Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Authorized Signatory vs State Of H.P. And Others
2021 Latest Caselaw 5744 HP

Citation : 2021 Latest Caselaw 5744 HP
Judgement Date : 15 December, 2021

Himachal Pradesh High Court
Authorized Signatory vs State Of H.P. And Others on 15 December, 2021
Bench: Mohammad Rafiq, Sabina
                                 1




REPORTABLE


    IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA




                                                             .
               ON THE 15th DAY OF DECEMBER, 2021





                             BEFORE
            HON'BLE MR. JUSTICE MOHAMMAD RAFIQ





                          CHIEF JUSTICE
                                &
                  HON'BLE MS. JUSTICE SABINA





         CIVIL WRIT PETITION No.2916 of 2021 ALONGWITH
         CIVIL WRIT PETITION Nos.2917, 2918 & 2919 of 2021

           Between:-


           CWP No.2916 of 2021
           M/S GLOBAL MANPOWER AND
           SANITATION SERVICE,
           THROUGH ITS DIRECTOR AND


           AUTHORIZED SIGNATORY,
           OFFICE NO.44/3,
           MOHALLA DHAROG KSAKRA,
           WARD NO.2, BLOCK NO.1,




           TEHSIL AND DISTRICT
           CHAMBA, HP.                                  ....PETITIONER





           (BY MS. SEEMA K. GULERIA,
           ADVOCATE)





           AND

    1.     STATE OF H.P. THROUGH ITS
           SECRETARY HEALTH TO THE
           GOVERNMENT OF HIMACHAL
           PRADESH, SHIMLA.
    2.     DIRECTOR HEALTH SERVICES,
           HIMACHAL PRADESH, SHIMLA-9.




                                            ::: Downloaded on - 31/01/2022 23:26:35 :::CIS
                              2




    3.   CHIEF MEDICAL OFFICER,
         KANGRA AT DHARAMSHALA,
         DISTRICT KANGRA, H.P. CIVIL
         HOSPITAL BHAWARNA,




                                                          .
         DISTRICT KANGRA, H.P.                  ....RESPONDENTS





         (BY MR. AJAY VAIDYA,
         SENIOR ADDITIONAL ADVOCATE





         GENERAL)

         CWP No.2917 of 2021
         M/S CHAITANYA ENTERPRISES,
         THROUGH ITS SOLE





         PROPRIETOR SANJEEV KUMAR,
         S/O SH. JAI PAUL, RESIDENT OF
         TIKALESHAR, P.O. YOL CANTT.
         TEHSIL DHARAMSHALA,

         DISTRICT KANGRA, H.P.                       ....PETITIONER

         (BY MS. SEEMA K. GULERIA,
         ADVOCATE)

         AND



    1.   STATE OF H.P. THROUGH ITS
         SECRETARY HEALTH TO THE
         GOVERNMENT OF HIMACHAL




         PRADESH, SHIMLA.
    2.   DIRECTOR HEALTH SERVICES,





         HIMACHAL PRADESH, SHIMLA-9.
    3.   CHIEF MEDICAL OFFICER,
         KANGRA AT DHARAMSHALA,





         DISTRICT KANGRA, H.P. CIVIL
         HOSPITAL BHAWARNA,
         DISTRICT KANGRA, H.P.                  ....RESPONDENTS

         (BY MR. AJAY VAIDYA,
         SENIOR ADDITIONAL ADVOCATE
         GENERAL)




                                         ::: Downloaded on - 31/01/2022 23:26:35 :::CIS
                             3




         CWP No.2918 of 2021
         M/S GLOBAL MANPOWER AND
         SANITATION SERVICE,
         THROUGH ITS DIRECTOR AND




                                                        .
         AUTHORIZED SIGNATORY,





         OFFICE NO.44/3, MOHALLA
         DHAROG KSAKRA, WARD NO.2,
         BLOCK NO.1, TEHSIL AND





         DISTRICT CHAMBA, HP.                      ....PETITIONER

         (BY MS. SEEMA K. GULERIA,
         ADVOCATE)





         AND

    1.   STATE OF H.P. THROUGH ITS
         SECRETARY HEALTH TO THE

         GOVERNMENT OF HIMACHAL
         PRADESH, SHIMLA.

    2.   DIRECTOR HEALTH SERVICES,
         HIMACHAL PRADESH, SHIMLA-9.
    3.   CHIEF MEDICAL OFFICER,
         KANGRA AT DHARAMSHALA,


         DISTRICT KANGRA,
         H.P. CIVIL HOSPITAL THURAL,
         DISTRICT KANGRA, H.P.                ....RESPONDENTS




         (BY MR. AJAY VAIDYA,
         SENIOR ADDITIONAL ADVOCATE





         GENERAL)

         CWP No.2919 of 2021





         M/S GLOBAL MANPOWER AND
         SANITATION SERVICE,
         THROUGH ITS DIRECTOR AND
         AUTHORIZED SIGNATORY,
         OFFICE NO.44/3, MOHALLA
         DHAROG KSAKRA, WARD NO.2,
         BLOCK NO.1, TEHSIL AND
         DISTRICT CHAMBA, HP.                      ....PETITIONER

         (BY MS. SEEMA K. GULERIA,
         ADVOCATE)




                                       ::: Downloaded on - 31/01/2022 23:26:35 :::CIS
                                    4




          AND

    1.    STATE OF H.P. THROUGH ITS
          SECRETARY HEALTH TO THE




                                                                 .
          GOVERNMENT OF HIMACHAL





          PRADESH, SHIMLA.
    2.    DIRECTOR HEALTH SERVICES,
          HIMACHAL PRADESH, SHIMLA-9.





    3.    CHIEF MEDICAL OFFICER,
          KANGRA AT DHARAMSHALA,
          DISTRICT KANGRA, H.P. CIVIL
          HOSPITAL JAWALAMUKHI,
          DISTRICT KANGRA, H.P.                        ....RESPONDENTS





        (BY MR. AJAY VAIDYA,
        SENIOR ADDITIONAL ADVOCATE
        GENERAL)

    ______________________________________________________

                 This Civil Writ Petition coming on for admission this day,

    Hon'ble Mr. Justice Mohammad Rafiq, passed the following:


                              ORDER

Since all these writ petitions are raising identical

question of law and facts, therefore, the same are heard together

and are being disposed of by this common order.

2. For the sake of convenience, the facts of CWP No.2916

of 2021, titled M/s Global Manpower and Sanitation Service versus

State of H.P. and others, are being taken for deciding these writ

petitions.

CWP No.2916 of 2021

3. According to the facts of that petition, the petitioner is

engaged a duly enlisted Contractor for providing skilled and

unskilled manpower on outsource basis in the State of Himachal

Pradesh. The respondents vide e-Tender Notice dated 08.04.2021,

invited tenders from the registered firms or any legal entities for

.

providing sanitation services for the Civil Hospital Bhawarna, District

kangra, H.P. The last date for submissions of the tender document

was 03.05.2021. According to the petitioner, as he was eligible for

participating in the said tender process, he submitted his bid

alongwith all the requisite documents. As per the tender document

Annexure P-5, the list of the documents which was to be

attached/uploaded with the technical bid, was filed by the

petitioner-Firm alongwith tender documents. The petitioner claims to

have submitted the certificate of the registration of the firm alongwith

the licence with the labour authority, EPF authority and details of the

employees with the firm apart from ESI registration, GST registration

and EPF registration. Apart from these documents, the petitioner

also claims to have furnished an undertaking as per format

Annexure P-3.

4. The respondents opened the technical bid on

04.05.2021 and conveyed to the petitioner on 11.05.2021 that his

bid has been rejected on technical ground that since he failed to

submit an undertaking, as depicted in Sr. No.16 of the technical bid

evaluation report.

5. Ms. Seema Guleria, learned counsel for the petitioner,

has referred to Sr. No.16 of the Tender Bid Technical Evaluation.

According to her, the firm/agency upload an undertaking on the

.

organization letter head that: (i) That firm/agency shall deploy

medically fit personnel's and shall also bear expenses of routine

check-up of its personnel's; (ii) The bidder must be having its office

in Himachal Pradesh at the time of applying for the tender. The

certificate to the above effect, under the Labour and Contract

Act/Shops & Commercial Establishment Act/Company Act, must be

attached with the Tender Document; (iii) That firm/agency shall be

able to deploy at least 70% Himachali; and (iv)That there is no case

pending with the police or any investigating agency against the

Proprietor/Firm/Agency/Partner and the firm/agency has not been

blacklisted by the Government or Non-Government organization.

Learned counsel submitted that the petitioner has furnished all these

declarations/undertakings alongwith the requisite documents as

required in terms of Annexures 3 to 10 of the bid document. The

petitioner also filed the details of its registration as required under

Clause-(ii)(iv) of Serial No.16, as mentioned above.

6. Referring to Check List, Annexure P-2, the learned

counsel for the petitioner submitted that document Serial No.16(i)

and 16(iii) were never directed to be filed by the respondents, even

then the respondents have illegally rejected the technical bid of the

petitioner for want of documents. As regards the petitioner's claim as

per Annexure P-6, alongwith declaration that the petitioner has not

been blacklisted, the same was also filed alongwith the tender

.

document, which is placed on record as Annexure P-5 (colly). The

action of the respondents in rejecting the technical bid of the

petitioner is highly arbitrary and discriminatory. It is intended to give

undue advantage and favour to their favourities in violation of the

Procurement Rules. The respondents have illegally ousted the

petitioner from competition by rejecting his technical bid on the

ground that he had failed to file the document as per Clause 16(i) &

16(iii) of the tender document, whereas, as per the tender

documents, no such document was required to be filed by the

petitioner, neither was there any written direction to the petitioner nor

even the Evaluation Committee raised any such objection prior to

technical bid. The respondents have acted against the public policy.

The evaluation of the bid has to be done as per the tender document

which requires the bidders to file certain documents to prove their

eligibility. The Evaluation Committee cannot include any new

document as the mandatory requirement.

7. Mr. Ajay Vaidya, learned Senior Additional Advocate

General, submitted that as per the mandatory terms and conditions

of the tender document at Sr. No.49, which the petitioner has

referred to as Clause-16, the service provider was required to upload

an undertaking on the letter head of the organization to the effect: (i)

that firm/agency shall deploy medically fit personnel's and shall also

bear expenses of routine check-up of its personnel's; (ii) that bidder

.

must be having its office in Himachal Pradesh at the time of applying

for the tender. The certificate to the above effect, under the Labour

and Contract Act/Shops & Commercial Establishment Act/Company

Act, must be attached with the Tender Document; (iii) that

firm/agency shall be able to deploy at least 70% Himachali; and (iv)

that there is no case pending with the police or any investigating

agency against the Proprietor/Firm/Agency/Partner and the

firm/agency has not been blacklisted by the Government or Non-

Government organization. It is contended that as per the information

gathered by respondent No.3, the petitioner, alongwith the other

firms, have submitted their documents for participating in the

e-Tendering process. However, the meeting of the local e-Tender

Opening-cum-Evaluation Committee of respondent No.3, after

making the technical evaluation of the bids of all the participating

firms, declared four of them, including the firm of the petitioner, as

technically disqualified firms, for its failure to adhere to the

requirement of providing undertaking on the letter head of the

organization in terms of the above referred to mandatory Condition

in Clause 49 of the tender document. The tender has, therefore,

rightly been rejected in respect of the petitioner-firm on technical

ground by the duly constituted Tender Scrutiny Committee at the

level of the Chief Medical Officer, Kangra.

8. Learned Senior Additional Advocate General, in support

.

of his arguments, has relied upon the Supreme Court judgments in

cases titled Jagdish Mandal versus State of Orissa and others,

reported in (2007)14 SCC 517 and Michigan Rubber (India)

Limited versus State of Karnataka and others, reported in (2012)

8 SCC 216.

9. We have given our anxious consideration to the rival

submissions made and gone through the record.

10. The petitioner-firm has itself placed on record the Check

List of the documents to be attached with the technical bid, Clauses

1, 9 & 10 whereof, read as under:-

"01. I, the undersigned certify that I have gone

through all the terms and conditions mentioned in the tender document and

undertake to comply with them.

02 to 08. xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx

09. Damage of hospital property if any, due to lapse on my part/my staff may be recovered from me.

10. Should any lapse occur on my part or on my staff while discharging the services the hospital authorities may cancel my contract and award the work to another agency and

the costs difference may be recovered from me and can forfeit security money."

.

11. The respondents-State, in their reply, have placed on

record the complete Model E-Tender Document for Outsourcing of

Sanitation Services in the Hospitals/Health Institutions of the State,

vide Annexure R-1/T. This is accompanied by the instructions for

submission of cost of tender document and earnest money deposit.

It also provides that the e-tender document shall be uploaded in two

parts, i.e. Pre-qualification/Eligibility Bid & Financial Bid/Price

Bid/BOQ. The eligibility criteria for participation in the tender has

been incorporated therein. The terms and conditions at Item No.49,

are enumerated as under:-

"49. Service provider will upload an Undertaking on organization letter head:

(i) That firm/agency shall deploy medically fit personnel's and shall also bear expenses

of routine check-up of its personnel's.

(ii) The bidder must be having its office in

Himachal Pradesh at the time of applying for the tender. The certificate to the above effect, under the Labour and Contract Act/Shops & Commercial Establishment Act/Company Act, must be attached with the Tender Document.

(iii) That firm/agency shall be able to deploy at least 70% Himachali.

(iv) That there is no case pending with the police or any investigating agency against the Proprietor/Firm/Agency/Partner and the

.

                        firm/agency      has   not    been       blacklisted





                        by the Government or Non-Government
                        organization."





12. It would be evident from the above that service provider

was mandatorily required to upload an undertaking on the letter

head of the organization to the effect that: (i) the firm/agency shall

deploy medically fit personnel's and shall also bear expenses of

routine check-up of its personnel's, (ii) the bidder must be having its

office in Himachal Pradesh at the time of applying for the tender. The

certificate to the above effect, under the Labour and Contract

Act/Shops & Commercial Establishment Act/Company Act, must be

attached with the Tender Document, (iii) the firm/agency shall be

able to deploy at least 70% Himachali and (iv) there is no case

pending with the police or any investigating agency against the

Proprietor/Firm/Agency/Partner and the firm/agency has not been

blacklisted by the Government or Non-Government organization.

13. It is not disputed before us that the petitioner failed to

furnish the undertaking to the above aspect on the letter head of the

organization. The Supreme Court in Jagdish Mandal's case (supra),

has elaborately dealt with the scope of interference by the High

Court under Article 226 of the Constitution of India, in the contractual

matters. It was held that when the power of judicial review is invoked

in the matters relating to tenders or award of contracts, certain

special features should be borne in mind. A contract is a commercial

.

transaction. Evaluating tenders and awarding contracts are

essentially commercial functions. Principles of equity and natural

justice stay at a distance. If the decision relating to award of contract

is bonafide and is in public interest, the Courts will not, in exercise of

power of judicial review, interfere even if a procedural aberration or

error in assessment or prejudice to a tenderer, is made out. The

power of judicial review will not be permitted to be invoked to protect

private interest at the cost of public interest, or to decide contractual

disputes. The tenderer or the contractor with a grievance can always

seek damages in a Civil Court. Attempts by unsuccessful tenderers

with imaginary grievances, wounded pride and business rivalry, to

make mountains out of molehills of some technical/procedural

violation or some prejudice to self, and persuade Courts to interfere

by exercising power of judicial review, should be resisted. Such

interferences, either interim or final, may hold up public works for

years, or delay relief and succour to thousands and millions and may

increase the project cost manifold.

14. Their Lordships further held that the argument to the

effect that the tender of the lowest bidder was rejected on the

ground that it was defective, as not being accompanied by a valid

earnest money deposits, when the action was challenged by the

concerned bidder, the Supreme Court in that case interfered in the

matter by way of judicial review and noted that the Tender

.

Committee, before consideration of tenders, receiving a complaint

alleging tampering and manipulation in the postal TD account

passbook submitted as EMD, sought confirmation from Postal

Department as to whether the TD Passbook was genuine and valid.

The Superintendent of Post Offices replied that the passbook in

respect of the tender document should not be acted upon. Thus,

treating the tender to be defective in absence of a valid EMD, the

Committee rejected the same. The Supreme Court held that the

limited question that had to be examined by the High Court in

exercise of its power of judicial review was whether the decision of

the Committee and consequential rejection of the lowest tenderer's

tender was irrational, unreasonable or arbitrary. Since the act in

question of the Committee was not arbitrary and unreasonable, no

interference therewith was called for. The High Court was held to

have erred in interfering with the said decision after relying on a

contradictory police report submitted during the pendency of the writ

petition.

15. In Michigan Rubber (India) Limited's case supra, also

dealing with the scope of interference by the High Court in exercise

of the powers under Article 226 of the Constitution of India, the

Supreme Court held that the basic requirement of Article 14 is

fairness in action by the State, and non-arbitrariness in essence and

substance, being exercised within the purview of judicial review only

.

to the extent that the State must act validly for a discernible reason,

not whimsically for any ulterior purpose. If the State acts within the

bounds of reasonableness, it would be legitimate to take into

consideration the national priorities. For fixation of a value of the

tender is entirely within the purview of the executive and Courts

hardly have any role to play in this process except for striking down

such action of the executive as is proved to be arbitrary or

unreasonable. If the Government acts in conformity with certain

healthy standards and norms such as awarding of contracts by

inviting tenders, the scope of interference by the Courts is very

limited.

16. As regards the matter of formulating conditions of a

tender document for awarding a contract, their Lordships held that

the greater latitude is required to be conceded to the State

authorities. Unless the action of the tendering authority is found to

be malicious and a misuse of its statutory powers, interference by

Courts is not warranted. It was held that certain preconditions or

qualifications for tenders have to be laid down to ensure that the

contractor has the capacity and the resources to successfully

execute the work and that if the State or its instrumentalities act

reasonably, fairly and in public interest in awarding contract, the

interference by Court is very restrictive since no person can claim

fundamental right to carry on business with the Government.

.

The Government and their undertakings must have a

free hand in setting terms of the tender and only if it is arbitrary,

discriminatory, malafide or actuated by bias, only with regard to that

the Courts would interfere. The Courts cannot interfere with the

terms of the tender prescribed by the Government because it feels

that some other terms in the tender would have been fair, wiser or

logical.

17. In the present case, it is not in dispute that the

petitioner, while furnishing the undertaking in terms of Clause 49

with the Notice Inviting Tender (NIT), failed to abide by the

requirement of uploading such undertaking on the letter head of the

organization and therefore, the respondents uniformly, not only in

respect of the petitioner-firm but also in respect of other three firms,

have taken the decision by rejecting all such technical bids.

18. In view of the aforesaid discussion/observations, we do

not find any infirmity in the action of the respondents, so as to justify

interference in exercise of power of judicial review by this Court

under Article 226 of the Constitution of India. Consequently, the writ

petition is dismissed. Interim order dated 13.05.2021, passed by this

Court, shall stand vacated.

19. Pending miscellaneous application(s), if any, shall also

stand disposed of.

CWPs No. 2917, 2918 & 2919 of 2021

.

20. In view of the dismissal of CWP No.2916 of 2021,

raising similar question of law and facts, these writ petitions are also

dismissed. Interim orders passed by this Court in these writ petitions

on 13.05.2021, shall stand vacated.

21. Pending miscellaneous application(s), if any, shall also

stand disposed of. r

( Mohammad Rafiq ) Chief Justice

( Sabina ) December 15, 2021 Judge

(Yashwant)

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter