Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Constructora Sanjose S.A vs Delhi Development Authority & Ors
2016 Latest Caselaw 6754 Del

Citation : 2016 Latest Caselaw 6754 Del
Judgement Date : 3 November, 2016

Delhi High Court
M/S Constructora Sanjose S.A vs Delhi Development Authority & Ors on 3 November, 2016
$~7 & 8.
*    IN THE HIGH COURT OF DELHI AT NEW DELHI
+        CS(OS) 703/2013
%                                                Judgment dated 03.11.2016
         M/S CONSTRUCTORA SANJOSE S.A              ..... Plaintiff
                      Through : Mr.J.P. Sengh, Sr. Adv. with
                                Mr.Subhash Mishra, Ms.Manisha
                                Mehta, Mr.Pulkit Jindal and Ms.Syed
                                Maria Aijaz, Advs.

                             versus

         DELHI DEVELOPMENT AUTHORITY & ORS ..... Defendants
                      Through : Mr.Arun Birbal and Mr.Sanjay Singh,
                                Advs. for the DDA.

+        CS(OS) 704/2013
         M/S CONSTRUCTORA SANJOSE S.A                 ..... Plaintiff
                         Through : Mr.J.P. Sengh, Sr. Adv. with
                                   Mr.Subhash Mishra, Ms.Manisha
                                   Mehta, Mr.Pulkit Jindal and Ms.Syed
                                   Maria Aijaz, Advs.

                             versus

   DELHI DEVELOPMENT AUTHORITY & ANR ..... Defendants
                Through : Mr.Arun Birbal and Mr.Sanjay Singh,
                          Advs. for the DDA.
CORAM:
   HON'BLE MR. JUSTICE G.S.SISTANI

G.S.SISTANI, J (ORAL)

I.A. 6154/2013 (O XXXIX R 1 & 2 CPC) IN CS(OS) 703/2013
I.A. 6160/2013 (O XXXIX R 1 & 2 CPC) IN CS(OS) 704/2013

    1.   Registry is directed to register both these suits as commercial suits.
    2.   Since a common question arises for consideration in both the

CS(OS) NOS. 703 & 704/2013                                             Page 1 of 19
        applications, arguments in both the applications have been heard
       together and the applications are being decided by a common judgment.
 3.    Plaintiff has filed the present suits for declaration, permanent injunction
       and recovery.         For the sake of convenience, the facts of CS(OS)
       703/2013 are being noticed.
 4.    The facts of CS(OS) 703/2013 are that a tender was floated by
       defendant no.1 on 28.12.2011 inviting applications from interested
       parties for bidding for construction of 24,660 LIG and 4,855 EWS
       houses by using Prefab Technology in Narela and Rohini, Delhi
       (hereinafter „the project‟). The estimated cost of the project was Rs.
       959.23 crores. In order to bid for the tender, the plaintiff formed a joint
       venture with the defendant no. 3/ M/s IVRCL Limited (hereinafter „the
       Joint Venture‟). Accordingly, the tender document was purchased by
       defendant no. 3. Subsequent to the floating of the tender, various
       amendments were made by the defendant no. 1. The tender document,
       inter alia, provided for the deposit of earnest money which was to be
       deposited in the following form:
       a) Rupees Twenty Lac Only in the shape of demand draft/deposit
           receipt/treasury challan/fixed deposit/ Receipt of a Scheduled Bank
           guaranteed by Reserved Bank of India; and
       b) The balance earnest money (Rupees Nine Crore Fifty Lakhs) in the
           shape of a bank guarantee.
 5.    The tender document further stipulated that in case of a joint venture,
       the bank guarantee was to be furnished out of their accounts in
       proportion to their financial participation. The validity of bank
       guarantee was to be 180 days from the last date of submission of the
       tender, which was initially expiring on 25.06.2012.              Thus, in
       accordance with the tender documents the bank guarantee required to

CS(OS) NOS. 703 & 704/2013                                           Page 2 of 19
        be submitted by the plaintiff must be initially valid till 24.12.2012.
 6.    As per the plaint, an amount of Rs.21,30,900/- was paid by the plaintiff
       as part earnest money to defendant no. 1 being the lead member of the
       Joint Venture. Thereafter the plaintiff approached defendant no. 2/
       ING Vysya Bank for issuance of a bank guarantee to the plaintiff‟s
       portion. Accordingly, defendant no. 2 issued a bank guarantee no.
       402LG0314/12 dated 30.07.2012 for Rs.4,84,50,000/- in CS(OS)
       703/2013 and a bank guarantee no. 402LG0313/12 dated 30.07.2012
       for Rs.5,52,33000/- in CS(OS) 704/2013. In addition to the said bank
       guarantees, the defendant no. 3 (other member of the Joint Venture)
       also deposited the requisite bank guarantees with the defendant no. 1
       for its participation in the Joint Venture.
 7.    It is the case of the plaintiff that the tender process was getting delayed
       for the reasons solely attributable to defendant no. 1 and the plaintiff
       was forced to extend the bank guarantees from time to time till the date
       of the filing of the present suit and even thereafter.
 8.    As per the plaintiff, technical bid was opened on 14.12.2012 in the
       presence of the authorized representative of the Joint Venture. The
       plaintiff was verbally informed that a request had been sent by the
       Lieutenant Governor of Delhi to the Indian Embassy in Peru to verify
       and confirm the work experience certificate submitted by the plaintiff;
       however, the plaintiff claims that neither any notice was issued to the
       plaintiff nor the plaintiff is aware of the result of the verification. The
       validity of the bid was again extended upto 30.06.2013. Accordingly,
       the plaintiff was again asked to extend the bank guarantee upto
       30.06.2013. The plaintiff was also informed by defendant no. 1 that in
       case the validity of the bank guarantee is not extended as requested,
       defendant no. 2 should encash the same. In this background, the bank

CS(OS) NOS. 703 & 704/2013                                            Page 3 of 19
        guarantee continues to be extended from time to time.
 9.    Thereafter, the plaintiff was informed that the valuation of the technical
       bid and verification of documents submitted by the bidders was
       complete and as a result of complete verification 14.03.2013 was fixed
       for the opening of the financial bid.
 10. In the meeting held on 14.03.2013, the plaintiff and another bidder,
       namely M/s Larsen & Tubro, were informed that they were technically
       disqualified; accordingly, the financial bid of the Joint Venture and M/s
       Larsen & Tubro were not opened. The financial bid of the only
       remaining bidder, M/s B G Shirke Construction Technology Private
       Limited, was opened and the said bidder was declared successful. On
       the very same day, the plaintiff requested the defendant no. 1 for
       release of earnest money and return of original bank guarantee.
       Thereafter, the plaintiff was informed by the officials of defendant no.
       2 that they had received a request for the encashment of the bank
       guarantees from defendant no. 1/ DDA, which has led to the filing of
       the present suit.
 11. Learned senior counsel appearing on behalf of the plaintiff submits that
       the bank guarantees furnished by the plaintiff were conditional bank
       guarantees and could be invoked only as per the terms of the tender
       when the earnest money in both the suits was to be forfeited and the
       bank guarantees were to be invoked. While relying on the tender
       document, more particularly Clauses 6 and 18, learned senior counsel
       submits that since none of these conditions have been violated, neither
       the bank guarantees could have been invoked nor the earnest money
       could have been withheld.
 12. Learned senior counsel for the plaintiff further submits that the plaintiff
       has already been put to irreparable loss as not only has the plaintiff

CS(OS) NOS. 703 & 704/2013                                          Page 4 of 19
        given two bank guarantees [Rs.9,50,00,000/- in CS(OS) 703/2013 and
       Rs.11,03,00,000/-     in   CS(OS)     704/2013]     total   amounting          to
       Rs.20,53,00,000/- crores, but has also deposited earnest money in the
       sum of Rs.20,00,000/-, each, in both the cases (total mounting to
       Rs.40,00,000/-), besides the plaintiff has almost spent about Rs. 4
       crores to meet the bank charges for keeping the bank guarantees alive.
 13. Mr. J.P. Sengh, learned senior counsel, also submits that since the
       plaintiff was not found to be successful and none of the conditions of
       the bank guarantees have been breached, which is also evident upon
       reading of the invocation letter, the bank guarantees as also the earnest
       money are to be returned to the plaintiff, and, thus, prays that the order
       of injunction be confirmed.
 14. Per contra, Mr. Birbal, learned counsel appearing on behalf of the
       defendant no.1/DDA, submits that the guarantees were unconditional.
       It is submitted that the plaintiff had made a false declaration in the bid
       document. The necessary verification was carried out by the officials
       of the DDA and as it was found that the plaintiff has mislead the DDA
       and accordingly the bank guarantees were invoked. Mr. Birbal has also
       relied upon the terms of the bid document to buttress his argument that
       DDA was well within its right to invoke the bank guarantees as not
       only did the plaintiff make a false declaration to the extent that they had
       experience in precast concrete walls and slabs, but the plaintiff also
       gave a specific undertaking to the extent that in case the information
       furnished by the plaintiff would found to be incorrect, the DDA would
       be well within its right to invalidate the bid and initiate action as per the
       tender conditions. Accordingly, the DDA initiated action as per the
       tender conditions. To this end, Mr. Birbal has drawn our attention to
       conditions of the tender document, more particularly Sections 3 and 4

CS(OS) NOS. 703 & 704/2013                                             Page 5 of 19
        of the Integrity Pact to be furnished by the bidders. Mr. Birbal submits
       that as per Section 3 of the Integrity Pact if the bidder/contractor,
       before the award or during the execution has committed a transgression
       and his reliability and credibility is in question, he would be
       disqualified from the tender process and the principal i.e. DDA would
       be authorized to take action as mentioned in the „Guidelines on
       Banning of business dealings‟. As per Section 4 of the Integrity Pact, if
       the principal has disqualified the bidder from the tender process prior to
       the award according to Section 3, the Principal would be entitled to
       demand and recover the damages equivalent to the earnest money
       deposited/bid security.
 15. Sections 3 and 4 of Integrity Pact read as under:
               "Section 3 - Disqualification from tender process and execution
               from future contracts. If the Bidder(s)/Contractor (s), before
               award or during execution has committed a transgression
               through a violation of Section 2, above or if any Principal is
               entitled to disqualify the Bidder(s)/Contractor(s) from the tender
               process or take action as per the procedure mentioned in the
               "Guidelines on Banning of business dealings".

              Section 4- Compensation for Damage
              (1) If the Principal has disqualified the Bidder(s) from the
                    tender process prior to the award according to Section 3,
                    the Principal is entitled to demand and recover the
                    damages equivalent to Earnest money Deposit/Bid
                    Security.
              (2) If the Principal has terminated the contract according to
                    Section 3 or if the Principal is entitled to terminate the
                    contract according to Section 3, the Principal shall be
                    entitled to demand and recover from the Contractor
                    liquidated damages of the Contract value or the amount
                    equivalent to Performance Bank Guarantee."

                                                           (Emphasis Supplied)

 16. It is, thus, the case of defendant no. 1/DDA that since the DDA had

CS(OS) NOS. 703 & 704/2013                                          Page 6 of 19
        upon verification learnt that the plaintiff had made a false declaration
       with regard to his experience which was to be guaranteed under the
       terms of the bank guarantees the DDA was well within its right to
       invoke the bank guarantees.
 17. Additionally, learned counsel for the DDA submits that while issuing
       the injunction the plaintiff was directed to keep the bank guarantees
       alive and in case the Court was inclined to stay the invocation of the
       bank guarantees the plaintiff should be directed to keep the bank
       guarantees alive during the pendency of the suit. It is also contended
       that the balance of convenience is in favour of the DDA for the reason
       that the plaintiff does not have any roots in the country and in case the
       DDA succeeds the DDA would have no means to recover the amount;
       while on the converse since the DDA is a statutory body and a limb of
       the Government of India, the amount can always be recovered by the
       plaintiff from the DDA.
 18. Mr. Birbal also submits that the plaintiff does not have a prima facie
       case in its favour as the plaintiff has breached the integrity clause. It is
       further submitted that having regard to the fact that upon investigation
       it has been learnt that a false declaration has been made by the plaintiff,
       the plaintiff should not be given a benefit of discretionary relief.
 19. In support of his arguments, Mr. Birbal submits that the law with
       regard to grant of injunction in the matter of invocation of a bank
       guarantee or a letter of credit is well settled. The courts should be slow
       in granting stay of invocation of bank guarantees. In support of this
       contention, reliance is placed by Mr. Birbal on Himadri Chemicals
       Industries Ltd. v. Coal Tar Refining Co., (2007) 8 SCC 110, more
       particularly para 10, which reads as under:



CS(OS) NOS. 703 & 704/2013                                            Page 7 of 19
                "10. The law relating to grant or refusal to grant injunction in
               the matter of invocation of a Bank Guarantee or a Letter of
               Credit is now well settled by a plethora of decisions not only of
               this court but also of the different High Courts in India. In U.P.
               State Sugar Corporation Vs. Sumac International Ltd. [(1997) 1
               SCC 568], this court considered its various earlier decisions. In
               this decision, the principle that has been laid down clearly on the
               enforcement of a Bank guarantee or a Letter of Credit is that in
               respect of a Bank Guarantee or a Letter of Credit which is
               sought to be encashed by a beneficiary, the bank giving such a
               guarantee is bound to honour it as per its terms irrespective of
               any dispute raised by its customer. Accordingly this Court held
               that the courts should be slow in granting an order of injunction
               to restrain the realization of such a Bank Guarantee. It has also
               been held by this court in that decision that the existence of any
               dispute between the parties to the contract is not a ground to
               restrain the enforcement of Bank guarantees or Letters of Credit.
               However this court made two exceptions for grant of an order of
               injunction to restrain the enforcement of a Bank Guarantee or a
               Letter of Credit. (i) Fraud committed in the notice of the bank
               which would vitiate the very foundation of guarantee; (ii)
               injustice of the kind which would make it impossible for the
               guarantor to reimburse himself."
                                                              (Emphasis Supplied)

 20. Reliance has also been placed by Mr.Birbal on Mahatma Gandhi
       Sahakra Sakkare Karkhane v. National Heavy Engg. Coop. Ltd. And
       Another, (2007) 6 SCC 470 (paras 16 to 18 and 20) and Daewoo
       Motors India Ltd. v. Union of India And Others, (2003) 4 SCC 690
       (para 7), in order to show as to what amounts to a conditional bank
       guarantee.
 21. Mr. Birbal further submits that ordinarily, the courts should be slow in
       granting an injunction unless the plaintiff is able to plead fraud of an
       egregious nature which in the present case has not been pleaded by the
       plaintiff. Mr. Birbal further submits that in case the invocation of the
       bank guarantees is bad it was for the plaintiff to file a suit for recovery


CS(OS) NOS. 703 & 704/2013                                           Page 8 of 19
        against the DDA and the present suit for injunction would not be
       maintainable.
 22. Rebutting the contention of the respondents, learned senior counsel for

the plaintiff has submitted that, as far as the plea of the DDA with regard to disqualification of the plaintiff is concerned; firstly, the plaintiff has not been informed about any disqualification/black listing and; secondly, no verification was carried out by the DDA to which, Mr. Birbal submits that a questionnaire was submitted to the plaintiff and based on the reply of the plaintiff, the DDA reached a conclusion that the plaintiff had given a false statement to the DDA.

23. I have heard learned counsel for the parties and considered their rival submissions. I have also examined the documents placed on record by the counsel for the parties. Since, the issue in question is the bank guarantees, which were furnished by defendant no.2 Bank in favour of DDA, it would be useful to reproduce the relevant portion of the bank guarantee in CS(OS) 703/2013, which read as under:

"THE CONDITIONS OF THESE OBLIGATIONS ARE:

(1) IF THE BIDDER WITHDRAWS HIS BID DURING THE PERIOD OF BID VALIDITY SPECIFIED IN THE TENDER, OR

(2) IF THE BIDDER DOES NOT ACCEPT THE CORRECTION OF ARITHMETICAL ERRORS OF THE BID PRICES. OR

(3) IF THE BIDDER HAVING BEEN NOTIFIED OF THE ACCEPTANCE OF HIS BID BY THE EMPLOYER DURING THE PERIOD OF BID VALIDITY

(A) FAILS OR REFUSES TO EXECUTE TEH FORM OF AGREEMENT IN ACCORDANCE WITH THE TENDER CONDITIONS, IF REQUIRED, OR

(B) FAILS OR REFUSES TO FURNISH THE SECURITY DEPOSIT, IN ACCORDANCE WITH THE TENDER CONDITIONS.

WE UNDERTAKE TO PAY THE EMPLOYER UP TO THE ABOVE AMOUNT UP ON RECEIPT OF HIS, FIRST WRITTEN DEMAND, WITHOUT THE EMPLOYER HAVING TO SUBSTANTIATE HIS DEMAND, PROVIDED THAT IN HIS DEMAND THE EMPLOYER WILL NOTE THAT THE AMOUNT CLAIMED BY HIM IS DUE TO HIM OWING TO THE OCCURENCE OF ONE OR ANY OF THE CONDITIONS, SPECIFYING THE OCCURRED CONDITION OR CONDITIONS."

(Emphasis Supplied)

24. The first question, which arises for consideration before this Court, is as to whether the plaintiff had issued an unconditional bank guarantees or was the bank guarantees conditional in nature.

25. The law, in my view, is well settled. There is very little discretion in the hands of the Court for staying a bank guarantee for the reason that it has been repeatedly held by the Apex Court that a bank guarantee is an independent contract between the bank and the beneficiary and the bank has no concern with the dispute between the parties. Accordingly, in cases of an unconditional bank guarantee the bank must honour the bank guarantee without any protest or demur without the employer having to show the nature of dispute and without the dispute having first to be adjudicated upon.

26. For the same reasons, the Courts have repeatedly held that in cases of conditional bank guarantee, the terms of the bank guarantee must be strictly followed and the invocation must be strictly in accordance with the terms of the bank guarantee. Hence, in case the invocation is bad in law, the invocation is liable to be stayed.

27. To this end, I have already reproduced the observations of the Supreme

Court in Himadri Chemicals Industries Ltd. (Supra) in paragraph 19 aforegoing. Further, this was also accepted in Mahatma Gandhi Sahakra Sakkare Karkhane (Supra) and Daewoo Motors India Ltd. (Supra) sought to be relied upon by the counsel for the defendant; the court had come to the conclusion that the bank guarantees therein were infact unconditional which is evident from paragraph 22 of Mahatma Gandhi Sahakra Sakkare Karkhane (Supra) and paragraph 13 of Daewoo Motors India Ltd. (Supra).

28. Granting of an injunction owing to invocation being contrary to the terms of the bank guarantee was added by the Supreme Court in Hindustan Construction Co. Ltd. v. State of Bihar and Ors., (1999) 8 SCC 436. In the said case, the Supreme Court has even gone to the extent that merely mentioning the terms "agree unconditionally and irrevocably" did not make the guarantee into an unconditional one as the bank had infact qualified its liability. The relevant paragraphs read as under:

"8. Now, a bank guarantee is the common mode of securing payment of money in commercial dealings as the beneficiary, under the guarantee, is entitled to realise the whole of the amount under that guarantee in terms thereof irrespective of any pending dispute between the person on whose behalf the guarantee was given and the beneficiary. In contracts awarded to private individuals by the Government, which involve huge expenditure, as, for example, construction contracts, bank guarantees are usually required to be furnished in favour of the Government to secure payments made to the contractor as "advance" from time to time during the course of the contract as also to secure performance of the work entrusted under the contract. Such guarantees are encashable in terms thereof on the lapse of the contractor either in the performance of the work or in paying back to the Government "advance", the guarantee is invoked and the amount is recovered from the bank. It is for this reason that the courts are reluctant in granting an injunction against the invocation of bank guarantee, except in the case of

fraud, which should be an established fraud, or where irretrievable injury was likely to be caused to the guarantor. This was the principle laid down by this Court in various decisions. In U.P. Coop. Federation Ltd. v. Singh Consultants & Engineers (P) Ltd. [(1988) 1 SCC 174] the law laid down in Bolivinter Oil SA v. Chase Manhattan Bank [(1984) 1 All ER 351 (CA)] was approved and it was held that an unconditional bank guarantee could be invoked in terms thereof by the person in whose favour the bank guarantee was given and the courts would not grant any injunction restraining the invocation except in the case of fraud or irretrievable injury. In Svenska Handelsbanken v. Indian Charge Chrome [(1994) 1 SCC 502] , Larsen & Toubro Ltd. v. Maharashtra SEB [(1995) 6 SCC 68] , Hindustan Steel Workers Construction Ltd. v. G.S. Atwal & Co. (Engineers) (P) Ltd. [(1995) 6 SCC 76] , National Thermal Power Corpn. Ltd. v. Flowmore (P) Ltd. [(1995) 4 SCC 515] , State of Maharashtra v. National Construction Co. [(1996) 1 SCC 735] , Hindustan Steelworks Construction Ltd. v. Tarapore & Co. [(1996) 5 SCC 34] as also in U.P. State Sugar Corpn. v. Sumac International Ltd. [(1997) 1 SCC 568] the same principle has been laid down and reiterated.

9. What is important, therefore, is that the bank guarantee should be in unequivocal terms, unconditional and recite that the amount would be paid without demur or objection and irrespective of any dispute that might have cropped up or might have been pending between the beneficiary under the bank guarantee or the person on whose behalf the guarantee was furnished. The terms of the bank guarantee are, therefore, extremely material. Since the bank guarantee represents an independent contract between the bank and the beneficiary, both the parties would be bound by the terms thereof. The invocation, therefore, will have to be in accordance with the terms of the bank guarantee, or else, the invocation itself would be bad."

(Emphasis Supplied)

29. Relying upon the judgment in Hindustan Construction Co. Ltd. v.

Satluj Jal Vidyut Nigam Ltd., 2005 SCC OnLine Del 1249:(2006) 1 Arb LR 16 (Del), a coordinate bench had summarized the law as

under:

"19. On the analysis of the above law laid down by the Supreme Court in its different judgments, it is clear that injunction against encashment of bank guarantee is an exception and not the rule. Cases of such exceptions would have to be evidenced by documents and pleadings on record and compulsorily should fall within any of the following limited categories:

(i) If there is a fraud in connection with the bank guarantee which would vitiate the very foundation of such guarantee and the beneficiary seeks to take advantage of such fraud.

(ii) The applicant, in the facts and circumstance of the case, clearly establishes a case of irretrievable injustice or irreparable damage.

(iii) The applicant is able to establish exceptional or special equities of the kind which would prick the judicial conscience of the court.

(iv) When the bank guarantee is not invoked strictly in its terms and by the person empowered to invoke under the terms of the guarantee. In other words, the letter of invocation is in apparent violation to the specific terms of the bank guarantee."

(Emphasis Supplied)

30. The aforegoing position of law has been further reiterated in Continental Construction Ltd. v. Satluj Jal Vidyut Nigam Ltd., (2006) 1 Arb LR 321 (Del) and Satluj Jal Vidyut Nigam Ltd v. Jai Prakash Hyundai Consortium, ILR (2006) 1 Del 415. Accordingly, the present applications are required to be disposed of on the touch stone of well-

settled principles of law.

31. Accordingly, the primary question remains in respect of the nature of the bank guarantee. A bare reading of the bank guarantees would show

that they were conditional bank guarantees, which is evident from paragraphs 1 to 3 of the bank guarantee reproduced in paragraph 23 aforegoing.

32. A careful reading of the bank guarantees would also show that the bank had undertaken to pay the employer which in this case is a DDA upto the amount of the bank guarantee on receipt of a written demand without the employer having substantiated its demand. It further goes on to say that provided, in the demand, the employer will note that the amount claimed by it is due to it owing to the occurrence of one or any of the conditions specified, the occurred condition or conditions. Closely connected with this argument is the invocation of the bank guarantees which would obviously shed light as to which condition of the bank guarantee was breached by the plaintiff, which led to the invocation of the bank guarantees.

33. The letter of invocation dated 19.03.2013 reads as under:

"Sub:- Encashment of B.G.

1. No.402LG0314/12 Dt:-30.07.2012 for Rs.4,84,50,0000/-

Valid Up to 20.03.2013

2. No.402LG0313/12 Dt:-30.07.2012 for Rs.5,52,33,0000/-

Valid Up to 20.03.2013

C/o 24660 LIG & 4855 EWS houses by using prefab technology (having Structural RCC members i.e. columns, beams and slabs all precast) at Narela & Rohini, Delhi (A TURNKEY PROJECT).

SH:- C/O 11566 LIG & 2276 EWS Houses i/c internal development & electrification at Sec. G-7 & G-8 Narela & Sec.-34 & 35 Rohini (Group-I).

SH:- C/O 13094 LIG & 2579 EWS houses i/c internal development & electrification at Sec. G-2 & G-6, G-3 & G-4 at Narela (Group-II).

D/Sir,

M/S SANJOSE - IVRCL (JV) have transgressed the terms & conditions of the NIT/Tender documents for which they have submitted their Bid with the above subject Bank Guarantee's on A/C of EMD.

You are requested to En-cash the above subject Bank Guarantee's for Rs.4,84,50,000/- & Rs.5,52,33,000/- by way of pay order/demand draft in favour of Sr.AO(CAU)/NZ/DDA.

The DD/PO to the tune of Rs.103683000/- may please be handed over to the bearer of this letter by 20.03.2013 itself."

(Emphasis Supplied)

34. A reading of this letter of invocation would show that the said letter is general in nature. It merely stated "that the Joint Venture has transgressed the terms and conditions of the NIT/tender document" for which the plaintiff had submitted its bid and, thus, encashment of the bank guarantee was sought. Admittedly, this invocation letter does not give any of the reasons as to which condition had been breached by the plaintiff and for what amount the bank guarantee was being invoked for as mandated by the bank guarantee itself.

35. During the course of hearing as well, this Court had asked the counsel for the DDA the reasons for the invocation of the bank guarantees, to which the counsel has submitted that same was invoked owing to condition no. 1, as a fraud has been committed by the plaintiff in submitting false information. In my view, this submission of the counsel for the DDA cannot be accepted in view of condition no.1 of the bank guarantee.

36. It would also be used to reproduce Clause 18 of the tender document:

"18. The Technical and Financial Bid for the work shall remain open for acceptance for a period of 180 days from the date of opening of the tender. If any tenderer withdraws his tender before the said period or issue of letter of acceptance whichever is earlier, or makes any modifications in the terms and conditions of the tender which are not acceptable to the department, then the Government shall, without prejudice to any other right or remedy, be at liberty to forfeit the said earnest money/performance guarantee, stage wise as under:

Case of withdrawal of offer Action to be taken

(i) If the Contractor 50% of the Earnest Money withdraws his offer within deposited by the Contractor validity period or makes shall be forfeited absolutely.

                      any modification in the
                      terms and conditions of the
                      Contract, which are not
                      acceptable      to      the
                      Department.

                      ...                              ...


                                                           (Emphasis Supplied)

37. A reading of Clause 18, shows that if any tenderer withdraws his tender before the said period or issue of letter of acceptance whichever is earlier, or makes any modifications in the terms and conditions of the tender which are not acceptable to the department, then the Government may forfeit the said earnest money/performance guarantee, stage wise. None of the conditions detailed above would show that furnishing of false information would lead to forfeiture of the earnest money and invocation of the bank guarantees.

38. Learned counsel for the DDA has laboured hard to show that the

plaintiff had breached the integrity clause and in support of this contentions has placed reliance on Sections 3 and 4 of the bid document.

39. The same contention cannot be accepted as it is settled law that bank guarantee is an independent contract and other ancillary agreements cannot be said to be incorporated in its terms until the same is expressly mentioned in the bank guarantee itself. In Hindustan Construction Co. Ltd. (Supra) (SC), the Supreme Court had refused to refer to the clauses of the main contract in order to support the invocation of the bank guarantee; while rejecting the contention the Apex Court held as under:

"20. Learned counsel appearing on behalf of the defendants has contended that in the general conditions of contract appended to the agreement between HCCL and the State of Bihar, the word "employer" has been defined to mean the Governor of Bihar acting through the Chief Engineer or his authorised representatives. The word "Engineer-in-Charge" or "Engineer" has been defined separately to mean Superintending Engineer or the Engineer appointed from time to time by the "employer" and notified in writing to the contractor to act as Engineer. It is contended that Executive Engineer who has invoked the guarantee would be covered not only by the definition of "employer" but also by the definition of "Engineer-in-Charge" or "Engineer" as set out in the general conditions of contract. We are not prepared to accept this contention.

21. As pointed out above, bank guarantee constitutes a separate, distinct and independent contract. This contract is between the Bank and the defendants. It is independent of the main contract between HCCL and the defendants. Since the bank guarantee was furnished to the Chief Engineer and there is no definition of "Chief Engineer" in the bank guarantee nor is it provided therein that "Chief Engineer" would also include Executive Engineer, the bank guarantee could be invoked by none except the Chief Engineer. The invocation was thus wholly wrong and

the Bank was under no obligation to pay the amount covered by the "performance guarantee" to the Executive Engineer."

(Emphasis Supplied)

40. The invocation in the present case is completely silent and this silence continues to haunt the defendant no. 1/ DDA even as of today for the reason that in case the DDA is of the view that a fraud has been played upon the DDA, there is nothing on record to show that the DDA has contemplated any action against the plaintiff herein. The bank guarantees were furnished by the plaintiff in the year 2012 and admittedly any lapse or fraud having been played by the plaintiff upon the DDA came to the knowledge of the DDA as far back as in March, 2013. Till date DDA has not taken any action against the plaintiff, no legal notice has been issued; infact till date the plaintiff has not even been informed about the fraud or false declaration. Even otherwise, the DDA is unable to show as to how it can illegally enrich itself by invocation of the bank guarantee when it does not cover any of the clauses which form part of the conditions for furnishing of the bank guarantees.

41. Accordingly, interim orders dated 17.04.2013 passed in both the suits stand confirmed. DDA is restrained from invoking the bank guarantees.

42. It is also pointed out that the bank guarantees are alive till 15.12.2016.

Mr. Sengh submits that in case the DDA is willing to pay the bank charges towards renewal of the bank guarantees. The plaintiff would have no objection for keeping the bank guarantees alive.

43. Subject to the DDA paying the earlier renewal charges and current charges of the bank guarantees before 15.12.2016, the bank guarantees would be kept alive, failing which the DDA is restrained from invoking

the Bank Guarantees bearing nos.402LG0314/12 dated 30.07.2012 and 402LG0313/12 dated 30.07.2012.

44. Applications stand disposed of.

CS(OS) 703/2013 & CS(OS) 704/2013

45. List on 12.12.2016.

G.S.SISTANI, J NOVEMBER 03, 2016 //msr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter