Citation : 2014 Latest Caselaw 6032 Del
Judgement Date : 21 November, 2014
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 21.11.2014
+ W.P.(C) 7977/2014
DES RAJ ..... Petitioner
versus
GOVT. OF NCT OF DELHI & ORS ..... Respondents
+ W.P.(C) 7983/2014
SURAJ CHAUDHARY ..... Petitioner
versus
THE GOVT. OF NCT OF DELHI & ORS ..... Respondent
Advocates who appeared in this case:
For the Petitioners : Mr Roshan Lal Goel
For the Respondent Nos. 1, 2 & 4 : Mr Amiet Andlay with Mr Prem Mishra
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE JAYANT NATH
JUDGMENT
BADAR DURREZ AHMED, J (ORAL) CM 18698/2014 in WP(C) 7977/2014 & CM 18704/2014 in WP(C) 7983/2014 Allowed subject to all just exceptions.
WP(C) 7977/2014 & CM 18697/2014 and WP(C) 7983/2014 & CM 18703/2014
1. We have heard the learned counsel for the parties. Mr Amiet
Andlay appears on behalf of the respondent Nos. 1, 2 and 4 on advance
notice. The learned counsel for the petitioner states that the respondent
No. 3 - Delhi Transport Corporation is not a necessary party and requests
that the same be dropped from the array of respondents. It is ordered
accordingly.
2. The short point arising in these petitions is with regard to the letter
dated 16.10.2014 issued to the petitioners, whereby the petitioners‟ bid
security has been forfeited and they have been debarred from
participating in tenders / RFPs of DTIDC for the current financial year
and the next four financial years.
3. The respondents had invited bids for licensing of built up shops at
the Departure Block and Food Court at Maharana Pratap ISBT, Kashmere
Gate, Delhi by a notice inviting tender dated 14.07.2014. The petitioners
had submitted separate bids in the appropriate bid form for shop No. 34
and Shop No. 36, respectively. The bid form required quoting of the rates
in figures "per square feet/ month". The petitioner - Mr Des Raj applied
for shop No. 36 and the petitioner - Mr Suraj Chaudhary applied for shop
No. 34. In the column where the rate per square feet/ month was to be
quoted, Mr Des Raj quoted "1,21,000/month" and in words also he
quoted „one lakh twenty one thousand rupees/month‟. Similarly, the
petitioner Mr Suraj Chaudhary quoted a figure of "48,000/month" and in
words - „forty eight thousand rupees/month‟. This was taken by the
respondents to mean that the said petitioners had quoted ` 1,21,000/- per
square feet per month and ` 48,000/- per square feet per month. The
sizes of the shops were as under:-
Shop No. 34 - 109.7 sq. ft.
Shop No. 36 - 112.59 sq. ft.
4. Consequently, the respondents multiplied the area of the shop with
the figures quoted by the petitioners and found that the petitioners‟ bids
were ` 52,69,920/- per month in respect of shop No. 34 and
` 1,36,23,390/- per month in respect of shop No. 36. Obviously, these
were the highest quotes calculated in the aforesaid manner and, therefore,
Letters of Acceptance (LOA) were issued to the petitioners on
17.09.2014. In respect of Mr Des Raj, he was required to give an interest
free security deposit of ` 14,98,57,290/- which was equal to 11 months‟
licence fee in the form of a DD/PO/FDR/Bank Guarantee, as stipulated in
Clause 4.9 of the RFP drawn in favour of the Executive Director, DTIDC.
The Letters of Acceptance clearly stipulated that in case the security
deposit was not made within 15 days of the issuance of the Letter of
Acceptance, the bid security of ` 50,000/- each submitted by them, would
be forfeited without further notice.
5. It is the petitioners‟ case that the figure quoted by them was the
total figure per month in respect of the entire shop and not computed per
square foot. It is the petitioners‟ case that they were under the bona fide
impression that they could either quote the rate on „per square foot‟ basis
or the total rate „per month‟ and on that understanding, they quoted the
rate on „per month‟ basis for the entire shop and their quotes were
actually ` 48,000/- per month and ` 1,21,000/- per month for the entire
shop Nos. 34 and 36, respectively. However, the respondents took the
said quotes as rates „per square foot per month‟ and, therefore, arrived at
the fantastic figure of ` 52,69,920/- in respect of shop No. 34 and
` 1,36,23,390/- in respect of shop No. 36. On the basis of this, since the
petitioners obviously could not make the exorbitant security deposits, the
letter dated 16.10.2014 forfeiting the bid security amounts of ` 50,000/-
each and debarment for the current financial year and the next four
financial years, was issued.
6. After having examined the entire matter we are of the view that this
was a clear case of a bona fide mistake on the part of the petitioners. It is
evident that it was a mistake because there is, to our knowledge, no
property in Delhi which would fetch a monthly licence fee of ` 48,000/-
„per square foot per month‟ or a licence fee of ` 1,21,000/- „per square
foot per month‟. In our view, if the figures quoted by the petitioners did
not represent the „per square feet per month‟ rate, it was incumbent upon
the respondents to have rejected the bids as being non-compliant, rather
than issuing Letters of Acceptance at the exorbitant figures computed by
them.
7. In view of the foregoing, we direct that the forfeiture be set aside
and the security bid amount of ` 50,000/- each be returned to the
petitioners. The debarment order also stands set aside.
8. The writ petitions are allowed as above.
BADAR DURREZ AHMED, J
NOVEMBER 21, 2014 JAYANT NATH, J
SR
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!