Citation : 2010 Latest Caselaw 3703 Del
Judgement Date : 10 August, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on : 1st June, 2010
Date of decision: 10th August, 2010
+ W.P.(C) No.13034/2009
VHCPL-ADCC PINGALAI INFRASTRUCTURE PVT. LTD. AND
ANR...... ...... Petitioner
Through Mr. U.U. Lalit, Sr. Adv. with Mr.
Arunabh Chowdhary, Mr. Anupam Lal Das
and Mr. Raktim Gogoi, Advocates
versus
UNION OF INDIA & ORS. .... Respondents
Through Mr. G. E. Vahanvati, Attorney General of India and Mr. A.S. Chandhiok, ASG with Mr. Atul Nanda, Mr. Jatan Singh, CGSC and Mr. Rahul Malik, Advs. for Respondent no. 1/UOI Mr. Vivek Tankha, ASG with Ms. Padma Priya, Mr. Rishabh Sancheti and Ms. Meenakshi Sood, Advs. For Respondent no.2 Dr. A.M. Singhvi, Sr. Adv. and Mr. C.U.
Singh, Sr. Adv. with Mr. Shivaji, Advs. for respondent no.3
CORAM:
HON'BLE MS. JUSTICE GITA MITTAL HON'BLE MS. JUSTICE INDERMEET KAUR
1. Whether reporters of local papers may be allowed to see the Judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest?
Yes
GITA MITTAL, J
1. "A mans greed is like a snake that wants to swallow an elephant".
- a Chinsese proverb which completely sums up the case in hand.
The petitioner, who was awarded a contract for the
W.P.(C) No. 13034/2009 page 1 of 121 construction and operation of a project involving a major bridge
over the Pingalai river with approaches covering a total stretch
of 2.2 km, claims that the Concession Agreement entered into
by him in 2004 tantamounts to his having a preferential right of
first refusal for award of the contract relating to the project for
the four laning of a 66.73 Kms stretch of National Highway-6,
being its Talegaon-Amravati KM 100 to KM 166.725 section, in
the State of Maharashtra, without participation in the bidding
process and completely unmindful of the public interest involved
in the matter.
2. The record of the present case discloses, that on behalf of
the MORT&H, the Public Works Department of the Government
of Maharashtra had invited tenders for this project from eligible
persons of construction, operation and maintenance of a major
bridge and its approaches across the Pingalai river in KM
113/800 on the Nagpur-Edlabad Road section of N.H.6 with
private sector participation on build, operate and transfer ('BOT')
basis. It appears that a Memorandum of Understanding dated
21st February, 2003 (Schedule 'V') was entered into by two
companies, Vishvaraj Housing Company Pvt. Ltd. and ADCC
Computing and Research Centre Ltd. Pursuant thereto, a
consortium formed by them for the purpose of bidding for the
project, had submitted a bid for the project.
3. The MORT&H accepted the bid submitted by the said
consortium and issued a letter of acceptance dated 4th July,
2003. As per the requirements of the tender/bid, this
W.P.(C) No. 13034/2009 page 2 of 121 consortium incorporated the 'concessionaire'-petitioner herein,
as a special purpose vehicle to implement the said project on
BOT basis. Pursuant to the aforesaid acceptance letter, on 14 th
May, 2004, the President of India represented by the Ministry of
Road Transport and Highways of the Government of India
entered into a 'Concession Agreement' with the VHCPL-ADCC
Pingalai Infrastructure Pvt. Ltd. (the petitioner herein), who has
been referred to as the 'concessionaire' in the agreement.
4. The work which forms subject matter of the agreement is
described in schedule A of the Concession Agreement and is
referred to as "the project" therein. The agreement was entered
into on behalf of the President of India by the Ministry of Road
Transport and Highways (hereinafter referred to as MORT&H)
which is responsible for the development and maintenance of
national highways in India.
5. Learned senior counsels for all the parties have extensively
relied on the terms of the Concession Agreement dated 14th
May, 2004, essential terms whereof are as follows :-
"xxxx F. In accordance with the requirements of the said tender/bid submitted by the Consortium, the Consortium has incorporated the Concessionaire as a" special purpose vehicle to implement the Project on BOT basis, and GOI has agreed to grant to the Concessionaire, the Concession (as hereinafter defined) on the terms, conditions and covenants hereinafter set forth in this Agreement."
xxxxx
Definitions & Interpretations :-
W.P.(C) No. 13034/2009 page 3 of 121 "Project" means the project described in Schedule 'A' which the Concessionaire is required to design, engineer, finance, construct, operate, maintain and transfer in accordance with the provisions of this Agreement."
"Project Assets" means all physical and other assets relating to and forming part of the Project including but not limited to (i) rights over the Project Site in the form of license, right of way or otherwise, (ii)tangible assets such as civil works including the foundations, embankments, pavements, road surface, interchanges, bridges, approaches to bridges and flyovers, road overbridges, drainage works, lighting facilities, traffic signals, sign boards, milestones, toll plaza, equipment for the collection of tolls or relating to regulation of traffic, electrical works for lighting on the Project, telephone and other communication systems and equipment for the Project, rest areas, wayside amenities, administration and maintenance depots, relief centers, service facilities etc.(iii) Project Facilities situate on the Project Site, (iv) the rights of the Concessionaire under any Project Agreements, (v) financial assets, such as security deposits for electricity supply, telephone and other utilities, etc.(vi) insurance proceeds subject to Lenders' rights thereto and (vii) Applicable Permits and authorisations relating to or in respect of the Project."
"Project Facility" means collectively the facilities on the Project site to be constructed, built, installed, errected or provided by the Concessionaire for use of the traffic by implementing the Project and more specifically set out in Schedule 'C'.
"Project Site" means the real estate particulars whereof are set out in Schedule 'B' on which the Project is to be implemented and the Project Facility is to be provided in accordance with this Agreement.
Definition of COD "COD" means the commercial operations date of the Project, which shall be the date on which the independent Engineer has issued
W.P.(C) No. 13034/2009 page 4 of 121 the Completion Certificate or the Provisional Certificate upon completion of construction of the Project and which shall, subject to the provisions of this Agreement, be not later than.......
6. Schedule A describes the need for as well as the project
and the relevant portion whereof reads as follows :-
" 'Schedule A'
1. Need for the Project
The existing Nagpur Edlabad road
section of N.H.6 crosses the Pinglai river in Km. 113/800 near Tiwasa village. There is existing submersible bridge having 22 spans of 2.2 mt c/c and width of 6.10 m. The existing bridge gets over topped during heavy floods of river and result interruption to traffic for 4 to 6 hours duration for several times and the traffic is held up. Tiwasa village is situated on just bank of river. Therefore it is necessary to construct high level bridge at an early owing to demand from public.
2. Project Location
The project is situated in Amravati
District of Maharashtra State. There is
existing submersible bridge. The proposed bridge alignment is taken @ 15 m D/s away from the center of existing bridge. The necessary index map is enclosed in indicate drawings for reference..................."
7. Some light on the issues raised before us is also thrown on
by the contents of Schedule B defining the Project Site which are
as follows :-
" Schedule B - Project Site Description and particulars of Land :
The entire project is to be implemented on available departmental land. The land width available is 45 m. The proposal involves construction of 4 lane major bridge with foot path including 4 lane approaches, CD, works, Minor bridges, Under passes, road side drainage, service road and toll plaza complex and other structures included in the project cost within two phases, within the available land
W.P.(C) No. 13034/2009 page 5 of 121 width without any new land acquisition."
8. The scope of the work concerned is described under
Schedule C, under the heading of 'Project Facility' which makes a
reference to the phases in which the work was to be completed.
9. So far as the concession which was granted under the
agreement to the petitioner is concerned, the same is detailed in
article 2.1 of Article 2 which reads as follows :-
"GRANT OF CONCESSION Subject to and in accordance with the terms and conditions set forth in this Agreement, GOI hereby grants and authorizes the Concessionaire to investigate , study, design, engineer, procure, finance, construct, operate and maintain the Project/Project Facility and to exercise and/or enjoy the rights, powers, privileges, authorisations and entitlements as set forth in this Agreement, including but not limited to the rights to levy, demand, collect and appropriate fee from vehicles and persons liable to payment of fee for using the Project/Project Facility or any part thereof (collective "the Concession")."
10. The petitioner was thus granted such concession, in terms
of article 2.2, for a period of twelve years, nine months and nine
days commencing from the commencement date, during which
the petitioner was authorised to implement the project and
operate the project facility. Clause A of article 2.2 envisaged
extension, while clause B postulated the concession period as
ending with the termination, upon such eventuality.
11. The petitioner has premised its entire claim in the present
writ petition on Article 14 of the Concession Agreement, the
relevant portion whereof reads as follows :-
"Article 14
W.P.(C) No. 13034/2009 page 6 of 121 CAPACITY AUGMENTATION AND ADDITIONAL FACILITY
14.1 Capacity Augmentation of the Project
(a) The GOI may following a detailed traffic study conducted by it, at any time after COD decide to augment/increase the capacity of the Project (Capacity Augmentation) with a view to provide the desired level of service to the users of the Project Facility.
(b) The GOI shall invite proposals from eligible Persons for Capacity Augmentation.
The Concessionaire shall have option to submit its proposal for Capacity Augmentation.
(c) The bid document for Capacity Augmentation shall specify a Termination Payment to be made to the Concessionaire in case the Concessionaire chooses not to submit its proposal or fails or declines to match the preferred offer as mentioned in sub-article (e) below.
(d) in case the Concessionaire, after participating in the bidding procedure, fails to give the lowest offer, the Concessionaire shall be given the first right of refusal to match the preferred offer. If the Concessionaire matches the preferred offer the Parties shall enter into a suitable agreement supplemental to this Agreement to give effect to the changes in scope of the Project, Concession Period and all other necessary and consequential changes. In such an event the Concessionaire shall pay to the bidder who had made the lowest offer sum of Rs.1.05 lacs (One Lac Five Thousand Only) towards bidding costs incurred by such bidder.
(e) In case the Concessionaire (i) chooses not to submit its proposal for Capacity Augmentation or (ii) is not the preferred bidder and also fails or declines to match the preferred offer, GOI shall be entitled to terminate this Agreement upon payment to the Concessionaire of the Termination Payment.
(f) The Termination Payment referred to in the preceding sub-articles (c) and (e) above shall be the amount equivalent to the amount of Termination Payment set out in
W.P.(C) No. 13034/2009 page 7 of 121 Article 16.2(b).
14.2 Additional Facility GOI shall not construct and operate either itself or have the same, interalia, built and operated on BOT basis or otherwise a competing facility, either toll free or otherwise during the Concession Period Provided, GOI may build and operate such a facility subject to the fee charged for vehicles using such facility being at any not less than 133% of Fee for the time being charged for the vehicles using the Project Facility."
12. The Concession Agreement describes a Force Majeure
Event in clause 15.1 of Article 15; a non-political event in clause
15.2; an indirect political event in clause 15.3; a political event
in clause 15.4 of the concession agreement. The effect of a
force majeure event has been described in clause 15.5 which
also describes the eventuality and the manner in which
termination of the agreement upon the occurrence of a force
majeure event would take place. Clause 15.7 postulates a
mutual decision to terminate or continue the agreement on
continuation of the Force Majeure event beyond 120 days.
Inasmuch as the instant case is not concerned with a force
majeure event, it is not necessary to advert to the other clauses
of Article 15 dealing with costs, dispute resolution, liability for
other losses and other events.
13. Article 16 of the Concession Agreement is concerned with
events of default and termination of the Concession Agreement.
The present case also does not involve any allegation of a
default or breach by the petitioner of the Concession Agreement.
14. Dispute resolution is provided in Article 19 of the W.P.(C) No. 13034/2009 page 8 of 121 agreement. First an effort to amicably resolve any
dispute/difference or a controversy of whatsoever nature,
however arising out of or in relation to the agreement including
completion of the project (clause 19.1) by reference to the
Director General (Road Development) Government of India, and
the Chairman of the Board of Directors of the concessionaire, is
to be attempted. Any dispute which is not so resolved, is to be
finally settled as per Clause 19.2 by binding arbitration under
Arbitration & Conciliation Act, 1996.
15. A State Support Agreement was also entered into by the
petitioner with the President of India in his executive capacity for
the Government Of India (referred to as 'GOI' in the agreement
and hereafter) represented by MORT&H and the Governor of
Maharashtra in his executive capacity for the State of
Maharashtra acting through the Public Works Department,
Government of Maharashtra on the 14th May, 2004, with the view
to facilitate completion and operation of the project by the
concessionaire in accordance with the Concession Agreement
and to extend continued support and grant certain rights and
authorities to the concessionaire.
16. Subsequently, a gazette notification dated 27th July, 2005
was issued by the Government of India under section 48 of the
National Highways Act, 1956, whereby the concessionaire was
entitled to collect toll from the "users of the major bridge and its
approaches across Pingalai river at KM 113/800".
17. On 29th May, 2008, the National Highway Authority of India-
W.P.(C) No. 13034/2009 page 9 of 121 respondent no. 2 herein (also referred to as the 'NHAI'
hereafter), issued an advertisement in leading newspapers
including the Hindustan Times and the Financial Express both
dated the 29th of May, 2008 inviting Requests for Qualification
('RFQ' for brevity hereafter) to undertake inter alia the work
involving the Talegaon-Amravati KM 100 to KM 166.725 (length-
Km 66.73) Section of the National Highway No. 6 in the State of
Maharashtra under NHDP Phase III, on design, build, finance,
operate and transfer pattern ('DBFOT' pattern). The RFQ
document was available from 27th of May, 2008 at a cost of
Rs.10,000/- and the last date for its submission was the 15 th of
July, 2008.
18. The respondent no. 2 has explained that sixteen RFQs were
received by the 24th of July, 2008 which was the extended last
date for its submission. Though 11 applicants including
respondent no. 3 had pre-qualified, as per the prescribed
procedure, only names of six top shortlisted candidates were
announced on 5th November, 2008. Some of the eligible
applicants withdrew. Hence on 12th November, 2008, in terms of
clause 2.2 of the RFQ, letters were issued to the next four out of
the remaining qualified/eligible parties calling upon them to
signify in writing whether they were willing to submit their bid
for the project or wished to withdraw. The respondent no. 3 was
consequently included in the revised list of short listed bidders in
accordance with the notified procedure and vide a letter dated
25th November, 2008 was informed of the same. The final list of
W.P.(C) No. 13034/2009 page 10 of 121 5 qualified bidders was announced on 15th December, 2008.
19. So far as the project is concerned, the NHAI-respondent no.
2 has explained, that on 29th September, 2008, a proposal had
been sent to the Department of Economic Affairs, Ministry of
Finance of the Government of India for taking the approval of
the Public Private Partnership Appraisal Committee ('PPPAC'
hereafter) of the respondent no. 1 by the NHAI for clearance of
the said project, alongwith all relevant documents including the
draft concession agreement. A draft preliminary project report
and a proposal to buy back the existing toll rights was also
enclosed. This communication refers to an earlier decision of
the PPPAC in its meeting held on 5th November, 2007 whereby it
was decided to adopt a two stage bidding process and that
accordingly the RFQ and the RFP had been prepared as per the
guidelines of the Ministry of Finance.
20. The PPPAC considered this proposal as agenda item no. 3
in its 23rd meeting held on 20th February, 2009 which refers to it
as the "Four laning of Talegaon Amravati section of NH-6 in the
state of Maharashtra under NHDP III on DBFOT (Toll) Basis".
The minutes of its meeting recorded on 20th February, 2009
notice the submission of the Chairman of the NHAI that the plan
project highway was a 'segment of the Kolkata-Mumbai East-
West link in the country' and that its four laning would result in
the four laning of the entire east west link. The cost of the
project at Rs.9.27 crore per km was considered very high. The
PPPAC suggested that the project could be considered for grant
W.P.(C) No. 13034/2009 page 11 of 121 of approval subject to the NHAI reviewing the project structures
to reduce the project cost to Rs.8 crore per km. It was also
noted that the traffic would reach the design capacity of the
project highway in 22 years. The PPPAC therefore approved the
concession period as being fixed as 22 years instead of 18 years
proposed by the sponsoring authority. The proposal was
granted final approval, subject to buy back of tolling rights being
included in the pre-construction costs and not in the total project
costs of the project.
21. The suggestions as made by the PPPAC were duly
incorporated and thereafter the Cabinet Committee on
Infrastructure ('CCI' hereafter) in its meting dated 30th July, 2009
considered the proposal for the instant project of four laning of
the Talegaon-Amravati Section of NH-6 as well as another
project relating to NH-9 in the State of Maharashtra and also
granted approval to the same. This approval was communicated
to the NHAI by a letter dated 10th August, 2009 from the
Ministry.
22. The NHAI had issued and published the notice for RFP in
leading newspapers and posted the same on the website of the
NHAI. The RFP document was purchasable against payment of
a non-refundable amount of Rs.10 lakhs and envisaged deposit
of a security deposit of Rs.11.01 crores which was to be
submitted alongwith the bid. A schedule for the various steps
envisaged for submission of the RFP also stood notified.
23. The last date for submission of the RFP was appointed as
W.P.(C) No. 13034/2009 page 12 of 121 20th March, 2009 and the pre bid meeting was scheduled on 12th
May, 2009. An addendum I to the RFP was issued on 29 th May,
2009 while 26th of June, 2009 was appointed as the last date for
submission of the bid.
24. It is at this stage that the petitioner, for the first time,
wrote a letter dated 20th June, 2009 to the Chief Engineer of the
Ministry of Shipping, Road Transport and Highways referring to a
purported claim under article 14.1 of the Concession Agreement
dated 14th May, 2004. In furtherance of this letter, the
petitioner submits that it also sent reminders dated 14th July,
2009 and a second reminder dated 22nd July, 2009 to the
respondent no. 1.
25. Our attention has been drawn to a communication dated
24th July, 2009 addressed by the MORT&H-respondent no. 1 to
the NHAI, referring to the claim and representation of the
petitioner seeking its comments on the following aspects :-
"(i) Did the consultant of the proposed four- laning project of NHAI considered the fact that there exists a BOT project awarded by the Ministry, which forms part of the Section; and if they did; what advise was given to NHAI in this regard.
(ii) NHAI did not make any reference to the concessionaire or to the Ministry with regard to this BOT stretch. NHAI may indicate how it is going to deal with this now.
(iii) Since the BOT concessionaire has certain rights (Article 14 of Agreement) under existing concession agreement, NHAI should indicate what will be the status of this right in the new scheme of the project."
26. The NHAI responded to the MORT&H by a letter dated 18th
August, 2009, inter alia informing it as follows :-
W.P.(C) No. 13034/2009 page 13 of 121 "(i) The consultant of the proposed 4 laning project from Talegaon to Amravati Section of NH- 6 considered the fact that there exists a BOT Project awarded by the Ministry which forms part of the section and advised for buy-back of bridge from existing Concessionaire. The cost of buy- back proposed is Rs.7.97 Cr. which is included in the total project cost.
(ii) The cost of buy-back was included in the proposal submitted to Ministry for PPPAC Approval and PPPAC approved the proposal with buy-back of bridge from existing Concessionaire in its meeting held on 20.02.2009, NHAI intends to buy- back the bridge before commercial operation date of the project which is around 3 years from now i.e. October, 2012 (likely). The cost of buy-back shall be borne by NHAI.
(iii) Since, the copy of Agreement of existing BOT Concessionaire is not available with NHAI, it is required to provide a copy of the Agreement so that necessary action as per the provisions of the Agreement can be taken for buy-back of the stretch under existing Concession Agreement."
27. The petitioner also relies on a notice dated 23rd September,
2009 issued as a follow up to its reminders.
28. So far as the acceptance of the bid was concerned, the
NHAI- respondent no. 2 issued a letter of acceptance dated 27th
August, 2009 to the respondent no. 3 accepting its proposal. All
participants in the bidding process have accepted the process
initiated and undertaken by the respondent no. 2 (NHAI) as well
as the decisions taken by the respondent no. 1.
29. Inter alia, aggrieved by the failure of the respondent no.1
to favourably respond to its requests, the petitioner finally filed
the present writ petition on or about the 30th October, 2009
making the following prayers :-
"(a) issue a writ of mandamus and/or any other appropriate writ, order or direction quashing and
W.P.(C) No. 13034/2009 page 14 of 121 setting aside the entire tender process including RFP dated March 2009 and all subsequent actions of the Respondent No.2 NHAI in pursuance of the said tender/RFP for four laning of Talegaon Amaravati Section of NH-6 from km 100.000 to km 166.725 (length -km66.73) (Annexure-P.4 -; and
(b) issue a writ of mandamus and/or any other appropriate writ, order of direction declaring the award of contract by Respondent no.2 NHAI for four laning of Talegaon Amravati Section of NH06 from km 100.000 to km 166,725(length- km 66.73) in favour of Respondent no.3, as void and illegal and violative of the Petitioners fundamental rights under Articles 14 & 19 (1) (g) of the constitution of India apart from being contrary to the express terms of the subsisting Concession Agreement and the State Support Agreement dated 14.05.2004, in favour of the Petitioner No.1; and
(c) issue a writ of mandamus or any other appropriate writ, order or direction prohibiting Respondent Nos 1 & 2 and /or its agents/servants/assignees from entering into any contract/Concession Agreement/State Support Agreement etc. with regard to four laning of Talegaon Amravati Section of NH-6 from km 100,000 to km 166.725 (length-km 66.73) with Respondent No.3 ; and
(d) issue an appropriate writ, order or direction directing the Respondent Nos. 1 and 2 to give an opportunity to the Petitioners to match the offer of Respondent No.3 with regard to four laning of Talegaon Amravati Section of NH-6 from km100.000 to km, 166.725 (length-km 66.73) in terms of concession Agreement dated 14.05.2004"
30. In the meantime, pursuant to the letter of acceptance
dated 27th August, 2009, NHAI-respondent no.2 also executed a
Concession Agreement dated 18th November, 2009 with the
respondent no. 3 who was the successful bidder. In this
background, an order dated 24th November, 2009 was recorded
in the present writ petition, the relevant portion whereof is as
follows :-
W.P.(C) No. 13034/2009 page 15 of 121
" xxxx
We may also note that the learned counsel for the respondent no. 3 stated that the Letter of Acceptance as well as the Concession Agreement has already been signed by them on 27.08.2009 and 18.11.2009 respectively. However, the learned counsel for the respondent no. 3 states that nothing will happen on the ground till the next date of hearing inasmuch as the actual work would start only after about four months.
Renotify on 17.12.2009."
It is noteworthy that this statement on behalf of the
respondent no. 3 has continued till date and as a result, work on
the public project pursuant to this agreement of 18th November,
2009 has not started till date.
Petitioners Contentions and Claim
31. The petitioner has contended that as the work in question
was a project of capacity augmentation of the project of the
petitioner, it had a preferential right under Clause 14 of the
Concession Agreement dated 14th of May, 2004. It is contended
that, therefore, it has a right to match the lowest bid with regard
to the project which is the subject matter of the Concession
Agreement dated 18th November, 2009 and was thus entitled to
an individual notice in respect thereof once the project was
envisaged. The petitioner's further contention is that having
regard to the scheme of Article 14, it is deemed to have pre-
qualified for exercise of its right to match the lowest bid
received in respect of the project of sixteen laning of the
Talegaon-Amravati section of NH-6. The further submission is
W.P.(C) No. 13034/2009 page 16 of 121 that, in view of its binding rights under the Concession
Agreement of 2004, the respondents have no authority or power
to terminate or to enforce their proposal to buy-back the tolling
rights conferred on the petitioner. It is based on these
submissions, it is contended that the award of the work to the
respondent no. 3 is in violation of the rights of the petitioner and
deserves to be set aside.
Respondents submissions
32. A preliminary objection has been taken by the respondents
to the maintainability of the writ petition on the ground that the
petitioner has raised contractual disputes which are beyond the
permissible scope of judicial review by this court in exercise of
its extraordinary jurisdiction under Article 226 of the Constitution
of India. It is further urged, that the writ petition is not
maintainable on grounds of availability of an equally efficacious
remedy under the Concession Agreement of 2004. The
respondents have also objected to the maintainability of the writ
petition urging that the petitioner has suppressed and concealed
material facts and merits and have sought its dismissal on
grounds of gross delays and laches. The respondents have
contested the claim of the petitioner on merits as well.
33. The respondents have disputed any similarity between the
scope of work entrusted as per the terms of the Concession
Agreement of 2004 and 2009. It is submitted that the scope of
work in the agreement of 2004 is restricted to the work
mentioned in Schedule C of the agreement and that the scope of
W.P.(C) No. 13034/2009 page 17 of 121 work entrusted to the respondent no. 3 in accordance with the
agreement of 2009 is not limited to the project facility as
described in Schedule C of the 2004 agreement. The
respondents oppose the contention that the four laning of the
Talegaon-Amravati section of NH-6 from KM 100.000 to KM
166.725 (of the length of 66.725 kms) at the instance of the
NHAI falls within the meaning of the expression "capacity
augmentation of the project" which could entitle the petitioner
to invoke its preferential right of first refusal in terms of Article
14 of the Concession Agreement of 2004. The respondents have
also made detailed submissions on the difference in the scope,
nature and objectives of the two projects and dispute that any
detailed traffic study so as to render clause 14.1 applicable, was
ever necessitated, commissioned or conducted by the
Government of India. The respondents have defended their
action and disputed the maintainability of the writ petition on
grounds of overriding interest of the public at large. It has
further been urged that the proposal to buy-back the tolling
rights of the petitioner by the respondent no. 2 has been made
so as to create a balance between public interest and fairness to
the petitioner. It has also been urged that no final decision in
this regard is required to be taken at this stage.
Points of dispute
34. In view of the rival contentions, the questions that arise for
consideration in this case can be summed up thus :-
(I) Whether the writ petition raises matters only in the realm W.P.(C) No. 13034/2009 page 18 of 121 of contract and is therefore barred? (II) Whether the scope of the work under the Concession
Agreement dated 18th November, 2009 would be covered within
the meaning of the expression 'Capacity Augmentation of the
Project' as is appearing in Article 14 of the Concession
Agreement dated 14th May, 2004.
(III) Whether the petitioner has an absolute preferential right to
match the lowest bidder without pre-qualifying or participating
in the bidding process for the four laning project in view of
Article 14 of the Concession Agreement dated 14th of May, 2004?
(IV) Whether the proposal of the respondent no. 2 to buy back
the tolling rights of the petitioner under the Concession
Agreement of 2004 is legally permissible, justified and
sustainable?
(V) Whether the petitioner has suppressed material facts and
documents and the writ petition suffers from such gross and
unexplained delay and laches on its part as would disentitle the
petitioner to grant of any relief in this writ petition?
(VI) Interest of the public at large and costs of such litigation.
These questions, for convenience, are discussed in
seriatum hereafter.
(I) Whether the writ petition raises matters only in the realm of contract and is therefore barred?
35. Learned senior counsel for the respondent nos. 2 and 3
have taken a strong objection to the maintainability of the writ
petition under Article 226 of the Constitution of India. It has
W.P.(C) No. 13034/2009 page 19 of 121 been urged that the public law remedy would not be available to
the petitioner who is seeking enforcement of a purely
contractual right. It is also urged, that the contract between
the parties is not a statutory contract in respect of which the writ
petition could be maintained.
36. In support of the objection, Mr. Vivek Tankha, learned ASG
appearing for the NHAI-respondent no.2 has relied upon the
principles laid down in (2008) 8 SCC 172 Pimpri Chinchwad
Municipal Corpn. vs. Gayatri Construction Co., in which the
Supreme Court held that in matters flowing from a contract, a
petition under Article 226 was not maintainable.
37. Similar building contracts by government authorities were
the subject matter of consideration in (1996) 6 SCC 22 State
of U.P. vs. Bridge & Roof Company (India) Ltd. In the said
case, the court held that the contract between the parties was
not a statutory contract, fell in the realm of private law governed
by the provisions of the Contract Act or by the provisions of the
Sale of Goods Act and any dispute relating to the interpretation
of the terms and conditions of such a contract cannot be
agitated and could not have been agitated in the writ petition.
The Supreme Court further stated the principle that the matter
was either for arbitration as provided by the contract or for the
civil court as the case may be.
38. A challenge was laid to the power or authority of the M.P.
Electricity Board to alter terms and conditions of PPAs under
W.P.(C) No. 13034/2009 page 20 of 121 Sections 43 and 43A of the Electricity Supply Act in the
judgment reported at (2000) 3 SCC 379 India Thermal
Power Ltd. vs. State of M.P. In para 11 of the judgment, the
court held that "Merely because a contract is entered into in
exercise of an enabling power conferred by a statute, that by
itself cannot render the contract a statutory contract. If entering
into a contract containing the prescribed terms and conditions is
a must under the statute then that contract becomes a statutory
contract. If a contract incorporates certain terms and conditions
in it which are statutory then the said contract to that extent is
statutory. A contract may contain certain other terms and
conditions which may not be of a statutory character and which
have been incorporated therein as a result of mutual agreement
between the parties. Therefore, the PPAs can be regarded as
statutory only to the extent that they contain provisions
regarding determination of tariff and other statutory
requirements of Section 43A(2). Opening and maintaining of an
escrow account or an escrow agreement are not the statutory
requirements and, therefore, merely because PPAs contemplate
maintaining escrow accounts that obligation cannot be regarded
as statutory."
39. The observations of the Supreme Court in paras 10 and 11
of the judgment in (2000) 6 SCC 293 Kerala SEB vs. Kurien
E. Kalathil & Ors. also shed valuable light on this question and
read as follows:-
"10. ..............Learned Counsel has rightly
W.P.(C) No. 13034/2009 page 21 of 121 questioned the maintainability of the writ petition. The interpretation and implementation of a clause in a contract cannot be the subject-matter of a writ petition. Whether the contract envisages actual payment or not is a question of construction of contract? If a term of a contract is violated, ordinarily the remedy is not the writ petition under Article 226. We are also unable to agree with the observations of the High Court that the contractor was seeking enforcement of a statutory contract. A contract would not become statutory simply because it is for construction of a public utility and it has been awarded by a statutory body. We are also unable to agree with the observation of the High Court that since the obligations imposed by the contract on the contracting parties come within the purview of the Contract Act, that would not make the contract statutory. Clearly, the High Court fell into an error in coming to the conclusion that the contract in question was statutory in nature.
11. A statute may expressly or impliedly confer power on a statutory body to enter into contracts in order to enable it to discharge Its functions. Dispute arising out of the terms of such contracts or alleged breaches have to be settled by the ordinary principles of law of contract. The fact that one of the parties to the agreement is a statutory or public body will not of itself affect the principles to be applied. The disputes about the meaning of a covenant in a contract or its enforceability have to be determined according to the usual principles of the Contract Act. Every act of a statutory body need not necessarily involve an exercise of statutory power. Statutory bodies, like private parties, have power to contract or deal with property. Such activities may not raise any issue of public law. In the present case, it has not been shown how the contract is statutory. The contract between the parties is in the realm of private law. It is not a statutory contract. The disputes relating to interpretation of the terms and conditions of such a contract could not have been agitated in a petition under Article 226 of the Constitution of India. That is a matter for adjudication by a civil Court or in arbitration if provided for in the contract. Whether any amount is due and if so, how much and refusal of the appellant to pay it is justified or not, are not the matters which could have been agitated and decided in a writ petition. The contractor should
W.P.(C) No. 13034/2009 page 22 of 121 have been relegated to other remedies."
(Emphasis by us)
40. This very principle was reiterated in a matter relating to
contract involving the NHAI (which is respondent no. 2 before
us), in para 6 of the judgment reported at (2003) 7 SCC 410
National Highways Authority of India vs. Ganga
Enterprises in the following terms :-
"6. The Respondent then filed a Writ Petition in the High Court for refund of the amount. On the pleadings before it, the High Court raised two questions viz. (a) whether the forfeiture of security deposit is without authority of law and without any binding contract between the parties and also contrary to Section 5 of the Contract Act and (b) whether the writ petition is maintainable in a claim arising out of a breach of contract. Question (b) should have been first answered as it would go to the root of the matter. The High Court instead considered question (a) and then chose not to answer question (b). In our view, the answer to question (b) is clear . It is settled law that disputes relating to contracts cannot be agitated under Article 226 of the Constitution of India. It has been so held in the cases of Kerala State Electricity Board v. Kurien E. Kalathil AIR 2000 SC 2573 , State of U.P. v. Bridge & Roof Co. (India) Ltd. AIR 1996 SC 3515 and B.D.A. v. Ajai Pal Singh [1989] 1 SCR 743 , This is settled law. The dispute in this case was regarding the terms of offer. They were thus contractual disputes in respect of which a Writ Court was not the proper forum. Mr. Dave however relied upon the cases of Verigamio Naveen v. Government of A. P. AIR 2001 SC 3609 and Harminder Singh Arora v. Union of India [1986] 3 SCR 63 . These however are cases where the Writ Court was enforcing a statutory right or duty. These cases do not lay down that a Writ Court can interfere in a matter of contract only. Thus on the ground of maintainability the Petition should have been dismissed."
41. The respondents have raised an objection that the two
W.P.(C) No. 13034/2009 page 23 of 121 contracts which are the subject matter of the writ petition are
non-statutory and no writ or order can be issued under Article
226 of the Constitution of India so as to compell the respondents
to remedy a breach of contract here in simple. (Ref : (1989) 2
SCC 116 Bareilly Development Authority & Anr. vs. Ajai
Pal Singh & Ors.; (1996) 6 SCC 22 State of U.P. & Ors. vs.
Bridge & Roof Company (India) Ltd.) There can be no
dispute with the principles laid down in these judicial
pronouncements.
42. On the other hand, Mr. U.U. Lalit, learned senior counsel for
the petitioner has urged that the objection on behalf of the
respondents that the present writ petition was not maintainable
and that, in case the petitioner was aggrieved by any act of the
respondent nos. 1 or 2, it had to take recourse to the remedy
provided in the arbitration clause which exists in the Concession
Agreement dated 14th of May, 2004 as Article 19 between the
parties is misconceived in the facts of this case. Learned senior
counsel contends that the petitioner had entered into the
contract with the respondent no. 1 and that neither the NHAI-
respondent no. 2 nor the respondent no. 3 were a party to it and
therefore the remedy of arbitration as a dispute redressal
mechanism againt them is not available to it.
43. The petitioner has also submitted, that the proposed buy-
back arrangement suggested by the respondent nos. 1 and 2
and approved by the PPPAC or the Cabinet Committee, has no
basis in the Concession Agreement which governs the relations
W.P.(C) No. 13034/2009 page 24 of 121 between the parties and therefore is wholly illegal and
unenforceable.
44. It is to be noted, that this submission rests on the
interpretation and implementation of clauses in the contract. It
also lays a challenge to the proposed action of the respondent
no. 2, based on rights asserted under the Concession Agreement
which is a contract entered into between the petitioner and the
respondent no. 1 alone. The petitioner thereby also challenges
the authority of the respondent no. 2 to terminate the
concession agreement on any terms whatsoever, apart from
challenging on the proposed term suggested by the respondent
nos. 1 and 2.
As has been observed in para 11 of Kerala SEB vs.
Kurien E. Kalathil & Ors. (2000) 6 SCC 293, such grievances
of the petitioner do not raise any issue of public law. The terms
of the proposed termination or the authority to do so is not even
a quasi-judicial act, let alone a judicial act, looked at from any
angle.
45. In (1994) 3 SCC 552 State of Gujarat vs. Meghji
Pethraj Shah Charitable Trust, the Apex Court held that
termination of the arrangement is also not an executive or
administrative act which could attract the duty to act fairly.
With regard to such matters, a writ petition under Article 226 is
clearly not maintainable, since it is a public law remedy which is
not available in the private law field especially where the matter
is governed by the non-statutory contract.
W.P.(C) No. 13034/2009 page 25 of 121
46. The fact that NHAI - respondent no. 2, herein or the private
respondent no. 3 are not parties to the said Concession
Agreement of 2004, would not impact consideration of the issue
as to whether a public law remedy could be available to the
petitioner for enforcement of its purported claims or not. Even if
the alternate dispute remedy of arbitration as provided by the
contract was not available for the reason that all the necessary
parties (respondent nos. 2 and 3) to the dispute were not party
to the arbitration agreement, nothing precludes the petitioner
from bringing a civil suit and seeking adjudication therein of its
rights.
47. The plea of the petitioner is that by awarding the contract
to the respondent no. 3, the terms of the Concession Agreement
of 2004 entered into by the respondent no. 2 with it have been
violated. The challenge laid is based on the interpretation of
Article 14 of the said agreement. In the present writ petition,
the petitioner has also assailed to the award of the contract to
the respondent no. 3 on grounds of arbitrariness and violation of
Article 14 of the Constitution of India.
48. We, however, find that the prohibition urged by the
respondents is not an absolute proposition. The parameters
within which the court will interfere in a writ petition under
Article 226 of the Constitution of India even in matters relating
to contractual obligations of the state or its instrumentalities and
even in matters relating to policy of the state or that of a
statutory authority are well settled.
W.P.(C) No. 13034/2009 page 26 of 121
49. A challenge was laid to the manner in which the
Government dispensed its largesse on grounds of violation of
Article 14 of the Constitution of India in (1979) 3 SCC 489
Ramana Dayaram Shetty v. International Airport
Authority of India . The oft quoted findings of the Apex Court,
upon an elaborate consideration of the issue read thus :-
"11. xxx The Government cannot be permitted to say that it will give jobs or enter into contracts or issue quotas or licenses only in favor of those having grey hair or belonging to a particular political party or professing a particular religious faith. The Government is still the Government when it acts in the matter of granting largessee and it cannot act arbitrarily. It does not stand in the same position as a private individual."
50. In R.D. Shetty (supra), the court placed reliance on the
earlier pronouncement in Erusian Equipment and Chemicals Ltd.
v. State of West Bengal and quoted therefrom as follows :-
"12. .......But the Court, speaking through the learned Chief, Justice, responded that the Government is not like a private individual who can pick and choose the person with whom it will deal, but the Government is still a Government when it enters into contract or when it is administering largesse and it cannot, without adequate reason, exclude any person from dealing with it or take away largessee arbitrarily.
xxx
20. The rule inhibiting arbitrary action by Government which we have discussed above must apply equally where such corporation is dealing with the public, whether by way of giving jobs or entering into contracts or otherwise, and it cannot act arbitrarily and enter into relationship with any person it likes at its sweet will, but its action must be in conformity with some principle which meets the test of reason and relevance."
W.P.(C) No. 13034/2009 page 27 of 121
(Underlining supplied)
51. In (1990) 3 SCC 752 Mahabir Auto Stores and Ors. v.
Indian Oil Corporation and Ors., the appellant had been
carrying on business of sale and distribution of lubricants for 18
years. The Indian Oil Corporation abruptly stopped supply of
lubricants to the firm without any notice or intimation. No query
or clarification was even sought and there was no adjudication
as such. The petitioner impeached the action of the respondents
contending that its decision in exercise of administrative
jurisdiction was impeachable on grounds of arbitrariness and
violation of Article 14 of the Constitution of India and on any of
the grounds available in the public law field. In this behalf, the
court observed thus :-
"12. It is well settled that every action of the State or an instrumentality of the State in exercise of its executive power, must be informed by reason. In appropriate cases, actions uninformed by reason may be questioned as arbitrary in proceedings under Article 226 or Article 32 of the Constitution. ...................It appears to us that rule of reason and rule against arbitrariness and discrimination, rules of fair play and natural justice are part of the rule of law applicable in situation or action by State instrumentality in dealing with citizens in a situation like the present one. Even though the rights of the citizens are in the nature of contractual rights, the manner, the method and motive of a decision of entering or not entering into a contract, are subject to judicial review on the touchstone of relevance and reasonableness, fair play, natural justice, equality and non- discrimination in the type of the transactions and nature of the dealings as in the present case.
13. The existence of the power of judicial
W.P.(C) No. 13034/2009 page 28 of 121 review however depends upon the nature (of) and the right involved in the facts and circumstances of the particular case, it is well settled that there can be "malice in law".
Existence of such "malice in law" is part of the critical apparatus of a particular action in administrative law. Indeed "malice in law" is part of the dimension of the rule of relevance and reason as well as the rule of fair play in action.
52. The Supreme Court in Mahabir Auto Store (supra)
further held :-
"17. We are of the opinion that in all such cases whether public law or private law rights are involved, depends upon the facts and circumstances of the case. The dichotomy between rights and remedies cannot be obliterated by any straight jacket formula. It has to be examined in each particular case. Mr. Salve sought to urge that there are certain cases under Article 14 of arbitrary exercise of such "power" and not cases of exercise of a "right" arising either under a contract or under a Statute. We are of the opinion that that would depend upon the factual matrix."
The court therefore clearly held that even in matters
relating to contract, the state or its instrumentality are required
to satisfy the tests of their action not being arbitrary or
unreasonable.
53. In (1991) 1 SCC 212 Shrilekha Vidyarthi (Kumari) v.
State of U.P. it was clearly held by the Supreme Court that
such requirement extends even in the sphere of contractual
matters in which the state is concerned which would thus be
amenable to judicial review :-
W.P.(C) No. 13034/2009 page 29 of 121 "29. ........In our opinion, it would be alien to the constitutional scheme to accept the argument of exclusion of Article 14 in contractual matters. The scope and permissible grounds of judicial review in such matters and the relief which may be available are different matters but that does not justify the view of its total exclusion.
xxxx
30. xxx In view of the wide ranging and, in essence, all-pervading sphere of State activity in discharge of its welfare functions, the question assumes considerable importance and cannot be shelved. The basic requirement of Article 14 is fairness in action by the State and we find it difficult to accept that the State can be permitted to act otherwise in any field of its activity, irrespective of the nature of its functions when it has the uppermost duty to be governed by the rule of law. Non-arbitrariness, in substance, is only fair play in action. We have no doubt that this obvious requirement must be satisfied by every action of the State or its instrumentality in order to satisfy the test of validity.
xxxxx
35. It is now too well settled that every State action, in order to survive, must not be susceptible to the vice of arbitrariness which is the crux of Article 14 of the Constitution and basic to the rule of law, the system which governs us. Arbitrariness is the very negation of the rule of law. Satisfaction of this basic test in every State action is sine qua non to its validity and in this respect, the State cannot claim comparison with a private individual even in the field of contract. This distinction between the State and a private individual in the field of contract has to be borne in the mind."
54. An objection to the maintainability of the writ petition on
the ground of availability of the arbitration clause in the contract
fell for consideration before the Apex Court in Harbanslal
Sahnia v. Indian Oil Corpn. Ltd. (2003) 2 SCC 107 :-
"xxx xxxx xxxx
W.P.(C) No. 13034/2009 page 30 of 121
7. So far as the view taken by the High Court that the remedy by way of recourse to arbitration clause was available to the appellants and therefore the writ petition filed by the appellants was liable to be dismissed is concerned, suffice it to observe that the rule of exclusion of writ jurisdiction by availability of an alternative remedy is a rule of discretion and not one of compulsion. In an appropriate case, in spite of availability of the alternative remedy, the High Court may still exercise its writ jurisdiction in at least three contingencies: (i) where the writ petition seeks enforcement of any of the fundamental rights; (ii) where there is failure of principles of natural justice; or (iii) where the orders or proceedings are wholly without jurisdiction or the vires of an Act is challenged. (See Whirlpool Corporation v. Registrar of Trade Marks). The present case attracts applicability of the first two contingencies. Moreover, as noted, the petitioners' dealership, which is their bread and butter, came to be terminated for an irrelevant and non-existent cause. In such circumstances, we feel that the appellants should have been allowed relief by the High Court itself instead of driving them to the need of initiating arbitration proceedings."
(Underlining by us)
55. The same question was also raised before the Supreme
Court in (2004 ) 3 SCC 553 ABL International Ltd. and Anr.
v. Export Credit Guarantee Corporation of India Limited
and Ors. Placing reliance on the principles laid down in the
earlier judgments, the court held that in exercise of jurisdiction
under Article 226 of the Constitution, depending on the fact
situation before it, the high court is adequately empowered to
grant the relief. The principles were so enunciated by the court :-
"8. As could be seen from the arguments addressed in this appeal and as also from the divergent views of the two courts below one of the questions that falls for our consideration is whether a writ petition under Article 226 of the
W.P.(C) No. 13034/2009 page 31 of 121 Constitution of India is maintainable to enforce a contractual obligation of the State or its instrumentality, by an aggrieved party. xxx xxx
23. It is clear from the above observations of this Court, once State or an instrumentality of State is a party to the contract, it has an obligation in law to act fairly, justly and reasonably which is the requirement of Article 14 of the Constitution of India. Therefore, if by the impugned repudiation of the claim of the appellants the first respondent as an instrumentality of the State has acted in contravention of the above said requirement of article 14 then we have no hesitation that a writ court can issue suitable directions to set right the arbitrary actions of the first respondent. xxxx xxxx
28. However, while entertaining an objection as to the maintainability of a writ petition under Article 226 of the Constitution of India, the court should bear in mind the fact that the power to issue prerogative writs under Article 226 of the Constitution is plenary in nature and is not limited by any other provisions of the Constitution. The High Court having regard to the facts of the case, has a discretion to entertain or not to entertain a writ petition. The Court has imposed upon itself certain restrictions in the exercise of this power [See : Whirlpool Corporation v. Registrar of Trade Marks, Mumbai and Ors. And this plenary right of the High Court to issue a prerogative writ will not normally be exercised by the Court to the exclusion of other available remedies unless such action of the State or its instrumentality is arbitrary and unreasonable so as to violate the constitutional mandate of Article 14 or for other valid and legitimate reasons, for which the court thinks it necessary to exercise the said jurisdiction. xxxx xxxx
53. From the above, it is clear that when an instrumentality of the State acts contrary to public interest, unfairly, unjustly and unreasonably, in its contractual, constitutional or statutory obligations, it really acts contrary to the constitutional guarantee found in Article 14 of the Constitution."
(Emphasis supplied)
W.P.(C) No. 13034/2009 page 32 of 121
56. So far as the objection to the maintainability of the writ
petition on the ground that the same is beyond the permissible
parameters of judicial review is concerned, the same has to be
tested on demurrer.
57. The petitioner has also made prayers premised on a
challenge to the action of the respondent no. 2 in floating the
tender and awarding the contract in favour of respondent no. 3,
inter alia on the ground that the same was an arbitrary act and,
in view of the covenants contained in the Concession Agreement
dated 14th May, 2004, was in the teeth of Article 14 of the
Constitution of India. It has also urged that the contracts by the
respondent nos. 1 and 2 including the Concession Agreement
dated 14th May, 2004 are statutory in nature and are violative of
the rights of the petitioner under Article 19(1)(g) of the
Constitution of India. It has also been urged that the action of
the respondents in failing to issue notice to the petitioner before
proceeding with the impugned tender process discloses lack of
fairness and action and was violative of the principles laid down
by the Supreme Court in (1990) 3 SCC 752 Mahabir Auto
Stores and Ors. v. Indian Oil Corporation and Ors.
58. The pleas in the writ petition, therefore, would show that
the challenge by the petitioner is premised not on matters
arising of contract alone but on assertions of violation of
constitutional provisions and is, therefore, sustainable. This is
not to say that there is merit in the challenge which we shall
W.P.(C) No. 13034/2009 page 33 of 121 consider hereafter. However, in the light of the principles laid
down by the Supreme Court in R.D. Shetty vs. IAAI, Mahabir
Auto Stores and Ors. v. Indian Oil Corporation and Ors.,
Whirlpool Corporation v. Registrar of Trade Marks,
Mumbai and Ors., ABL International Ltd. and Anr. v.
Export Credit Guarantee Corporation of India Limited and
Ors. (supra) and the nature of the challenge raised before us,
the present petition cannot be rejected on this preliminary
objection and requires to be considered on merits.
59. We now propose to examine the other contentions urged
by the parties in this matter.
(II) Whether the scope of the work under the Concession Agreement dated 18th November, 2009 would be covered within the meaning of the expression 'Capacity Augmentation of the Project' as is appearing in Article 14 of the Concession Agreement dated 14th May, 2004?
It now becomes necessary to consider the objection of the
respondents, that Article 14 of the Concession Agreement dated
14th May, 2004 was not applicable, as the work of four laning of
the section of NH-6 awarded to respondent no. 3 was
effectively not a project to augment/increase the capacity of the
petitioner's project and whether the same has been undertaken
with a view to provide the desired level of service to the users of
the project facility as is envisaged under Article 14 of the
Concession Agreement of 2004.
60. It is contended, that any development on the National
Highway-6, as a whole or any portion thereof, which includes the
W.P.(C) No. 13034/2009 page 34 of 121 Pingalai river bridge or the approaches to the bridge (which
forms part of the Concession Agreement dated 14th May, 2004),
would require to be treated as capacity augmentation of the
project and would render Article 14.1 operative, thus entitling
the petitioner to enforce its preferential right to match the
lowest bidder. The submission on behalf of the petitioner would
suggest that the concession agreement dated 14th May, 2004
prescribes no limits, and is open ended.
61. Article 14.1(a) refers to a decision of the Government of
India taken following a detailed traffic study at any time after the
COD to 'augment/increase the capacity of the project' with a
view 'to provide the desired level of service to the users of the
project' while Article 14.2 is concerned with 'additional facilities'.
We may note, that there is no dispute before us as to the
basic submission that Article 14.1 comes into operation only if a
decision for and such capacity augmentation of the project is
envisaged under the concession agreement dated 14th May,
2004.
62. Unfortunately, the expressions 'capacity'; 'augmentation' or
'capacity augmentation' have not been described under the
agreement. These words and the phrases would therefore take
their ordinary meaning as applicable in the general context in
which these terms are used.
63. So far as the meaning of 'augmentation' is concerned, the
petitioner has placed reliance on the meaning of augmentation
in the Oxford English Reference Dictionary, 2nd Ed. Revised which
W.P.(C) No. 13034/2009 page 35 of 121 reads as follows :-
"augmentation : enlargement; growth;
increase; the lengthening of the time-values of notes in melodic parts"
64. We may advert to the meaning attributed to
'augmentation' in some other dictionaries as well which shed
light on the various nuances of and varied contexts in which the
expression appears or is used. In The New Lexicon Webster's
Dictionary of the English Lanugage, 'augmentation' is described
as follows:-
"augmentation : an increasing or being increased; something which is an increase or addition; (in counterpoint) the repeating of a phrase in notes longer than those first used"
65. In the Legal Thesaurus - Deluxe Edition by William C.
Burton the meanings assigned to 'augmentation' and the several
meanings assigned to 'capacity' are as hereafter :-
"augmentation : accessory, accrual, accruement, accumulation, adding, advance, advancement, aggrandizement, amplification, appreciation, appurtenance, broadening, build- up, cumulative effect, cumulativeness, development, enhancement, enlargement, enlarging, expansion, extension, gain, growth, improvement, increase, increasing, increment, intensification, magnification, progress, proliferation, redoubling, reinforcement, rise, something added, spread, supplement, widening"
capacity (aptitude), noun:- ability, ableness, aptness, capability, capableness, competence, competency, effectuality, faculty, giftedness, potentiality, power, proficiency, qualification, range, reach, scope, skill, talent
capacity (maximum), noun:- ampleness,
W.P.(C) No. 13034/2009 page 36 of 121 amplitude, breadth, compass, comprehensiveness, containing power, extent, full complement, full extent, full volume, fullness, greatest amount, greatest extent, greatest size, holding ability, largeness, limit, limit of endurance, limitation, measure, physical limit, plentidue, reach, room, scope, spacious-ness, stretch, tankage, upper limit, volume
capacity (sphere), noun:- ambit, area, arena, boundaries, bounds, division, domain, extent, field, jurisdiction, limits, orbit, pale, province, reach realm, region, scope, specialty, stretch, territory.
66. The Oxford English Dictionary, 2nd Edn., Vol.I gives the
following meanings of 'augmentation' and 'capacity' :-
"augmentation : the action or process of augmenting, making greater, or adding to, extension, enlargement' the action or process of raising in estimation or dignity; exaltation, honouring; theprocess of becoming greater; growth, increase; augmented state or condition;
increased size, amount, degree, etc.;
increase;...........
Capacity : ability to receive or contain; holding power"
67. These words are also defined in Webster's Third New
International Dictionary of the English Lanugage Unabridged
which read as follows :-
"augmentation : the act, action, or process of augmenting: the process of becoming augmented: the state of being augmented : something that augments : the device of modifying a musical subject or theme by repetition in tones of : increase of stipend obtained by a parish minister: an additional charge to a coat of arms given as an honor
capacity : the power or ability to hold, receive, or accommodate: an empty space: a hollowed-
W.P.(C) No. 13034/2009 page 37 of 121 out area : a containing space: a measure of content for gas, liquid or solid : the amount held : the measured ability to contain: the ability to absorb: attaining to or equaling maximum capacity"
68. The meaning of 'augment' and 'capacity' given in the 'Legal
Glossary' is :-
"augment : to increase
capacity : legal qualification; capability; a position enabling one to do something; a containing space, area or volume"
69. From the above, it is apparent that augmentation is not
confined to increase in size alone but takes within its ambit
development, enhancement and improvement of an existing
facility/situation as well. So far as the context under
consideration is concerned, capacity would relate to the limits or
the extent to which a facility can accommodate a particular
thing. In our view, the expression 'augmentation' cannot be
read in isolation of 'capacity' or devoid of the prime objective of
the work to which article 14.1 would apply.
70. Mr. Lalit, learned senior counsel for the petitioner has
urged that such increase cannot be confined to a lateral or
horizontal increase and has to take into its ambit a longitudanal
increase as well. In this regard, reliance has also been placed
on the pronouncement of the Karnataka High Court reported at
1999 Crl.L.J. 4220 Abdul Khader vs. Secretary to
Government of India & Ors. In this case, the court was
W.P.(C) No. 13034/2009 page 38 of 121 concerned with the construction of the words 'conservation' and
'augmentation' for the purposes of section 3 of the Conservation
of Foreign Exchange & Prevention of Smuggling Activities Act (52
of 1974). In para 8 of this judgment, reliance was placed on a
previous judgment of the Division Bench of the Calcutta High
Court reported at 1975 Crl.LJ 1790 entitled Mangilal Baid vs.
Secy. Home (SPL) Department of State of W.B. on the
same question wherein the expression 'augmentation' was held
to mean 'the act or process of increasing the size or amount'.
The Karnataka High Court also observed that the expression
'conservation' is wider than 'augmentation'.
71. An increase, so far as foreign exchange is concerned, has
no correlation to an increase in the capacity of an infrastructure
related construction project as in the instant case. Furthermore,
the expressions have to be interpreted keeping in view the spirit,
intendment and purpose of the agreement. 'Capacity
augmentation' in Article 14.1(a) has to derive colour from the
intent to provide the 'desired level of services to the users of the
project facility'. The principles laid down in the pronouncements
of the Karnataka and Calcutta High Court have to be read in the
context in which they were laid.
72. It requires to be borne in mind, that so far as a road or
highway or any portion thereof is concerned, its capacity is
relatable to the volume and intensity of the traffic plying thereon
at any point of time. Capacity augmentation with regard to a
road or a highway would obviously relate to increase in such
W.P.(C) No. 13034/2009 page 39 of 121 volume or intensity of the traffic plying on it. The total length of
the petitioner's project was confined to 2.2 Kms. Capacity
augmentation of this project would obviously require such steps
to be taken as would enable increase of the volume of the traffic
plying on this portion of the highway.
73. Dr. A.M. Singhvi and Mr. C.U. Singh, learned senior
counsels appearing for the respondent no. 3 have vehemently
contended, that increase in the length of the highway or the four
laning of the 66.73 kms portion of the NH-6 would not have the
effect of increasing the traffic volume or capacity of the 2.2 km
portion which forms part of the petitioner's project facility. In
order to accommodate increase in traffic intensity or traffic
volume on this stretch of 2.2 kms, the width of the section would
necessarily require to be increased to accommodate the
additional volume.
74. It is further pointed out, that the Pingalai bridge project of
the petitioner already stands four laned and there was no further
need to widen this bridge. The respondent no. 1 in its affidavit
has affirmed that no further widening of the Pingalai river bridge
or its approaches is envisaged in the scope of the work allotted
to respondent no. 3.
75. We also find that consideration of this issue cannot be from
the aspect of traffic volume alone. In order to be covered under
Article 14 of the agreement, such augmentation has to be with
the intent of providing the desired level of services to the users
of the project facility. An increase in traffic volume alone cannot
W.P.(C) No. 13034/2009 page 40 of 121 be considered to be a step towards any improvement of the
level of service to the users of the bridge or its approaches.
Such improvement would more to take into its ambit provision of
other facilities and amenities as well.
76. There is another aspect to the contention under
examination. It has been urged on behalf of the petitioner that
examination of the excerpts of the concession agreement of
respondent no. 3 placed on record would show that the
respondent no. 3 has to actually carry out work on the stretch on
which the petitioner has raised construction pursuant to the
agreement of 14th May, 2004.
77. In the rejoinder which has been filed to the counter
affidavit of the respondent no.1, it is stated by the petitioner,
that the work to be done by the respondent no. 3 in this section
is absolutely identical to the work undertaken by the petitioner.
It has further been stated that the respondent no. 3 has also to
build major and minor bridges under its Concession Agreement.
The petitioner has also pleaded similarity of the two works
involved in the two projects for the reason that the respondent
no. 3 has also been permitted toll collection rights under the
concession agreement of November, 2009.
78. It is, therefore, necessary to examine whether the scope of
the work entrusted upon the petitioner pursuant to the
Concession Agreement dated 14th May, 2004 and that under the
Concession Agreement which stands entered into between the
respondent nos. 2 and 3 in November, 2009 are indentical.
W.P.(C) No. 13034/2009 page 41 of 121
79. Our attention is drawn by Mr. Lalit, learned senior counsel
for the petitioner to clause 1 of the Schedule B of this
Concession Agreement of November, 2009, which gives the
description of the four-laning. Clause 1 relates to the width of
the carriage way which is to be provided. Learned senior
counsel for the petitioner points out that the village Tiwasa,
which is located between the chainage 112/000 to 114/200, has
been mentioned in clause 1.1 of the Schedule B of 2009
agreement and that the petitioner's project was at KM 113.800
of NH-6. It is to be noted that Clause 1.1 contains a proviso and
describes urban stretches wherein the width of the paved
carriageway was to be restricted to 18.00 mtrs.
Reliance has also been placed on appendix B-1 which
describes the typical cross sections. It has been pointed out that
clause 2 of appendix B-I requires that between the chainage
from 113/400 to 114/300, for a length of 0.90 KM, cross section,
construction of type A has to be provided while from chainage
112/000 to 113/400 for a length of 1.40 KM, type A-2 cross
section has to be provided.
Learned senior counsel also points out, that the chainage
of the petitioner's location is to be found also in details of service
road in Appendix B-IV (from 112/000 to 113/400) giving details
of services; proposed ROW in Appendix B-V giving the design
chainage of KM 112+000 to 114+200; two major intersections in
the petitioner's location details whereof are given in Appendix B-
VI ; and minor junctions in Appendix B-VII.
W.P.(C) No. 13034/2009 page 42 of 121 The petitioner's contention is that the above shows that
extensive work is proposed to be carried out on the stretch
covered by its project and that its entire project is subsumed in
the project of the respondent no. 3.
80. Mr. Goolam Vahanwati, learned Attorney General of India
has placed the Concession Agreement of 2009 before us. We
find that the Wardha river bridge and the Pingalai river bridge
are only listed therein as major bridges physically existing on the
site where the respondent no. 3 is to execute the project. It is
important to note, that Appendix B-XI of this concession
agreement of November, 2009 lists the new major bridges which
are required as well as the existing bridges requiring
rehabilitation, repair and widening schemes. A similar list of
minor bridges is listed in Appendix B-XII. However, in Appendix
B-XI, river Wardha bridge is the only new major bridge
mentioned as being constructed. Rehabilitation/repair/widening
of only the existing Wardha river bridge is also mentioned. The
Pingalai river bridge is thus clearly outside the scope of the work
which has been assigned to the respondent no. 3.
81. The respondent no. 3 has explained that the documents
referred to by the petitioner indicate only the location of
junctions, intersections and right of way and that no work is
being required to be actually carried out on the existing Pingalai
river bridge (which is specifically excluded from the scope of the
work under the Concession Agreement of 2009) or the approach
roads built by the petitioner. It is pointed out, that the
W.P.(C) No. 13034/2009 page 43 of 121 approaches built by the petitioner are already four laned and
consequently are not requiring four-laning. So far as building of
the service lane or intersections etc are concerned, it is
submitted that these are non-toll facilities which are outside the
scope of the petitioner's portion of National Highway-6 for which
it is collecting toll duty.
82. On a perusal of the Concession Agreements, we find the
submission of the petitioner may not be completely correct.
From a reading of these extracts in the concession agreement of
November, 2009, the exact location, nature or extent of these
works is not clear. Therefore, adjudication on the issue as to
whether the work which is to be undertaken by the respondent
no. 3 includes or is identical to the project assigned to the
petitioner, cannot rest on the above features alone. The
petitioner's contention that extensive work including main
carriageway, minor and major bridges etc have to be rebuilt on
the Pingalai river project is certainly not discernible from the
scope of work in the Concession Agreement of November, 2009
as placed before this court.
83. It is noteworthy, that the Concession Agreement of the
petitioner clearly describes the scope of work to be undertaken
by the petitioner as inclusive of a bridge having the length of
92.70 mtrs and collective approach roads of 2.1 km on either
side, thus being a total of 2.2 km in KM 113.800 of NH-6.
Therefore it is essentially a bridge construction project.
So far as the project which the respondent no. 3 has been
W.P.(C) No. 13034/2009 page 44 of 121 assigned is concerned, the same relates to four laning of the
Talegaon-Amaravati Section of NH-6 from KM 100.000 to KM
166.725 being a length of 66.725 KM under the National
Highway Development Project (NHDP)-phase III, which thus is
essentially a highway project.
84. We find that the project of the petitioner as defined in
Schedule A of the Concession Agreement of 2004 notices that in
2003/2004, the then existing submersible bridge having 22
spans of 2.2 mtr C/C and width of 6.10 mtrs. was susceptible to
getting submerged during heavy floods of the river thus
resulting in disruption of traffic for 4-6 hours duration several
times and its being held up. The Tiwasa Village was situated on
the bank of the river. For these reasons, it was necessary to
construct a "high level bridge" expeditiously on account of the
demand from the public.
85. Schedule B of the petitioner's Concession Agreement of
2004 which describes the 'project site', clearly records that the
proposal involved construction in two phases of a four lane
major bridge with footpaths including four lane approaches, CD-
Works, minor bridge, underpasses, roadside drainage, service
road and toll plaza complex and other structures included in the
project on the available land. Schedule C states that the first
phase would include construction of a two lane high level major
bridge with footpath on the left side with RTL 96.40m and
construction of 2 lane approaches with retaining wall paved
shoulders on the left side. In the second phase, the project
W.P.(C) No. 13034/2009 page 45 of 121 envisaged dismantling of the existing bridge, disposing off the
dismantled material and construction of a two lane high level
major bridge with footpath on the right side with R.T.L. 96.405.
The petitioner was entitled to charge a fee from the users of the
'construction of major bridge and its approaches across Pingalai
river in KM 113/800' only for the construction raised by it and for
nothing beyond.
86. The captioning of the work envisaged under the concession
agreement dated 14th May, 2004 clearly shows that the work
envisaged was construction of a major four lane high level
bridge across the Pingalai river and that the construction of the
four lane approaches on either side was merely incidental or
ancilliary to the same. Also, even the letter dated 20 th June,
2009 written by the petitioner to the Chief Engineer, MORT&H
(Ministry of Road Transport & Highways) refers to the petitioner's
contract for "construction of a major bridge". The averments in
paragraph 8.1 of the writ petition also refer to the contract of the
petitioner as a 'bridge contract'.
87. It has been observed that the requirement for the roads on
either sides of the bridge was related to the efficient and
efficacious utilisation of the Pingalai river bridge and nothing
more. The petitioner's have argued that the 'approach' as
defined by the Indian Road Congress is the point at which the
slope from bridge touches ground level of road. The petitioner
contends that the width of the Pingalai river bridge which was
constructed by it was only 15 mtr and therefore as per the IRC
W.P.(C) No. 13034/2009 page 46 of 121 norms, the approach to the bridge would be of the length of 15
mtrs only. The contention is that the very fact that the
petitioner was asked to construct a four laned road of 80 mtr (on
the Nagpur side) on one side and 100 mtr (on the Amravati side)
on the other side of the bridge would show that the petitioner
had constructed not merely approaches to the bridge but had
developed a 2.2 km section of NH-6. It is urged, that the
petitioner was required to construct the road of 100 mtr on one
side and 80 mtr on the other side.
However, merely because the petitioner may have been
asked to build 80 mtr. road on the Nagpur side and 100 mtr on
the Amravati side, which is beyond the width of the bridge as per
IRC norms, would not change the real nature of the work which
was assigned to the petitioner or be decisive of the main issues
which are being urged before this court. The consideration of
the issue in the present case has to be confined to the meaning
of the expressions under the Concession Agreement. We also
find that Schedule C to the Concession Agreement dated 14th
May, 2004 which defines project facility contains details of the
scope of the work awarded to the petitioner. There is a clear
reference in Schedule C of the work of construction of "approach
2.100 KM' to the bridge which the petitioner was required to
construct in two phases.
88. We also find that the reference to the petitioner's project
as the 'bridge project' relates to the primary work which the
petitioner was required to undertake which was to replace the
W.P.(C) No. 13034/2009 page 47 of 121 existing bridge on the Pingalai river with the new bridge and
construction of the approach roads'. It certainly cannot be
contended or held that the approach roads were the primary
work which the petitioner was to undertake.
89. In any case, so far as consideration of the identity or
similarity of the work undertaken under the two concession
agreements is concerned, this would also require an
examination of the volume of the work which is involved and
would not rest on considerations of whether a particular
intersection or a service road is to be constructed at any point of
the petitioner's project work alone.
90. It has been brought to our notice that the project executed
by the petitioner was captioned as "Construction, operation and
maintenance of major bridge and its approaches across Pingalai
River in KM 113/800 on Nagpur- Edlabad Road section of NH-6
on Build, Operate, Transfer (BOT) basis". The work which is to
be undertaken by the respondent no. 3 is captioned as "Design,
engineering, finance, procurement, construction, operation and
maintenance of the 4 laning of Talegaon-Amaravati Section of
NH-6 from km 100.000 to km 166.725 in the State of
Maharashtra under NHDP-Phase III Design, Built, Finance,
Operate and Transfer (DBFOT) basis".
91. The above would show that in terms of the Concession
Agreement dated 14th of May, 2004, the petitioner was assigned
the work of replacing the existing bridge and construction of a
major bridge over the Pingalai river and provision for approach
W.P.(C) No. 13034/2009 page 48 of 121 roads thereof. The total distance over which the petitioner has
raised construction admittedly forms a total of about 2.2 kms
whereas the respondent no. 3 has been required to undertake
work over 66.725 Kms. The project of the petitioner therefore is
hardly 3.3% of the work which the respondent no. 3 is to
undertake.
92. It has been pointed out, that as per the Concession
Agreement of 2004, the total value of the petitioner's project
would be between Rs.14 to 15 crores only, which is a smal
fraction of the value of the Talegaon-Amravati-NH-6 project and
barely more than the security amount of asound of 11.79 crores
for it.
93. The total value of the project undertaken by the petitioner
was around Rs.14 to 15 crores crores whereas the project which
the respondent no. 3 is to undertake is valued at approximately
Rs.567 crores. In terms of the costing as well, the work which
the petitioner has undertaken thus forms a miniscule percentage
of the work which the respondent no. 3 is to undertake.
94. The concerns of the Government in awarding the work to
the petitioner were clearly not relating to any other part of the
NH-6 but were centered around the plight of the users of the
existing bridge who were getting stranded on account of the
bridge getting submerged during rains.
95. The petitioner also has not been able to point out any
decision of the respondent no. 1 to augment/increase the
capacity of is project. Also there is no capacity augmentation of
W.P.(C) No. 13034/2009 page 49 of 121 the approaches because no further widening either of the bridge
or its approaches is envisaged on the scope of work allotted o
respondent no. 3.
96. Generally capacity augmentation may relate to a
qualitative and quantitative increase not restricted to either a
lateral, horizontal or longitudinal increase of the highway or
road. However, in the instant case, such augmentation has to
be for the stated object of optimising service level for the bridge
users. This would restrict the scope of the expression which
certainly cannot be limit less.
97. Other than a bald submission by the petitioner that the
impact of traffic on 66 KM to be constructed by respondent no. 6
would have a direct bearing on the Pingalai river bridge, the
approach road and the highway, the petitioner does not disclose
as to how the widening of the sixty six kilometer stretch would
lead to achievement of the "desired level of service to the users
of the project facility". There is therefore nothing to support the
submission that the Talegaon Amravati project can be treated as
a capacity augmentation of the Pingalai River project so far as
the concession agreement dated 14th May, 2004 is concerned.
98. Mr. Goolam Vahanwati, learned Attorney General of India
has urged that the project of 2009 has no connection with the
petitioner's project and that this is also manifested from the fact
that the traffic study as is envisaged under Article 14 of the
Concession Agreement of 2004, has not been undertaken before
taking the decision for four laning of the Talegaon-Amravati
W.P.(C) No. 13034/2009 page 50 of 121 stretch of NH-6.
99. The petitioner has taken a strong exception to this
contention of the respondent no. 1. It has been urged on behalf
of the petitioner that as per clause 6.1 of the guidelines being,
'IRC SP 19/2001', issued by the Indian Road Congress ;
"information about traffic is indispensible for any highway
project since it would form the basis for the design of the
pavement, fixing the number of traffic lanes, design of
intersections and economic appraisal of the project etc.," A
traffic survey analysis is also provided thereunder.
100. Learned senior counsel for the petitioner has also placed
reliance on article 29 of the bid document for the respondent no.
3's project, which provides for the effect of variation in traffic
growth, suggesting that a study was undertaken prior thereto by
the government.
101. These submissions on behalf of the petitioner however, fail
to consider, that so far as the claimed rights of the petitioner are
concerned, the traffic study which is required to be conducted
has to be in terms of article 14.1(a) of the Concession
Agreement of 2004 which is envisaged after the commencement
of the commercial operations of the Pingalai River bridge project.
As urged by the learned Attorney General of India, such study
has to be for the singular specified purpose of taking a decision
on the capacity augmentation of this project alone so as to
provide the desired level of service to the users of the project
facility.
W.P.(C) No. 13034/2009 page 51 of 121 102. A study undertaken for the purposes of other
development/construction work on NH-6 would not be for the
purpose envisaged under Article 14. Therefore, reliance on a
traffic study undertaken with regard to the NH-6 or any portion
thereof, would not be of the nature envisaged under Article
14.1(a). The impact on the project of the petitioner or the
provision of the desired level of service to the users of this
project may be incidental to any development/construction work
undertaken on any portion of NH-6. The petitioner has been
unable to place any material to indicate that a study of the
nature envisaged under Article 14.1(a) was at all undertaken.
Therefore, the submission on behalf of the respondent no.
1 that a detailed traffic study of the Pingalai river bridge after
the commercial operation date of the project as stipulated under
article 14.1(a) has not been conducted, has to be accepted.
103. The petitioner has also been unable to support the
contention that the work which is part of the project awarded to
the respondent no. 3 could be considered as providing the
'desired level of services to the users of the project facility' or
that there is substantial development or enhancement or
improvements being undertaken so far as the Pingalai river
bridge or its approach roads are concerned. The project which
has been assigned to the respondent no. 3 therefore is clearly
not covered within the meaning of the expression "capacity
augmentation" of the petitioner's project. The petitioner can
take no benefit from the oversight of the NHAI to specifically
W.P.(C) No. 13034/2009 page 52 of 121 provide for the exclusion of the 2.2 kms stretch over which the
petitioner is operating.
104. In view of the above discussion, the construction of a new
highway or expansion of 66.83 kms into a four laned highway
awarded to the respondent no. 3, which may have the incidental
effect of expediting access to the petitioner's project or such like
impact certainly cannot be held to be work undertaken for
'capacity augmentation of the project' with the object of
providing the 'desired level of service' to the 'users of the river
Pingalai bridge' as envisaged under the Concession Agreement
dated 14th of May, 2004.
105. For all the foregoing reasons, it cannot therefore be held
that the work carried out by the petitioner and the work allotted
to the respondent no. 3 through the Concession Agreement is
the same or identical. This contention of the petitioner is wholly
misconceived and devoid of merit.
(III) Whether the petitioner has an absolute preferential right to match the lowest bidder without pre-qualifying or participating in the bidding process for the four laning project in view of Article 14 of the Concession Agreement dated 14th of May, 2004?
106. The petitioner has premised its challenge and prayers on a
claim that Article 14 of the Concession Agreement of 2004 in
clear terms gives certain preferential rights to the petitioner as
the existing concessionaire in case of any capacity
augmentation of the project and thus the respondent no. 1 was
bound to give the petitioner the first right of refusal to match the
W.P.(C) No. 13034/2009 page 53 of 121 preferred offer. The submission on behalf of the petitioner is
that the petitioner is deemed to be eligible for submitting a
proposal for the purposes of capacity augmentation and
consequently is exempted from participating in the bidding
process at the first stage.
107. Detailed submissions have been made on the construction
of Article 14.1(e) of the concession agreement dated 14th May,
2004. It is urged that this Article is applicable in two
eventualities. The first being the concessionaire chosing not to
submit its proposal as part of the bidding and the second being
the situation when the concessionaire submits its proposal and is
not the preferred bidder. Mr. U.U. Lalit, learned senior counsel
for the petitioner, has contended that there is no punctuation in
the nature of a "comma" or a "semi-colon" before the word "or"
which occurs between these two eventualities in Article 14.1(e).
It is contended, therefore, that the words 'also fails or declines to
match the preferred offer', qualify both the aforentoiced
eventualities which, according to learned senior counsel, is
evident from the use of the word 'and' after the second
condition.
108. It is also urged that the rule of contra proferentum (Ref :
(2009) 5 SCC 313 Bank of India vs. K. Mohan Das) would
apply and that the ambiguity in the contract has to be
interpreted strongly against the person/party drafting it (Ref :
(1963) 3 SCR 183 Khardah Co. Ltd. vs. Raymon & Co.
(India) Pvt. Ltd. ; AIR 1965 SC 1288 Central Bank of India
W.P.(C) No. 13034/2009 page 54 of 121 vs. Hardford Fire Insurance Co.). Learned senior counsel
contends that such an interpretation has to be given to
effectuate the rights of the petitioner in Article 14.1. In this
regard, reliance is placed on the pronouncements of the Apex
Court in (1979) 1 SCC 568 Mohd. Shabir vs. State of
Maharashtra and (1988) 4 SCC 21 Dr. M.K. Salpekar vs.
Sunil Kumar Shamsunder Chaudhari & Ors.
109. The further submission on behalf of the petitioner is that
the preferential right conferred under Article 14.1 is not
circumscribed by any condition, nor is the participation of the
petitioner at the RFQ stage necessary to enforce its right of first
refusal and/or the right to match the preferred offer.
110. Our attention is drawn to the Shipping Circular no. 2 of
2004 which sets out the Guidelines on Chartering of Foreign Flag
Dredgers issued by the Directorate General of Shipping dated
16th April, 2004 in the matter of dredging contracts. This
circular notifies the parties that in order to exercise such right of
first refusal, the participation in the bidding process is a sine qua
non. The contention is that no such condition exists or can be
imported into Article 14.1(e) of the concession agreement dated
14th May, 2004 which was executed barely about a month after
the issuance of the said circular.
111. In support of the contention that the preferential right
under Article 14.1 is valid and enforceable, it has been urged
that the same is akin to adoption of the 'Swiss Challenge
Method' which was approved by the Supreme Court of India in
W.P.(C) No. 13034/2009 page 55 of 121 (2009) 7 SCC 462 Ravi Development vs. Shri Krishna
Prathisthan.
112. The respondents on the other hand refute these
contentions. It is further contended that if the terms of the
Concession Agreement of 2004 were so construed, the
respondents action would be violative of Articles 14, 16, 19 and
21 of the Constitution of India and be liable to interference by
this court.
113. We have carefully considered the rival contentions. The
pronouncement of the Supreme Court relied on by the petitioner,
reported at (1979) 1 SCC 568 Mohd. Shabir vs. State of
Maharashtra was concerned with a construction of Section 27
of the Drugs & Cosmetics Act, 1940. The court held that this
section postulated three separate categories of cases and no
other and that 'stocks or exhibits for sale' is one indivisible whole
category. It was held that section 27 took within its sweep not
merely stocking of drugs, but stocking the drugs for the
purposes of sale and unless all the ingredients of the category
were satisfied, section 27 would not be attracted. In so holding
the Supreme Court had held that the three categories in section
27 namely 'manufature for sale', 'sell' have a comma after each
clause but there is no comma after the clause 'stocks or exhibits
for sale'. The absence of any comma after the word 'stocks'
indicates that the clause 'stocks or exhibits for sale' is one
indivisible whole and it contemplates not merely stocking the
drugs but stocking the drugs for the purposes of sale.
W.P.(C) No. 13034/2009 page 56 of 121
114. In (1988) 4 SCC 21 Dr. M.K. Salpekar vs. Sunil Kumar
Shamsunder Chaudhari & Ors. also relied on by the
petitioner, the court was concerned with the existence of a
punctuation in a rent control statute in sub-clause (v) of clause
13(3) of the C.P. and Berar Letting Houses and Rent Control
Order, 1949.
115. There can be no dispute at all to the proposition laid down
by the court. However, the judgment has to be examined in the
context of the issues which were before the court. Issue arising
out of interpretation of statutory provisions were raised in the
cases discussed above. The Supreme Court was not concerned
with interpretation or construction of the terms of a contract,
especially one relating to creation of a preferential right on the
happening of a specified contingency. This very issue has been
further considered in several later pronouncements as well, and
the contention raised before us has been held to be not of
universal or absolute application, even in matters involving
statutory interpretation.
116. In (1982) 1 SCC 561 State of West Bengal vs. Swapan
Kr. Guha & Ors., relied upon by the petitioner, the court was
concerned with the interpretation of section 2(c) of the Prize,
Chits and Money Circulation Scheme (Banning) Act, 1978. On
the issue of the use of commas in the legislation, and their
effect, the court had observed as follows :-
"7. Grammar and punctuation are hapless victims of the pace of life and I prefer in this case not to go merely by the commas used in Clause
W.P.(C) No. 13034/2009 page 57 of 121
(c) because, though they seem to me to have been placed both as a matter of convenience and of meaningfulness, yet, a more thoughtful use of commas and other gadgets of punctuation would have helped make the meaning of the clause clear beyond controversy. Besides, how far a clause which follows upon a comma governs every clause that precedes the comma is a matter not free from doubt. I, therefore, consider it more safe and satisfactory to discover the true meaning of Clause (c) by having regard to the substance of the matter as it emerges from the object and purpose of the Act, the context in which the expression is used and the consequences necessarily following upon the acceptance of any particular interpretation of the provision, the contravention of which is visited by penal consequences."
(Underlining supplied)
117. It is clearly evident from the reading of the aforenoticed
observations of the Supreme Court, that there is no absolute rule
to the effect that a clause which follows upon a comma, governs
every clause that preceeds the comma. Even in the context of
statutory interpretation, the Supreme Court has held that the
substance of the matter as emerges from the object and
purpose of the Act has to be given regard to, and also the
context in which the expression is used as well as the
consequences which would necessarily follow upon the
acceptance of any particular interpretation of the provision, the
contravention of which is visited by penal consequences.
118. In (2009) 5 SCC 313 Bank of India vs. K. Mohan Das,
also relied upon by the petitioner, the court was concerned upon
the construction of a Voluntary Retirement Scheme, 2000 made
available to employees of the public sector banks. The scheme
was held to be contractual. The court was concerned with issues
W.P.(C) No. 13034/2009 page 58 of 121 relating to construction of the contract. The observations of the
court relevant for the present consideration, read as follows :-
"28.The true construction of a contract must depend upon the import of the words used and not upon what the parties choose to say afterwards. Nor does subsequent conduct of the parties in the performance of the contract affect the true effect of the clear and unambiguous words used in the contract. The intention of the parties must be ascertained from the language they have used, considered in the light of the surrounding circumstances and the object of the contract. The nature and purpose of the contract is an important guide in ascertaining the intention of the parties.
Xxx xxx
31. It is also a well-recognized principle of construction of a contract that it must be read as a whole in order to ascertain the true meaning of its several clauses and the words of each clause should be interpreted so as to bring them into harmony with the other provisions if that interpretation does no violence to the meaning of which they are naturally susceptible. [(The North Eastern Railway Company v. L. Hastings) 1900 AC 260].
32. The fundamental position is that it is the banks who were responsible for formulation of the terms in the contractual Scheme that the optees of voluntary retirement under that Scheme will be eligible to pension under Pension Regulations, 1995, and, therefore, they bear the risk of lack of clarity, if any. It is a well-known principle of construction of contract that if the terms applied by one party are unclear, an interpretation against that party is preferred. [Verba Chartarum Fortius Accipiuntur Contra Proferentum]."
(Emphasis by us)
This judgment also does not lay down the absolute
proposition suggested on behalf of the petitioner and it was
observed that discretion is conferred on the court to construe
W.P.(C) No. 13034/2009 page 59 of 121 the contract based on words used therein.
119. The pronouncement of the Apex Court reported at AIR
1962 SC 1810 Khardah Co. Ltd. vs. Raymon & Co. (India)
Pvt. Ltd. has made similar observations and laid down the
following principles in para 18 :-
"18. But it is argued for the respondents that unless there is in the contract itself a specific clause prohibiting transfer, the plea that it is not transferable is not open to the appellants and that evidence allunde is not admissible to establish it and the decisions in (1951) 1 MLJ 147 Boddu Seetharamswami vs. Bhagwathi Oil Company, AIR 1954 Mad 87 Illuru Hanumanthiah vs. Umnabad Thimmaiah and Hussain Kasam Dada vs. Vijayanagaram Comm. Asson. are relied on it support of this position. We agree that when a contract has been reduced to writing we must look only to that writing for ascertaining the terms of the agreement between the parties but it does not follow from this that it is only what is set out expressly and in so many words in the document that can constitute a term of the contract between the parties. If on a reading of the document as a whole, it can fairly be deduced from the words actually used therein that the parties had agreed on a particular term, there is nothing in law which prevents them from setting up that term. The terms of a contract can be express or implied from what has been expressed. It is in the ultimate analysis a question of construction of the contract. And again it is well established that in construing a contract it would be legitimate to take into account surrounding circumstances. Therefore on the question whether there was an agreement between the parties that the contract was to be non- transferable, the absence of a specific clause forbidding transfer is not conclusive. What has to be seen is whether it could be held on a reasonable interpretation of the contract, aided by such considerations as can legitimately be taken into account that the agreement of the parties was that it was not to be transferred.
When once a conclusion is reached that such was the understanding of the parties, there is
W.P.(C) No. 13034/2009 page 60 of 121 nothing in law which prevents effect from being given to it. That was the view taken in AIR 1956 Mad 110 Virjee Daya & Co. vs. Ramakrishna Rice & Oil Mills, and that in our opinion is correct."
(Emphasis supplied)
120. In para 5 of AIR 1965 SC 1288 Central Bank of India
Ltd. vs. Hartford Fire Insurance Co. Ltd., the Supreme Court
has reiterated the well settled principle that, "it is the court's
duty to give effect to the bargain of the parties according to
their intention and when that bargain is in writing, the intention
is to be looked for in the words used unless they are such that
one may suspect that they do not convey the intention
correctly". The Supreme Court had further stated that "if those
words are clear, there is very little that the court has to do. The
court must give effect to the plain meaning of the words
however it may dislike the result". In para 6 of the judgment,
the court held that plain and categorical language cannot be
radically changed by relying upon the sorrounding
circumstances. In para 7, referring to Halsbury's Laws of
England (3rd Edn.) Volume II, paragraph 640, page 391, it was
observed that the rule laid down therein did not permit a court
to speculate and that the court must be able to say with
certainty what the intention was, in order that it may add
something to the language used by the parties.
121. The submission on behalf of the petitioner fails to consider
an important aspect of the matter. The two eventualities
contemplated under Article 14 of the Concession Agreement
may not be separated by use of a comma. However, there is
W.P.(C) No. 13034/2009 page 61 of 121 separation by numerical enumeration between the two possible
situations which establishes a clear demarcation between them.
The latter part of the second eventuality cannot be construed as
applicable to the first one as well.
122. The aforenoticed judicial pronouncements of the Supreme
Court relied upon by the petitioner also lay down the principle
that regard has to be had to the intention of the parties, as well
as the nature and purpose of the contract, surrounding
circumstances and object of the contract which would guide the
construction which has to be placed on the terms thereof.
Clearly sub-article (e) of Article 14.1 cannot be read disjunctively
or in isolation and has to be read in conjunction with the other
sub clauses having regard to the entire spirit, intendment and
scheme of Article 14 and the other stipulations in the Concession
Agreement of 2004. The argument of the petitioner based on
lack of punctuation severing the two portions is, therefore, not
acceptable.
123. We may now examine the scheme of Article 14 of the
Concession Agreement of 2004. Sub-article (b) of article 14.1
enables the respondent no. 1 to invite proposals from eligible
persons for capacity augmentation of the project which is the
subject matter of the Concession Agreement dated 14th of May,
2004. It requires that the petitioner be given the option to
submit its proposal for work involving capacity augmentation of
the existing project. So far as 'eligible persons' are concerned,
the respondent no. 1 is entitled to scrutinise the eligibility of
W.P.(C) No. 13034/2009 page 62 of 121 persons who apply for the capacity augmentation work.
124. Further, sub-article (c) of article 14.1 stipulates that in case
the concessionaire chooses not to submit its proposal or upon
finalisation of the bid, fails or declines to match the preferred
offer, in terms of sub-article (e), the bid document for 'capacity
augmentation' shall specify a termination payment to be made
to it. From a reading of sub-article (c), it is apparent that
termination payment was envisaged in two eventualities; the
first being the concessionaire choosing not to submit its
proposal, and the second being the contingency when the
concessionaire's offer is not the preferred offer or the
concessionaire fails to or declines to match the preferred offer.
This sub-article clearly suggests that failure on the part of the
concessionaire or its declining to match the preferred offer does
not apply to the eventuality when the concessionaire chooses
not to submit its proposal.
125. This scheme of Article 14.1 is evident from a bare reading
of the further provisions of Sub-article (d) which provides the
manner in which the parties would proceed if the concessionaire
matches the preferred offer. It states in case the
concessionaire, after participating in the bidding, fails to give the
lowest offer, it shall be given the first right of refusal to match
the preferred offer and, that if the concessionaire matches the
preferred offer, the parties are required to enter into a suitable
agreement which would be suplemental to the concession
agreement dated 14th May, 2004. In such an event, sub-article
W.P.(C) No. 13034/2009 page 63 of 121
(d) stipulates that a payment of Rs.1.05 lakhs is required to be
made by the concessionaire to the bidder who had made the
lowest offer towards the bidding costs which were incurred by it.
No such provision has been made if the concessionaire
does not participate in the bidding.
126. Sub-article (e) is the entire basis of the rights asserted
before us. The petitioner would like us to read this contractual
provision as conferring the first right of refusal to match the
preferred offer being available to the concessionaire whether or
not it chooses to submit its proposal for capacity augmentation
or not.
We find that the specification of a termination payment is
specified in sub-article (c). This payment is to be made to the
concessionaire in case it chooses not to submit its proposal or
fails or declines to match the preferred offer.
Sub-article (e) of Article 14.1 further states that in case the
concessionaire chooses not to submit its proposal for capacity
augmentation or is not the preferred bidder and also fails or
declines to match the preferred offer, GOI shall be entitled to
terminate this agreement upon payment to the concessionaire of
the termination payment.
127. It is important to note, that no provision has been made in
Article 14.1 for availability of the right of refusal to match the
preferred offer in case the concessionaire did not participate in
the bidding process, nor any procedure laid out for the exercise
of an opportunity to the concessionaire without such
W.P.(C) No. 13034/2009 page 64 of 121 participation. It also does not provide for execution of any
supplementary agreement in case such right, even if available
without participation in the bidding, was exercised. This
intention of the parties is evident from the fact that the contract
does not even contemplate a supplementary agreement or
payment of bidding costs to the lowest bidder if such opportunity
was to be provided.
It is therefore evident, that if the concessionaire chooses
not to submit its proposal, it does not have the right to match
the preferred offer. Such right is found given to the
concessionaire in sub-article (d) which clearly shows that after
participating in the bidding procedure, in case the
concessionaire fails to give the lowest offer, then it is to be given
the first right of refusal to match the preferred offer. It also
stipulates the manner in which the parties would proceed in case
the concessionaire exercised the option.
It is noteworthy, that clause (c) of Article 14.1 is a clear
warning to the concessionaire that if it did not participate in the
bidding, it would suffer termination of the Concession
Agreement. It is clearly evident therefrom that the clauses set
out thereafter would be neither attracted nor applicable.
The scheme of article 14.1 read as a whole, permits no
other interpretation.
128. The petitioner has also placed reliance on Article 14.2,
which is in the nature of a non-compete clause, whereby the
respondent no. 1 is prohibitted from constructing and operating,
W.P.(C) No. 13034/2009 page 65 of 121 either itself or having the same, built and operated, on BOT basis
or otherwise, a competing facility, either toll free or otherwise
during the concession period. The respondent no. 1 is however
permitted to build and operate such a facility only subject to the
fee charged for the vehicles using such facility being at not less
than 133% of the fee for the time being charged for vehicles
using the project facility constructed by the petitioner.
Even this Article imposes only a limited prohibition on the
Government, and it is entitled to construct and maintain, build
and operate even a competing facility during the operation of
the petitioner's contract, subject to payment of the toll at the
rates prescribed in this sub-article.
129. The petitioner has also raised an issue that no individual
notice was issued to him in accordance with the preferential
right in terms of Article 14.1 of the Concession Agreement. In
response, the respondent no. 2 - NHAI has stated that it was not
a party to the Concession Agreement dated 14th May, 2004. It is
also stated that the petitioner was fully aware of all steps taken
by the respondents.
130. The respondent no. 2 has also pointed out, that the
advertisements were issued notifying applications for the
Request For Qualification ('RFQ' hereafter) by public
advertisement which were published and circulated on 29th May,
2008 in national dailies including the Hindustan Times and the
Financial Express for two major highway projects including the
project in question. Additionally the RFQ document was also
W.P.(C) No. 13034/2009 page 66 of 121 posted on the website of the NHAI, notifying the public of the
decision to carry out the bidding process for selection of the
bidders.
131. The notice clearly informed the public that the NHAI
intended to pre-qualify and shortlist suitable applicants who
would be eligible for participation for awarding the project
through an open competitive process in accordance with the
procedure notified in the advertisement.
132. The RFQ document which has been placed on record, has
stipulated a two stage bidding process. The first stage has been
described as the 'qualification stage' of the process, which
involves qualification of interested parties/consortiums who
make an application in accordance with the provisions of the
RFQ. At the end of this stage, the NHAI was required to
announce a shortlist of up to seven suitable pre-qualfiied
applicants who shall be eligible for participation in the second
stage of the bidding process, which is the 'bid stage', comprising
of the 'Request For Proposals' ('RFP' hereafter). Article 1.2.2 of
the RFQ clearly declared that only those applicants that are pre-
qualifed and shortlisted by the NHAI shall be invited to submit
their bids for the project. This declaration was clear,
unequivocal and without exception. The public was also notified
that the authority was likely to provide a comparatively short
time span for submission of the bids for the projects. The
applicants were advised to visit the site and familiarise
themselves with the project.
W.P.(C) No. 13034/2009 page 67 of 121
133. Article 1.2.3 of the RFQ also informed that so far as the bid
stage (RFP stage) was concerned, the bidders would be called
upon to submit their financial offers in accordance with the RFP
and other documents provided by the NHAI. Such bidding
documents for the project would be provided to every bidder
against payment of Rs.50,000/- only.
134. In terms of the Article 1.2.4 of the RFP, a bidder was
required to deposit along with its bid, a bid security amount of
Rs.11.79 crores, refundable not later than 60 days from the bid
due date, except in the case of the bidder who sought the lowest
amount of grant from the authority or shared the highest
premium/revenue and whose bid security would be retained till it
had provided a performance security under the Concession
Agreement. So far as evaluation of the bid was concerned, in
Article 1.2.8 of the RFQ, the NHAI had stated that bids would be
invited for the project on the basis of the lowest financial grant
required by a bidder for implementing the project. A bidder
could instead of seeking a grant, offer to pay a premium to the
NHAI for award of the concession. The grant/premium amount
would constitute the sole criteria for evaluation of bids.
135. Stringent conditions were also prescribed for assessing
eligibility of the applicants. So far as the technical capacity was
concerned, Article 2.2.2(A) of the RFQ stipulated possession of
experience over the past five financial years, in eligible projects
such that the total sum of the projects was more than Rs.500
crores which had been referred to as the 'Threshhold Technical
W.P.(C) No. 13034/2009 page 68 of 121 Capability' ; Article 2.2.2(B) of the RFQ prescribed that the
applicant was required to have a minimum net worth (financial
capacity) of Rs.154.75 crore at the close of the preceeding
financial year and positive net cash accruals during any three
years preceeding the application due date. The eligibility
requirements of a consortium were differentially prescribed. In
terms of Article 3.2.6 of the RFQ, the method of construing the
applicant's experience was provided. The RFQ provided for
several declarations and undertakings which the participant was
required to submit.
136. It is not the petitioner's case before us, that the eligibility
requirement for the Pingalai river project and the project relating
to the four laning of the Talegaon-Amravati section of NH-6 are
the same.
137. It is noteworthy, that neither the consortium which had
participated in the bidding for Pingalai River bridge project and
incorporated the petitioner as a special purpose vehicle for the
execution of the same, nor the petitioner participated in or
submitted the RFQ for the project in question.
138. There is nothing on record at all either in any of the
communications opted to be placed on record by the petitioner
or in the petition which could even remotely suggest that the
petitioner, or even the consortium, met the prescribed eligibility
conditions or had the capacity or expertise or were at all
interested or had consented to the execution of the work which
is the subject matter of the present writ petition. We also do not
W.P.(C) No. 13034/2009 page 69 of 121 find any power or authority in the respondent no. 2 to waive or
relax any of the aforenoticed stipulations.
139. The petitioner first wrote to the Chief Engineer, MORT&H
on 20th June, 2009 wherein it asserted rights based on Article 14
of the Concession Agreement. The petitioner also claimed that
the NHAI should have issued the RFP to it as well and only on
their refusing to participate and writing could the open bidding
excluding them be proceeded with. It sought stoppage of the
bidding process. Other than this, nothing was mentioned which
could even remotly suggest that the petitioner met the required
eligibility criteria or had the capacity or expertise to execute the
said project.
In the further letters dated 14th July, 2009 and 21st July,
2009 too, other than making a bald claim about the clauses in
the Concession Agreement and claiming a violation of the terms
of the Concession Agreement occurring by the invitation of the
bids, nothing about the credentials of the petitioner to execute
the said project or about the existence of any consortium was
mentioned.
140. Interestingly, the petitioner has addressed a letter dated 6th
August, 2009 to the Minister for Road, Transport and Highways
for the first time, submitting that it had grown with time, had
already qualified and was undertaking Rs.500 crore projects in
the public private sector for the Government of Maharashtra and
claimed that it was capable of handling the proposed length by
W.P.(C) No. 13034/2009 page 70 of 121 the National Highway Authority of India. This communication
does not refer to any consortium which had been created by the
petitioner. It also does not state its technical or financial ability
with regard to the execution of the contract which facts could
suggest the petitioner's eligibility. The petitioner purports to
exercise an absolute right of first refusal without anything more.
Other than this bald claim, there is no material at all placed
either before the respondents or before this court with regard to
the capability and eligibility of the petitioner to undertake the
work in question.
141. It may be noted, that this submission on behalf of the
petitioner that it is deemed to have pre-qualified and it is not
required to undergo the requirements of even meeting the
eligibility requirements under the new proposal has been
developed during the pendency of the matter. There is no
contention in the writ petition that the petitioner was deemed to
have pre-qualified or was exempted from participation in the
pre-qualification procedure.
142. For all these resons, we find no merit in this submission of
the petitioner and hold that even to operate Article 14 of the
Concession Agreement of 2004, it was essential for the
petitioner to have participated in the pre-qualification and
bidding process.
143. On a detailed consideration, we have also arrived at a
conclusion that the project of 2009 was not in the nature of
capacity augmentation/additional facility which has already been
W.P.(C) No. 13034/2009 page 71 of 121 discussed in detail so as to bring the desired level of service to
the users of the Project Facility within the meaning of Article 14
of the Concession Agreement of 2004. We have also held that
even if Article 14 of the Concession Agreement became
applicable, the petitioner had failed to participate in the bidding
process and was, therefore, disentitled to match the preferred
offer. We find that the petitioner has not asserted that it had
any preferential right after the project of 2009 was initiated at
the relevant stages when it ought to have asserted rights, if any.
The petitioner made no complaint that the respondents had not
disclosed to the potential bidders, in the notice inviting RFQs, of
the rights of the petitioner. The petitioner also never made any
grievance that the termination payment postulated under Article
14 had not been notified. Therefrom, it is amply clear, that the
petitioner also did not consider the project awarded to
respondent no. 3 as tantamounting to capacity augmentation of
its project facility. For this reason, it did not make any claim as
has been raised in the present writ petition. In this background,
we further hold that there was no necessity of an individual
notice to be issued or served upon the petitioner notifying it to
exercise a preferential right to match the preferred offer. In any
case, in view of the clear knowledge of the petitioner with regard
to the notice issued by the respondent no.2 inviting RFQs and
the process for award of the said contract undertaken by the
NHAI, even if individual notice was required, no prejudice has
enured to the petitioner for non-service thereof and the action of
W.P.(C) No. 13034/2009 page 72 of 121 the respondents cannot be faulted for this reason.
144. There is yet another submission on behalf of the
respondents which would disentitle the petitioner to grant of
relief in the present writ petition. It has been urged that the
National Highway Authority of India has been statutorily created
in exercise of powers under the NHAI Act, 1982. The stretch of
NH-6 has been vested with the respondent no. 2 by virtue of
Gazette Notification dated 22nd September, 2009 of the
Government of India-respondent no. 1 herein. It is its statutory
duty to undertake the work of development improvement etc of
national highways. The NHAI has power to enter into contracts
by virtue of Section 14 of the NHAI Act. It is stated that in view
of the principles laid down in R.D. Shetty vs. IAAI (supra),
award of any contract to undertake these responsibilities by the
NHAI, tantamounts to distribution of state largesse.
145. Mr. Vivek Tankha, learned ASG on behalf of the respondent
no. 2, has placed reliance on the pronouncement of the Supreme
Court in (2006) 13 SCC 382 Nagar Nigam, Meerut vs. Al
Faheem Meat Exports (P) Ltd. & Ors. contending that the
NHAI is a public authority and has to adopt a transparent and
open process of awarding a contract, failing which, its action
would be in the teeth of article 14 of the Constitution of India. It
is urged that for this reason the stipulation in the Concession
Agreement of 2004 cannot be read in the manner urged by the
petitioner.
146. It needs no elaboration that the question as to who should
W.P.(C) No. 13034/2009 page 73 of 121 be given the contract for construction of the highway and on
what terms is for the respondent nos. 1 and 2 to decide and not
for the courts.
147. So far as the issue of award of a contract or disposition of
the largesse by the State or any authority within the meaning of
Article 12 of the Constitution is concerned, the authorities are to
be guided by well settled principles in respect thereof. As back
as in (1979) 3 SCC 489 : AIR 1979 SC 1628 Ramana
Dayaram Shetty vs. International Airport Authority of
India, it was held that the state cannot distribute its largesse
(including award of contracts) at its own sweet will or at the
whim and caprices of the officers of the government or legal
body in an arbitrary manner.
148. On the same issue, in the pronouncement reported at
(2006) 13 SCC 382 Nagar Nigam, Meerut vs. Al Faheem
Meat Exports (P) Ltd. & Ors., the court reiterated the need to
maintain transparency in grant of public contracts. The
observations of the court throw valuable light on the issues
which arise for consideration having regard to the claim made
by the petitioner and read as follows :-
"12. In this case, however, we are concerned with a different question. It is now a well settled principle of law that having regard to the provisions of Article 14 of the Constitution of India, a State within the meaning of Article 12 thereof cannot distribute its largesse at its own sweet will, vide R.S. Shetty v. Union of India (1979) II LLJ 217 SC. The Court can ensure that the statutory functions are not carried out at the whims and caprices of the officers of the government/local body in an arbitrary manner.
W.P.(C) No. 13034/2009 page 74 of 121 But the Court cannot itself take over these functions.
13. This Court time and again has emphasized the need to maintain transparency in grant of public contracts. Ordinarily, maintenance of transparency as also compliance of Article 14 of the Constitution would inter alia be ensured by holding public auction upon issuance of advertisement in the well known newspapers. That has not been done in this case. Although the Nagar Nigam had advertised the contract, the High Court has directed that it should be given for 10 years to a particular party (respondent No. 1). This was clearly illegal.
14. It is well settled that ordinarily the State or its instrumentalities should not give contracts by private negotiation but by open public auction/tender after wide publicity. In this case the contract has not only been given by way of private negotiation, but the negotiation has been carried out by the High Court itself, which is impermissible."
149. After consideration of the law on the subject, in Nagar
Nigam, Meerut vs. Al Faheem Meat Exports (P) Ltd. &
Ors. (supra), the court observed as follows :-
"18. The law is, thus, clear that ordinarily all contracts by the Government or by an instrumentality of the State should be granted only by public auction or by inviting tenders, after advertising the same in well known newspapers having wide circulation, so that all eligible persons will have opportunity to bid in the bid, and there is total transparency. In our opinion this is an essential requirement in a democracy, where the people are supreme, and all official acts must be actuated by the public interest, and should inspire public confidence."
150. We may hasten to add that as noticed above, that the
Supreme Court has not completely ousted the discretion to
award a contract other than by public auction or tender. In this
behalf, in paras 15 and 16 (page 394-395) of Nagar Nigam,
W.P.(C) No. 13034/2009 page 75 of 121 Meerut vs. Al Faheem Meat Exports (P) Ltd. & Ors.(supra),
the court has, however, stated that award of a contract by way
of private negotiations in such manner may be permissible to
the state or its own instrumentalities in rare and exceptional
cases. In this regard, the court has observed as follows :-
"15. We have no doubt that in rare and exceptional cases, having regard to the nature of the trade or largesse or for some other good reason, a contract may have to be granted by private negotiation, but normally that should not be done as it shakes the public confidence.
16. The law is well-settled that contracts by the State, its corporations, instrumentalities and agencies must be normally granted through public auction/public tender by inviting tenders from eligible persons and the notification of the public-auction or inviting tenders should be advertised in well known dailies having wide circulation in the locality with all relevant details such as date, time and place of auction, subject- matter of auction, technical specifications, estimated cost, earnest money Deposit, etc. The award of Government contracts through public- auction/public tender is to ensure transparency in the public procurement, to maximise economy and efficiency in Government procurement, to promote healthy competition among the tenderers, to provide for fair and equitable treatment of all tenderers, and to eliminate irregularities, interference and corrupt practices by the authorities concerned. This is required by Article 14 of the Constitution. However, in rare and exceptional cases, for instance during natural calamities and emergencies declared by the Government; where the procurement is possible from a single source only; where the supplier or contractor has exclusive rights in respect of the goods or services and no reasonable alternative or substitute exists; where the auction was held on several dates but there were no bidders or the bids offered were too low, etc., this normal rule may be departed from and such contracts may be awarded through 'private negotiations'. (See Ram and Shyam Company v. State of Haryana and Ors.: AIR 1985 SC 1147 )."
W.P.(C) No. 13034/2009 page 76 of 121
151. The Supreme Court in Nagar Nigam, Meerut vs. Al
Faheem Meat Exports (P) Ltd. & Ors.(supra), also placed
reliance on the pronouncement in AIR 1987 SC 1109 : (1987)
2 SCC 295 Shri Sachidanand Pandey vs. State of W.B. &
Ors. wherein it was observed that the rule for award of a
contract by public auction or inviting tenders was not only to get
the highest price but also to ensure fairness in the activities of
the state or public authorities. Ordinarily actions would be
legitimate and dealings should be above board; transactions
without aversion or affection and would not be suggestive of
discrimination without giving any impression of bias, favouritism
or nepotism if the matter was brought to public auction or sale
of tenders. This may be the ordinary rule but is not invariable
and departure has to be justified by compulsions and not by
compromise, by compelling reasons and not by just
convenience.
152. The petitioner has placed reliance on the pronouncement
of the Apex Court reported at (2009) 7 SCC 462 Ravi
Development vs. Shri Krishna Prathisthan to contend that
in view of the ratio of this judgment, the preferential right
conferred on the petitioner under Article 14 of its Concession
Agreement was just and fair and deserves to be enforced. In the
case of Ravi Development (supra), a challenge was laid to the
validity of the award of a government tender following the Swiss
Challenge Method on a pilot project basis. The appellant M/s
Ravi Development had provided MHADA with its innovative
W.P.(C) No. 13034/2009 page 77 of 121 project plan on how to balance highly developed high-rise with
the low-rise buildings of lower specifications built up for EWS, LIG
and HIG groups in accordance with the objective of MHADA. The
Maharashtra government took a suo-moto decision after due
deliberations and study of various methodologies for dealing
with, and decided to apply the Swiss Challenge Method for
award of work for the proposal of the appellant on a pilot basis.
As per this method, which was made known to all the
participating parties in the bidding which was invited, the
originator of the proposal must, in consideration of his vision and
initiative, be given the benefit of matching the highest bid
submitted for the project. The rejection of the highest bidder
was made by following the pre-condition of the acceptance of
the tender already given in the public notice. The award of the
contract to the appellant was challenged in a public interest
litigation. So far as this method of award of tender was
concerned, the court observed as follows :-
"54. The Swiss Challenge method is transparent inamsuch as all the parties were well aware of the "right of first refusal" accorded to the "originator of proposal". As per the method which was known to all the parties the originator of the proposal must in consideration of his vision and his initiative be given to the benefit of matching the highest bid submitted. As pointed out earlier, the said method is beneficial to the government inasmuch as the government does not lose any revenue as it is still getting the highest possible value.
55. Further, in view of financial crunch and availability of undeveloped lands, the national and State Housing Policies provide for encouragement of private participation. The
W.P.(C) No. 13034/2009 page 78 of 121 State Government is also well within its rights to try out on pilot basis a methodology recognized internationally as well as in India."
In this background, the court had approved the adoption of
the Swiss Challenge Method and award of the contract to the
petitioner.
153. In so concluding, the court had placed reliance on several
prior pronouncements wherein also an exception has been made
to the open tendering and auction method for allotment of the
government contracts. Amongst others, reliance was placed on
the pronouncement reported at (1986) 4 SCC 586 State of
M.P. vs. Nand Lal Jain, wherein Supreme Court held that when
the state government was granting license for putting up a new
industry, it was not necessary that it should advertise and invite
offers for putting up such industry. The state government was
held entitled to negotiate with those who had come up with the
offer to set up such industry.
154. On the same issue, in para 17 also of (2003) 8 SCC 100 5
M & T Consultants vs. S.Y. Nawab, it was held as follows :-
"17. ......It is by now well settled that non-floating of tenders or absence of public auction or invitation alone is no sufficient reason to castigate the move or an action of a public authority as either arbitrary or unreasonable or amounting to mala fide or improper exercise or improper abuse of power by the authority concerned. Courts have always leaned in favour of sufficient latitude being left with the authorities to adopt their own techniques of management of projects with concomitant economic expediencies depending upon the exigencies of a situation guided by appropriate financial
W.P.(C) No. 13034/2009 page 79 of 121 policy in the best interests of the authority motivated by public interest as well in undertaking such ventures...."
155. It is noteworthy, that in the aforenoticed three decisions,
the court was concerned with the reasons, object and spirit and
the justification behind the method which had been adopted for
the award of contract.
156. In the light of the above principles, financial concerns are
not the sole consideration for award of public contracts.
Technical innovation, the nature of the project, objects of
economic, social and or industrial developments and other
concerns have also been held to be valid considerations for
deviating from the process of award of contracts based on the
financial criterion. (Ref : (1991) 1 SCC 492 Raunaq
International Ltd. vs. IVR Construction Ltd. & Ors.).
157. This is an important aspect of this matter. In Raunaq
International Ltd. vs. I.V.R. Construction Ltd. & Ors.
(supra), the court was concerned with the award of a contract
by the State Electricity Board for design, engineering etc of pipes
and steel tanks with all accessories and auxiliaries etc for two
units of a Thermal Power Station. In para 9, it was observed by
the court that the award of a contract, whether it is by a private
party or by a public body or the State, is essentially a
commercial transaction. So far as considerations for taking the
decision to award the contract are concerned, the court laid
down the following conditions :-
W.P.(C) No. 13034/2009 page 80 of 121 "9. In arriving at a commercial decision considerations which are of paramount importance are commercial considerations. These would be : (1) The price at which the other side is willing to do the work;
(2) Whether the goods or services offered are of the requisite specifications;
(3) Whether the person tendering has the ability to deliver the goods or services as per specifications. When large works contracts involving engagement of substantial manpower or requiring specific skills are to be offered, the financial ability of the tenderer to fulfil the requirements of the job is also important;
(4) the ability of the tenderer to deliver goods or services or to do the work of the requisite standard and quality;
(5) past experience of the tenderer, and whether he has successfully completed similar work earlier; (6) time which will be taken to deliver the goods or services; and often (7) the ability of the tenderer to take follow up action, rectify defects or to give post contract services.
Even when the State or a public body enters into a commercial transaction, considerations which would prevail in its decision to award the contract to a given party would be the same. However, because the State or a public body or an agency of the State enters into such a contract, there could be, in a given case, an element of public law or public interest involved even in such a commercial transaction.
10. What are these elements of public interest ? (1) Public money would be expended for the purposes of the contract; (2) The goods or services which are being commissioned could be for a public purpose, such as, construction of roads, public buildings, power plants or other public utilities. (3) The public would be directly interested in the timely fulfilment of the contract so that the services become available to the public expeditiously. (4) The public would also be interested in the quality of the work undertaken or goods supplied by the tenderer. Poor quality of work or goods can lead to tremendous public hardship and substantial financial outlay either in correcting mistakes or in rectifying defects or even at times in re-doing the entire work - thus involving larger outlays or public money and delaying the availability of services, facilities or goods, e.g. A delay in commissioning a
W.P.(C) No. 13034/2009 page 81 of 121 power project, as in the present case, could lead to power shortages, retardation of industrial development, hardship to the general public and substantial cost escalation."
158. Mr. Vivek Tankha, learned ASG appearing for the National
Highway Authority of India-respondent no. 2 has drawn our
attention to the schedule to the National Highway Act, 1956. So
far as National Highway-6 is concerned, it has been described in
the Schedule at serial no. 7 as the highway starting from the
junction near Dhulia with the highway specified in serial no.4 and
connecting Nagpur, Raipur, Sambalpur, Baharagora and
Calcutta. It has been submitted that National Highway-6 covers
more than 800 kms and, interalia, includes several bridges.
159. Acceptance of the submission on behalf of the petitioner
that capacity augmentation of the project in the Concession
Agreement of 2004 is open ended and that any development on
NH-6 which includes the Pingalai River bridge and its
approaches, tantamounts to augmentation or increase of the
capacity of the project of the petitioner, would result in a
completely irrational, absurd and unwarranted situation. The
respondents would be barred from considering any of the
aspects pointed out in para 9 of Raunaq International (supra)
and precluded effecting any development work on NH-6 or any
portion thereof, of which the Pingalai river was a part, without
giving effect to the claimed preferential rights of the petitioner.
As a result, so far as NH-6 or any portion thereof involving the
W.P.(C) No. 13034/2009 page 82 of 121 Pingalai River Bridge, was concerned, a monopoly of the
petitioner would stand created. This is certainly not the purport
or intendment of Article 14.1 or 14.2 of the Concession
Agreement dated 14th May, 2004.
160. The impact of the acceptance of the submissions of the
petitioner would be placing the public authorities totally at the
mercy of the petitioner for undertaking any construction or
development work at any site, on the NH-6 unrestricted by
magnitude, which may include the Pingalai River bridge, without
taking into consideration the capacity or the ability of the
petitioner to undertake the work; ignoring better expertise,
technology or a scientifically more viable proposal from any third
party. Certainly, there cannot be such monopolistic dispensation
of state largesse and the same is legally impermissible.
161. Unlike M/s Ravi Development (supra) who was the
appellant before the Supreme Court, the petitioner is not the
originator or creator of some unique design or methodology
which was the consideration which weighed with the state
government in adopting the Swiss Challenge Method in the said
case. The application of the Swiss Challenge Method in Ravi
Development case (supra) also does not have the effect of
creating the monopoly of the kind which results if Article 14 of
the Concession Agreement of 2004 is worked in the manner
suggested by the petitioner. This is yet anotehr reason as to
why the challenge to the award of the contract premised on the
petitioner's reading of Article 14 of the Concession Agreement is
W.P.(C) No. 13034/2009 page 83 of 121 clearly unsustainable.
162. The constraints on the court exercising power of judicial
review in administrative action, especially in matters of contract
have also been considered by the Supreme Court. In (2006) 13
SCC 382 Nagar Nigam, Meerut vs. Al Faheem Meat
Exports (P) Ltd. & Ors., placing reliance on the earlier
pronouncements in (2005) 1 SCC 679 Association of
Registration Plates vs. UOI & Ors. ; (2005) 6 SCC 138
Master Marine Services (P) Ltd. vs. Metcalfe &
Hodgkinson (P) Ltd., it was observed that :-
"13. In the present case, unfortunately, the High Court's attention was not drawn to the aforementioned legal principles. Furthermore, we see force in the submission of Mr. Jayant Bhushan, learned senior counsel for the appellant, that it was not for the High Court to fix the terms and conditions of the Contract. It is for the state authorities to take a policy decision and fix the terms and conditions of the Contract. It is one thing to say that the High Court in exercise of power of judicial review may strike down the contract or a notice inviting the tender if it offends Article 14 of the Constitution of India, but it is another thing to say that the High Court in exercise of the power of judicial review would thrust a contract upon a non-willing party particularly when the said exercise would be violative of Article 14 of the Constitution. Yet again, save and except in some very rare and exceptional case, the question of fixing any terms of the Contract or laying down the terms and conditions is for the concerned authority to decide, and it is not a matter within the domain of the Courts.
15. Similarly in Master Marine Services (P) Ltd. v. Metcalfe & Hodgkinson (P) Ltd. and Anr. MANU/SC/0300/2005 :
W.P.(C) No. 13034/2009 page 84 of 121 AIR2005SC2299 , this Court held that the modern trend points to judicial restraint in reviewing the administrative action. The court does not sit as a court of appeal over such a decision but merely reviews the manner in which the decision was made. The court ordinarily would not interfere with an administrative decision. The Government must have freedom of contract. Some fair play in the joints is a necessary concomitant for an administrative body functioning in an administrative sphere. We have carefully perused the impugned advertisement and we do not find any arbitrariness, discrimination or malafides in the same. Hence the High Court had no justification for interfering with the said advertisement"
163. In (1994) 6 SCC 651 Tata Cellular vs. UOI, this court
authoritatively laid down the parameters of judicial review in the
case of a tender awarded by a public authority for carrying out
certain work. It was held that the principles of judicial review
can apply to the exercise of contractual powers by government
bodies in order to prevent arbitrariness or favouritism. However,
the court warned that there were inherent limitations in the
exercise of that power of judicial review. It was also observed
that the right to choose cannot be considered as an arbitrary
power. However, such power could not be exercised for
collateral purposes. These principles have been relied upon and
reiterated in several later cases.
164. The Supreme Court has repeatedly deprecated interference
in decisions of the Government in cases of award of a contract.
W.P.(C) No. 13034/2009 page 85 of 121 In para 35 of (1981) 1 SCC 568 Fertilizer Corpn. Kamgar
Union (Regd.) vs. UOI, the Apex Court had observed that "the
court cannot usurp or abdicate, and the parameters of judicial
review must be clearly defined and never exceeded. If the
Directorate of a Government company has acted fairly, even if it
has faltered in its wisdom, the court cannot, as a super auditor,
take the Board of Directors to task. This function is limited to
testing whether the administrative action has been fair and free
from the taint of unreasonableness _ and has substantially
complied with norms of procedure set for it by rules of public
administration."
165. The principles governing the scope of judicial review in
award of contract pursuant to a tendering process were
succinctly restated by the Apex Court in the judgment reported
at (2000) 5 SCC 287 Monarch Infrastructure (P) Ltd. vs.
Commr., Ulhasnagar Municipal Corpn. in the following
terms:-
"10. There have been several decisions rendered by this Court on the question of tender process, the award of contract and evolved several principles in regard to the same. Ultimately what prevails with the courts in these matters is that while public interest is paramount there should be no arbitrariness in the matter of award of contract and all participants in the tender process should be treated alike. We may sum up the legal position thus:
(i) The Government is free to enter into any contract with citizens but the court may interfere where it acts arbitrarily or contrary to public interest;
(ii) The Government cannot arbitrarily choose any person it likes for entering into such a relationship
W.P.(C) No. 13034/2009 page 86 of 121 or to discriminate between persons similarly situate;
(iii) It is open to the Government to reject even the highest bid at a tender where such rejection is not arbitrary or unreasonable or such rejection is in public interest for valid and good reasons.
11. Broadly stated, the courts would not interfere with the matter of administrative action or changes made therein unless the Government's action is arbitrary or discriminatory or the policy adopted has no nexus with the object it seeks to achieve or is mala fide."
Having regard to the limited object of Article 14.1 of the
Concession Agrreement dated 14th May, 2004 which is confined
to 'capacity augmentation of the project in the interest of the
users of the facility', we are unable to hold that the preferential
right of first refusal was in the teeth of the constitutional
provisions and rights or the principles laid down in R.D. Shetty
vs IAAI (supra).
166. On the other hand, the absolute proposition on the
interpretation of Article 14 of the Concession Agreement urged
by the petitioner before us has however the consequence of
giving the petitioner the absolute right to match all bids
involving development or maintenance of any part of NH-6 of
which the Pingalai river bridge may be a part. Such working of
Article 14 of the Concession Agreement dated 14th of May, 2009
would have the effect of the respondents being required to
ignore all benefits of technological advancements and
advantages which may enure from award of contract to another
W.P.(C) No. 13034/2009 page 87 of 121 person whose proposal to undertake the work may be
scientifically more developed than the technique adopted by the
petitioner or have a more efficient outcome.
167. We find that after a close scrutiny of the bids which
required evaluation of stringent eligibility criterion and technical
expertise, a considered decision was taken by the respondent
no. 2 to award the contract to the respondent no. 3. The RFQ
and the RFP did not provide any waiver or relaxation of any of
the stipulated conditions. These documents have been
approved at the highest level and as noted above are in terms of
guidelines of the Ministry.
168. The petitioner makes no allegations of malafides. There is
also no allegation that the contract has been entered into for
colateral purposes or its award suffers from Wednesbury
unreasonableness. It is also not the petitioner's contention that
the respondent no. 3 was not eligible or had not qualified in the
bidding process. No objection with regard to the process
adopted and implemented by the respondent no. 2 has been
made. The limitations on exercise of the powr of judicial review
have been noted above. The decisions of the respondent nos. 1
and 2 with regard to the project of four laning of Talegaon-
Amravati section of NH-6 and award of the contract to
respondent no. 3 cannot be faulted on any legally tenable
ground.
The challenge to the award of contract to the respondent
no. 3 on the sole ground that the petitioner had a preferential
W.P.(C) No. 13034/2009 page 88 of 121 right under Article 14 of the Concession Agreement, 2004 with
regard to the subject project/work is clearly misplaced and
devoid of legal merit and is rejected.
(IV) Whether the proposal of the respondent no. 2 to buy back the tolling rights of the petitioner under the Concession Agreement of 2004 is legally permissible, justified and sustainable?
169. The petitioner has urged, that the respondents have
proposed to buy back the tolling rights of the petitioner in the
documentation placed on record, which is not envisaged under
the concession agreement dated 14th May, 2004. It has also
been urged that termination of its agreement is envisaged only
in the contingencies specified under Article 14, 15 and 16 of the
Concession Agreement of 2004 and no other.
170. The petitioner asserts in the writ petition, that the
impugned actions of respondent nos. 1 and 2 are arbitrary and
contrary to the provisions of the Concession Agreement. The
petitioner has claimed that the NHAI being a part of the Central
Government, is bound by its subsisting Concession Agreement
dated 14th May, 2004 with the GOI and that the Concession
Agreement and the State Support Agreement are not contracts
simplicitor but are statutory contracts to further the objects set
out in the Highways Act and the NHAI Act.
171. Before us, the petitioner contends that the NHAI is also
bound by the Concession Agreement entered into by the GOI
with it and cannot terminate its agreement.
172. Our attention has been drawn to the provisions of section 2
W.P.(C) No. 13034/2009 page 89 of 121 and 4 of the National Highways Act of 1956 ('NH Act, 1956'
hereafter). By virtue of section 4, all national highways vest in
the Union of India. This provision further states that for the
purposes of the statute, highways, inter alia, include all bridges,
culverts, tunnels, causeways, carriageways and all other
structures constructed on or across such highways. The
responsibility for the development and maintenance of national
highways rests on the Central Government which is empowered
by virtue of section 5 to direct that any function in relation to the
development or maintenance of any national highway shall,
subject to such conditions, if any, as may be specified in the
notification, also be exercisable by the Government of the State
within which the national highway is situated, or by any officer or
authority subordinate to the Central Government or the State
Government.
173. The National Highway Authority of India Act, 1982 (NHAI
Act, 1982 hereafter) was enacted to provide for the constitution
of such authority for the development, maintenance and
management of national highways and for matters connected
therewith. The National Highway Authority of India ('NHAI'
hereafter) is a statutory body constituted under Section 3 of the
NHAI Act, 1982. It has been statutorily entrusted with the
responsibility of development, maintenance and management of
National Highways vested in or entrusted to it by the Central
Government. Section 11 empowers the Central Government to
vest or entrust any National Highway in the state authority by
W.P.(C) No. 13034/2009 page 90 of 121 notification in the official gazette.
So far as the power to contract is concerned, the same is
provided and the mode stipulated under section 14 and 15 of the
NHAI Act, 1982 respectively.
174. The petitioner, however, has challenged the authority to
terminate its concession agreement in the given circumstances
as well as the proposed rates at which the respondent nos. 1 and
2 have suggested the buy back. The petitioner's contention that
its contractual rights and entitlements are governed by the
stipulations in the concession agreement dated 14th May, 2004
and that it would be entitled to enforce the same cannot be
disputed.
175. As per the counter affidavit filed by the-respondent no. 2,
the Ministry of Road Transport and Highways is the concerned
ministry which exercises control over the NHAI. The jurisdiction
of the NHAI is restricted to such highways which are vested in it
or entrusted to it by the Central Government.
176. In exercise of the powers conferred under section 11 of the
NHAI Act, 1982, the Central Government issued a notification no.
2427 dated 22nd September, 2009, entrusting the stretch of the
highway no. 6 Nagpur-Talegaon-Amravati by-pass from KM 9.20
to KM 162.75 and KM 405.000 to 485.00 (Raipur-Nagpur Section
of highway no. 6) to the NHAI.
177. In the affiavit dated 26th April, 2010, the respondent no. 1
has clearly stated that no final decision with regard to the
petitioner's rights with regard to the Concession Agreement
W.P.(C) No. 13034/2009 page 91 of 121 dated 14th May, 2004 requires to be taken at this stage for the
reason that the petitioner would be entitled to continue with its
toll arrangements till the commissioning of the project by the
respondent no. 3 which in any case will not happen before the
end of 2012. In an affidavit sworn as late as on 26th April, 2010,
the respondent no. 1 submits, that it has also been informed
that the respondent no. 2 is not intending to have any work
performed/executed on the portion of the Pingalai bridge project.
178. The respondent no. 1 has also submitted that the petitioner
has exercised unfettered rights to collect toll since 2004-05 and
as per the said proposal would continue to do so till 2012. As
per the financial working of the consultant of the respondent no.
1, while the total cost of the Pingalai bridge project was Rs.14.15
crores, the petitioner is projected to have collected the toll
amounting to Rs.12.39 crores up to the year 2009. It has been
pointed out, that these are projected figures and the actual
figures may be much more.
179. It has further been argued by the learned Attorney General
that the decisions of the respondents have been taken on
account of supervening public interest in relation to upgrading of
66.73 kms of NH-6. The respondent no. 1 has submitted that the
issuance of the NH-6 tender was first preceded by identification
of the Nagpur-Talegaon-Amravati stretch of the highway as a
selected stretch under the NHDP-Phase III as the
Stretch/Corridor no. 11 on 23rd February, 2005 by the Cabinet
Committee on Economic Affairs. The proposal with regard to this
W.P.(C) No. 13034/2009 page 92 of 121 stretch was duly submitted to the PPPAC and approved by it.
180. The respondent no. 1 has submitted that in order to ensure
that the petitioner is not dealt with unfairly and in view of the
decisions taken, the NHAI-respondent no. 2 will buy back the toll
rights now being exercised by the petitioner and compensate
him by payment of what has been termed as a 'termination
payment' under the umbrella of the mechanism provided under
article 15 and 16 of the Concession Agreement, even though
there has been no default by any party. A lump sum termination
payment has been calculated by the Detailed Project Report
Consultants engaged by the respondent no. 2 as Rs.7.97 crores.
This payment has been included by the respondents in the pre-
construction costs, and not in the total project costs, for the
reason that the burden of the compensation to the petitioner
would be borne by the NHAI in the larger public interest. This
proposal of the respondent no. 2 to buy back the rights of the
petitioner stands approved by the respondent no. 1.
181. The NHAI in its letter dated 18th August, 2009 to the
MORT&H has also indicated that it intends a 'buy-back' of the
bridge from the existing concessionaire before the commercial
operations date of the project which is around October, 2012
and that it shall bear the cost of the buy-back.
182. From the above narration, it is evident that the proposals
to buy back the petitioner's rights has not culminated in a
decision which has been implemented so far. It has not even
been communicated to the petitioner. As of now, there is no
W.P.(C) No. 13034/2009 page 93 of 121 termination of the petitioner's agreement and this matter
remains at the stage of a proposal only. The petitioner's
grievance that such proposal is in breach of its concession
agreement cannot be examined in the present writ petition
having regard to the nature of the limited challenge before us.
The petitioner also assails the authority of the NHAI-respondent
no. 2 to terminate its concession agreement with the GOI.
183. On a perusal of the Concession Agreement of 2004, we also
find that it records that the petitioner was incorporated as a
special purpose vehicle by the consortium which had bid for the
purpose of implementing project. Neither the memorandum of
understanding dated 21st February, 2003 nor the document
creating the petitioner company have been placed before this
court. However, these documents certainly cannot refer to an
eventuality which has not come into existence and obviously
cannot relate to any other project as the one in question or to
any matter beyond the subject of the concession agreement.
184. So far as the Concession Agreement is concerned, only the
petitioner was a party thereto and not the constituents of the
consortium. The executant has also been referred to as "GOI" in
the agreement while the petitioner is referred to as the
"concessionaire". The agreement states that these two
expressions shall include the successor and assigns of the 'GOI'
and the 'concessionaire' respectively. There is nothing to show
that the NHAI-respondent no. 2 is either a successor or an
assignee of the Government of India. Similarly, the companies
W.P.(C) No. 13034/2009 page 94 of 121 constituting the consortium are also not successors or assignees
of the petitioner.
185. The letter dated 6th August, 2009 by the petitioner to the
MORT&H makes no reference at all to the consortium.
186. The NHAI is admittedly not a party to the Concession
Agreement. It is not the petitioner's case that the National
Highway Authority of India is an agent of the respondent no. 1.
The said support agreement dated 14th May, 2004 was also
entered into by the President of India in his executive capacity
for the Government of India represented by the MORT&H; and
the Governor of Maharashtra in his executive capacity for the
State of Maharasthtra acting through the Public Works
Department and the petitioner.
The petitioner does not explain as to how article 14 of the
said agreement would bind parties or authority(ies) which were
not a party to the said agreement.
187. In this background, the emphasis laid on behalf of the
petitioner to the request by the NHAI in its letter dated 18th
August, 2009, for a copy of the existing concession agreement
between the petitioner and the Government is also wholly
misplaced.
188. So far as the 2009 project is concerned, undisputedly RFQs
were invited by the NHAI and bidders short listed by it. The RFQ
clearly states that the NHAI is engaged in the development of
national highways and as part of this endeavour, the authority
has decided to undertake development on a national highway
W.P.(C) No. 13034/2009 page 95 of 121 through public-private/private sector partnership. The only
reference to the Government of India is to be found in clause
1.2.1 which is part of the request for qualification and gives the
brief description of the bidding process. This clause 1.2.1
informs the applicants that the Government of India has issued
guidelines for qualification of bidders seeking to acquire stakes
in any public sector enterprise through the process of dis-
investment and that these guidelines shall apply mutatis
mutandis to the bidding process. The pre-qualified applicants
were invited by the NHAI to submit their bids to undertake the
project, without the intervention of the Government of India.
The power to disqualify an applicant in accordance with the
aforesaid guidelines at any stage of the bidding process was
vested absolutely and exclusively in the NHAI without
reference to or involvement of the respondent no. 1.
189. The Concession Agreement dated 18 th November,
2009 also has been entered into by the NHAI with the
respondent no. 3.
190. Having noticed these facts, we do not deem it appropriate
to decide on a proposed course of action. As and when the
respondent(s) firm up on a decision to take any action with
regard to the petitioner's Concession Agreement, or to buy back
its rights thereunder, it shall be open to the petitioner to assail
the same by way of appropriate legal remedy on all grounds
available to it. The above aspects have a bearing on this issue
and would require to be examined more closely. This shall
W.P.(C) No. 13034/2009 page 96 of 121 obviously happen in case the respondents take some action with
regard to the petitioner's agreement and a challenge is laid
thereto. In this writ petition and at this stage, we are not
concerned with this aspect of the matter. Any decision on this
aspect by us may impact respective rights in such challenge.
We, therefore, refrain from doing so. We, therefore, make it
clear that so far as the permissibility, legality and validity of any
proposal of the respondents to terminate the Concession
Agreement dated 14th of May, 2004 or to buy back of tolling
rights by the NHAI; payment of termination money as well as the
proposed rates for the buy back are concerned, nothing herein
contained is an expression of opinion on the merits of the rival
contentions.
(V) Whether the petitioner has suppressed material facts and documents and the writ petition suffers from such gross and unexplained delay and laches on its part as would disentitle the petitioner to grant of any relief in this writ petition?
191. Mr. Goolam Vahanwati, learned Attorney General of India,
has submitted at some length that the petitioner has suppressed
material facts and misled this court in its pleadings in the writ
petition. It is contended that the petitioner has deliberately not
disclosed the date of the Request for Qualification while wrongly
referring to it as a letter of invitation, nor has it disclosed the
date of its knowledge. The writ petition does not disclose the
fact that the advertisements inviting requests for qualification
were published in leading newspapers and put on the website.
The petitioner admits knowledge of the information on the
W.P.(C) No. 13034/2009 page 97 of 121 website which would manifest that the petitioner was aware of
the proposal of the respondent no. 2 right from May, 2008. The
petitioner has also not reacted to the Request for Proposals and
waited till six days before the closure/last date for submission of
bids before writing its first letter dated 20th June, 2009 claiming a
first right of refusal relying upon the aforenoticed article 14 of
the Concession Agreement.
192. The aforenoticed incomplete disclosure by the petitioner
has been strongly objected to by the respondents as well.
Mr.Vivek Tankha, learned ASG for the NHAI - respondent no. 2
has placed reliance on (2008) 12 SCC 481 K.D. Sharma vs.
Steel Authority of India Ltd. & Ors. in support of his
submissions. The submission is that the writ petition is liable to
be dismissed on this ground alone.
193. In K.D. Sharma vs. Steel Authority of India Ltd. &
Ors. (supra), the court had reiterated the well settled principle
that prerogative writs issued by the Supreme Court under Article
32 and by the High Court under Article 226 are for doing
substantial justice and that the jurisdiction of the courts therein
is extraordinary, equitable and discretionary; that the petitioner
approaching the writ court must come with clean hands, put
forward all facts before the court without concealing or
suppressing anything and seek an appropriate relief. In para 34
of the above pronouncement, it was held that failure to candidly
disclose relevant and material facts would tantamount to guilt of
the petitioner of misleading the court, and rendering the petition
W.P.(C) No. 13034/2009 page 98 of 121 liable of dismissed at the threshhold. Reliance was placed by
the Apex Court on the following principles stated by Scrutton, L.J.
in the leading case of R.V. Kensington Income Tax Commrs.,
wherein the court has held as follows :-
".....it has been for many years the rule of the Court, and one which it is of the greatest importance to maintain, that when an applicant comes to the Court to obtain relief on an ex parte statement he should make a full and fair disclosure of all the material facts- it says facts, not law. He must not misstate the law if he can help it; the Court is supposed to know the law. But it knows nothing about the facts, and the applicant must state fully and fairly the facts; and the penalty by which the Court enforces that obligation is that if it finds out that the facts have not been fully and fairly stated to it the Court will set aside any action which it has taken on the faith of the imperfect statement."
194. On an application of the principles laid down in Kensington
Income Tax Commrs. (supra), the Supreme Court laid down the
law which would govern consideration of this issue in writ
petitions under Article 32 and 226 in the following terms :-
"38. The above principles have been accepted in our legal system also. As per settled law, the party who invokes the extraordinary jurisdiction of this Court under Article 32 or of a High Court under Article 226 of the Constitution is supposed to be truthful, frank and open. He must disclose all material facts without any reservation even if they are against him. He cannot be allowed to play `hide and seek' or to `pick and choose' the facts he likes to disclose and to suppress (keep back) or not to disclose (conceal) other facts. The very basis of the writ jurisdiction rests in disclosure of true and complete (correct) facts. If material facts are suppressed or distorted, the very functioning of Writ Courts and exercise would become impossible. The petitioner must disclose all the facts having a bearing on the relief sought without any qualification. This is because, "the Court knows law but not facts".
W.P.(C) No. 13034/2009 page 99 of 121
39. If the primary object as highligted in Kensington Income Tax Commissioners is kept in mind, an applicant who does not come with candid facts and `clean breast' cannot hold a writ of the Court with `soiled hands'. Suppression or concealment of material facts is not an advocacy. It is a jugglery, manipulation, maneuvering or misrepresentation, which has no place in equitable and prerogative jurisdiction. If the applicant does not disclose all the material facts fairly and truly but states them in a distorted manner and misleads the Court, the Court has inherent power in order to protect itself and to prevent an abuse of its process to discharge the rule nisi and refuse to proceed further with the examination of the case on merits. If the Court does not reject the petition on that ground, the Court would be failing in its duty. In fact, such an applicant requires to be dealt with for contempt of Court for abusing the process of the Court."
(Underlining by us)
195. In para 52 of K.D. Sharma (supra), the Supreme Court
had further observed, that even though the appellant had not
come forward with all facts and had chosen to create a wrong
impression before the writ court, the court had considered the
merits of the case and observed that even on merits it was
satisfied that no case had been made out to interfere with the
actions of SAIL.
196. Several other judicial pronouncements on this issue also
guide us to take the same course of action. In this regard, we
may usefully refer to the pronouncements reported at AIR 1994
SC 853 S.P. Chengalvaraya Naidu (Dead) by LRs. vs.
Jagannath (Dead) by LRs. And Ors.; (2003) 8 SCC 319
Ram Chandra Singh vs. Savitri Devi & Ors. and 1994 ECR
636 (SC) Chandra Shashi vs. Anil Kumar Verma. A similar
W.P.(C) No. 13034/2009 page 100 of 121 view was also taken in the judgment rendered on 17th July, 2006
in Arbitration Petition No. 22/2006 entitled GE Countrywide
Consumer Financial Services Ltd. vs. Shri Prabhakar
Kishan Khandare & Anr.
197. The instant case relates to a project being undertaken in
public interest in relation to a national highway. The
consideration of the project began in 2005; it was approved by
the PPPAC on 29th September, 2008 and even by the Cabinet
Committee on Infrastructure on 30th July, 2009.
198. Intrestingly, in the letter dated 20th of June, 2009 of the
petitioner addresed to the MORT&H, it stated that it understood
that the Talegaon-Amravati section was getting widened into
four lanes under NHAI initiatives, and that the RFP for the project
stood issued to the shortlisted bidders for further action. It
asserted rights based on Article 14 of the Concession Agreement
2004 and claimed that formal information about the bidding
process and offer of first right of refusal was not given to it. It
was also contended that the take over value of the project was
wrongly mentioned and that the RFP should have shown the
correct cost as per the records of MOST and certification of
auditors. The petitioner claimed that the NHAI should also have
issued the RFP to it and only on their refusing to participate in
writing could the open bidding excluding them be proceeded
with. It sought stoppage of the process of bidding.
199. In para 8.7 of the writ petition, the petitioner refers to a
letter of invitation' on the NHAI website for the four laning of the
W.P.(C) No. 13034/2009 page 101 of 121 Talegaon Amravati section of NH-6. In the same paragraph after
this reference, the petitioner states that the 'LOI/RFP' was
contrary to the Concession Agreement dated 14th May, 2004 and
that in pursuance to the said Letter of Invitation ('LOI' hereafter),
the NHAI had also invited a request for proposal/bid document.
The petitioner contends that pursuant to this LOI, several parties
submitted their respective bids'. The petitioner claims that "on
coming to know about the said LOI and RFP with regard to
augmentation of a part of the same stretch for which the
petitioner had a subsisting Concession Agrreement, the
petitioner immediately on 20th June, 2009 wrote to MORT&H
pointing out their existing Concession Agreement".
200. We have found that no complaint was made by the
petitioner that its preferential rights were not disclosed and that
no termination payment was specified in the public notices. The
RFP form required payment of Rs.10 lakhs and its submission
envisaged a deposit of a bid security amount of Rs.11.79 crores.
The petitioner made no effort to take any of these steps nor
deposited any of these amounts. Nor did it say that it was not
required to prequalify or to deposit these amounts. The
petitioner did not care to submit any proposal for the project.
It has laid no claim at all during the entire period over
which the respondent no. 2 has effected scrutiny of the offers
received by it. The last dates for every step were duly notified in
the public notice well in advance. The petitioner does not even
suggest that there is any element of public interest in award of
W.P.(C) No. 13034/2009 page 102 of 121 the contract to it but is seeking to enforce a claimed preferential
right to match the best offer received by the respondents.
201. The facts brought on record by the respondents were thus
in the public domain. The petitioner who states that he is
involved in the same business was certainly aware of all these
developments.
Even the incomplete disclosure in the writ petition
manifests that the petitioner was fully aware of the matter at
every stage and it has waited for the entire process to be over
before filing the present writ petition.
202. It has been observed before us, that a letter of acceptance
was issued to the respondent no. 3 on 27th August, 2009. The
petitioner opted to file this writ petition more than two months
later on or around the 30th October, 2009 without giving any of
the above details.
203. We may also examine the objection to this petition based
on unexplained delay and laches. The Supreme Court has
repeatedly emphasized that so far as award of contracts relating
to public projects are concerned, belated petitions should not be
entertained. In (1999) 1 SCC 492 Raunaq International vs.
I.V.R. Construction Ltd., it was further emphasized that the
same considerations must weigh with the court when interim
orders are sought or passed. The observations of the Supreme
Court in paras 17 and 18 of this judgment deserve to be
considered in extenso and read as follows :-
"17. Normally before such a project is W.P.(C) No. 13034/2009 page 103 of 121
undertaken, a detailed consideration of the need, viability, financing arid cost, effectiveness of the proposed project and offers received takes place at various levels in the Government. If there is a good reason why the project should not be undertaken, then the time to object is at the time when the same is under consideration and before a final decision is taken to undertake the project. If breach of law in the execution of the project is apprehended, then it is at the stage when the viability of the project is being considered that the objection before the appropriate authorities including the Court must be raised. We would expect that if such objection or material is placed before the Government the same would be considered before a final decision is taken. It is common experience that considerable time is spent by the authorities concerned before a final decision is taken regarding the execution of a public project. This is the appropriate time when all aspects and all objections should be considered. It is only when valid objections are not taken into account or ignored that the court may intervene. Even so, the Court should be moved at the earliest possible opportunity. Belated petitions should not be entertained.
18. The same considerations must weigh with the court when interim orders are passed in such petitions. The party at whose instance interim orders are obtained has to be made accountable for the consequences of the interim order. The interim order could delay the project, jettison finely worked financial arrangements and escalate costs. Hence the petitioner asking for interim orders, in appropriate cases should be asked to provide security for any increase in cost as a result of such delay, or any damages suffered by the opposite party in consequence of an interim order. Otherwise public detriment may outweigh public benefit in granting such interim orders. Stay order or injunction order, if issued, must be moulded to provide for restitution."
(Underlining by us)
204. In Raunaq International Ltd. (supra), the court has
observed that by court intervention, the proposed project may
be considerably delayed thus escalating the cost far more than
W.P.(C) No. 13034/2009 page 104 of 121 any saving which the court may ultimately effect in public
money by deciding the dispute in favour of one tenderer or the
other tenderer who have premised their challenge on a mere
difference in the prices offered by two tenderers. It has been
laid down that unless the court is satisfied that there is
substantial amount of public interest or the transaction is
entered into malafide, the court should not intervene under
Article 226 in disputes between two rival tenderers.
205. We may also notice that even if the petitioner had made
out valid legal grounds for the challenge, so far as exercise of
discretion under Article 226 in challenges relating to action
taken in public interest for public purposes is concerned, the
observations of the Supreme Court in para 10 of the
pronouncement (1997) 1 SCC 134 Ramniklal N. Bhutta &
Anr. vs. State of Maharashtra & Ors. in regard to proposed
acquisition by the state in public interest deserve to be
considered in extenso and read as follows :-
"10. Before parting with this case, we think it necessary to make a few observations relevant to land acquisition proceedings. Our country is now launched upon an ambitious programme of all-
round economic advancement to make our economy competitive in the world market. We are anxious to attract foreign direct investment to the maximum extent. We propose to compete with China economically. We wish to attain the pace of progress achieved by some of the Asian countries, referred to as "Asian tigers", e.g., South Korea, Taiwan and Singapore. It is, however, recognised on all hands that the infrastructure necessary for sustaining such a pace of progress is woefully lacking in our country. The means of transportation, power and communications are in dire need of substantial improvement, expansion
W.P.(C) No. 13034/2009 page 105 of 121 and modernisation. These things very often call for acquisition of land and that too without any delay. It is, however, natural that in most of these cases, the persons affected challenge the acquisition proceedings in courts. These challenges are generally in the shape of writ petitions filed in High Courts. Invariably, stay of acquisition is asked for and in some cases, orders by way of say or injunction are also made. Whatever may have been the practices in the past, a time has come where the courts should keep the larger public interest in mind while exercising their power of granting stay/injunction. The power under Article 226 is discretionary. It will be exercised only in furtherance of interests of justice and not merely on the making out of a legal point. And in the matter of land acquisition for public purposes, the interests of justice and the public interest coalesce. They are very often one and the same. Even in a civil suit, granting of injunction or other similar orders, more particularly of an interlocutory nature, is equally discretionary. The courts have to weigh the public interest vis-a-vis the private interest while exercising the power under Article 226 indeed any of their discretionary powers. It may even be open to the High Court to direct, in case it finds finally that the acquisition was vitiated on account of non-compliance with some legal requirement that the persons interested shall also be entitled to a particular amount of damages to be awarded as a lumpsum or calculated at a certain percentage of compensation payable. There are many ways of affording appropriate relief and redressing a wrong; quashing the acquisition proceedings is not the only mode of redress. To wit, it is ultimately a matter of balancing the competing interest. Beyond this, it is neither possible nor advisable to say. We hope and trust that these considerations will be duly borne in mind by the courts while dealing with challenges to acquisition proceedings."
(Emphasis supplied)
Thus, even on making out of a legal point, a person may
not necessarily be entitled to relief in a writ petition in matters
involving public interest. As noticed above, the petitioner in
the present case has failed to make out any legal point justifying
W.P.(C) No. 13034/2009 page 106 of 121 intervention by this court.
206. We may mention, that the instant case is concerned with a
public project leading to improvement in the national highway
network. The project has been undertaken in public interest. On
account of the filing of the writ petition and the intervention by
the order dated 24th November, 2009, despite execution of a
Concession Agreement, the project has been substantially
delayed. We may notice the anguish expressed on behalf of
respondent no. 3 during the hearings that the advent of the
ensuing monsoon would further impede movement of material
and manpower. It sought leave to do so pending hearings
without creation of rights, for expediency and in public interest.
This was not acceptable to the other side and monsoon certainly
would have intervened and continuing on date in Maharashtra
where the project is to be undertaken by the time hearings
closed.
207. It is in this background alone, following the procedure
followed by the court in K.D. Sharma vs. Steel Authority of
India Ltd. & Ors. (para 52) supra, that we have been
persuaded to consider the contentions of the petitioner on
merits so as to avoid any further adjudicatory delays.
208. Not so long ago, Rabindra Nath Tagore has stated as
follows :-
"The greed of gain has no time or limit to its capaciousness. Its one object is to produce and consume. It has pity neither for beautiful nature nor for living human beings. It is ruthlessly ready without a moment's hesitation
W.P.(C) No. 13034/2009 page 107 of 121 to crush beauty and life out of them, molding them into money."
Such aspirations of men as well as corporations created by
them and their tendency to live and prosper at the expense of,
and to the exclusions of all others, though unfortunate, but
remain a hard reality. Such culture of uncontained self-
promotion has often led to throttling of legitimate competition
and creation of monopolies in commerce as is attempted in this
case. This court cannot countenance or allow effectuation of
such aspirations, more so when they deviate from the larger
element of public interest.
209. These facts and chain of events in the present case, lead
us to observe that the petitioner has made incomplete disclosure
and has also concealed material facts. The writ petition also
suffers from unexplainable delay and laches. Even on a
consideration of the issue at hand on merits, it cannot be held
that the petitioner has made out any valid legal ground in
support of its claim. The petitioner's challenge with regard to
the applicability of the Concession Agreement dated 14th May,
2004 and the absolute preferential right based thereon claimed
by the petitioner has been held to be devoid of merit and
deserves to fail. The petitioner rightly does not make a remotest
suggestion to any element of public interest.
For all the reasons mentioned heretofore and based on the
discussion, the writ petition deserves rejection.
(VI) Interest of the public at large and costs of such
W.P.(C) No. 13034/2009 page 108 of 121 litigation
210. The Supreme Court has reiterated the undesirability of
intervention in contractual transactions by the Government
bodies in matters relating to public projects. In Raunaq
International vs. IVR Construction Ltd.(supra), it was
emphasized that a high cost project for which loans from
international bodies have been obtained should not be inteferred
with, being detrimental to public interest. So far as interim
orders are concerned, reliance was placed on earlier
pronouncements and in para 24, the court held that in granting
an injunction or stay against the award of a contract by the
Government or a Government agency, the court has to satisfy
itself that the public interest in holding up the project far
outweighs the public interest in carrying it out within a
reasonable time. The Supreme Court clearly stated that the
court must also take into account the cost involved in staying
the project and whether the public would stand the benefit of
incurring such a cost.
211. In para 25 of Raunaq International Ltd. (supra), the
Supreme Court laid down the principle that any interim order
which stops a public project from proceeding further must
provide for reimbursement of cost to the public in case the
litigation ultimately fails. It was clearly laid down that the public
must be compensated by them for the delay in implementation
of the project and the cost escalation resulting from such delay.
It was held that unless an adequate provision is made for this in
W.P.(C) No. 13034/2009 page 109 of 121 the interim order, the interim order may prove counter
productive.
212. In (2000) 2 SCC 617 Air India Ltd. vs. Cochin Int.
Airport Ltd. & Ors., the above principles were restated and it
was further observed in para 15 that : "Even when some defect
is found in the decision making process, the Court must exercise
its discretionary powers under Article 226 with great caution and
should exercise it only in furtherance of public interest and not
merely on the making out of a legal point. The Court should
always keep the larger public interest in mind in order to decide
whether its intervention is called for or not. Only when it comes
to a conclusion that overwhelming public interest requires
interference, the Court should interfere."
These principles were reiterated in a later judgment of the
Supreme Court reported at (2005) 6 SCC 138 Master Marine
Services (P) Ltd. vs. Metcalfe & Hodgkinson (P) Ltd. &
Anr.
213. It is not possible to arrive at an actual figurative
computation of the damages which which would have resulted
on account of delay in the execution of the project in hand taken
in public interest. The petitioner has sat by and waited for the
entire tendering process to be over and the contract awarded
before it has mouthed its objections or approached this court.
Delay in the completion of the project would have an inevitable
and obvious impact on the interest of the users of this stretch of
W.P.(C) No. 13034/2009 page 110 of 121 the NH-6 for whose benefit the project is being undertaken.
214. The petitioner before us has not even suggested
involvement of any public interest so far as award of the
contract to it is concerned. A public infrastructure project could
not be commenced despite completion of all formalities from as
back as 18th November, 2009 till date on wholly untenable
grounds. The project was clearly being undertaken in public
interest and would have been of tremendous utility to the users
of NH-6. The respondent no. 3 has submitted that it has duly
furnished the bid security of Rupees eleven crores and expended
rupees twenty crores for mobilisation of material.
215. The backlog and existence of arrears is the single and
largest criticism which is levelled against severely over-
burdened courts. The issue of costs for misconceived and
unwarranted litigation is, therefore, extremely important. This
very issue had arisen for consideration in the judgment reported
at MANU/DE/9816/2006 : 138 (2007) DLT 62 in CCPO No.
130/2005 in OMP No. 361/2004 decided on 19th October, 2006
entitled Goyal MG Gases Pvt. Ltd. vs. Air Liquide
Deutschland Gmbh and Ors. wherein on the issue of the
impact of insufficient costs, it was observed as follows :-
"60. Vexatious and frivolous litigation poses a number of threats to the efficient operation of any civil justice system. Those threats stem from the manner in which the vexatious and frivolous litigant conducts litigation before the courts.
Such proceedings, apart, from the oppression and the harassment inflicted on the adversary,
W.P.(C) No. 13034/2009 page 111 of 121 are extremely damaging to public interest. Judicial resources are valuable and scarce. The resources of the court are not infinite, especially in terms of judicial time. Therefore, administration of justice and interests of equity and fair play mandate that a party which succeeds is compensated by award of costs in respect of false or vexatious claims or defences. A faulting party may be required to pay to the other party such costs as would, in the opinion of the court, be reasonably sufficient to reimburse the other party in respect of the expenses incurred by him in attending the court on that date and payment of such costs on the next date following the date of such order if unreasonable adjournments are taken by the parties. However, many unscrupulous parties take advantage of the fact that either costs are not awarded or nominal costs alone are awarded against the unsuccessful party."
216. The malaise remains the same as is manifested in the
instant case. The several judicial pronouncements and
observationss in Goyal MG Gases (supra), may be usefully
extracted and read as follows :-
"61. The legislature has recognised the need for imposition of costs and consequently, so far as the civil proceedings are concerned, has enacted Section 35 of the Code of Civil Procedure which provides for imposition of costs. The Apex Court was concerned with the manner in which the costs are imposed resulting in undue advantage being taken by parties of the fact that notional costs are awarded which do not deter or discourage persons from filing vexatious or frivolous claims or defences. In this behalf, in (2005) 6 SCC 344 Salem Advocate Bar Association Vs. Union of India, the court observed thus:-
"37. Judicial notice can be taken of the fact that many unscrupulous parties take advantage of the fact that either the costs are not awarded or nominal costs are awarded against the unsuccessful party.
Unfortunately, it has become a practice to direct parties to bear their own costs. In a large number of cases, such an order is
W.P.(C) No. 13034/2009 page 112 of 121 passed despite Section 35(2) of the Code. Such a practice also encourages the filing of frivolous suits. It also leads to the taking up of frivolous defences. Further, wherever costs are awarded, ordinarily the same are not realistic and are nominal. When Section 35(2) provides for cost to follow event, it is implicit that the costs have to be those which are reasonably incurred by a successful party except in those cases where the court in its discretion may direct otherwise by recording reasons therefor. The costs have to be actual reasonable costs including the cost of the time spent by the unsuccessful party, the transportation and lodging, if any, or any other incidental costs besides the payment of the court fee, lawyer's fee, typing and other costs in relation to the litigation. It is for the High Courts to examine these aspects and wherever necessary make requisite rules, regulations or practice direction so as to provide appropriate guidelines for the subordinate courts to follow."
62. However, there are several proceedings which are not governed by the Code of Civil Procedure. The courts have recognised the inherent power of the court to award costs in the interest of justice.
63. In (2006) 4 SCC 683 entitled State of Karnataka Vs. All India Manufacturers Organisation, a challenge was laid to a common judgment of the High Court of Karnataka disposing of three public interest litigations whereby a direction was issued to the State of Karnataka to continue to implement a certain project known as the "Bangalore-Mysore Infrastructure Corridor Project". While dismissing the appeals, the Apex Court held that there was no merit in them. It was further directed that:-
"Considering the frivolous argument and the mala fides with which the State of Karnataka and its instrumentalities have conducted this litigation before the High Court and us, it shall pay Nandi costs quantified at Rs.5,00,000/-, within a period of four weeks of this order".
"The appellants in CA No.3497/2005 (J.C.
Madhuswami & Ors.) in addition to the costs already ordered by the High Court, shall pay to the Supreme Court Legal
W.P.(C) No. 13034/2009 page 113 of 121 Services Authority, costs quantified at Rs.50,000- within a period of four weeks of this order....."
64. The observations of the Apex Court in this behalf as back as in (1994) 4 SCC 225 (at page
246) Morgan Stanley Mutual Fund Vs. Kartick Das are also topical and instructive and were made with the intention of discouraging speculative and vexatious litigation and judicial adventurism. In this behalf, the court observed thus:-
"47 There is an increasing tendency on the part of the litigants to indulge in speculative and vexatious litigation and adventurism which the fora seem readily to oblige. We think such a tendency should be curbed. Having regard to the frivolous nature of the complaint, we think it is a fit case for award of costs, more so, when the appellant has suffered heavily............"
65. The Division Bench of this court in 2004 (110) DLT 186 entitled Indian Steel & Wire Products Vs. B.I.F.R. (DB), held that the sole purpose of filing the petition was to sabotage the proposal/scheme of TISCO which was accepted by the BIFR. The court held that the petitioner- company's false offer and undertaking has delayed the implementation of the scheme and the interest of workers and other creditors have suffered. The court held that the petitioner had not approached the court with clean hands and that such practice and tendency needed to be strongly discouraged and effectively curbed so that "in future, the petitioner and such like litigants should not gather the courage of abusing the process of law for ulterior motives and extraneous considerations. Such motivated petitions pollute the entire legal and judicial process which seriously affects the credibility of this system".
66. In these circumstances, the court held that the respondent who had to appear before the court in pursuance of the notice issued had to "unnecessarily incur the costs to contest such a frivolous petition. In our considered opinion, at least those respondents who have appeared and contested this litigation and incurred costs must be compensated to some extent". The court consequently awarded costs to each of the
W.P.(C) No. 13034/2009 page 114 of 121 respondents who appeared in the matter on consideration of the totality of the facts and circumstances and in the interest of justice and fair play.
67. Imposition of costs normally follows the indemnity principle which is simply described as "If you lose, you will be responsible not merely for your own legal costs but you must pay the other side's too".
68. In this background, there is yet another more imperative reason which necessitates imposition of costs. The resources of the court which includes precious judicial time are scarce and already badly stretched. Valuable court time which is required to be engaged in adjudication of serious judicial action, is expended on frivolous and vexatious litigation which is misconceived and is an abuse of the process of law. A judicial system has barely sufficient resources to afford justice without unreasonable delay to those having genuine grievances. Therefore, increasingly, the courts have held that such totally unjustified use of judicial time has to be curbed and the party so wasting precious judicial resources, must be required to compensate not only the adversary but also the judicial system. For this reason, in the State of Karnataka Vs. All India Manufactures Organisation (Supra), the appellants were required to pay costs to the Supreme Court Legal Services Authority in addition to paying the costs to the adversarial party. Such vexatious litigation has to be deprecated. Lord Phillips MR in a judgment rendered in the court of appeal in (2004) 1 WLR 88 (CA) entitled Bhamjee v. Forsdick & Ors. said:-
"(8) In recent years the courts have become more conscious of the extent to which vexatious litigation represents a drain on the resources of the court itself, which of necessity are not infinite. There is a trace of this in the judgment of Staughton LJ in Attorney-General v. Jones (1990) 1 WLR 859, 865C, when he explained why there must come a time when it is right for a court to exercise its power to make a civil proceedings order against a vexatious litigant. He said that there were at least two reasons:
"First, the opponents who are harassed by the worry and expense of vexatious litigation
W.P.(C) No. 13034/2009 page 115 of 121 are entitled to protection; secondly the resources of the judicial system are barely sufficient to afford justice without unreasonable delay in those who do have genuine grievances and should not be squandered on those who do not."
69. The same concerns were articulated in Attorney-General Vs. Ebert (2004) EWHC 1838 (Admn.) thus:-
"Mr. Ebert's vexatious proceedings have ....... been very damaging to the public interest; quite aside from the oppression they have inflicted on his adversaries. ... The real vice here, apart from the vexing of Mr. Ebert's opponents, is that scarce and valuable judicial resources have been extravagantly wasted on barren and misconceived litigation, to the detriment of other litigants with real cases to try." Silber J, concurring, referred (at para 61) to "a totally unjustified use of judicial time".
70. ................Yet another impact of frivolous and vexatious litigation. In 1995 (59) DLT 604 Jagmal Singh Vs. Delhi Transport Corporation, the court was called upon to consider a challenge to the disciplinary proceedings at the hands of an employee of the Delhi Transport Corporation. While noticing the various reasons as to the self-imposed limitations on the courts in interfering with interlocutory stages of departmental proceedings, the court arrived at a finding that the writ petition by the petitioner was not only misconceived but an abuse of the process of the court. After so holding, the court observed thus:-
"We are firmly of the view that petitioner has resorted to the dilatory tactics hereby crippling the progress of the departmental enquiry pending against him for the last about eight long years. It is not only unfortunate but matter of concern to all of us being the members of the society, that the petitioner by indulging in this type of frivolous litigation has not only wasted his time and money but has also wasted the time of the court and other public functionaries thereby causing unnecessary drain on the resources of public exchequer whose coffers are filled in by poor people's money. In such a case with a view to discourage frivolous
W.P.(C) No. 13034/2009 page 116 of 121 litigation, it becomes our duty not only to see that the petitioner is saddled with exemplary costs but also to ensure that he gets no benefit on account of the delay caused by him in the departmental enquiry pending against him."
71. There have been several other instances when the courts have been called upon to consider such frivolous and sham claims. In the judgment dated 17th July, 2006 passed by this court in Arb.Petition No.22/2006 entitled M/s Ge Countrywide Consumer Financial Services Ltd. Vs. Shri Prabhakar Kishan Khandare & Anr., it was observed thus:-
"30. The matter however cannot rest here. It is apparent that the petitioner has caused the respondents to incur heavy expenses and to contest litigation in a city where they do not reside or work for gain. The petition was filed in the district courts wherein it was contested by the respondents and thereafter in the jurisdiction of this court. Having regard to the entire conspectus and facts noticed above, in my view, punitive and exemplary costs deserve to be imposed on the petitioner for its conduct in effecting the interpolations in the agreement and placing reliance on the same before this court as well as in compelling the respondents to contest litigation which it knew was not maintainable within the jurisdiction of this court. The petitioner also deliberately and mala fide concealed a material facts while filing the present petition. The petitioner has deliberately wasted precious court time with impunity and without remorse. Therefore, whether dismissal or withdrawl, the petitioner cannot be permitted to get away without compensation to the respondents and the justice system. The matter has been listed before this court on several dates and before the District Courts before that. Such conduct has not only to be condemned but it is necessary to impose such costs as would deter the petitioner and others like it from resorting to such tactics. Therefore, while dismissing the petition I hereby impose punitive and exemplary costs on the petitioner of Rs.1,20,000/- The petitioner shall apportion the costs which have been
W.P.(C) No. 13034/2009 page 117 of 121 awarded equally between the respondents, the Delhi High Court Lawyers' Social Security & Welfare Fund and the National Legal Aid Fund (NALSA). The costs shall be deposited by the petitioner within four weeks. Proof of deposit of the costs shall be placed before this court."
72. It has been held that the present petition is wholly misconceived and without merit. In my view, the petitioner has wasted valuable judicial time unjustifiably with the intent to oppress its adversaries for commercial gains. The petitioner has persisted with this petition despite having been unsuccessful in obtaining prohibitory order which it has sought in the earlier litigation. Undoubtedly, the petitioner must be required to compensate the other side by the costs which they would have incurred in the litigation and also to afford some measure of compensation to the judicial system.
73. In 2006 (32) PTC 133 (Del.) entitled Austin Nichols & Anr. Vs. Arvind Behl & Anr., a learned Single Judge of this court has expressed the view that mere injunction does not subserve the interest of unsuccessful party and that the actual legal costs incurred by them for contesting the application would be awarded to the party that succeeds. The plaintiff had indicated that it had incurred costs of Rs.18,85,000/-. In these circumstances, as the plaintiff succeeded in the application, it was held that it was entitled to costs which were quantified at Rs.18,85,000/- even at the interlocutory stage.
217. In GE Countrywide Consumer Financial Services Ltd.
vs. Shri Prabhakar Kishan Khandare & Anr.(supra), on the
issue of costs, it was held that :-
"17. It is also necessary to notice the observations of the Apex Court while considering another act of fraudulent concealment of the material facts and filing of fraudulent litigation. In the pronouncement reported at 2000(4) SCALE 692 Rajappa Hanamantha Ranoji v. Sri Mahadev Channabasappa & Ors., the Apex Court held that such tendency deserves to be taken serious note of and curbed by passing appropriate orders including imposition of exemplary costs. In this behalf , the court observed thus :-
W.P.(C) No. 13034/2009 page 118 of 121 "12. The appellant had admittedly knowledge of the eviction petition filed by respondent no. 1 against his brother respondent no. 1(sic). On the facts of the case, it was over simplification for the first appellate court to observe that what transpired between the appellant and his brother was of no consequence in so far as the appellant is concerned. It is evident that the appellant was set-up by his brother after having lost in the eviction petition upto High Court and the suit was filed in the year 1976 during the pendency of the execution proceedings of the eviction order. We fail to understand what appellant was doing from 1968 upto 1976. The net result of all this has been that despite lapse of nearly 30 years since filing of the eviction petition, respondent no. 1 was unable to recover the possession and that is despite the respondent no. 1 having succeeded up to High Court in the eviction case nearly a quarter century ago. For the aforesaid reasons we dismiss the appeal with costs.
13. It is distressing to note that many unscrupulous litigants in order to circumvent orders of Courts adopt dubious ways and take recourse to ingenious methods including filing of fraudulent litigation to defeat the orders of Courts. Such tendency deserves to be taken serious notices of and curbed by passing appropriate orders and issuing necessary directions including imposition of exemplary costs. As noticed, despite eviction order having become final nearly a quarter century ago, respondent no. 1 still could not enjoy the benefit of the said order and get possession because of the filing of the present suit by the brother of the person who had suffered the eviction order. Under these circumstances, we quantify the costs payable by the appellant to respondent no. 1 at Rs.25,000/-"
218. The time, therefore, appears to have come that just as in
some other jurisdictions, in this country as well the losing party
W.P.(C) No. 13034/2009 page 119 of 121 must compensate the other side for actual costs incurred by it
as well as the justice dispensation system for the court time
expended on the lis. Only then will parties carefully assess legal
merits in their case before filing or contesting misguided
litigation. Courts are required to keep a record of the time spent
in hearings, evidence, length of cross examinations and
unnecessary evidence as well as arguments etc for this purpose.
They also ought to ensure that parties place such information on
record during the pendency of the case. Appropriate
observations thereon must be recorded and discretion to impose
costs carefully exercised in accordance with law.
219. Unfortunately, we do not have the benefit of the details or
sufficient material in the present matter to pass such an order.
220. Valuable court time has been expended on a wholly
misconceived claim raised by the petitioner. The project of
2004 is stated to be valued at around 14 to 15 crores of rupees
whereas the 2009 project is valued at over rupees 567 crores.
The petitioner and respondent no. 3 are both located in
Maharashtra as per the memo of parties. The record and
several order sheets are testimony to the seriousness and
weight of the contest. We have had the valuable assistance of
the learned Attorney General of India as well as the learned
Additional Solicitor General of India, Standing counsels for the
Government of India, learned senior counsels for all the parties
and several learned counsels who have assisted them and
appeared before us during the protracted hearings. Judicial
W.P.(C) No. 13034/2009 page 120 of 121 notice can, therefore, be taken of the fact that every hearing in
the matter may have caused parties to incur prohibitive costs.
The respondent nos. 1 and 2 have been compelled to utilise
public money for defending this misconceived petition. The loss
to public interest could not be assessed or computed.
221. We are, therefore, of the view that the petitioner deserves
to be burdened with exemplary costs in the matter.
Result
222. In view of the above discussion, we find no merit in the writ
petition which is hereby dismissed subject to costs payable by
the petitioner to each of the respondent nos. 1, 2 and 3 of
Rupees two lakhs each.
The costs shall be paid by the petitioner to the respondents
within a period of four weeks from today.
GITA MITTAL (JUDGE)
INDERMEET KAUR (JUDGE) August 10th, 2010.
kr W.P.(C) No. 13034/2009 page 121 of 121
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!