Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Consortium Of M/S Rcube Projects ... vs M/S Delhi Metro Rail Corporation ...
2019 Latest Caselaw 3014 Del

Citation : 2019 Latest Caselaw 3014 Del
Judgement Date : 3 July, 2019

Delhi High Court
Consortium Of M/S Rcube Projects ... vs M/S Delhi Metro Rail Corporation ... on 3 July, 2019
$~6
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                        Date of Judgment: 3rd July, 2019

+      W.P.(C) 702/2019

       CONSORTIUM OF M/S RCUBE PROJECTS PVT. LTD.
                                                    ..... Petitioner
                   Through: Mr. Jitender Vohra, Advocate.
                     versus

       M/S DELHI METRO RAIL CORPORATION LIMITED
                                                    ..... Respondent
                     Through: Ms. Somya Suman, Mr. Sushant
                              Tripathi and Ms. Vibha Mahajan,
                              Advocates for DMRC
                              Mr. Naveen Kumar Raheja, Advocate
                              for    M/s    Pacific    Development
                              Company

       CORAM:
       HON'BLE MR. JUSTICE G.S.SISTANI
       HON'BLE MS. JUSTICE JYOTI SINGH

      G.S. SISTANI, J. (ORAL)

C.M. Appl. No. 3075/2019 (for exemption) Exemption allowed, subject to all just exceptions. C.M. stands disposed of.

W.P.(C) 702/2019

1. The present petition has been filed by the petitioner aggrieved by a communication dated 28.12.2018 issued by the respondent whereby the technical bid of the petitioner-consortium in respect of

Tender Reference No. CPD-48, Tender ID 2018_DMRC_362079_1, titled as Property Development at Jasola Apollo Plot of DMRC, has been rejected.

2. The brief facts which need to be noticed are that on 20.7.2018 the respondent started sale of RFP documents to the bidders in respect of tender relating to property development at Jasola Apollo Plot of DMRC and started online bidding process. On 21.8.2018, the bid submission date was extended to 4.9.2018 as against the original date of 23.8.2018. As per the pleadings, the petitioner submitted its bid to the respondent on 4.9.2018, which was duly acknowledged. On 22.10.2018, the respondent sought certain clarifications from the petitioner and gave time to submit the same on or before 29.10.2018 by 5:00 P.M. The petitioner submitted all the clarifications and the documents asked for by 29.10.2018. Between 30.10.2018 to 27.12.2018, the respondent neither raised any objection nor sought any further clarification from the petitioner.

3. On 28.12.2018, the respondent rejected the technical bid of the petitioner-consortium. Post rejection, the petitioner on 29.12.2018 wrote a letter to the respondent through its Chief General Manager (Contracts) seeking reasons for the rejection. Having received no response from the respondent, the petitioner filed the present writ petition.

4. On 22.1.2018, this Court issued notice to the respondents, returnable on 15.2.2019 and it was directed that the award of tender shall be subject to the final outcome of the petition and the successful

bidder, if any, would be informed of the said order through a separate letter. The matter was adjourned for completion of pleadings on two dates.

5. A short affidavit has been filed by the respondent with advance copy to the petitioner who had sought time for filing the rejoinder, but no rejoinder has been filed.

6. The respondent-DMRC has stated in its reply affidavit that as per Section 3 of the tender documents, more particularly, Clauses 3.5.1 and 3.5.6, both the companies in the consortium of the petitioner were required to submit details of the existing lease/concession agreements/contracts for some other space with DMRC as well as the due date of payment of the last pending invoice. The bidder had to not only disclose, on an undertaking, all the lease/license/concession agreement(s) of DMRC property, as on the date of submission of the tender, but had to further certify that no dues were pending towards DMRC on its account for more than 60 days in respect of any such agreement(s). It is stated in the affidavit that in the undertaking furnished by the M/s Spirit Global Constructions Pvt. Ltd., one of the two consortium companies had faulted, since it deliberately concealed the factum of the license granted to its earlier consortium in respect of DMRC's Property Development at Huda City Centre Package-1 and Package -2, both of which were awarded to the said consortium vide separate LOAs in 2011. This, according to the respondent, was deliberately done as two companies in the earlier consortium had outstanding dues of nearly one crore each and owed to DMRC for more than 60/90 days as on 30.9.2018. This apart, certain electricity

dues were also due. The petitioner, therefore, was guilty of concealment and on account of this, petitioner consortium was considered ineligible and rejected.

7. Today, we are informed by counsel for the respondent that the tender has since been awarded and the work has commenced.

8. Learned counsel for the petitioner submits that he has not been able to examine the reply carefully. He further submits that in case after going through the reply he has any grievance, he would seek appropriate remedy available to him in accordance with law as the tender has been awarded in the present case.

9. Accordingly, the writ petition and the pending application are not pressed in view of the stand taken by learned counsel for the petitioner.

G.S. SISTANI, J

JYOTI SINGH, J JULY 03, 2019 AK

 
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