstances of case.

E. Cost of the petition may also be awarded."

3. The facts of the case as emerges from the pleadings of the petition are

that, the petitioner No.1 is a Limited Liability Partnership firm registered

under the provisions of the Limited Liability Partnership Act, 2008 and is

an experienced 'A' Class civil contractor undertaking construction works.

Petitioner No.2 is one of the partners of petitioner No.1 and is authorized

to represent the firm in all contractual and legal matters.

******* The respondent No.1 i.e. WAPCOS Limited, a Government of

India undertaking under the Ministry of Jal Shakti, acting as Project

Management Consultant on behalf of the National Education Society for

Tribal Students (NESTS), issued a Notice Inviting Tender (NIT) bearing

No. WAP/CMU-III/2025-26/NESTS/CHTGH/TOKAPAL/08 dated

04.08.2025 for the work of Construction of Eklavya Model Residential

School (EMRS) at Tokapal, District Bastar, Chhattisgarh having an

estimated cost of Rs.30,42,77,137/- excluding GST. The tender was

invited through an open online percentage rate system in two envelopes

i.e. technical bid and financial bid from experienced and eligible

contractors.

******* As per the terms and conditions of the NIT, the last date for

submission of technical and financial bids was 20.08.2025 and the

technical bids were to be opened thereafter. The NIT also stipulated that

the Earnest Money Deposit (EMD)/Bid Security shall remain valid for a

period of 45 days beyond the final bid validity period, and the bid validity

period was fixed as 90 days from the date of opening of the technical

bid.

******* In response to the aforesaid NIT, petitioner No.1 submitted its bid

within the stipulated time along with all requisite documents including the

required Earnest Money Deposit partly in the form of Fixed Deposit

Receipt and partly in the form of Bank Guarantee as permitted under the

tender conditions. Respondent Nos.4 and 5 also submitted their bids for

the said work.

******* After submission of bids, the technical bids were opened on

22.08.2025. Subsequently, the respondent authorities examined the

documents submitted by the bidders. During the course of scrutiny,

respondent No.1 issued a communication dated 03.09.2025 to petitioner

No.1 informing that its bid for EMRS Tokapal had been received and

examined and calling upon the petitioner to submit certain documents

relating to similar works executed by the petitioner, including work orders

and agreements with BOQ in respect of construction works carried out

at Sukma and Kondagaon districts.

******* In compliance with the aforesaid communication dated

03.09.2025, the petitioner promptly submitted the required documents

through e-mail within the stipulated period along with copies of

agreements, work orders and BOQs relating to the similar works

executed by the petitioner firm. Thus, the petitioner fulfilled all the

requisitions made by the respondent authorities during the process of

evaluation of the technical bid.

******* Thereafter, to the utter surprise of the petitioners, it came to their

notice that petitioner No.1 had been declared technically disqualified in

the bid evaluation process. Being aggrieved by the said action and not

being aware of the reasons for disqualification, the petitioners addressed

an e-mail dated 09.10.2025 at about 10:50 a.m. to the respondent

authorities requesting them to provide specific reasons for declaring the

petitioner disqualified. The petitioners also objected to the opening of the

financial bids of other bidders without providing a clear and valid

explanation for such disqualification.

******* However, despite the aforesaid objection raised by the

petitioners, the respondent authorities proceeded to open the financial

bids of other bidders without responding to the petitioners' request for

clarification. Thereafter, the petitioners received an e-mail dated

10.10.2025 from the Chief Engineer (CMU-III), WAPCOS Limited,

informing that the bid submitted by the petitioner had been disqualified

on the ground that the Bank Guarantee submitted by the petitioner

towards bid security was valid only up to 18.10.2025, whereas as per

the tender conditions the bid security was required to remain valid up to

04.01.2026, which was calculated as 45 days beyond the bid validity

period.

******* According to the petitioners, the reason assigned by the

respondent authorities for disqualifying their bid is wholly arbitrary and

discriminatory. Upon verification of the documents submitted by

respondent No.4, the petitioners found that the bank guarantee

furnished by respondent No.4 in support of its bid security was also not

valid up to the required date of 04.01.2026. As per the bank guarantee

issued in favour of respondent No.4, the validity of the said bank

guarantee extended only up to 02.01.2026.

******* Thus, both the petitioner and respondent No.4 had submitted

bank guarantees which were not strictly valid up to 04.01.2026 as

required under the NIT. However, while the petitioner's bid was rejected

on the said ground, respondent No.4 was declared technically qualified

and allowed to participate further in the tender process.

******* The petitioners submit that both the petitioner and respondent

No.4 stood on the same footing with respect to compliance of the

condition relating to validity of the bank guarantee, yet the respondent

authorities adopted a discriminatory approach by disqualifying the

petitioner while treating respondent No.4 as eligible. Such differential

treatment, according to the petitioners, is arbitrary, unfair and violative of

the principle of equality guaranteed under Article 14 of the Constitution

of India.

******* Being aggrieved by the arbitrary action of the respondent

authorities in declaring the petitioner disqualified and allowing similarly

placed bidders to participate in the tender process, the petitioners have

approached this Hon'ble Court by filing the present writ petition seeking

appropriate reliefs.

4. Mr. B.P. Sharma, learned counsel appearing for the petitioner would

submit that, the action of the respondent authorities in declaring the

petitioner No.1 technically disqualified is arbitrary, unreasonable and

violative of the constitutional mandate of fairness and equality embodied

under Article 14 of the Constitution of India. It is submitted that the

impugned communication dated 10.10.2025 issued by respondent No.1

assigning reasons for disqualification of the petitioner is illegal and liable

to be set aside.

******* Learned counsel would submit that respondent No.1, WAPCOS

Limited, a Government of India undertaking acting as Project

Management Consultant on behalf of National Education Society for

Tribal Students (NESTS), issued a Notice Inviting Tender bearing No.

WAP/CMU-III/2025-26/NESTS/CHTGH/TOKAPAL/08 dated 04.08.2025

inviting bids for construction of Eklavya Model Residential School

(EMRS) at Tokapal, District Bastar, Chhattisgarh having an estimated

cost of Rs.30,42,77,137/-. The tender was invited through an open

online system from experienced and eligible contractors in a two-

envelope system comprising technical and financial bids.

******* It is submitted that petitioner No.1, being an experienced 'A' Class

civil contractor, submitted its bid within the stipulated time along with all

requisite documents including the Earnest Money Deposit partly in the

form of Fixed Deposit Receipt and partly in the form of Bank Guarantee

as permitted under the tender conditions. The technical bids were

opened on 22.08.2025 and thereafter the respondent authorities

scrutinized the documents submitted by the bidders.

******* Learned counsel would submit that during the course of scrutiny,

respondent No.1 issued a communication dated 03.09.2025 calling upon

the petitioner to submit certain documents relating to similar works

executed by it. The petitioners duly complied with the said requisition

and submitted all required documents within the stipulated time. This

itself clearly indicates that the petitioners were treated as eligible bidders

and their bid was under active consideration by the respondent

authorities.

******* It is further submitted that despite the petitioners having complied

with all requirements, the respondent authorities declared the petitioner

technically disqualified. Being aggrieved, the petitioners addressed an e-

mail dated 09.10.2025 requesting the respondent authorities to provide

the reasons for such disqualification. However, without responding to the

said request, the respondent authorities proceeded to open the financial

bids of other bidders.

******* Learned counsel would submit that subsequently, by e-mail dated

10.10.2025, the respondent authorities informed the petitioner that its

bid had been disqualified on the ground that the bank guarantee

furnished towards bid security was valid only up to 18.10.2025, whereas

as per the terms of the NIT the bid security was required to remain valid

for a period of 45 days beyond the bid validity period i.e. up to

04.01.2026.

******* Learned counsel would submit that the aforesaid ground for

disqualification is wholly arbitrary and discriminatory. It is submitted that

the bank guarantee furnished by respondent No.4 was also not valid up

to the required date of 04.01.2026. As per the bank guarantee submitted

by respondent No.4, the validity of the said guarantee extended only up

to 02.01.2026. Thus, both the petitioner and respondent No.4 had

submitted bank guarantees which did not strictly comply with the

requirement of validity up to 04.01.2026.

******* Learned counsel would submit that despite the fact that both the

bidders stood on the same footing, the respondent authorities adopted a

discriminatory approach by disqualifying the petitioner while declaring

respondent No.4 technically qualified and permitting it to participate

further in the tender process. Such differential treatment between

similarly situated bidders is arbitrary and violates the doctrine of level

playing field which forms part of Article 14 of the Constitution of India.

******* Learned counsel would further submit that the State and its

instrumentalities are bound to act strictly in accordance with law and

cannot exercise powers in an arbitrary or capricious manner. In support

of the said submission, reliance is placed upon the judgment of the

Hon'ble Supreme Court in Dipak Babaria and another v. State of

Gujarat and others, reported in (2014) 3 SCC 502, wherein the Hon'ble

Supreme Court has held that when a statute or rule prescribes a

particular manner in which a power is to be exercised, the authority must

act strictly in accordance with the procedure so prescribed and any

action taken contrary thereto would be invalid.

******* Learned counsel would submit that in the aforesaid judgment, the

Hon'ble Supreme Court reiterated the settled principle that where a thing

is required to be done in a particular manner, it must be done in that

manner alone and in no other manner. The Court further held that any

deviation from the prescribed procedure would render the action

arbitrary and unsustainable in law.

******* Relying upon the aforesaid principle, learned counsel would

submit that the respondent authorities, while evaluating the bids, were

required to uniformly apply the conditions of the tender to all bidders.

However, in the present case, the respondent authorities have applied

the condition relating to validity of the bank guarantee selectively only

against the petitioners while ignoring the same deficiency in the case of

respondent No.4. Such selective application of tender conditions is

clearly arbitrary and contrary to the principles laid down by the Hon'ble

Supreme Court.

******* Learned counsel would further submit that the purpose of a

transparent tender process is to ensure fair competition and to secure

the best value for public money. By arbitrarily excluding the petitioners

from the tender process while permitting similarly placed bidders to

participate, the respondent authorities have not only violated the rights

of the petitioners but have also caused serious prejudice to the public

exchequer.

******* It is therefore submitted that the impugned action of the

respondent authorities in declaring the petitioner technically disqualified

is arbitrary, discriminatory and violative of Articles 14 and 19(1)(g) of the

Constitution of India and is liable to be interfered with by this Hon'ble

Court in exercise of its writ jurisdiction.

******* On the aforesaid grounds, learned counsel for the petitioners

prays that the impugned communication dated 10.10.2025 be quashed

and the respondent authorities be directed to treat the petitioners as

technically qualified and to consider their bid in accordance with law.

5. Per contra, Mr. Santosh Tripathi, Senior Advocate appearing for the

respondents No. 1, 2 and 6 would submit that, the present writ petition

filed by the petitioners is wholly misconceived, devoid of merits and not

maintainable in law as well as on facts. The petitioners have challenged

the e-mail/letter dated 10.10.2025 whereby the petitioners were declared

disqualified in the tender process. It is submitted that the said action of

the answering respondents is strictly in accordance with the terms and

conditions of the Notice Inviting Tender (NIT) and does not suffer from

any arbitrariness, illegality or malafide as alleged by the petitioners.

******* Learned counsel would further submit that the answering

Respondent No.1/WAPCOS Ltd. had invited Open Online Percentage

Rate Tenders from experienced and competent contractors for the

project namely "Construction of Eklavya Model Residential School

(EMRS) at Tokapal, District Bastar (C.G.)" on 04.08.2025. The estimated

cost of the said project was Rs. 30,42,77,137/-. The last date of

submission of bids was 20.08.2025 and the technical bids were opened

on 21.08.2025. The petitioners, along with Respondents No.4 and 5,

submitted their bids in accordance with the NIT through the online mode.

******* It is submitted that the conditions of the NIT clearly stipulated that

the Employer, i.e., WAPCOS Ltd., reserves the absolute right to accept

or reject any bid without assigning any reason whatsoever. It was also

categorically provided that no bidder shall have any cause of action or

claim against the employer in respect of rejection of his bid. Thus, the

petitioners were fully aware of the tender conditions and had participated

in the tender process with full knowledge of such terms.

******* Learned counsel would further submit that merely because the

petitioners were initially treated as admitted tenderers does not confer

any vested or indefeasible right upon them to be declared technically

qualified. Admission of a bid for scrutiny does not amount to acceptance

of the bid. The tendering authority retains the right to examine the

documents and verify whether the bidder fulfills the mandatory eligibility

criteria as stipulated under the NIT.

******* It is respectfully submitted that after scrutiny of the documents

submitted by the petitioners, it was found that the petitioners had

submitted the Earnest Money Deposit (EMD) partly in the form of Bank

Guarantee which did not comply with the validity requirements

prescribed under the NIT. As per the tender conditions, the Bid Validity

Period was required to be 90 days from the date of opening of the

technical bid, i.e., from 21.08.2025, which would expire on 18.11.2025.

Further, the NIT specifically provided that the Bid Security must remain

valid for an additional period of 45 days beyond the Bid Validity Period,

which would extend the required validity of the Bank Guarantee up to

02.01.2026.

******* However, in the present case, the Bank Guarantee submitted by

the petitioners, issued by the State Bank of India, clearly mentions that

the guarantee was valid only up to 18.10.2025, and the claim expiry date

was also 18.10.2025. Thus, the Bank Guarantee submitted by the

petitioners fell far short of the mandatory requirement of validity up to

02.01.2026 as required under the NIT conditions.

******* Learned counsel would further submit that since the Bank

Guarantee submitted by the petitioners did not satisfy the essential

condition regarding validity of the Bid Security, the petitioners failed to

fulfill the mandatory eligibility criteria of the tender. Consequently, the

technical bid submitted by the petitioners was rightly declared

disqualified by the answering respondents vide e-mail/letter dated

10.10.2025.

******* It is further submitted that in contrast, Respondent No.4 had

submitted the EMD in the form of TDR along with a Bank Guarantee

issued by YES Bank which clearly fulfilled all the requirements of the

NIT. The Bank Guarantee submitted by Respondent No.4 was valid up

to 02.01.2026 with stated claim expiry date of 13.08.2026, which fully

complied with the tender conditions. Therefore, the technical bid of

Respondent No.4 was rightly declared qualified by the tendering

authority.

******* Learned counsel for the answering respondents submits that the

petitioners are attempting to create an impression that they were

arbitrarily disqualified and that the tendering authority has favored

Respondent No.4. Such allegations are completely baseless and without

any supporting material. The disqualification of the petitioners was solely

on account of their failure to comply with the mandatory conditions of the

NIT relating to the validity of the Bank Guarantee.

******* It is a settled principle of law that in matters relating to award of

contracts and tender processes, the scope of judicial review under

Article 226 of the Constitution is extremely limited. The courts do not sit

as an appellate authority over the decisions of the tendering authority.

Unless the decision is shown to be arbitrary, irrational, mala fide or in

violation of statutory provisions, the Court ordinarily does not interfere

with administrative decisions in contractual matters.

******* In this regard, learned counsel places reliance upon the judgment

of the Hon'ble Supreme Court in the case of Dipak Babaria (supra),

wherein the Hon'ble Supreme Court has held that the scope of judicial

review in contractual matters is limited and the courts should not

interfere with administrative decisions relating to contracts unless the

decision is patently arbitrary, unreasonable or contrary to law.

******* It is submitted that the Hon'ble Supreme Court in the aforesaid

judgment has categorically observed that the courts should exercise

great restraint in interfering with decisions taken by competent

authorities in contractual and commercial matters, particularly when

such decisions are taken in accordance with the terms of the contract or

tender conditions.

******* In the present case, the action of the answering respondents is

strictly in accordance with the conditions of the NIT. The petitioners have

admittedly submitted a Bank Guarantee which did not meet the

mandatory validity requirement. Therefore, the petitioners cannot claim

any right to be declared qualified in the tender process.

******* Learned counsel further submits that the petitioners, having

participated in the tender process with full knowledge of the conditions

stipulated in the NIT, cannot now be permitted to challenge the very

same conditions after being found non-compliant. It is a settled principle

that a bidder who participates in a tender process cannot subsequently

question the terms of the tender after failing to meet the eligibility

criteria.

******* It is therefore submitted that the decision taken by Respondent

No.1/WAPCOS Ltd. declaring the petitioners disqualified is a lawful and

reasoned decision based on objective criteria prescribed under the NIT.

The same does not suffer from any arbitrariness, malice in fact or malice

in law as alleged in the writ petition.

******* In view of the aforesaid facts and circumstances, learned counsel

for Respondents No.1, 2 and 6 most respectfully submits that the

present writ petition is devoid of merit and does not warrant any

interference by this Hon'ble Court under Article 226 of the Constitution of

India. Therefore, it is humbly prayed that the present writ petition

deserves to be dismissed.

6. Mr. Tushar Dhar Diwan, learned counsel appearing for the respondent

No.3 would submit that, the present writ petition, insofar as it concerns

Respondent No.3, is wholly misconceived and not maintainable.

Respondent No.3 - National Education Society for Tribal Students

(NESTS) has no role whatsoever in the tendering process, evaluation of

bids or issuance of the impugned communication dated 10.10.2025

declaring the petitioners disqualified. Hence, Respondent No.3 has been

unnecessarily and improperly impleaded in the present proceedings.

******* Learned counsel would submit that Respondent No.3 is an

autonomous organization under the Ministry of Tribal Affairs,

Government of India, entrusted with the implementation and

administration of Eklavya Model Residential Schools (EMRS) across the

country. In order to execute the construction works of EMRS projects,

Respondent No.3 entered into an Agreement dated 14.12.2022 with

Respondent No.1 - WAPCOS Ltd., whereby WAPCOS Ltd. was

appointed as the Construction Agency (CA) for execution of the EMRS

projects.

******* It is submitted that under the said Agreement, Respondent No.3

acts merely as the Owner/Client, whereas Respondent No.1 - WAPCOS

Ltd. functions as the Construction Agency, entrusted with the complete

responsibility of carrying out the tendering process, evaluation of bids

and award of contracts.

******* Learned counsel would further draw the attention of this Hon'ble

Court to Clause 3.1 of the Agreement dated 14.12.2022, which clearly

stipulates the responsibilities of the Construction Agency towards the

Owner/Client. As per the said clause:

(i) The Construction Agency shall execute the works through

contracts by calling tenders in accordance with the

applicable CPWD guidelines.

(ii) No approval is required from NESTS for processing of

tenders.

(iii) Assessment of the reasonability of the tender is the sole

responsibility of the Construction Agency.

(iv) Calling of tenders, their publicity, scrutiny of bid

documents, evaluation of bids, determination of the L-1

bidder and award of the work are matters exclusively within

the domain of the competent authority of the Construction

Agency.

******* In light of the aforesaid contractual arrangement, it is evident that

Respondent No.3 - NESTS has neither participated in nor exercised any

control over the tender process in question. The entire process relating

to issuance of the Notice Inviting Tender (NIT), scrutiny of bid

documents, evaluation of the technical bids, verification of bank

guarantees and declaration of qualified bidders has been undertaken

solely by Respondent No.1 - WAPCOS Ltd.

******* Learned counsel submits that the grievance raised by the

petitioners pertains to their alleged disqualification from the tender

process on the basis of the impugned communication dated 10.10.2025

issued by Respondent No.1. The said decision relates purely to the

evaluation of tender documents and compliance with the tender

conditions, which is an administrative and contractual function

exclusively falling within the jurisdiction of the Construction Agency,

namely Respondent No.1.

******* It is respectfully submitted that Respondent No.3 had no

involvement whatsoever in the scrutiny or evaluation of the bid

submitted by the petitioners. Respondent No.3 did not examine the

documents submitted by the petitioners, nor did it evaluate the validity of

the bank guarantee furnished by them. Consequently, Respondent No.3

had no role in the decision declaring the petitioners disqualified.

******* Learned counsel would therefore submit that the petitioners have

erroneously and unnecessarily impleaded Respondent No.3 in the

present writ petition despite the fact that no relief has been specifically

claimed against Respondent No.3 and no cause of action has arisen

against it.

*******Without prejudice to the above submissions, Respondent No.3

specifically denies all allegations made in the writ petition which are

contrary to the record and the contractual arrangement between

Respondent No.3 and Respondent No.1.

*******Hence, the present writ petition, insofar as Respondent No.3 is

concerned, deserves to be dismissed and the name of Respondent No.3

be deleted from the array of parties.

7. Ms. Hamida Siddiqui, learned counsel appearing for the respondent

No.4 would submit that, the present writ petition is wholly misconceived

and not maintainable either on facts or in law. It is submitted that the

entire challenge raised by the petitioners is premised on an incorrect

interpretation of the tender conditions as well as a misreading of the

documents placed on record. The petitioners have attempted to create a

false parity between themselves and respondent No.4 in order to

contend that both stood on the same footing with regard to compliance

of the condition relating to validity of the bank guarantee. However, on a

proper reading of the Notice Inviting Tender (NIT) and the documents

submitted by the respective bidders, it becomes clear that the petitioners

had failed to comply with a mandatory condition of the NIT, whereas

respondent No.4 had fully satisfied the said requirement.

******* Learned counsel would submit that Clause 7 of the NIT

specifically stipulates that the Earnest Money Deposit (EMD)/Bid

Security shall remain valid for a period of 45 days beyond the final bid

validity period. Clause 10 of the NIT further provides that the bid validity

period shall be 90 days from the date of opening of the technical bid. As

per Clause 15 of the NIT, the technical bids were opened on 21.08.2025.

Thus, the total validity period required for the bid security would be 90

days plus an additional 45 days, i.e., a total of 135 days from the date of

opening of the technical bid. On calculation, the period of 135 days

commencing from 21.08.2025 expires on 02.01.2026. Therefore, the

bank guarantee furnished by respondent No.4, which is valid up to

02.01.2026 with claim expiry date up to 13.08.2026, fully satisfies the

requirement stipulated under the NIT.

******* It is further submitted that the petitioners have attempted to rely

upon the impugned e-mail communication dated 10.10.2025 to contend

that the bid security was required to remain valid up to 04.01.2026.

However, the said date mentioned in the communication is clearly a

clerical or calculation error and cannot override the explicit terms of the

NIT. The tender conditions form the governing framework for evaluation

of bids and any clerical mistake in an e-mail communication cannot alter

or modify the tender conditions. When the NIT is read in its entirety, it

clearly demonstrates that the required validity period of the bid security

was up to 02.01.2026 and the bank guarantee submitted by respondent

No.4 is fully compliant with the said requirement.

******* Learned counsel would further submit that the bank guarantee

furnished by the petitioners was valid only up to 18.10.2025, which falls

substantially short of the mandatory requirement under the NIT. Since

the petitioners had failed to comply with an essential condition relating to

the validity of the bid security, their bid was rightly declared technically

disqualified by the tendering authority. The action of the respondent

authorities is therefore strictly in accordance with the tender conditions

and does not suffer from any arbitrariness or discrimination as alleged

by the petitioners.

******In this regard, reliance is placed on the judgment rendered by a

Division Bench of this Court in WPC No. 482 of 2025 (M/s Shraddha

Construction Company v. State of Chhattisgarh & Ors.), wherein it

has been held that in tender matters involving technical evaluation and

compliance with eligibility criteria, the writ court should exercise great

restraint and should not substitute its own decision for that of the

tendering authority. The Court observed that judicial review is confined

to examining the decision-making process and not the merits of the

decision itself.

******* Learned counsel further places reliance on the decision of this

Court in WPC No. 4843 of 2025 (Surface Engineering Pvt. Ltd. v.

Union of India & Ors.), wherein it has been reiterated that the

interpretation of tender conditions lies primarily within the domain of the

tendering authority which has authored the tender documents. The

Court held that unless the interpretation adopted by the authority is

shown to be patently arbitrary or perverse, the writ court should refrain

from interfering with the decision taken in the course of the tender

process.

******* Reliance is also placed on the judgment of this Court in WPC No.

5508 of 2024 (M/s Mokshit Corporation v. State of Chhattisgarh &

Ors.), wherein it has been held that a bidder who fails to comply with the

mandatory conditions of the NIT cannot claim any vested right to be

declared technically qualified. The Court further observed that in

commercial and contractual matters involving public tenders, the

employer is the best judge of its requirements and the courts should not

interfere unless the decision is vitiated by mala fides or manifest

arbitrariness.

******* It is also pointed out that respondent No.5 has ultimately been

declared the successful bidder and the validity of the bank guarantee

furnished by respondent No.5 is not under challenge. Therefore, the

grievance raised by the petitioners against respondent No.4 is wholly

misplaced and has no bearing on the final outcome of the tender

process. The writ petition is thus devoid of merit and deserves to be

dismissed.

8. Mr. Yogendra Chaturvedi, learned counsel appearing for Respondent

No.5 would submit that the present writ petition is wholly misconceived,

devoid of merit and liable to be dismissed at the threshold. At the outset,

it is contended that the principal grievance raised by the petitioners is

against the alleged qualification of Respondent No.4 in the tender

process, whereas no allegation whatsoever has been raised against the

answering Respondent No.5. The petitioners have neither questioned

the eligibility of Respondent No.5 nor pointed out any irregularity or

deficiency in the bid submitted by Respondent No.5. In absence of any

challenge against the answering respondent, the present writ petition,

insofar as it concerns Respondent No.5, deserves to be dismissed

outright.

******* Learned counsel would further submit that the Respondent No.1,

which is a Government of India undertaking, had invited an Open Online

Percentage Rate Tender for the project of construction of Eklavya Model

Residential School (EMRS) at Tokapal, District Bastar (Chhattisgarh)

with an estimated cost of Rs.30,42,77,137/-. The tender process was

conducted through a two-envelope system consisting of technical and

financial bids. In response to the Notice Inviting Tender (NIT) dated

04.08.2025, the petitioners as well as Respondent Nos.4 and 5

submitted their bids through the online mode within the prescribed time.

******* It is submitted that as per the conditions stipulated in the NIT,

particularly Clause 7 and other relevant provisions relating to bid

security, the bidders were required to submit an Earnest Money Deposit

(EMD)/Bid Security which was to remain valid for a period of 45 days

beyond the final bid validity period. The NIT further provided that the bid

validity period would be 90 days from the date of opening of the

technical bid. As per the schedule mentioned in the NIT, the technical

bids were opened on 21.08.2025. Consequently, the bid validity period

of 90 days expired on 18.11.2025 and the bid security was required to

remain valid for an additional period of 45 days thereafter, i.e., up to

02.01.2026.

******* Learned counsel would submit that the petitioners have been

declared technically disqualified solely on account of their failure to

comply with the mandatory requirement relating to the validity of the

bank guarantee furnished towards the bid security. The bank guarantee

submitted by the petitioners was valid only up to 18.10.2025 and the

claim expiry date was also the same. Since the said bank guarantee did

not remain valid up to 02.01.2026 as required under the NIT, the

tendering authority was fully justified in declaring the technical bid of the

petitioners as disqualified.

******* It is further submitted that the petitioners have attempted to

contend that Respondent No.4 was also similarly placed and yet was

declared qualified. However, the said contention is factually incorrect.

The bank guarantee submitted by Respondent No.4 was valid up to

02.01.2026 with the claim expiry date extending up to 13.08.2026. Thus,

the bid security furnished by Respondent No.4 strictly complied with the

terms and conditions of the NIT. Therefore, the allegation of

discrimination or arbitrariness raised by the petitioners is wholly

baseless.

******* Learned counsel would submit that the tender conditions clearly

provided that the employer, namely Respondent No.1/WAPCOS Ltd.,

reserved the right to accept or reject any bid without assigning any

reason and that no bidder would have any cause of action against such

decision. The petitioners, having participated in the tender process with

full knowledge of the terms and conditions contained in the NIT, cannot

now be permitted to challenge the same after having failed to comply

with the essential requirement relating to bid security validity.

******* In view of the aforesaid facts and submissions, it is respectfully

prayed that the present writ petition being devoid of merit and substance

deserves to be dismissed.

9. In response to the return/reply filed by learned counsel appearing for the

respondents, a rejoinder has also been filed in the petition, in which

learned counsel appearing for the petitioners would submit that, the

action of the respondent authorities in declaring the petitioners

technically disqualified is wholly arbitrary, contrary to the terms of the

Notice Inviting Tender (NIT) and violative of the settled principles

governing public tender processes. It is submitted that the controversy in

the present writ petition revolves around the interpretation of Clause 7 of

the NIT dated 04.08.2025, particularly the note appended thereto which

specifically stipulates that the Bid Security shall remain valid for a period

of 45 days beyond the final bid validity period.

******* Learned counsel would submit that Clause 10 of the NIT clearly

provides that the bid validity period shall be 90 days from the date of

opening of the technical bid. Thus, in order to determine the validity of

the bid security, it is necessary to first ascertain the correct date of

opening of the technical bid and thereafter calculate the bid validity

period of 90 days in accordance with the terms of the NIT.

******* It is submitted that as per the Technical Bid Summary prepared by

the respondent authorities themselves, the technical bids were actually

opened on 22.08.2025, which is evident from the bid opening summary

report placed on record by the petitioners. Therefore, the period of 90

days stipulated under Clause 10 of the NIT must necessarily be

computed from 22.08.2025.

******* Learned counsel would submit that the respondents, in their

return, have attempted to justify their action by calculating the validity

period by counting both the starting and ending dates and thereby

introducing the expression "both days inclusive", which does not form

part of the original tender conditions. It is contended that the tender

document nowhere states that the period of 90 days is to be counted by

including both the first and the last day. The respondents, by inserting

such words in their return, have effectively altered the tender conditions

which is impermissible in law.

******* It is further submitted that the settled principle governing

computation of time, particularly when the expression "from" is used, is

that the first day is to be excluded. Therefore, when Clause 10 of the NIT

provides that the bid validity period shall be 90 days from the date of

opening of technical bid, the correct interpretation would require

exclusion of the first day in the series. Applying this well-established

principle, the period of 90 days would have to be calculated by excluding

the date of opening of the technical bid and counting the days thereafter.

******* Learned counsel would submit that the respondents themselves

have admitted in their e-mail communication dated 10.10.2025

addressed to the petitioners that the technical bid was opened on

22.08.2025 and that the bid security was required to remain valid up to

04.01.2026. The said e-mail communication clearly records that the

bank guarantee submitted by the petitioners was valid up to 18.10.2025

against the required validity up to 04.01.2026, and on that basis the

petitioners were declared disqualified.

******* However, in the return filed before this Hon'ble Court, the

respondents have taken a completely different stand by stating that the

bid security was required to remain valid only up to 02.01.2026. Thus,

the respondent authorities have taken two mutually contradictory

positions with regard to the validity period of the bid security.

******* Learned counsel would submit that such contradictory stands

taken by the respondents demonstrate arbitrariness and lack of

transparency in the decision-making process. The respondents cannot

be permitted to blow hot and cold at the same time by stating one thing

in their official communication dated 10.10.2025 and an entirely different

position in their counter affidavit filed before this Court.

******* It is further submitted that it is a settled principle of law that the

validity of an administrative order must be judged on the basis of the

reasons stated in the order itself and cannot be supplemented by fresh

reasons subsequently introduced in the form of an affidavit. In support of

this proposition, learned counsel places reliance upon the judgment of

the Hon'ble Supreme Court in Mohinder Singh Gill v. Chief Election

Commissioner, (1978) 1 SCC 405 wherein it has been categorically

held that when a statutory authority makes an order based on certain

grounds, its validity must be judged by the reasons so mentioned and

cannot be supplemented by additional reasons in the shape of an

affidavit.

******* Learned counsel would submit that the said principle has been

reiterated by the Hon'ble Supreme Court in JVPD Scheme Welfare

Trust v. MHADA, (2019) 11 SCC 361 wherein it has been held that an

order must stand or fall on the reasons contained in the order itself and

the authorities cannot improve their case by introducing new

explanations during the course of litigation.

******* Applying the aforesaid principle to the facts of the present case, it

is submitted that the impugned communication dated 10.10.2025

specifically mentions that the bid security was required to remain valid

up to 04.01.2026. Therefore, the respondent authorities cannot now

attempt to alter the said position by stating in their return that the validity

period was only up to 02.01.2026. Such an attempt clearly amounts to

introducing new reasons in order to justify an action which was

otherwise unsustainable at the time it was taken.

******* Learned counsel therefore prays that the impugned

communication dated 10.10.2025 declaring the petitioners disqualified

deserves to be quashed and the respondent authorities be directed to

treat the petitioners as technically qualified and to consider their bid in

accordance with law. In the alternative, it is submitted that the tender

process deserves to be reconsidered in order to ensure fairness,

transparency and adherence to the conditions of the NIT.

10. We have heard learned counsel for the parties and considered their rival

submissions made herein above and also gone through the entire

records of the case with utmost circumspection.

11. The principal controversy involved in the present writ petition pertains to

the interpretation of the tender conditions contained in the Notice Inviting

Tender (NIT) dated 04.08.2025, particularly Clause 7 relating to validity

of Bid Security and Clause 10 which provides that the bid validity period

shall be 90 days from the date of opening of the technical bid. The

petitioners contend that the respondents have wrongly computed the

period of bid validity and consequently the period for which the bid

security was required to remain valid. According to the petitioners, the

respondents have adopted an erroneous interpretation of the tender

conditions in order to justify the disqualification of the petitioners and to

extend an undue benefit to respondent No.4.

12. At the outset, it is necessary to note that the tender conditions clearly

stipulated that the Bid Security was required to remain valid for a period

of 45 days beyond the final bid validity period, while the bid validity

period itself was prescribed as 90 days from the date of opening of the

technical bid. The tender evaluation authority, upon examination of the

documents submitted by the bidders, found that the bank guarantee

furnished by the petitioners was valid only up to 18.10.2025, whereas

the required validity period extended beyond that date. On account of

this deficiency, the technical bid of the petitioners was declared

disqualified. On the other hand, the bank guarantee submitted by

respondent No.4 was found to be valid up to 02.01.2026 with claim

expiry date extending much beyond that period, and therefore the bid

submitted by respondent No.4 was treated as compliant with the

conditions of the NIT.

13. The petitioners have attempted to demonstrate that the bid security

ought to have remained valid up to 04.01.2026 and that the respondents

have subsequently altered their stand by stating that the validity was

required only up to 02.01.2026. However, upon careful examination of

the record, it appears that the difference sought to be highlighted by the

petitioners arises essentially from the manner in which the period of

validity has been calculated and not from any deliberate alteration of the

tender conditions. In any event, even if the interpretation suggested by

the petitioners is accepted for the sake of argument, the position

remains that the bank guarantee submitted by the petitioners was valid

only up to 18.10.2025, which is substantially shorter than either of the

dates suggested by the parties. Therefore, the petitioners were clearly

not compliant with the mandatory requirement of bid security validity.

14. It is well settled that in matters relating to government tenders and

award of contracts, the terms of the tender document are to be strictly

adhered to and the tendering authority is the best judge of its

requirements. Courts ordinarily do not interfere with the interpretation of

tender conditions adopted by the authority which has issued the tender,

unless such interpretation is shown to be arbitrary, mala fide or wholly

unreasonable.

15. The scope of judicial review in such matters has been authoritatively laid

down by the Hon'ble Supreme Court in Tata Cellular v. Union of India,

(1994) 6 SCC 651 wherein it was held that courts do not sit as appellate

authorities over administrative decisions taken in contractual matters

and judicial review is confined only to examining the decision-making

process. The Court emphasized that the Government must have a

certain freedom of contract and that the court should exercise restraint

while reviewing decisions taken by expert bodies in tender matters.

16. Similarly, in Jagdish Mandal v. State of Orissa, (2007) 14 SCC 517 the

Hon'ble Supreme Court has held that judicial review in tender matters is

intended to prevent arbitrariness, irrationality, mala fides or bias, and not

to examine whether the decision taken by the authority is the most

correct or desirable one. The Court further cautioned that attempts by

unsuccessful bidders to challenge tender decisions based on minor

technical or procedural issues should ordinarily be discouraged, as

interference in such matters may delay public projects and adversely

affect public interest.

17. The Hon'ble Supreme Court has reiterated the same principle in Afcons

Infrastructure Ltd. v. Nagpur Metro Rail Corporation Ltd., (2016) 16

SCC 818 wherein it was held that the interpretation of tender conditions

primarily falls within the domain of the tendering authority and the court

should not substitute its own interpretation unless the decision is

arbitrary or irrational. Courts must respect the commercial wisdom of the

authority responsible for executing the project.

18. Applying the aforesaid principles to the facts of the present case, it

becomes evident that the decision taken by the respondent authorities to

disqualify the petitioners was based upon objective evaluation of the

documents submitted by the bidders and in accordance with the tender

conditions. The petitioners admittedly failed to furnish a bank guarantee

that remained valid for the period required under the NIT. Such a

condition relating to bid security is an essential requirement of the tender

process, and non-compliance with the same necessarily results in

disqualification of the bid.

19. The contention of the petitioners that the respondents have adopted

inconsistent positions with regard to the calculation of the validity period

also does not advance their case in any meaningful manner, for the

simple reason that even on the interpretation suggested by the

petitioners themselves, the bank guarantee submitted by them did not

satisfy the mandatory requirement of validity.

20. It is also pertinent to note that the tender evaluation process involves

technical and commercial considerations which fall within the expertise

of the tendering authority. Courts exercising jurisdiction under Article 226

of the Constitution ordinarily refrain from interfering with such decisions

unless there is clear evidence of arbitrariness, mala fides or violation of

statutory provisions. In the present case, no such circumstance has

been demonstrated by the petitioners.

21. In view of the foregoing discussion, this Court is of the considered

opinion that the petitioners have failed to establish any arbitrariness,

mala fides or illegality in the decision-making process adopted by the

respondent authorities while evaluating the bids submitted in response

to the Notice Inviting Tender dated 04.08.2025. The petitioners

admittedly did not comply with the mandatory requirement relating to the

validity of the bid security and, therefore, the respondent authorities

were justified in declaring the technical bid of the petitioners as

disqualified.

22. The law relating to judicial review of tender matters, as laid down by the

Hon'ble Supreme Court in Tata Cellular, Jagdish Mandal and Afcons

Infrastructure Ltd. (supra) clearly mandates that the court should

exercise restraint in interfering with contractual and commercial

decisions of the State unless the action complained of is patently

arbitrary or actuated by mala fides. In the present case, the decision of

the respondent authorities appears to have been taken strictly in

accordance with the tender conditions and in the larger interest of

maintaining fairness and uniformity in the tender process.

23. This Court is therefore not inclined to exercise its extraordinary

jurisdiction under Article 226 of the Constitution of India to interfere with

the impugned action of the respondents. Accordingly, the writ petition

being devoid of merit is dismissed. No order as to costs.

                       Sd/-                                              Sd/-
             (Ravindra Kumar Agrawal)                              (Ramesh Sinha)
                      Judge                                          Chief Justice

ved
 

 
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