Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ampl-Mil Jv vs Union Of India
2025 Latest Caselaw 728 Jhar

Citation : 2025 Latest Caselaw 728 Jhar
Judgement Date : 14 July, 2025

Jharkhand High Court

M/S Ampl-Mil Jv vs Union Of India on 14 July, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                       2025:JHHC:18993-DB



 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 W.P. (C) No. 3436 of 2025
M/S AMPL-MIL JV, a joint venture of AMPL Resources Pvt. Ltd. and
M/S Mahalaxmi Infra Contract Ltd. having its registered office at
Circular Court, Block No. 92, 9th Floor, 8, A.J.C. Bose Road, P.O., P.S.
& District Kolkata through its authorized signatory namely Om Prakash
Pareek, son of Late Radheshyam Pareek, aged about 64 years, resident
of A-2, Laxmi Ganesh Apartment, Kanke Road, P.O. Ranchi University
and P.S. Morahbadi, District Ranchi.
                                                         ...   Petitioner
                          Versus
1. Union of India, through Secretary Ministry of Coal, Government of
   India, having its office at 120, 1st Floor, F-wing, Shastri Bhawan,
   P.O. & P.S District New Delhi.
2. Coal India Ltd., through its Chief Managing Director, having its
   registered office at Coal Bhawan Premise No-04 MAR, Plot No-AF-
   III, Action Area-1A, Newtown, P.O. & P.S. Rajarhat, District
   Kolkata.
3. Central Coalfields Limited, (A Subsidiary of Coal India Limited),
   Represented by Chairman-cum-Managing Director, Having its office
   at Central Coalfields Limited, Darbhanga House, P.O. & P.S.
   Kutchery Road, District Ranchi-834029, Jharkhand
4. The General Manager (CMC), Central Coalfields Limited,
   Darbhanga House, Kutchery Road, P.O. GPO, P.S. Kotwali, District
   Ranchi-834029, Jharkhand.
5. Government E-Market Place (GEM) through its Managing Director,
   a Government of India Enterprise, having its Office at 3rd Floor,
   Jeevan Bharti Building, Tower-2, Connaught Circus, P.O., P.S. and
   District New Delhi.
6. Caliber (JV), (A Joint Venture), having its registered corporate
   office at Office No. 1101, Naniks Ashtavinayak Park Avenue, near
   Nagpur Urban Nagpur M Corp, Nagpur, P.O- Sadar Bazar, P.S. -
   Sadar Police Station, District Nagpur, Maharashtra-440001 through
   its Authorized Signatory, namely T. Krishna Shahu, aged about 56
   years, son of Late T. Raghu Sahu, Resident of 63/129, B T Road,
   Vivek Nagar, Titagarh (M), P.O. Titagarh & P.S. Khardah, District-
   North 24 Parganas, West Bengal-700119.
                                                     ...     Respondents
                          ---------
CORAM:              HON'BLE THE CHIEF JUSTICE
             HON'BLE MR. JUSTICE RAJESH SHANKAR
                          ---------
                            Page 1 of 25
                                                              2025:JHHC:18993-DB



For the Petitioner:     Mr. Rajiv Ranjan, Sr. Advocate
                        Mr. Rohitashya Roy, Advocate
                        Mr. Piyush Chitresh, Advocate
                        Mr. Vibhor Mayank, Advocate
                        Mr. Shivam Kumar, Advocate
For Respondents-CCL: Mr. Tushar Mehta, Sr. Advocate (Solicitor
                        General of India)
                        Mr. Amit Kumar Das, Advocate
For Resp. No.5/GEM: Ms. Khushboo Kataruka, Advocate
                        Mr. Shubham Kataruka, Advocate
For Pvt. Resp. No.6:    Mr. Sumeet Gadodia, Advocate
                        Mr. Ritesh Kumar Gupta, Advocate
                        Mr. Ashutosh Agarwal, Advocate
                        Ms. Nidhi Lall, Advocate
                        ---------
Reserved on: 11.07.2025               Pronounced on: 14/07/2025
Per M.S. Ramachandra Rao, C.J.

The background facts

1. The petitioner is a Joint Venture based in Kolkata. The

respondent no.6 is also a Joint Venture based in Nagpur, Maharashtra.

2. The Central Coalfields Limited (3rd respondent), a subsidiary of

Coal India Limited (2nd respondent) issued NIT No.

CCL/GM(CMC)/A&C/GeM/2024/48 dt. 05.12.2024 (hereinafter

referred to as the "Tender").

3. The scope of the work was Hiring of HEMM for removal of Over

Burden, Extraction of coal by Surface Miner, Transportation to Shivpur

Siding and Surface Stockyard under different lead slabs, and Wagon

loading of coal at Shivpur Siding at Amrapali OCP, Amrapali-

Chandragupt Area for 07 years (Production period) and 360 days

(Development period) (i.e. 2915 days). The estimated value of the

tender was Rs.10206.53 Crore.

4. The said e-tender notice was floated on the GeM Portal

(Respondent 5 in the writ petition) i.e. Government e-Marketplace, a

Government of India enterprise.

2025:JHHC:18993-DB

5. The petitioner participated in the Tender and quoted 13.16%

below the estimated value/ cost.

6. The respondent no.6 quoted 18.90% below the estimated value/

cost.

7. Thus, the respondent no.6 became L-1 and the petitioner was L-2

and the other 7 bidders had quoted higher than both of them and so we

are not concerned with them.

8. The financial bid was opened on 28.4.2025 and respondent no.6

was issued the Letter of Acceptance on 2.7.2025 and thereafter, on

2.7.2025, the site for work was also handed over to it.

9. Importantly, this Writ Petition had been filed on 1.7.2025, a day

before the issuance of Letter of Acceptance to the respondent no.6 on

2.7.2025 and it was registered on 10.7.2025.

10. We may point out that annexed to the tender were Additional

Terms and Conditions (for short 'ATC') (Instruction to Bidder).

Clause 23.6 of ATC, insofar as it is relevant for this case, states as

under -

"23.6 There should be no provision in the Bid Documents regarding submission of Additional Security Deposit/Bank Guarantee (BG) in case of Abnormally Low Bids. There shall be a provision in the Bid document regarding Abnormally Low Bid that the Procuring Entity may in such cases seek written clarifications from the Bidder, including detailed price analyses of its bid price in relation to scope, schedule, allocation of risks and responsibilities, and any other requirements of the bids document If, after evaluating the price analyses, Procuring Entity determines that the Bidder has substantially failed to demonstrate its capability to deliver the contract at the offered price, the Procuring Entity may reject the bid/ proposal.

2025:JHHC:18993-DB

Such Additional Performance Security (APS) shall be applicable if the bid price is below 15% of the updated/justified cost Finalized by the Owner as on the last date of Bid submission. The amount of such APS shall be the difference between 85% of the updated/justified cost Finalized by the Owner as on the last date of Bid submission and quoted price.

      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx
      xxx             xxx          xxx"

11. Thus though abnormally low bids may be given without

Additional Performance Security, if such bid is below 15% of

updated/justified cost Finalized by the Owner ( for short the 'estimated

value/ cost'), Additional Performance Security has to be provided.

12. The issue in this Writ Petition revolves as to the binding nature of

this clause in the ATC on the respondents 3,4 and 6 (since the bid of the

respondent no.6 was admittedly below 15% of the estimated value/

cost) , and whether it prevails over the contents of the Service Level

Agreement (SLA) which forms part of Special Terms and

Conditions(STC).

Contentions of petitioner

13. It is the contention of petitioner that though the petitioner was in

a position to quote below 15%, it was precluded from doing so due to

the clause 23.6 of the ATC of the Tender which mandates the giving of

Additional performance Security for such a bid; and if such a clause

2025:JHHC:18993-DB

had not been there, petitioner also would have made a more

aggressive/competitive bid.

14. It is contended that as per Clause 23.6 of the ATC (referred to

in para 10 supra), the respondent no.6, whose bid was admittedly

18.90% less than the estimated value/cost i.e below 15% of the

'estimated value/ cost', was bound to offer Additional Performance

Security of Rs.337 Crores as per the 2nd paragraph of Clause 23.6, and

the said clause is attempted to be waived by respondent No.s 3 and 4 to

favor respondent no.6.

15. It is contended that the financial condition of the respondent no.6

was not good; in the immediately preceding financial year, its working

capital was negative as per a recently filed DRHP for an IPO; that as on

31.12.2024, even the cash credit facility and working capital facility

was also utilized by more than 85%; and if the respondent no.6 is

awarded the work, it will not be able to execute the work causing

damage to public interest, and the respondent nos. 3 and 4 will again

have to invite fresh tenders which will cause much loss to public

exchequer.

16. It is contended that the respondents 3 and 4 were contemplating

to waive the requirement of furnishing of Additional Performance

Security in order to enable respondent no.6 to get the work order and

execute an agreement in its favor.

17. It is contended that there is clear malafide on part of the officers

of the respondents 3 and 4 as the clause 23.6 of the ATC was

deliberately retained in the Tender to prevent or preclude other bidders

from quoting aggressively below 15 %. Once the other bidders quoted

more (i.e. more than 85% of the estimated value/cost), they would be

2025:JHHC:18993-DB

out of the race, and then the clause 23.6 will be clandestinely waived

for respondent no.6 by the respondents 3 and 4.

18. Counsel for the Petitioner placed on record the Letter of

Acceptance dt. 02.07.2025 issued to respondent no.6 along with the

Letter dt. 02.07.2025 handing over the site to the respondent no.6 for

work and stated that the apprehensions of the petitioner have come true

as the Letter of Acceptance dt. 02.07.2025 issued by respondents 3 and

4 does not ask the respondent no.6 to furnish Additional Performance

Security of Rs.337 crores, and thus the respondent no.6 has been

favored by the said respondent Nos.3 and 4.

19. Counsel contended that in the Letter of Acceptance dt.

02.07.2025, the respondent no.6 was asked to furnish only a normal

Performance Security, that there is no mention of Additional

Performance Security, and the respondent nos. 3 and 4, being bound by

the ATC, could not have granted any waiver to the respondent no.6 of

the requirement of furnishing the Additional Performance Security.

20. The learned Senior Counsel refers to Clause 26.2 of the ATC

which states "the notification of the Letter of Acceptance will constitute

the formation of the contract and the issue of the Letter of Acceptance

will supersede the contract generated on the GeM Portal"; and

contends that it was not open to the respondents to issue the Letter of

Acceptance and later the Work Order to the respondent no.6 excluding

the requirement of furnishing the Additional Performance Security

which is mandated by Clause 23.6 of the ATC.

21. Learned Senior Counsel also drew our attention to the General

Terms and Conditions on GeM 4.0 (Version 1.19) dt. 26.09.2024 which

2025:JHHC:18993-DB

stated in Clause 5 (page 23 thereof) ( for short "GTC of GeM) as

under:

"5. Contract(s) Following documents shall be construed to be part of the contract generated through GeM:

i. Scope of supply including price as enumerated in the Contract Document ii. General Terms and Conditions (GTC). iii. Product/ Service specific Special Terms and Condition (STC).

iv. Product / Track / Domain Specific sTC of Particular Service including its SAL (Service Level Agreement). v. Bid / RA specific Additional Terms and Conditions (ATC). The Terms and Conditions stipulated in STC & SLA will supersede those in GTC and Terms and Conditions stipulated in ATC will supersede those in GTC and STC in case of any conflicting provisions."

(Emphasis supplied)

22. The learned Senior Counsel contends that the last portion of the

last paragraph of Clause 5 states specifically that terms and conditions

stipulated in the Additional Terms and Conditions(ATC) will supersede

those in the General Terms and Conditions (GTC) and Special Terms

and Conditions (STC), in case of any conflicting provisions; that the

Service Level Agreement (SLA) is part of the Special Terms and

Conditions (STC); and even if the Service Level Agreement (SLA)

deleted the requirement of furnishing Additional Performance Security

for a Bidder (like the respondent no.6 whose bid price is below 15% of

the estimated vale/cost), the Bidder was bound to provide the

Additional Performance Security in view of Clause 23.6 of the ATC;

and the respondent Nos.3 and 4 failed in their duty to direct the

2025:JHHC:18993-DB

respondent no.6 to do so arbitrarily and therefore, the award of contract

to the respondent no.6 has to be set aside.

Contentions of respondents

23. The learned Solicitor General appearing for the respondent No.3

and 4 refuted the said contentions of the petitioner.

24. In para 22 of the counter affidavit filed by respondent no.3, it is

contended that the sentence " There should be no provision in the Bid

documents regarding submission of Additional Security Deposit/BG in

case of Abnormally Low bids" in the first para of clause 23.6 , clearly

points out that there is no requirement to provide Additional

Performance Security; that requirement to provide Additional

Performance Security is not automatically triggered; that this is also

clarified by Annexure 13 at page 135 of the Writ Petition and clause 27

of the ATC at page 92 of the Writ Petition.

25. He pointed out that in the Service Level Agreement (SLA) which

forms of the Special Terms and Conditions (STC), Clause 4.6 deals

with Additional Performance Security as provided in Clause 23.6 of the

ATC, but the same was specifically struck off, and therefore, there was

no necessity for respondent No.s 3 and 4 to insist that the respondent

no.6 give the Additional Performance Security.

26. According to him, the Service Level Agreement (SLA) contained

in the Special Terms and Conditions (STC) overrides the General

Terms and Conditions (GTC) and also the Additional Terms and

Conditions (ATC) (which contained in the 2nd paragraph of clause 23.6,

the requirement of providing Additional Performance Security by a

Bidder whose bide price is below 15% of the estimated value/cost).

2025:JHHC:18993-DB

27. He also sought to contend that the price bid was opened on

28.04.2025, but in spite of the same, the petitioner did not file the writ

petition at that time and waited till July, 2025 (2 months) ; that in the

meantime, Letter of Acceptance and even Work Order had been issued

to the respondent no.6; and on the ground of unexplained laches, the

petitioner has to be denied relief in the Writ petition.

28. According to him, the filing of the writ petition is an afterthought

and any intervention by this Court at the behest of the petitioner would

cause huge loss to the respondents.

29. He also sought to contend that GTC of GeM (i.e., the General

Terms and Conditions on GeM 4.0 (Version 1.19) dt. 26.09.2024), on

which reliance is placed by the petitioner, is general in operation and

will not prevail over the Service Level Agreement (SLA) in the Special

Terms and Conditions (STC); and when the requirement of providing

Additional Performance Security by a Bidder whose bid is below 15%

of estimated value/cost is specifically struck off in the Service Level

Agreement (SLA), the GTC of GeM will have no application.

30. He also contended that since the respondent no.6 was the lowest

bidder and there is a difference of 5% between the bid of petitioner and

respondent no.6 running into Rs.500 Crore, no illegality was committed

by the respondent No.s 3 and 4 in preferring the lowest bidder and not

awarding the contract to the petitioner.

31. He pointed out that it is not as if the petitioner has quoted 15%

below the estimated contract price or even close to the bid by the

respondent no.6, and therefore, public interest will not suffer if the

award of contract to the respondent no.6 is sustained by not interfering

in this Writ petition with the action of the respondent Nos. 3 and 4.

2025:JHHC:18993-DB

32. According to him, there was a pre-bid meeting held as per Clause

8 of the Additional Terms and Conditions, and the petitioner should

have sought clarification on this aspect of giving of Additional

Performance Security in that pre-bid meeting if he really intended to

quote less than 15% from the estimated contract price; and having not

chosen to do so, he cannot be now permitted to raise the said dispute.

According to him, the petitioner had sought clarification on other

aspects in the pre-bid meeting but not this aspect.

33. In the counter affidavit it is pleaded at para 30 that the respondent

no.6 had given a Chartered Accountant's certificate which had been

verified by the respondent no.3 and the same indicates that respondent

no.6 has working capital of Rs.253.86 crores which is more than the

required working capital as per the Tender.

34. In para 36 of the counter affidavit, it is also stated that no

relaxation had been given to any bidder.

35. Though respondent no.6 did not file any counter affidavit, the

counsel for the respondent no.6 adopted the submission of the learned

Solicitor General.

Consideration by the Court

36. We have noted the submissions of the parties.

37. The Writ Petition had been filed on 1.7.2025 and registered on

10.7.2025 alleging that respondent No.s 3 and 4 would award the work

to the respondent no.6 arbitrarily waiving the requirement of giving

Additional Performance Security of Rs.337 Crores which it was bound

to give as its bid was below 15% of the estimated value/cost.

38. On 2.7.2025, the Letter of Acceptance was issued to respondent

no.6 without any provision for Additional performance Security. This

2025:JHHC:18993-DB

subsequent event can certainly be relied on by this Court and it can

mould relief appropriately, when there is larger public interest involved,

if there is merit in the petitioner's contention as there exist pleadings in

the Writ Petition on the aspect. (PRP Exports v. State of T.N1 and All

India Railway Recruitment Board v. Shyam Kumar2)

39. The scope of interference by the courts in the decision-making

process regarding award of tenders has been subject-matter of several

judgments of the Supreme Court.

40. In Tata Cellular v. Union of India3, the Supreme Court held

that it cannot be denied that the principles of judicial review would

apply to the exercise of contractual powers by Government bodies in

order to prevent arbitrariness or favouritism.

It held that however, there are inherent limitations in exercise

of that power of judicial review.

The right to refuse the lowest or any other tender is always

available to the Government, but the principles laid down in Article 14

of the Constitution have to be kept in view while accepting or refusing a

tender.

The right to choose cannot be considered to be an arbitrary

power, but if the said power is exercised for any collateral purpose, the

exercise of that power will be struck down.

It declared that the grounds upon which an administrative

action is subject to control by judicial review are illegality, irrationality,

namely Wednesbury unreasonableness and procedural impropriety.

However, it stated that the court does not sit as a court of appeal but

merely reviews the manner in which the decision was made.

(2014) 13 SCC 692

(2010) 6 SCC 614

(1994) 6 SCC 651

2025:JHHC:18993-DB

While accepting that Government must have freedom of contract,

it held that however, the decision must not only be tested by the

application of Wednesbury principle of reasonableness, but must be

free from arbitrariness not affected by bias or actuated by mala fides.

41. The issue of binding nature of terms of tender fell for

consideration in the celebrated judgment of the Supreme Court in

Ramana Dayaram Shetty v. International Airport Authority of

India4.

In that case, there was a condition in the tender describing

eligibility which required that the person submitting the tender must be

conducting or running a registered 2nd class hotel or restaurant and he

must have 5 years' as such experience, and if he did not satisfy the

condition of eligibility, his tender would not be eligible for

consideration.

The Supreme Court in the said case held that it is a settled rule of

administrative law that an executive authority must be rigorously held

to the standards by which it professes its actions to be judged, and it

must scrupulously observe those standards on pain of invalidation of an

act in violation of them.

The Supreme Court held in the said case that this was the

standard or norm of eligibility laid down by Respondent 1, that it is

binding, and since the Respondent 4 did not satisfy this standard or

norm, it was not competent on the part of Respondent 1 to entertain the

tender of Respondent 4.

Thus a condition or norm prescribing eligibility to bid was held

binding.

(1979) 3 SCC 489

2025:JHHC:18993-DB

42. In Air India Ltd. v. Cochin International Airport Ltd.5, also

it was held that the State, its corporations, instrumentalities and

agencies are bound to adhere to the norms, standards and procedures

laid down by them and cannot depart from them arbitrarily. It

elucidated:

" 7. ... ... 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. In arriving at a commercial decision considerations which are paramount are commercial considerations. The State can choose its own method to arrive at a decision. It can fix its own terms of invitation to tender and that is not open to judicial scrutiny. It can enter into negotiations before finally deciding to accept one of the offers made to it. Price need not always be the sole criterion for awarding a contract. It is free to grant any relaxation, for bona fide reasons, if the tender conditions permit such a relaxation. It may not accept the offer even though it happens to be the highest or the lowest. But the State, its corporations, instrumentalities and agencies are bound to adhere to the norms, standards and procedures laid down by them and cannot depart from them arbitrarily. Though that decision is not amenable to judicial review, the court can examine the decision- making process and interfere if it is found vitiated by mala fides, unreasonableness and arbitrariness. The State, its corporations, instrumentalities and agencies have the public duty to be fair to all concerned. Even when some defect is found in the decision- making process the court must exercise its discretionary power 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

(2000) 2 SCC 617, at page 623

2025:JHHC:18993-DB

conclusion that overwhelming public interest requires interference, the court should intervene."

(emphasis supplied)

43. In B.S.N. Joshi & Sons Ltd. v. Nair Coal Services Ltd6, also

same view of taken. It was held:

"66. We are also not shutting our eyes towards the new principles of judicial review which are being developed; but the law as it stands now having regard to the principles laid down in the aforementioned decisions may be summarised as under:

(i) if there are essential conditions, the same must be adhered to;

(ii) if there is no power of general relaxation, ordinarily the same shall not be exercised and the principle of strict compliance would be applied where it is possible for all the parties to comply with all such conditions fully;

(iii) if, however, a deviation is made in relation to all the parties in regard to any of such conditions, ordinarily again a power of relaxation may be held to be existing;

(iv) the parties who have taken the benefit of such relaxation should not ordinarily be allowed to take a different stand in relation to compliance with another part of tender contract, particularly when he was also not in a position to comply with all the conditions of tender fully, unless the court otherwise finds relaxation of a condition which being essential in nature could not be relaxed and thus the same was wholly illegal and without jurisdiction;

(v) when a decision is taken by the appropriate authority upon due consideration of the tender document submitted by all the tenderers on their own merits and if it is ultimately found that successful bidders had in fact substantially

(2006) 11 SCC 548

2025:JHHC:18993-DB

complied with the purport and object for which essential conditions were laid down, the same may not ordinarily be interfered with;

(vi) the contractors cannot form a cartel. If despite the same, their bids are considered and they are given an offer to match with the rates quoted by the lowest tenderer, public interest would be given priority;

(vii) where a decision has been taken purely on public interest, the court ordinarily should exercise judicial restraint.

67. Law operating in the field is no longer res integra. The application of law, however, would depend upon the facts and circumstances of each case. .... ....

68. The employer concededly is not bound to accept a bid only because it is the lowest. It must take into consideration not only the viability but also the fact that the contractor would be able to discharge its contractual obligations".

(emphasis supplied)

44. Therefore, the main question to be considered is:

"Whether the 2nd paragraph of Clause 23.6 in the Additional Terms and Conditions in the tender ( which mandates the furnishing of an Additional Performance security by a bidder whose bid is below 15% of the estimated value/ cost) would prevail?

or whether the Service Level Agreement contained in the Special Terms and Conditions (which omitted the requirement of providing Additional Performance Security if the bid is below 15%) would prevail?"

45. Admittedly, the tender in question was placed on the portal of

Government e-Marketplace.

2025:JHHC:18993-DB

46. Note (xiv) of the Tender after para 2 ( at pg .6 of the tender)

thereof stated as under -

"xiv. Procurement of Services through GeM for Services

i) The guidelines issued by GeM/GoI from time to time through Notification/Circular/ Office Memorandum will be followed for procurement through GeM, (only if mandated by GeM Portal), even if the same are either not specially indicated in the Bid Document or not in line with the provisions of Chapter - 6 of CIL's CMM.

ii) The other provisions which are not mandated by GeM portal shall be guided as per respective Manuals/ Guidelines."

(Emphasis supplied)

47. Thus as per the above clause contained in the tender itself, the

directives of the GeM as mandated in the GeM portal will apply. Thus

they bind the respondents as well as all bidders including the petitioner

and respondent no.6.

48. The GTC of GeM (i.e., General Terms and Conditions on GeM

4.0 (Version 1.19) dt. 26.09.2024) states in para-1 thereof that the

document is an electronic record published by GeM under the

provisions of the Information Technology Act, 2000 and the rules made

thereunder as applicable and shall act as valid agreement between

Seller/Service Provider and Buyer.

49. The said para also states that the GeM Portal for Sale/Purchase of

Goods/Services and the resulting contracts shall be governed by the

General Terms and Conditions unless otherwise superseded by

Product/Service specific Special Terms and Conditions (STC),

Product/Track/Domain Specific STC of Particular Service including its

2025:JHHC:18993-DB

SLA (Service Level Agreement) and BID/Reverse Auction Specific

Additional Terms and Conditions (ATC) as applicable.

50. Clause 5 of the GTC of GeM ( also extracted at para 21 supra

states:

"5. Contract(s) Following documents shall be construed to be part of the contract generated through GeM:

i. Scope of supply including price as enumerated in the Contract Document ii. General Terms and Conditions (GTC). iii. Product/ Service specific Special Terms and Condition (STC).

iv. Product / Track / Domain Specific sTC of Particular Service including its SAL (Service Level Agreement). v. Bid / RA specific Additional Terms and Conditions (ATC).

The Terms and Conditions stipulated in STC & SLA will supersede those in GTC and Terms and Conditions stipulated in ATC will supersede those in GTC and STC in case of any conflicting provisions."

(Emphasis supplied)

51. There are thus a list of five documents which would form part of

the "contract" generated through GeM including General Terms and

Conditions (GTC), Special Terms and Condition (STC) including

Service Level Agreement (SLA) and Additional Terms and Conditions

(ATC) which are Bid/RA specific.

The first portion of this clause makes it clear that the Terms and

Conditions stipulated in the Special Terms and Conditions(STC) and

Service Level Agreement (SLA) will supersede those in the General

Terms and Conditions (GTC). To this extent, there is no problem.

2025:JHHC:18993-DB

But it goes further in the later part of the last para therein and

states that Terms and Conditions stipulated in Additional Terms and

Conditions (ATC) will supersede those in General Terms and

Conditions (GTC) and Special Terms and Conditions (STC) in case of

any conflict.

Since the Service Level Agreement (SLA) is included in the

Special Terms and Conditions (STC), in view of Clause 5, the

Additional Terms and Conditions (ATC) would prevail over the Service

Level Agreement (SLA) as well.

52. Therefore, notwithstanding the fact that Clause 4.6 of the Service

Level Agreement (SLA) dealing with Additional Performance Security

is struck off, such striking off would have no effect since the ATC

would prevail over the Service Level Agreement (SLA) in the Special

Terms and Conditions(STC); and so Clause 23.6 of the ATC which

specifically mandates in the 2nd paragraph that if the Bid is below 15%

of estimated value/cost, Additional Performance Security has to be

given , will continue to operate.

53. Therefore the action of the respondent No.s 3 and 4 in not asking

the respondent no.6 to give such Additional Performance Security

though it's bid was below 15% of the estimated value/cost is clearly in

the nature of a relaxation of the said essential condition, though the

respondent No.s 3 and 4 deny that they have given such a

relaxation/waiver.

54. The plea in the counter affidavit filed by the Respondent 3 in

paragraph 22 at page 15 that the Service Level Agreement (SLA) would

override the General Terms and Conditions (GTC) does not assist the

3rd respondent because the requirement of providing of Additional

2025:JHHC:18993-DB

Performance Security is contained in the ATC; and as per Clause 5 of

GTC of GeM, the ATC will prevail over the Service Level Agreement

(SLA).

55. The further plea of counsel for respondent no.6 that it is stated in

the Specimen Work Order (Annexure-XIII to the Additional Terms and

Conditions (ATC) of the Tender Document), that Performance Security,

Retention Money and Additional Performance Security, if any, would

be as per the relevant clause of General Terms and Conditions of

Service Level Agreement (SLA) and so it need not be insisted upon,

cannot be accepted for the reason that it is only a proforma/specimen

copy which is subject to suitable modification. A clause in a proforma

cannot supersede the clause 23.6 of the ATC.

56. The importance of the Clause 23.6 of the ATC which requires

providing of Additional Performance Security if the bid price is below

15% of the estimated vale/cost is that many times bidders quote

abnormally low bids with a view to ensure that the business opponents

do not get the contracts. Later, after securing the contract with the

lowest bid, they fail to execute the contract, thereby causing loss to the

exchequer and retendering has to be done to complete the work. So the

Additional Performance Security will compensate such loss. The

requirement to give such Additional Performance Security is thus

undoubtedly in public interest.

57. That is why, though the 1st paragraph in Clause 23.6 states that

for abnormally low bids, there may not be a provision for Additional

Security Deposit, in the very next paragraph it is clarified that if the bid

price is below 15%, then the Additional Performance Security would be

applicable.

2025:JHHC:18993-DB

58. The respondent no.3 cannot rely on the first para in clause 23.6

and ignore its second para and justify its action in not asking the

respondent no.6 to give Additional Performance Security.

59. We are of the opinion that undoubtedly, public interest would be

compromised if the Additional Performance Security of Rs.337 crores

as mandated in Clause 23.6 of the Additional Terms and Conditions (if

the bid price is below 15% of the estimated value/cost) is not insisted

upon by respondent no.3 and 4 to a person like the respondent no.6.

There is no justification for exempting the respondent no.6 of

complying with the said requirement and undoubtedly this action on

part of respondents 3 and 4 is not bonafide, and is arbitrary, illegal,

unreasonable and violates Art.14 of the Constitution of India.

60. There has to be level playing field for all bidders and favoritism

cannot be shown by respondent No.s 3 and 4 to respondent no.6 after it

made a bid below 15% of the estimated cost/value, thus becoming the

lowest bidder, and they cannot thereafter clandestinely grant a

relaxation of the said condition of giving Additional Performance

Security.

61. In Reliance Energy Ltd. v. Maharashtra State Road

Development Corpn. Ltd.,7 it was held:

"Standards applied by courts in judicial review must be justified by constitutional principles which govern the proper exercise of public power in a democracy. Article 14 of the Constitution embodies the principle of "non-discrimination".

However, it is not a free-standing provision. It has to be read in conjunction with rights conferred by other articles like Article 21 of the Constitution. The said Article 21 refers to "right to life". It includes "opportunity". In our view, as held in the

(2007) 8 SCC 1, at page 21

2025:JHHC:18993-DB

latest judgment of the Constitution Bench of nine Judges in I.R. Coelho v. State of T.N.3, Articles 21/14 are the heart of the chapter on fundamental rights. They cover various aspects of life. "Level playing field" is an important concept while construing Article 19(1)(g) of the Constitution. It is this doctrine which is invoked by REL/HDEC in the present case. When Article 19(1)(g) confers fundamental right to carry on business to a company, it is entitled to invoke the said doctrine of "level playing field". We may clarify that this doctrine is, however, subject to public interest. In the world of globalisation, competition is an important factor to be kept in mind. The doctrine of "level playing field" is an important doctrine which is embodied in Article 19(1)(g) of the Constitution. This is because the said doctrine provides space within which equally placed competitors are allowed to bid so as to subserve the larger public interest. "Globalisation", in essence, is liberalisation of trade. Today India has dismantled licence raj. The economic reforms introduced after 1992 have brought in the concept of "globalisation". Decisions or acts which result in unequal and discriminatory treatment, would violate the doctrine of "level playing field" embodied in Article 19(1)(g). Time has come, therefore, to say that Article 14 which refers to the principle of "equality" should not be read as a stand alone item but it should be read in conjunction with Article 21 which embodies several aspects of life. There is one more aspect which needs to be mentioned in the matter of implementation of the aforestated doctrine of "level playing field". According to Lord Goldsmith, commitment to the "rule of law" is the heart of parliamentary democracy. One of the important elements of the "rule of law" is legal certainty. Article 14 applies to government policies and if the policy or act of the Government, even in contractual matters, fails to satisfy the test of "reasonableness", then such an act or decision would be unconstitutional."

2025:JHHC:18993-DB

62. Again in Central Coalfields Ltd. v. SLL-SML (Joint Venture

Consortium)8, this principle of 'level playing field' was reiterated as

under:

" 38. In G.J. Fernandez v. State of Karnataka9 both the principles laid down in Ramana Dayaram Shetty ( 4 supra) were reaffirmed. It was reaffirmed that the party issuing the tender (the employer) "has the right to punctiliously and rigidly" enforce the terms of the tender. If a party approaches a court for an order restraining the employer from strict enforcement of the terms of the tender, the court would decline to do so. It was also reaffirmed that the employer could deviate from the terms and conditions of the tender if the "changes affected all intending applicants alike and were not objectionable". Therefore, deviation from the terms and conditions is permissible so long as the level playing field is maintained and it does not result in any arbitrariness or discrimination in Ramana Dayaram Shetty ( 4 supra) sense."

(emphasis supplied)

63. The plea of respondents that the petitioner did not come to the

Court immediately after the price bid was opened on 28.04.2025 and

waited till the contract was awarded to file the writ petition, and so it is

guilty of laches, cannot be accepted.

Only in the Letter of Acceptance dt.2.7.2025, it came to light

that the respondent no.6 was exempted by respondent No.s 3 and 4 of

the requirement of furnishing Additional Performance Security. The

Writ was filed on 1.7.2025 (and registered on 10.7.2025) suspecting

such conduct on part of respondent Nos. 3 and 4.

(2016) 8 SCC 622 : (2016) 4 SCC (Civ) 106, at page 633 :

(1990) 2 SCC 488

2025:JHHC:18993-DB

It is not the case of the respondents that they had proclaimed

this exemption by notice to all bidders much before 01.07.2025 or at the

time of opening of the price bid on 28.4.2025 intending to bid below

15% of the estimated contract price.

64. It may be that in the pre-bid meeting no query in regard to

furnishing of Additional Performance Security for bidders quoting less

that 15% of the estimated value/cost was raised by petitioner. Unless a

bidder has benefit of foresight and is clairvoyant, it cannot always

anticipate all events/issues which might occur after the pre bid meeting,

and raise them in such a meeting. There can be no acquiescence

inferred on petitioner's part to the conduct of respondent no.3 and 4

from such failure to raise the issue in the pre bid meeting. It also does

not give an excuse to respondent Nos. 3 and 4 to clandestinely waive an

essential condition which is in public interest to favor the respondent

no.6.

65. The tender was issued on 05.12.2024 and the respondents had

taken almost 07 months to issue the Letter of Acceptance to the

respondent no.6 on 2.7.2025. The duration of the contract according to

the Tender Document is 07 years and 360 days and by now not even

one month from the date of issuance of Letter of Acceptance has

elapsed. So no great prejudice is caused to respondents if this Court

interferes with the arbitrary and illegal act of the respondent no.3 and 4

in granting clandestinely relaxation of an essential condition i.e giving

of Additional performance Security as per clause 23.6 of the ATC since

its bid was below 15% of the estimated value/cost .

66. The mere fact that the bid of the respondent no.6 is less than

Rs.500.00 Crore than what is quoted by the petitioner is of no avail,

2025:JHHC:18993-DB

because the respondent no.3 was not bound to accept the lowest bid,

when such a bid made by the respondent no.6 is 18.9% below the

estimated contract price and it had not been asked to give the

Additional Performance Security of Rs.337 crores.

67. As pointed out above public interest may be jeopardized if the

respondent no.6 walked out after making such a low quotation without

giving an Additional Performance Security.

68. There is also no merit in the contention of the respondent no.6

that the petitioner acted male fide by delaying filing of the writ petition

after the price bid was opened on 28.04.2025. It was not known then

that respondent no.3 and 4 would waive clandestinely an essential

condition which is in public interest to favor the respondent no.6.

69. We also do not accept the contention of the 3rd respondent that it

had acted in accordance with law and its action cannot be said to be

unjust, unfair, arbitrary or unreasonable or capricious or in colourable

exercise of powers.

70. In our opinion, the 3rd respondent had undoubtedly shown

favouritism to the respondent no.6 by waiving the requirement of giving

Additional Performance Security in spite of the bid of the 6th

respondent's bid being below 15% of the estimated contract price and

in spite of Clause 23.6 of the ATC making it necessary for the 6th

respondent to give Additional Performance Security.

71. No doubt, the petitioner had inter alia also contended that some

of the clauses in the tender were ambiguous, though we do not deem it

appropriate to go into it. But such a plea is in conformity with the law

laid down by the Hon'ble Supreme Court in Reliance Energy Ltd.

(7 supra), in which the Supreme Court held at paragraph 38 that when

2025:JHHC:18993-DB

tenders are invited, terms and conditions must indicate with legal

certainty, norms and benchmarks; that this legal certainty is an

important aspect of the rule of law; and if there is vagueness or

subjectivity in the said norms, it may result in unequal and

discriminatory treatment and violate the doctrine of "level playing

field"

72. The judgment in Agmatel India Private Limited v. Resoursys

Telecom and Others10 cited by the counsel for the respondent no.6 is

distinguishable since it turns on different facts. In that case, there was a

question - "whether the words "smart-phones" and "Tablets" have to be

taken a similar category product for the tender process or not?".

Observations of the Supreme Court made in such a context have no

applicability to cases like the instant case.

73. For all the aforesaid reasons, the Writ petition is allowed and, the

Letter of Acceptance dt. 02.07.2025 and Work order issued by the

respondent No.3 in favour of the respondent no.6 for the subject tender

are both set aside; and the respondents are directed to invite a fresh

tender for the same work and then take an appropriate decision in

accordance with law. No costs.

74. Pending Interlocutory Applications, if any, stand disposed of.

(M.S. Ramachandra Rao, C.J.)

(Rajesh Shankar, J.) N.A.F.R. Manoj/-

(2022) 5 SCC 362

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter