Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Af Infrastructure Private Limited vs State Of Kerala
2024 Latest Caselaw 10264 Ker

Citation : 2024 Latest Caselaw 10264 Ker
Judgement Date : 11 April, 2024

Kerala High Court

Af Infrastructure Private Limited vs State Of Kerala on 11 April, 2024

Author: A.Muhamed Mustaque

Bench: A.Muhamed Mustaque

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

         THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                  &

        THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

   THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946

                          WA NO. 44 OF 2021

AGAINST THE JUDGMENT DATED IN WP(C) NO.3760 OF 2020 OF HIGH
COURT OF KERALA

APPELLANT/S:


    1     CHERIAN VARKEY CONSTRUCTION COMPANY (PVT) LTD.
          ENGINEERS AND CONTRACTORS, VTH FLOOR, ALFA PLAZA,
          K.P.VALLON ROAD, KADAVANTHRA, KOCHI - 682 020
          REPRESENTED BY ITS DIRECTOR, REJI M.CHERIAN.
    2     REJI M.CHERIAN
          AGED 50 YEARS
          S/O.CHERIAN VARKEY, SHAREHOLDER AND DIRECTOR, CHERIAN
          VARKEY CONSTRUCTION COMPANY (PVT) LTD., ENGINEERS AND
          CONTRACTORS, VTH FLOOR, ALFA PLAZA, K.P.VALLON ROAD,
          KADAVANTHRA, KOCHI - 682 020.
    3     SAJI V.CHERIAN
          AGED 52 YEARS
          S/O.CHERIAN VARKEY, SHAREHOLDER AND DIRECTOR, CHERIAN
          VARKEY CONSTRUCTION COMPANY (PVT) LTD., ENGINEERS AND
          CONTRACTORS, VTH FLOOR, ALFA PLAZA, K.P.VALLON ROAD,
          KADAVANTHRA, KOCHI - 682 020.
          BY ADVS.
          SANTHOSH MATHEW
          SRI.ARUN THOMAS
 WA No.44/2021 and connected cases
                                    -:2:-

             SRI.JENNIS STEPHEN
             SRI.VIJAY V. PAUL
             SMT.KARTHIKA MARIA
             SRI.ANIL SEBASTIAN PULICKEL
             SMT.DIVYA SARA GEORGE
             SMT.JAISY ELZA JOE
             SHRI.ABI BENNY AREECKAL




RESPONDENT/S:


      1      STATE OF KERALA
             REPRESENTED BY THE ADDITIONAL CHIEF SECRETARY -
             FINANCE, FINANCE DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM - 695 001.
      2      THE SECRETARY TO THE GOVERNMENT
             DEPARTMENT OF CO-OPERATION, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM - 695 001.
      3      THE SECRETARY TO THE GOVERNMENT
             PUBLIC WORKS DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM- 695 001.
      4      KERALA ROAD FUND BOARD
             PROJECT MANAGEMENT UNIT, SREEBALA BUILDINGS, TC
             11/339, 5TH FLOOR, KESTON ROAD, NANTHANCODE, KOWDIAR
             P.O., THIRUVANANTHAPURAM - 695 003 REPRESENTED BY ITS
             PROJECT MANAGER.
      5      KERALA INFRASTRUCTURE INVESTMENT FUND BOARD
             2ND FLOOR, FELICITY SQUARE, MG ROAD, STATUE,
             THIRUVANANTHAPURAM - 695001 REPRESENTED BY ITS CHIEF
             EXECUTIVE OFFICER.
      6      URALUNGAL LABOUR CONTRACT CO-OPERATIVE SOCIETY
             LTD.NO.10957
             MADAPPALLY COLLEGE P.O., VADAKARA, KOZHIKODE - 686
             546. REPRESENTED BY ITS PRESIDENT.
      7      P.G.MURALEEDHARAN
             AGED 59, S/O.GOVINDAN, ARYA SADANAM, PERUMPALAM P.O. -
             685 570
      8      K.THAVAMONY
             AGED 53 YEARS, S/O.KUNJU PILLAI, CHALIL HOUSE,
             PERUMBALAM P.O., ALAPPUZHA DISTRICT - 685 570.
 WA No.44/2021 and connected cases
                                    -:3:-

  ALLD.R9    ELETHINKARA LABOUR CONTRACT CO-OPERATIVE SOCIETY LTD
             NO. 1020, REPRESENTED BY ITS PRESIDENT SABY. P.V ,
             ELETHINKARA (ADDL.R9 IMPLEADED AS PER ORDER ON IA
             1/2023 DTD.11/4/2024)
             BY ADVS.
             SRI.K.GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI K.V.MANOJ, SR.GP
             SRI.M.SASINDRAN
             SRI.ATHUL SHAJI
             V.M.KRISHNAKUMAR
             SHRI S.SHYAM KUMAR
             RENJITH THAMPAN (SR.)
             SHRI.ANWIN JOHN ANTONY


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 15/1/2024,
ALONG WITH WA.47/2021, 16921/2023 AND CONNECTED CASES, THE COURT
ON 11/4/2024 DELIVERED THE FOLLOWING:
 WA No.44/2021 and connected cases
                                      -:4:-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                       &

           THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

    THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946

                              WA NO. 47 OF 2021

AGAINST THE JUDGMENT DATED IN WP(C) NO.3189 OF 2020 OF HIGH
COURT OF KERALA

APPELLANT/S:


             CHERIAN VARKEY CONSTRUCTION COMPANY (PVT) LTD.
             ENGINEERS AND CONTRACTORS, VTH FLOOR, ALFA PLAZA, K.
             P. VALLON ROAD, KADAVANTHRA, KOCHI - 682020,
             REPRESENTED BY ITS DIRECTOR, REJI M. CHERIAN.
             BY ADVS.
             SANTHOSH MATHEW
             SRI.ARUN THOMAS
             SRI.JENNIS STEPHEN
             SRI.VIJAY V. PAUL
             SMT.KARTHIKA MARIA
             SRI.ANIL SEBASTIAN PULICKEL
             SMT.DIVYA SARA GEORGE
             SMT.JAISY ELZA JOE
             SHRI.ABI BENNY AREECKAL
             SMT.LEAH RACHEL NINAN
 WA No.44/2021 and connected cases
                                    -:5:-

RESPONDENT/S:
     1     STATE OF KERALA
           REPRESENTED BY ITS SECRETARY TO GOVERNMENT, PUBLIC
           WORKS DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM - 695 001.
     2     KERALA ROAD FUND BOARD
           PROJECT MANAGEMENT UNIT, SREEBALA BUILDINGS, TC
           11/339, 5TH FLOOR, KESTON ROAD, NANTHANCODE, KOWDIAR
           P. O., THIRUVANANTHAPURAM - 695 003., REPRESENTED BY
           ITS PROJECT MANAGER.
     3     URALUNGAL LABOUR CONTRACT CO-OPERATIVE SOCIETY LTD.
           NO.10957, MADAPPALLY COLLEGE P.O., VADAKARA, KOZHIKODE
           - 686546, REPRESENTED BY ITS PRESIDENT.
     4     P. G. MURALEEDHARAN
           AGED 59 YEARS
           S/O. GOVINDAN, ARYA BHAVAN, PERUMPALAM P. O., PIN -
           685 570.

             BY ADVS.
             SRI.K.GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI K.V.MANOJ, SR.GP
             SRI.M.SASINDRAN
             SRI.ATHUL SHAJI
             SHRI.ANWIN JOHN ANTONY
             SHRI S.SHYAM KUMAR


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 15/1/2024,
ALONG WITH WA.44/2021 AND CONNECTED CASES, THE COURT ON
11/4/2024 DELIVERED THE FOLLOWING:
 WA No.44/2021 and connected cases
                                      -:6:-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                       &

           THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

    THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946

                           WP(C) NO. 16921 OF 2023

PETITIONER/S:


      1      AF INFRASTRUCTURE PRIVATE LIMITED
             2ND FLOOR, ROYAL PLAZA, BRIDGE ROAD, ALUVA, ERNAKULAM,
             KERALA - 683101 REPRESENTED BY ITS MANAGING DIRECTOR
             SHRI. ABDUL FAIZY, PIN - 683101
      2      P.K. SULPHEEKER & COMPANY
             BUILDING NO.3/447 E GF. PADMINI APARTMENT, BEHIND
             NADAKKAVU POST OFFICE, NADAKKAVU, KOZHIKODE, KERALA -
             673011 REPRESENTED BY ITS MANAGING PARTNER SHRI. SUNAS
             P.K., PIN - 673011
             BY ADVS.
             SANTHOSH MATHEW
             ARUN THOMAS
             KARTHIKA MARIA
             ANIL SEBASTIAN PULICKEL
             VEENA RAVEENDRAN
             MATHEW NEVIN THOMAS
             ABI BENNY AREECKAL
             KURIAN ANTONY MATHEW
             MANASA BENNY GEORGE
             KARTHIK RAJAGOPAL
 WA No.44/2021 and connected cases
                                    -:7:-




RESPONDENT/S:


      1      STATE OF KERALA
             REPRESENTED BY THE SECRETARY TO THE GOVERNMENT, PUBLIC
             WORKS DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, KERALA - 695001, PIN - 695001
      2      PROJECT DIRECTOR
             KERALA ROAD FUND BOARD-PROJECT MANAGEMENT UNIT, GROUND
             FLOOR, BSNL OFFICE BUILDING, CGM(O) DOORSANCHAR
             BHAVAN, PMG JUNCTION, THIRUVANANTHAPURAM, KERALA -
             695033, PIN - 695033
      3      URALUNGAL LABOUR CONTRACT CO-OPERATIVE SOCIETY
             PO MADAPPALLY COLLEGE, VATAKARA, KOZHIKODE, KERALA -
             673102 REPRESENTED BY ITS MANAGING DIRECTOR, PIN -
             673102
      4      KERALA ROAD FUND BOARD
             GROUND FLOOR, BSNL OFFICE BUILDING, CGM(O) DOORSANCHAR
             BHAVAN, PMG JUNCTION, THIRUVANANTHAPURAM, KERALA -
             695033 REPRESENTED BY ITS PROJECT DIRECTOR, PIN -
             695033
      5      KERALA INFRASTRUCTURE INVESTMENT FUND BOARD
             2ND FLOOR, FELICITY SQUARE, MG ROAD, STATUE,
             THIRUVANANTHAPURAM, KERALA - 695001 REPRESENTED BY ITS
             CHIEF EXECUTIVE OFFICER, PIN - 695001
             BY ADVS.
             BY ADVS.
             SRI.K.GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI K.V.MANOJ, SR.GP
             Shri M.SASINDRAN
             SHRI S.SHYAM KUMAR


      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
15/1/2024, ALONG WITH WA.44/2021 AND CONNECTED CASES, THE COURT
ON 11/4/2024 DELIVERED THE FOLLOWING:
 WA No.44/2021 and connected cases
                                      -:8:-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                       &

           THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

    THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946

                           WP(C) NO. 23696 OF 2023

PETITIONER/S:


             MALABAR TECH
             203, 177/33, VICTORY TOWER, KACHERIPADI, MANJERI,
             MALAPPURAM, KERALA REPRESENTED BY MANAGING PARTNER,
             ABDUL RAFEEQUE.N, AGE 50 YEARS, S/O ABDURAHIMAN
             HAJIRESIDING AT NOORENGAL HOUSE MELMURI POST,
             MALAPPURAM DT, PIN - 676121
             BY ADVS.
             O.A.NURIYA
             MATHEWS RAJU
             HARIS BEERAN
             ANAND B. MENON
             REVATHY P. MANOHARAN




RESPONDENT/S:


      1      THE PROJECT DIRECTOR
             KERALA ROAD FUND BOARD, BSNL BUILDING, PMG JUNCTION,
             TRIVANDRUM - 695003., PIN - 695003
 WA No.44/2021 and connected cases
                                    -:9:-

      2      URALUNGAL LABOUR CONTRACT CO-OPERATIVE SOCIETY
             LIMITED,
             MADAPPALLI COLLEGE P.O., VADAKARA, KOZHIKODE - 673102,
             REPRESENTED BY ITS CHAIRMAN., PIN - 673102
      3      STATE OF KERALA
             REPRESENTED BY SECRETARY TO GOVERNMENT, PUBLIC WORKS
             DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM-695001, PIN - 695001
             BY

             BY ADVS.
             SRI.K.GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI K.V.MANOJ, SR.GP
             ADV M.SASINDRAN
             SHRI S.SHYAM KUMAR




      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
15/1/2024, ALONG WITH WA.44/2021 AND CONNECTED CASES, THE COURT
ON 11/4/2024 DELIVERED THE FOLLOWING:
 WA No.44/2021 and connected cases
                                     -:10:-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                       &

           THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

    THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946

                           WP(C) NO. 27723 OF 2023

PETITIONER/S:


      1      BUILDERS ASSOCIATION OF INDIA
             AGED 50 YEARS
             G-1/G-20, COMMERCE CENTRE, J. DADAJEE ROAD, TARDEO,
             MUMBAI, REPRESENTED BY ITS AUTHORISED SIGNATORY, SHRI.
             SABU THOMAS, PIN - 400034
      2      SABU THOMAS
             AGED 50 YEARS
             S/O. C.V. THOMAS, KOTTISSERI KUDIYARI, KOTHAMANGALAM,
             ERNAKULAM DISTRICT., PIN - 686691
      3      MANU J NAIR
             AGED 38 YEARS
             S/O. V.K. JANARDHANAN NAIR, VADAKKEPUTHANPURA,
             VARAPETTY P.O., KOTHAMANANGALAM, ERNAKULAM., PIN -
             686691
             BY ADVS.
             SANTHOSH MATHEW
             ARUN THOMAS
             KARTHIKA MARIA
             ANIL SEBASTIAN PULICKEL
             SHINTO MATHEW ABRAHAM
             ABI BENNY AREECKAL
             MATHEW NEVIN THOMAS
             KURIAN ANTONY MATHEW
 WA No.44/2021 and connected cases
                                    -:11:-




RESPONDENT/S:


      1      STATE OF KERALA
             REPRESENTED BY THE CHIEF SECRETARY TO THE GOVERNMENT,
             GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, KERALA .,
             PIN - 695001
      2      DEPARTMENT OF COOPERATION
             GOVERNMENT OF KERALA REPRESENTED BY THE SECRETARY TO
             THE GOVERNMENT, DEPARTMENT OF COOPERATION, GOVERNMENT
             SECRETARIAT, THIRUVANANTHAPURAM, KERALA., PIN - 695001
      3      URALUNGAL LABOUR CONTRACT CO-OPERATIVE SOCIETY
             PO MADAPPALLY COLLEGE, VATAKARA, KOZHIKODE, KERALA ,
             REPRESENTED BY ITS MANAGING DIRECTOR, PIN - 673102
      4      PUBLIC WORKS DEPARTMENT
             GOVERNMENT OF KERALA REPRESENTED BY THE SECRETARY TO
             THE GOVERNMENT, PUBLIC WORKS DEPARTMENT, GOVERNMENT
             SECRETARIAT, THIRUVANANTHAPURAM, KERALA., PIN - 695001
      5      FINANCE DEPARTMENT
             GOVERNMENT OF KERALA REPRESENTED BY THE SECRETARY TO
             THE GOVERNMENT, FINANCE DEPARTMENT, GOVERNMENT
             SECRETARIAT, THIRUVANANTHAPURAM, KERALA ., PIN -
             695001
             BY

             BY ADVS.
             SRI.K.GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI K.V.MANOJ, SR.GP
             ADV M.SASINDRAN
             SHRI S.SHYAM KUMAR




      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
15/1/2024, ALONG WITH WA.44/2021 AND CONNECTED CASES, THE COURT
ON 11/1/2024 DELIVERED THE FOLLOWING:
 WA No.44/2021 and connected cases
                                     -:12:-

             A.MUHAMED MUSTAQUE & SHOBA ANNAMMA EAPEN, JJ.
           ------------------------------------------------

                W.A.Nos.44/2021 and 47/2021               " C.R."
                              &
W.P.(C).Nos.16921/2023, 23696/2023 and 27723/2023
         ---------------------------------------------------

                 Dated this the 11th day of April, 2024


                                J U D G M E N T

A.Muhamed Mustaque, J.

These matters raise a challenge to government orders that

grant preference to labour contract societies up to 10% over the

quoted amount of the lowest bidder. These matters are at the

instance of private contractors and are arising from writ petitions

negating the challenge by the learned Single Judge. Additionally,

there are fresh writ petitions contesting the government orders

and consequential stipulations in the notice inviting tenders.

Since the questions to be considered in all these matters are the

same, it is appropriate that all these cases are disposed of by a

common judgment.

WA No.44/2021 and connected cases

2. The Government of Kerala, by an order dated 13/11/1997

decided to accord preference to labour societies. In that

Government order, the maximum value of the work at a time that can

be undertaken by 'A' class society is for an amount of Rs.50 lakhs,

'B' class society is Rs.30 lakhs and 'C' class society is Rs.10

lakhs. The labour society will have a preference for the award of

the work if their tender is up to 10% of the lowest tender. It

outlined eligibility conditions such as a minimum 50 labourers as

actual members of society and sympathisers up to 10% of the actual

membership. Subsequently, through another order dated 19/3/2004,

the Government stated that labour societies are not eligible for

any price preference for the contract administered by the Public

Works Department (PWD). Thereafter, another order of the Government

dated 2/8/2008 restored the priority benefits of the Government

order dated 13/11/1997 to the Uralungal Labour Contract Co-

operative Society Ltd. (hereinafter referred to as "ULCCS") without

any restriction on financial limits. Furthermore, the PWD

Department issued another order dated 19/3/2020 allowing labour

contract societies subject to class of registration, to participate

in tenders floated by the Government with eligibility for price

preference up to 10% over the quoted amount of the lowest bidder. WA No.44/2021 and connected cases

On 4/11/2020, the Co-operative Department of the Government issued

another order on a request from the Managing Director of ULCCS to

undertake all types of work on preferential treatment. Accordingly,

the Government granted sanction to ULCCS to have preference of work

in the light of government order dated 13/11/1997. The Government

by an order dated 13/6/2023 exempted ULCCS from producing

eligibility certificates, in the light of the fact that the above

society has been recognised as an accredited agency by the

Government.

3. In the matters pertaining to writ appeals, the challenges

were raised against these orders. The learned Single Judge negated

the challenge, holding that the preference is given to the ULCCS

as a matter of State policy and does not involve any infringement

of fundamental rights in this matter. Some of the writ petitions

raising similar challenges have also been tagged. These writ

petitions raised additional challenges to the subsequent government

orders that modified the PWD manual to ensure preference for labour

societies, especially ULCCS.

4. We heard the matter in detail. We heard Shri Santhosh

Mathew who appeared for the appellant in the writ appeals and for WA No.44/2021 and connected cases

the writ petitioner a Builders Association of India and others in

W.P.(C).No.27723/2023 and connected writ petitions. We heard Shri

Haris Beeran, who appeared for the writ petitioner in W.P (C)

23696/2023. We also heard the learned Advocate General Shri

K.Gopalakrishna Kurup and Shri M.Sasindran who appeared for ULCCS.

While the writ petitions and appeals pertain to certain awarded

and proposed contracts, we will not delve into the specifics of

each contract, as they all hinge on the substantial challenge

raised against the government order giving price preference to

ULCCS in the government order.

Submissions:

5. The learned counsel, Shri Santhosh Mathew, submitted that

the government orders are arbitrary and illegal. Firstly, on the

ground that the fundamental rights of private contractors have been

violated by executive orders. According to him, fundamental rights

cannot be violated through executive orders as executive orders

are not law as prescribed under Articles 13(2), 13(3), 14, 15(5)

and 19(6) of the Constitution. Expanding on his argument, he

highlighted the spoils system and submitted that State policy to

extend the benefit to a particular labour society, namely, ULCCS WA No.44/2021 and connected cases

is a part of the spoils system which is against the egalitarian

ideals enshrined in the Constitution. He asserted that providing

price preference would drain the public exchequer without

benefiting the public at large. He also emphasized that granting

such preferential treatment to a labor society compromises public

interest. He also relied on the provisions of the Essential

Commodities Act and argued that executive instructions issued under

the Essential Commodities Act to secure an equitable distribution

of goods at fair prices are based on the plenary power issued under

the Act and in the absence of any legislative mandate, executive

instructions cannot regulate or prohibit the production and supply

of goods and services. The learned counsel further pointed out to

the various provisions of the Kerala Co-operative Societies Act

and submitted that provisions under the Co-operative Society do

not allow any unlimited price preference but only contemplate

providing financial assistance for deserving individuals after

taking into account their financial weakness through loans and

advances. We shall advert to the various precedents cited by the

learned counsel at appropriate stages. The learned counsel for one

of the writ petitioners, Shri Haris Beeran argued that government

orders contravene Articles 19(1)(g) and 19(6) of the Constitution. WA No.44/2021 and connected cases

According to him, fairness as emphasized in Article 14 of the

Constitution is an essential ingredient. Treating contractors of

the same class disparately constitutes unfair treatment and is

against the public interest, and thus violative of Article 14.

According to him, a responsible Government is bound to create a

level playing field for all builders, ensuring principles of

fairness and equity in competition. The learned Advocate General

submitted that the Government policy cannot be subjected to

judicial review. It is submitted that no one has a fundamental

right to obtain a contract from the Government. The Government is

like any other awarder of the contract and can award the contract

based on sound policies to advance common interest. The learned

counsel Shri M.Sasindran appearing for ULCCS submitted that the

above society was established in the year 1925. It is contended

that the labourers are the members of the society and also submitted

that the Government holds 84.7% shares of the society. According

to the learned counsel, price is not a determining factor in

assessing the fairness of the award of the contract; rather the

broader interest of the State plays a crucial role as a decisive

factor to determine fairness. He elaborated on the premise of

socialist ideology as proclaimed in the Constitution, and submitted WA No.44/2021 and connected cases

that fair distribution of assets and wealth of the State to reach

out to a large section of the Society is the basis for preferential

treatment given to labour society. He emphasized that members of

the labour society are the real beneficiaries of the price

preference, benefiting a large number of workers engaged by them.

The learned counsel highlighted that nearly 14,000 labourers and

staff are the direct beneficiaries of the work undertaken by the

labour society. It is argued that unlike the individual benefits

accrued to private contractors, the benefits of work undertaken by

the labour society are distributed among labourers, who constitute

the primary members of the society.

Discussions:

I.The Government and awarding of contract:

6. The Government is free to enter into a contract with various

entities, individuals, co-operative society, etc. Normally the

Government cannot carry out its functions of undertaking works

which are done by private parties. The Government will have to

entrust a range of the work undertaken by them through private

hands while scheming the public function. Instead of public WA No.44/2021 and connected cases

servants implementing Government projects, the Government engages

private parties through contracts to perform the work. However,

outsourcing its work to private players often faces legal

challenges, as the process itself may be flawed for any reasons

sustainable under the Constitutional parameters. Although the

Constitution stipulates that all contracts made in the exercise of

executive power shall be executed on behalf of the President or

Governor, it does not specify the manner in which this power should

be exercised by the executive. Generally, the legality of public-

private arrangements through contracts made by an executive is

ensured through the principles of executive accountability to the

public and the Constitution. The relationship between the public

and private sectors is normally assessed through the scale of

accountability, premised to eschew arbitrariness. However, in this

case, an argument has been raised that the executive has no power

to curtail the fundamental right to engage in contract through

executive orders, except through the plenary power of the

legislation. Shri Santhosh Mathew, learned counsel for the

appellants and for some of the petitioners relied on the following

judgments: Bijoe Emmanuel v. State of Kerala [(1986) 3 SCC 615]

paras.9 to 14, 16 and 17; K.S. Puttaswamy v. Union of India, [(2019) WA No.44/2021 and connected cases

1 SCC 1] para.270.6, 498-504; Raju Sebastian and Others v. Union of

India and Others [2019 (4) KHC 615] para.12 and 13 and 20; and

Bishambar Dayal Chandra Mohan v. State of UP[(1982) 1 SCC 39]; to

argue that executive instructions or order cannot curtail

fundamental rights. He submitted that in the absence of law enacted

by the Legislature, such restrictions cannot be imposed on

fundamental rights.

7. This argument proceeds on the premise that the freedom

to carry out any occupation or trade under Article 19(i)(g) of the

Constitution also extends to obtaining a contract from the

Government. This, according to us is a wrong notion on fundamental

rights. The freedom to pursue any occupation or business does not

automatically grant the right to demand the award of a contract.

The right to demand a contract is distinct from the right to remove

barriers to engage in trade or business. A right presupposes legal

interest with a corresponding duty on the Government. The jural

postulates as mentioned above are imminent in a claim based on

fundamental rights as well. The Constitution nowhere acknowledges

such rights of a contractor. The Government also has equal freedom

in the matter of awarding contracts like ordinary citizens. This WA No.44/2021 and connected cases

freedom emanates from executive power. However, this freedom is

circumscribed by constitutional accountability, preventing

arbitrary actions. The steer of this restriction of choice is

founded on Article 14, making the executive accountable to the

Constitution and the public. Nonetheless, this accountability

should not be misconstrued as implying that citizens have a

fundamental right to demand a contract from the State. Article

19(6) of the Constitution contemplates law imposing restrictions

on fundamental rights conferred upon the citizen. The freedom to

carry out trade or business is not synonymous with demand for the

award of contract as a matter of right to claim from the Government.

In every right, there exists a corresponding relationship, which

in turn brings forth the axis of rights and duties. The process of

awarding contracts is intertwined with the State's authority,

granting it the legal capacity to undertake certain actions, such

as awarding contracts in this context. Article 19(6) is regarding

curtailing the freedom of the citizen rather than curtailing the

power of the executive, as latter's freedom is curtailed only

within the sphere of accountability. Therefore, the law as

understood in Article 19(6) is the law relating to the law imposing

restrictions on the fundamental rights of the citizen and not WA No.44/2021 and connected cases

related to the power of executive authorities' freedom to advance

public function. In Achuthan v. State of Kerala [1959 KHC 322] the

Apex Court held that no one has a fundamental right to claim a

contract from the State and it is entirely permissible for the

State to enter into contracts, much like a private party, to select

individuals of their choice to fulfill the contracts they wish to

undertake. Not being awarded a contract should not be seen as a

denial of the right to engage in trade or business. In Krishan v.

Government of Kerala [1997 KHC 76], also it was held that although

a citizen has a fundamental right to carry on trade and business,

he has no right to insist upon the Government or other individuals

for doing business with them.

8. Citizens do not have any fundamental right to demand a

contract from the State. Fundamental rights are acknowledged rights

of citizens to express their will in a sphere of their choice. The

State's sphere of activity is limited by the Constitution including

its engagement in trade, commerce, and award of contract. The

State's freedom to contract and to award the contract is not the

same as the fundamental right of a citizen to engage in trade and

occupation. Therefore, the authority of the State to allocate WA No.44/2021 and connected cases

contracts, according to its discretion, does not necessitate

legislation by the legislature, as it does not amount to curbing

the freedom of citizens. It is only subjected to those limitations

as prescribed under the Constitution. That would become more

restrictive when the State engages private entities to carry out

its functions, as it must treat all such entities without

discrimination. Article 14 of the Constitution does not contemplate

equality of unequals. The labourers who lack the resources to

compete with affluent individual contractors, forming a co-

operative society to compete with such contractors who have all

wherewithal, cannot be considered as belonging to the same

category. Article 14 acts as a safeguard against arbitrary power

and discrimination, thereby holding the executive accountable to

both the Constitution and the public. Whether the State has any

justifiable reason to treat labour society differently will also

have to be discussed here.

9. Decisions regarding executive orders that grant price

preference to co-operative societies must be made based on the

executive's accountability to the Constitution and the public. WA No.44/2021 and connected cases

II Price Preference to the labour society and challenge

thereon.

10. It is apparent that granting price preference to labour

society would result in economic loss to the State. Highlighting

such apparent arbitrariness in such a decision and underscoring

the discrimination by treating private entities differently, the

learned counsel for the appellants-writ petitioners (contractors)

argued that equality of law would imply the absence of any special

privilege in favour of any individual. It is their argument that

Article 14 forbids discrimination between persons who are

substantially in similar circumstances and conditions. According

to them all contractors, as far as the Government stand on the same

footing, require equal protection from the State while considering

the award of the contract. It is further argued that by State

policy, a monopoly will be created in favour of one society at the

cost of exchequer. It was submitted that when all other factors

are equal and competing parties are also equal, the standard rule

is that the lowest bid should be accepted. Placing reliance on

Reliance Energy Ltd. v. Maharashtra State Road Development Corpn.

Ltd., [(2007) 8 SCC 1], the learned counsel further elaborated WA No.44/2021 and connected cases

their argument and submitted that level playing field is important

to consider under Article 19(i)(g) therefore, co-operative

societies as well as private contractors have to be treated

equally. Also placing reliance on Karnataka State Industrial

Investment & Development Corpn. Ltd. v. Cavalet India Ltd., [(2005)

4 SCC 456] it is submitted that fairness and reasonableness are

the dominant consideration for the Government while awarding the

contract. The learned counsel Santhosh Mathew also placed reliance

on the judgment of the Apex Court in Raunaq International Ltd. v.

I.V.R. Construction Ltd. and Ors. [(1999) 1 SCC 492]; Maa Binda

Express Carrier v. North-East Frontier Railway, [(2014) 3 SCC 760];

O. Janardhan Reddy v. Spl. Dy. Collector, [(1994) 6 SCC 456] to

hold the argument that the decision-making process of the executive

must be reasonable, and any relaxation must be bona fide to actuate

public interest. The learned counsel for the appellants-writ

petitioners also relied upon the judgment of the Apex Court in

Assn. of Registration Plates v. Union of India, [(2004) 5 SCC 364];

and argued that the State's freedom cannot be used as a clock for

conferring benefit to a few and creation of a monopoly would result

in inequalities in opportunities.

WA No.44/2021 and connected cases

III The State policy on Distributive justice and Economic justice:

11. The concept of the welfare State, as envisioned by the

Indian Constitution, places the responsibility on the State to

ensure the welfare of its citizens. This is possible only by

providing adequate means of livelihood. The preamble ensures its

citizens not only political and socialist justice but also economic

justice.

12. During the discussions in the Constituent Assembly

regarding the economic order of the country, Shri Brajeshwar Prasad

suggested that the future of India must be secured in socialism.

According to the learned member, he believed in a socialist order

and socialism means an egalitarian socialist order. The learned

member said that equality of opportunity without equality of income

is a mere shibboleth. Though the expression "socialist" was not

initially included in the preamble, it was introduced through the

Constitution 42nd Amendment in 1976. The concept of socialism is

not explicitly defined in the Constitution, but these principles

are often invoked to make the directive principles more

comprehensive and practical. The relevant portion of the

constituent assembly discussion is reproduced here:

WA No.44/2021 and connected cases

"Shri Brajeshwar Prasad: I have laid stress on another word. I refer to the Word 'Socialist'. I believe that the future of India is in Socialism. I believe in a Socialist order. When I say that I believe in a socialist order. I do not mean that I accept the Marxian interpretation of History. I do not believe in class war nor in the materialist Philosophy which is so widely prevalent among the socialist circles. By socialism I mean an equalitarian social order. Equality of opportunity without equality of income is a mere shibboleth. I believe that in India we have to evolve a new type of socialism consistent with the tradition and history of this land. The theory of materialism is a well-knit dogma. I think that we people in India have not to learn anything from Germany on philosophical speculation."

13. In D.S. Nakara v. Union of India [AIR 1983 SC 130] Desai,

J. said:

"The principle aim of socialist State is to eliminate inequality and status and standards of life. The basic frame work of socialism is to provide a decent standard of life to the working people and specially provide security from cradle to grave. This amongst others on economic side envisaged economic equality and equitable distribution of income. This is a blend of Marxism and Gandhism leaning heavily towards Gandhian socialism."

14. The welfare State canalises its function to fulfill the

aspiration of the citizen in accordance with Constitutional

principles and philosophy. L. C. Golak Nath and Others v. State of

Punjab and Another [1967 KHC 740] the Apex Court spoke about the

preamble:

WA No.44/2021 and connected cases

"It contains in a nutshell, its ideals and its Aspirations. The preamble

is not a platitude but the mode of its realisation is worked out in

detail in the Constitution."

15. Article 39(c) outlines the guiding principles for the

State to prevent wealth concentration and promote means of

production for the common good. Additionally, Article 43A

emphasizes worker participation in industrial management, while

Article 43B refers to the promotion of co-operative society by the

State. These constitutional provisions aim to shape the economic

structure by enhancing production capabilities and ensuring

equitable wealth distribution. Another aspect of economic policy

aims to alleviate the sense of injustice, as those at a disadvantage

would fear that in the economic structure of the State, those who

are having an advantage alone would benefit from the State. When

formulating economic or social policies, the State's primary

concern is the pursuit of justice. This concept of justice hinges

on balancing advantages and disadvantages within society. John

Rawls in his seminal book A 'Theory of justice' (Rawls 1971) and

'Political Liberalism' (1993) proposed two principles of justice. WA No.44/2021 and connected cases

● Each person has an equal claim to fully adequate scheme

of equal basic rights and liberties, which scheme is

compatible with the same scheme for all; and in this

scheme the equal political liberties, and only those

liberties, are to be guaranteed their fair value.

● Social and economic inequalities are to satisfy two

conditions:(a) They are to be attached to positions

and offices open to all under conditions of fair

equality of opportunity; and (b), they are to be to

the greatest benefit of the least advantaged members

of society.

This gave rise to the idea of distributive justice, which focuses

on the equitable distribution of resources across diverse groups.

This idea is against the concentration of wealth on individuals.

It promotes the distribution of wealth to impact community

interest.

16. Peter Vallentyne in his article Distributive Justice

argues on prioritarianism as a pattern of distribution. 1

Available @ https://philarchive.org/rec/VALDJ , last visited on 11/4/24 WA No.44/2021 and connected cases

"Pure egalitarianism is concerned with the purely comparative

concern of giving people equal shares, whereas prioritarianism is

concerned with making people's lives go better, with greater importance

assigned to lives that are going less well."

17. In an article by Arnold F Adolf Mckee2 he explains

distributive justice as:

"Turning now to distributive justice in my preferred sense and beginning with the stage of basic concept, I take this as requiring a fair sharing out of community benefits and burdens among members. When a group of individuals composes a communion, properly speak- ing, (cf., a labor union and a crowd at an accident), certain common goods and charges arise, and distributive justice calls for equivalence between what is due to or from each and what is received or contributed. In the modern state what are primarily in question in the economic domain are public and merit goods and the means of financing them. At bottom, distributive justice is a form of virtue, of course, concerned with human behavior, even if, as in all talk about justice, we tend to focus in a natural way on the reflection in practical affairs of behaviour. Accordingly, the obligation to ensure distributive justice falls primarily on those in authority; citizens for their part have the duty in social justice (its origin as "legal" justice makes the point clearer) of complying with the just decisions of the government and its executive arm."

18. As our preamble proclaims, justice encompasses both

social justice and economic justice. It promises transformation

2 Review of Social Economy, Arnold F Mckee, XXXIX VOLUME, 1981 WA No.44/2021 and connected cases

through universally acknowledged measures. Social choice theory

and welfare economics serve as a method of preference to reflect

the values of social change. American economist Kennath J. Arrow

explored social choice theory. This theory is related to

translating individual preferences into the preferences of the

group. Our Constitution prioritizes collective transformation over

individual preferences. This group transformation is not only

confined to the transformation of socially and economically

marginalized communities on social indices but also empowering

economically disadvantaged groups. Economic justice is rooted not

in social criteria but rather in addressing economic disadvantages.

Amartya Sen, an Indian economist, in his article "Social Choice

and Social Welfare" reflected on Arrows view and states about

social choice theory for welfare economics as follows:

"The study of social choice as a formal discipline first came into its own in the late eighteenth century, when the subject was pioneered by French mathematicians, particularly J. C. Borda and Marquis de Condorcet. The intellectual climate of the time was greatly influenced by the European Enlightenment, with its interest in reasoned construction of a social order, and its commitment to the creation of a society responsive to people's preferences."

WA No.44/2021 and connected cases

19. There may be various ideals to comprehend justice and

while the Courts are not experts in defining ideals, they are

experts in holding that the Constitution recognizes such ideals in

defining justice. Another aspect of justice is the dimension of

the welfare State. The concept of the welfare State itself embodies

economic justice. Article 39, Directive Principles of State Policy

are considered fundamental in the governance of the Country.

Article 39B specifies that the ownership and control of material

resources of the community are distributed to subserve the common

good. Rawls' concept of justice as fairness revolves around

regulating social institutions for collective benefit and for the

advantage of all for cooperation. Rawls' argument is that "a just

system must generate its own support. This means that it must be

arranged so as to bring about its members the corresponding sense

of justice, an effective desire to act in accordance with rules

for the reasons of justice3"

20. In Dalmia Cement (Bharat) Ltd. v. Union of India, [(1996)

10 SCC 104], the Apex Court opined as follows in para.11 and 13.

Theory of justice, The concept of justice in political economy chapter V, Page 261 WA No.44/2021 and connected cases

11. The Preamble of the Constitution is the epitome of the basic structure built in the Constitution guaranteeing justice -- social, economic and political -- equality of status and of opportunity with dignity of person and fraternity. To establish an egalitarian social order, the trinity, the Preamble, the Fundamental Rights in Part III and Directive Principles of State Policy (for short, 'Directives') in Chapter IV of the Constitution delineated the socio-economic justice. The word 'justice' envisioned in the Preamble is used in a broad spectrum to harmonise individual right with the general welfare of the society. The Constitution is the supreme law. The purpose of law is realisation of justice whose content and scope vary depending upon the prevailing social environment. Every social and economic change causes change in the law. In a democracy governed by rule of law, it is not possible to change the legal basis of socio-economic life of the community without bringing about any corresponding change in the law. In interpretation of the Constitution and the law, endeavour needs to be made to harmonise the individual interest with the paramount interest of the community keeping pace with the realities of ever-changing social and economic life of the community envisaged in the Constitution. Justice in the Preamble implies equality consistent with the competing demands between distributive justice with those of cumulative justice. Justice aims to promote the general well-being of the community as well as individual's excellence. The principal end of society is to protect the enjoyment of the rights of the individuals subject to social order, well-being and morality. Establishment of priorities of liberties is a political judgment.

13. Social justice is the comprehensive form to remove social imbalances by law harmonising the rival claims or the interests of different groups and/or sections in the social structure or individuals by means of which alone it would be possible to build up a welfare State. The ideal of economic justice is to make equality of status meaningful WA No.44/2021 and connected cases

and life worth living at its best removing inequality of opportunity and of status -- social, economic and political.

21. In Natural Resources Allocation, In re, Special Reference

No. 1 of 2012, [(2012) 10 SCC 1]

113. Finally, reading auction as a constitutional mandate would be impermissible because such an approach may distort another constitutional principle embodied in Article 39(b). The said Article enumerating certain principles of policy, to be followed by the State, reads as follows:

"39. Certain principles of policy to be followed by the State.--The State shall, in particular, direct its policy towards securing--

(a)***

(b) that the ownership and control of the material resources of the community are so distributed as best to subserve the common good;"

The disposal of natural resources is a facet of the use and distribution of such resources. Article 39(b) mandates that the ownership and control of natural resources should be so distributed so as to best subserve the common good. Article 37 provides that the provisions of Part IV shall not be enforceable by any court, but the principles laid down therein are nevertheless fundamental in the governance of the country and it shall be the duty of the State to apply these principles in making laws. Therefore, this Article, in a sense, is a restriction on "distribution" built into the Constitution. But the restriction is imposed on the object and not the means. The overarching and underlying principle governing "distribution" is furtherance of common good. But for the achievement of that objective, the Constitution uses the generic word "distribution". Distribution has broad contours and cannot be limited to meaning only one method i.e. auction. It envisages all such methods available for distribution/allocation of natural resources which ultimately subserve the "common good".

WA No.44/2021 and connected cases

"119. The norm of "common good" has to be understood and appreciated in a holistic manner. It is obvious that the manner in which the common good is best subserved is not a matter that can be measured by any constitutional yardstick--it would depend on the economic and political philosophy of the Government. Revenue maximisation is not the only way in which the common good can be subserved. Where revenue maximisation is the object of a policy, being considered qua that resource at that point of time to be the best way to subserve the common good, auction would be one of the preferable methods, though not the only method. Where revenue maximisation is not the object of a policy of distribution, the question of auction would not arise. Revenue considerations may assume secondary consideration to developmental considerations."

22. It is in this background the role of the co-operative

societies and their importance in the distribution of ownership

and control of material resources preventing concentration of

wealth have to be understood.

IV. The earliest co-operative movement and its economic ideals:

23. In 1844 Rochdale pioneers in Lancashire in England showed

the world how ordinary people could become powerful through co-

operative movement. The labourers who organized the Rochdale

Pioneers, 150 years ago, were people suffering from the social

dislocations of the industrial revolution. They struggled to

survive periodic unemployment, low pay, unhealthy cities, and

dangerous workplaces. They had no social benefits--no insurance or WA No.44/2021 and connected cases

health care or pensions from their employers or from the state.

They were dependent on merchants who were sometimes unscrupulous,

who exploited the helplessness of the poor by selling at high

prices, by adulterating goods, or by trapping them with offers of

credit. And the Rochdale labourers faced these challenges in a time

and place when they had no vote, no democratically elected

government to represent them, no interventionist state to protect

them. Their answer to daunting social problems was a special kind

of self-help: mutual self-help, in which they would help themselves

by helping each other. It was a small start to a large international

movement4

24. The Co-operative movement embodies a community endeavor.

Part IX B of the Constitution, introduced by the 97th amendment,

embodies the realization of an economic model aimed at regulating

the distribution of wealth. The principles of co-operative movement

encompass self-help, self-responsibility, democracy, equality,

4 (The Meaning of Rochdale: The Rochdale Pioneers and the Co-operative Principles by by Brett Fairbairn ,

viewed from https://ageconsearch.umn.edu/) WA No.44/2021 and connected cases

equity and solidarity. Article 243ZI of the constitution reads

thus:

'Subject to the provisions of this Part, the Legislature of a State may, by law, make provisions with respect to the incorporation, regulation and winding up of co-operative societies based on the principles of voluntary formation, democratic member-control, member-economic participation and autonomous functioning.'

These principles ensure shared community benefit. In the post-

independence era, cooperative development received a boost, with

cooperatives being given a vital role in the various plans

formulated by the Planning Commission. The First Five Year Plan

(1951-56), outlined in detail the vision of the cooperative

movement in India and the rationale for emphasizing cooperatives

and panchayats as preferred organizations for economic and

political development. The Plan emphasized the adoption of the

cooperative method of organization to cover all aspects of

community development. It provided for the setting up of urban

cooperative banks, industrial cooperatives of workers, consumer

cooperatives, housing cooperatives, diffusion of knowledge through

cooperative training and education and recommended that every WA No.44/2021 and connected cases

government department follow the policy of building up

cooperatives.5

25. These executive orders are grounded in well-established

principles and economic policies of the Government, with the

backing of the Constitution. Its validity is not tested on the

basis of loss or gain to the public exchequer. The Court is not

the master of governance but rather the State is responsible for

shaping its policy in line with constitutional objectives. If the

distribution of assets and wealth is intended to benefit a co-

operative society, any monopoly created thereon cannot be said to

be a disadvantage to the group left out, as the group was left out

based on a fair dealing on the anvil of economic policy of the

State. The revenue gain or revenue loss is not the criteria upon

which a policy should be tested. The court cannot interfere with

the policy except in cases where it results in manifest

arbitrariness. If the State has adhered to economic policies

consistent with constitutional objectives, it cannot be questioned

through judicial review. The labourers of co-operative society

belonged to the least advantaged group, while an individual

5 https://www.cooperation.gov.in/sites/default/files/2022-12/History_of_cooperatives_Movement.pdf WA No.44/2021 and connected cases

contractor belonged to the advantageous distinct group. Although

both groups may share the same subject in pursuing business goals,

if the State can identify distinction, not related to the subject,

but differentiation on a larger goal; they become distinct in the

eyes of the Constitution. There cannot be any symmetrical claim

based on the subject of the contract awarded as claimants are

asymmetrically placed in terms of state policy. State policy aims

to foster co-operative society (rather it is used as a means) while

prioritising the collective interest of the community. The learned

author Michelle Maisese in his article on distributive justice 6

refers as follows: "some suggest a system of competition that

includes safety nets for those who cannot compete. This sort of

system combines the principle of equity with that of need. It

attempts to reward people for their productivity at the same time

that it ensures their basic needs are met". 7The focus of the

executive order, though ultimately related to the award of the

contract, is essentially a focus to promote community interest

consistent with the policies of the welfare State. Therefore,

individual contractors cannot claim parity of treatment with co-

6 Review of social economy Arnold F Mckee,XXXIX Volume 1981

Review of social economy Arnold F Mckee, XXXIX Volume, 1981 WA No.44/2021 and connected cases

operative entities. The Court cannot find any arbitrariness in

government having such policies in pursuit of the larger well-being

of the community. In the absence of any fundamental right that can

be claimed by the individual contractors, the rest is a matter of

State policy and where no parity can be claimed as the object of

differentiation is not in recognising individual interest but

rather the larger community interest.

In the light of the discussions, we find no reason to interfere

in the matter. Writ appeals fail and writ petitions are accordingly

dismissed.

Sd/-

A.MUHAMED MUSTAQUE, JUDGE

Sd/-

SHOBA ANNAMMA EAPEN, JUDGE

ms WA No.44/2021 and connected cases

PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF GOVERNMENT ORDER NUMBERED AS G.O.(ORDINARY) NO.568/2020/GO-OP. DATED 04.11.2020 WITH ENGLISH TRANSLATION.

WA No.44/2021 and connected cases

APPENDIX OF WP(C) 16921/2023

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE 2ND RESPONDENT'S NIT DATED 13.04.2023 Exhibit P2 A TRUE COPY OF THE BID DOCUMENT FOR THE WORK DATED NIL.

Exhibit P3                 A TRUE COPY OF G.O.(MS) NO. 41/2020/PWD
                           DATED 19.03.2020
Exhibit P4                 A TRUE COPY OF THE BID SUBMISSION
                           CONFIRMATION DATED 03.05.2023
Exhibit P5                 A TRUE COPY OF THE TENDER SUMMARY REPORT
                           FOR THE WORK DATED 18.05.2023
Exhibit P6                 A TRUE COPY OF THE COMPARATIVE BOQ CHART
                           DATED 18.05.2023 AND THE BOQ SUMMARY
                           DETAILS UPLOADED WITH EXT. P5
Exhibit P7                 A TRUE COPY OF G.O. (MS.) NO. 135/97/CO-OP
                           DATED 13.11.1997
Exhibit P8                 A TRUE COPY OF G.O(MS) NO. 44/04/PWD DATED
                           19.03.2004
Exhibit P9                 A TRUE COPY OF G.O.(MS) NO. 181/08/CO-OP
                           DATED 02.08.2008.
Exhibit P10                A TRUE COPY OF G.O.(P) NO. 311/14/FIN DATED
                           30.07.2014
Exhibit P11                A TRUE COPY OF G.O.(MS) NO.423/14/FIN DATED
                           30.07/2014
Exhibit P12                A TRUE COPY OF G.O.(P) NO.11/2015/FIN.
                           DATED 08.01.2015
Exhibit P13                A TRUE COPY OF G.O.(P) NO. 339/2015/FIN
                           DATED 07.08.2015
Exhibit P14                A TRUE COPY OF G.O. (RT) NO. 568/2020/CO-OP
                           DATED 04.11.2020
Exhibit P15                A TRUE COPY OF G.O. (MS.) NO. 44/2020 DATED
                           14.05.2020
Exhibit P16                A TRUE COPY OF THE ORDER DATED 26.05.2023
                           IN W.P.(C) NO. 16780/2023 OF THIS HON'BLE
                           COURT
RESPONDENT EXHIBITS
Exhibit R3(a)              A true copy of the judgment dated 17-11-
                           2020 in W.P.(C) No. 3760 of 2020
 WA No.44/2021 and connected cases


Exhibit R3(b)              True copy of the G.O.(MS) No.284/74 AD.
                           dated 28-10-1974
Exhibit R3(c)              True copy of the G.O.MS 136/78/AD. Dated
                           12-05-1978
PETITIONER EXHIBITS
Exhibit P17                A TRUE COPY OF THE FINANCIALS OF THE 3RD

RESPONDENT FOR THE FINANCIAL YEAR 2021-2022 Exhibit P18 A TRUE COPY OF THE GOVERNMENT ORDER BEARING NUMBER 10/2023/CO-OP DATED 13.06.2023 Exhibit P19 A TRUE COPY OF CIRCULAR NUMBER 31/10/09 DATED 09.11.2009 OF THE CENTRAL VIGILANCE COMMISSION RESPONDENT EXHIBITS Exhibit R1(b) True copy of GO(P) No.58/12/PWD dated 04.08.2012 Exhibit R1(a) Relevant pages of the clause 1913 of PWD Manual WA No.44/2021 and connected cases

APPENDIX OF WP(C) 23696/2023

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE MAJOR WORKS EXECUTED BY PETITIONER DURING PREVIOUS 5 YEARS Exhibit P2 TRUE COPY OF THE NOTICE INVITING TENDER PUBLISHED BY THE FIRST RESPONDENT DATED 01/06/2023 Exhibit P3 A TRUE COPY OF THE TENDER SUMMARY REPORT AT THE TECHNICAL STAGE DATED 21/06/2023 Exhibit P4 TRUE COPY OF THE FINANCIAL BID SUMMARY Exhibit P5 TRUE COPY OF G.O (MS.) NO. 135/97/CO-OP DATED 13.11.1997 ALONG WITH TYPED COPY OF G.O (MS.) Exhibit P6 TRUE COPY OF G.O (MS.) NO. 181/08/ CO-OP DATED 02.09.2008 ALONG WITH TYPED COPY OF G.O (MS.) Exhibit P7 TRUE COPY OF G.O (MS) NO.60/2019/PWD DATED 27.12.2019 Exhibit P8 TRUE COPY OF THE GOVERNMENT ORDER GO(MS).NO.41/2020/PWD DATED 19/03/2020 Exhibit P9 TRUE COPY OF THE GOVERNMENT ORDER G.O.(MS) NO. 4/2021 /CO-OP; DATED 09/02/2021 Exhibit P10 TRUE COPY OF THE G.O (MS.) NO.6/2022/PWD DATED 19.02.2022 Exhibit P11 TRUE COPY OF COMMON JUDGMENT IN W.P© NO.

24162 OF 2022 DATED 23.11.2022 Exhibit P12 TRUE COPY OF THE JUDGMENT RENDERED BY THE DIVISION BENCH OF THIS HON'BLE COURT IN W.A NO.132/2023 DATED 31/01/2023 Exhibit P13 TRUE COPY OF THE INTERIM ORDER OF THE HON'BLE SUPREME COURT IN SLP NO. 3033/2023 DATED 17/02/2023 Exhibit P14 TRUE COPY OF G.O (MS.) NO. 21/2022/PWD DATED 29.07.2022 Exhibit P15 TRUE COPY OF THE G.O NO. 10/2023/CO-OP DATED 13.06.2023 Exhibit P16 TRUE COPY OF TENDER SUMMARY REPORT OF TENDER ID. 2019-KFRB-306706-1 WA No.44/2021 and connected cases

Exhibit P17 TRUE COPY OF THE TENDER SUMMARY REPORT OF TENDER ID. 2018- KFRB -214255-1 Exhibit P18 TRUE COPY OF THE REGISTRATION CERTIFICATE PRODUCED BY THE SECOND RESPONDENT ALONG WITH THE BID SUBMITTED BY THEM IN THE SUBJECT WORK DATED 13/02/1925 Exhibit P19 TRUE COPY OF THE BOQ SUMMARY DETAILS OF CENTRALLY SPONSORED FUNDS IN TENDER ID:

2023- MORTH-746499-1 AND TENDER ID: 2023- MORTH- 74769-1 DATED NIL Exhibit P20 TRUE COPY OF MINUTES OF 44TH TENDER APPROVAL COMMITTEE MEETING HELD ON 01.07.2023 IN THE CHAMBER OF SECRETARY TO GOVERNMENT, PWD Exhibit P21 TRUE COPY OF THE INTERIM ORDER IN WP © 16780 OF 2023 DATED 26.05.2023 Exhibit P22 A TRUE COPY OF THE DATA OF BOARD OF DIRECTOR OF 2ND RESPONDENT SOCIETY EXTRACTED FROM THE WEBSITE OF ULCCS LTD Exhibit P23 A TRUE COPY OF THE DATA EXTRACTED FROM THE WEBSITE OF THE MINISTRY OF CORPORATE AFFAIRS Exhibit P24 TRUE COPY JUDGMENT IN WP(C) 29442 OF 2022 DATED 03.01.2023 Exhibit P25 A TRUE COPY OF THE LETTER OF ACCEPTANCE DATED 22.07.2023 Exhibit P26 A TRUE COPY OF THE E-MAIL COMMUNICATION DATED 20.07.2023 SEND BY THE PETITIONER RESPONDENT EXHIBITS Exhibit R2(a) A true copy of the certificate dated 06-10-

2023 issued by the Assistant Registrar of Co-operative Society, Vatakara Exhibit R2(b) A true copy of the G.O.(MS) No.44/01/PWD dated 19-03-2004 Exhibit R2(e) A true copy of the PWD registration certificate of the 2nd respondent Exhibit R2(c ) A true copy of the G.O.(Rt)NO.568 2020 Co-

op dated 04-11-2020 Exhibit R2(d) A true copy of the judgment dated 17-11- 2020 in W.P.(C) No.3760 of 2020 PETITIONER EXHIBITS WA No.44/2021 and connected cases

Exhibit P27 TRUE COPY OF THE REPLY SUBMITTED BY THE HON'BLE MINISTER BEFORE THE LEGISATIVE ASSEMBLY OF KERALA DATED 09.08.2023 Exhibit P28 TRUE COPY OF THE ENGLISH TRANSLATION OF REPLY SUBMITTED BY THE HON'BLE MINISTER BEFORE THE LEGISLATIVE ASSEMBLY OF KERALA 09.08.2023 Exhibit P29 TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE THIRD RESPONDENT IN WP © 29442 OF 2022 WA No.44/2021 and connected cases

APPENDIX OF WP(C) 27723/2023

PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.

G.O.(MS.) NO. 135/97/CO-OP DATED 13.11.1997 Exhibit P2 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.(B) G.O.(MS.) NO. 44/04/PWD DATED 19.03.2004 Exhibit P3 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.(C) G.O.(MS.) NO. 181/08/CO-OP DATED 02.08.2008 Exhibit P4 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.(D) G.O.(MS.) NO. 41/2020/PWD DATED 19/03/2020 Exhibit P5 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.(E) G.O.(RT.) NO. 568/2020/CO-OP. DATED 14.11.2020 Exhibit P6 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.

(F) G.O.(MS.) NO. 10/2023/CO-OP DATED 13.06.2023 Exhibit P7 A TRUE COPY OF THE FINANCIALS OF THE 3RD RESPONDENT FOR THE FINANCIAL YEAR 2021-2022 Exhibit P8 A TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.G.O. (MS.) NO. 44/2020 DATED 14.05.2020 Exhibit P9 A TRUE COPY OF CIRCULAR NUMBER 31/10/09 DATED 09.11.2009 OF THE CENTRAL VIGILANCE COMMISSION.

Exhibit P10 TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.G.O.(P) NO. 311/14/FIN DATED 30.07.2014 Exhibit P11 A TRUE COPY OF THE GOVERNMENT ORDER VIDE NO. G.O (MS) NO.423/14/FIN DATED 26.09.2014 Exhibit P12 A TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.G.O.(P) NO.11/2015/FIN. DATED 08.01.2015 Exhibit P13 A TRUE COPY OF THE GOVERNMENT ORDER VIDE NO.G.O.(P) NO. 339/2015/FIN., DATED 07.08.2015 Exhibit P14 A TRUE COPY OF THE LETTER ISSUED BY CVCC DATED 05.12.2020 TO THE PROJECT DIRECTOR, KRFB WA No.44/2021 and connected cases

Exhibit P15 A TRUE COPY OF FILE NO.PWD-D1/462/2017-PWD OF THE PWD.

Exhibit P16 A TRUE COPY OF A LIST PERTAINING TO MEMBERS 1ST PETITIONERS ASSOCIATION .

Exhibit P17 A TRUE COPY OF THE CERTIFICATE OF REGISTRATION OF THE 1ST PETITIONER ASSOCIATION DATED 11.01.1983.

Exhibit P18 A TRUE COPY OF THE AUTHORISATION ISSUED BY THE STATE CHAIRMAN OF THE 1ST PETITIONER FOR FILING THIS WRIT PETITION.

RESPONDENT EXHIBITS EXHIBIT R4(b) True copy of the Government Letter No.PWD-

H3/2/2019/PWD dated 3.12.2019 EXHIBIT R4(a) True copy of the judgment in WP(C).No.3189 and 3760/2020 dated 17.11.2020 EXHIBIT R4(C) True copy of the G.O.(MS)NO.4/2021/Co-op DATED 09.02.2021 Exhibit R3(a) A true copy of the share certificate dated 06.10.2023 issued by the Assistant Registrar (General) of Co-operative Societies, Vadakara Exhibit R3(b) A true copy of the judgment dated 17-11- 2020 in W.P.(c) No. 3760 of 2020 Exhibit R3(c) A true copy of the G.O.(MS) No.284/74 AD.

dated 28-10-1974 Exhibit R3(d) A true copy of the G.O.MS 136/78/AD dated 12-05-1978 Exhibit R3(e) A true copy of the relevant extracts of the bye laws approved by the Co-operative Department Exhibit R3(f) A true copy of the details of the benefits provided by the society to the labourers WA No.44/2021 and connected cases

PETITIONER ANNEXURES ANNEXURE A TRUE COPY OF GOVERNMENT ORDER NUMBERED AS G.O.(ORDINARY) NO.568/2020/CO-OP DATED 04/11/2020 WITH ENGLISH TRANSLATION.

 
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 : IDRC

 
 
Latestlaws Newsletter