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

The Nagar Panchayat Nirmali Through Its ... vs Baba Debraha Enterprises A ...
2025 Latest Caselaw 697 Patna

Citation : 2025 Latest Caselaw 697 Patna
Judgement Date : 22 July, 2025

Patna High Court

The Nagar Panchayat Nirmali Through Its ... vs Baba Debraha Enterprises A ... on 22 July, 2025

Author: Partha Sarthy
Bench: Partha Sarthy
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Letters Patent Appeal No.159 of 2025
                                       In
                 Civil Writ Jurisdiction Case No.17496 of 2023
     ======================================================
1.    The Nagar Panchayat Nirmali through its Executive Officer, District -
      Supaul.
2.   The Executive Officer, Nagar Panchayat, Nirmali, District- Supaul, namely
     Shashi Kant, aged about 40 years, Male, Son of Surendra Prasad Singh.

                                                                ... ... Appellant/s
                                      Versus
1.   Baba Debraha Enterprises a proprietorship Firm through its proprietor
     namely Rakesh Ranjan. Having its registered office at Khesra No. 2469,
     1629, Gandhi Nagar, Rajeev Nagar, Patna and its corporate office at flat no.
     704, Raut City, Apartment, Near Rudra Marriage Hall, Saguna Khagaul
     Road, Police Station Danapur, District - Patna through its authorized
     signatory namely Nimikesh Kumar Nirla (Male), Son of Nageshwar Prasad
     Jayswal, resident of 208, opposite Metagally, Post Office - Lok Nayaka
     Nagar, Hebbal, Mysore, Police Station - Metagally, District- Mysore,
     Karnataka.
2.   The State of Bihar through the Secretary, Department of Industries,
     Government of Bihar, Patna.
3.   The Secretary, Department of Industries, Government of Bihar, Patna.
4.   The Secretary, Panchayati Raj Department, Government of Bihar, Patna.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s   :      Mr. Abhay Shankar Singh, Advocate
                                  Mr. Barun Kumar Singh, Advocate
     For the Res. No.1     :      Mr. Sanjeev Kumar, Advocate
                                  Mr. Prabhashankar Mishra, Advocate
                                  Mr. Navneet Dubey, Advocate
     For the State         :      Mr. Additional Advocate General-7
     ======================================================
     CORAM: HONOURABLE THE CHIEF JUSTICE
             and
             HONOURABLE MR. JUSTICE PARTHA SARTHY
     ORAL JUDGMENT
     (Per: HONOURABLE THE CHIEF JUSTICE)

      Date : 22-07-2025

                     The present appeal has been filed under Clause-X,

      Appendix-E of the Letters Patent of Patna High Court Rules by

      the appellants who are original respondent nos.4 and 5 in the
 Patna High Court L.P.A No.159 of 2025 dt.22-07-2025
                                            2/11




         writ petition. The appellants are aggrieved by the direction

         issued by the learned Single Judge to make payment of

         Rs.28,45,790/- to the original petitioner.

                        2. The factual matrix of the present case is as under:

                        2.1 The present opponent no.1 is the original writ

         petitioner which had preferred the petition under Article 226 of

         the Constitution of India before the learned Single Judge in

         which the writ petitioner prayed that the writ of mandamus be

         issued commanding the respondents to make the payment in lieu

         of supply done pursuant to the work order dated 05.05.2022 to

         the tune of Rs.43,60,498/- along with interest @ 18% and other

         expenses incurred upon maintaining the materials at the site

         including refund of security deposit and refund of illegally

         deducted amount.

                        2.2 It is the case of the writ petitioner that the

         respondent no.5, i.e., the Executive Officer, Nagar Panchayat of

         a particular district floated expression of interest in the Gem

         Portal. The petitioner participated in the same and thereafter the

         respondent awarded the work order dated 05.05.2022. It is the

         case of the petitioner that, as per the said work order, the

         petitioner had to supply 48 pieces of Wheel Barrows and 6

         pieces of Hooper Tippers. It is further the case of the petitioner
 Patna High Court L.P.A No.159 of 2025 dt.22-07-2025
                                            3/11




         that the work order was generated on 05.05.2022 and on the

         basis of the said work order, the petitioner had purchased 6

         pieces of Hooper Tippers and the other materials. Thereafter the

         concerned respondents have initially accepted 4 pieces of

         Hooper Tippers and 48 pieces of Wheel Barrows and an

         assurance was given to purchase the balance 2 Hooper Tippers.

         However, the respondents did not fulfil the said promise. In fact,

         as per the terms and conditions of the work order, the petitioner

         purchased all the 6 Hooper Tippers and also got registered all

         the 6 vehicles in the name of the Executive Officer, Nagar

         Panchayat, respondent no.5.

                        2.3 It is the further case of the petitioner that

         thereafter the petitioner made several representations before the

         respondent authorities and requested them to take the delivery

         of the remaining 2 vehicles and make the payment as per the

         work order, despite which no response was given by the

         respondent authorities. The petitioner, therefore, preferred the

         captioned writ petition before the learned Single Judge.

                        2.4 The learned Single Judge partly allowed the

         petition whereby the direction has been issued to the present

         appellants/original         respondents      to   pay   an   amount   of

         Rs.28,45,790/- incurred by the petitioner for purchase of the
 Patna High Court L.P.A No.159 of 2025 dt.22-07-2025
                                            4/11




         vehicles as per the terms and conditions of the bid documents.

         So far as the other prayers of the petitioner are concerned, the

         learned Single Judge did not grant such prayers.

                        2.5 The original respondent nos.4 and 5, aggrieved

         by the aforesaid direction issued by the learned Single Judge,

         has preferred the present appeal.

                        3. Heard Mr. Abhay Shankar Singh, learned counsel

         for the appellants and Mr. Sanjeev Kumar, the learned counsel

         for the respondent.

                        4. The learned counsel for the present appellants

         would mainly contend that there are disputed questions of fact

         and, therefore, the learned Single Judge ought not to have

         entertained the petition by giving a direction to the present

         appellants to pay the amount as stipulated in the impugned

         order. The learned counsel at this stage has referred to the

         averments made in the counter affidavit filed on behalf of

         respondent nos. 4 and 5, more particularly paragraphs 8 and 9.

         After referring to the said averments, the learned counsel

         submits that the work order was generated on 05.05.2022 but as

         per the stock register, the supply was already made on

         04.05.2022

even before the work order was generated. It has

further been contended that only 4 pieces of Hooper Tippers Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

were supplied because there was no approval of 6 Hooper

Tippers. The learned counsel further submits that, as per the

letter dated 29.06.2019 issued by the Urban Development

Department, Govt. of Bihar, only one Tipper was to be used for

every 10,000 people and as per the census, 2011, the population

of the concerned Nagar Panchayat was 20,189, whereas, as per

the caste survey of 2023, total population in the concerned

Panchayat was 27, 354. Thus, as per the standard fixed by the

concerned department, considering the population of less than

30,000 people, maximum purchase of Hooper Tippers

permissible was only 3, despite which 4 Tippers were

purchased. It is, therefore, contended that there is no need to

purchase 2 more Tippers pursuant to the aforesaid policy of the

concerned department of the State Government. The learned

counsel, therefore, urged that the present appellants have not

committed any illegality by refusing to take the delivery of

remaining two vehicles though the bid was issued for purchase

of 6 vehicles. It is also contended that, till date, the remaining

two vehicles have not been supplied and, therefore, the learned

Single Judge has committed an error while giving direction to

the appellants herein to pay the amount of Rs. 28,45,790/-.

Learned counsel, therefore, urged that the impugned order Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

passed by the learned Single Judge be set aside.

5. On the other hand, learned counsel appearing for

the present opponent/original petitioner has vehemently opposed

the present appeal. Learned counsel referred the observation

made by the learned Single Judge in the impugned order.

Learned counsel further referred the documents which are

annexed with the memo of petition. He would mainly contend

that bid was invited for supply of 6 Hooper Tippers. Learned

counsel referred page -27, Annexure -2 of the compilation. It is

contended that it has specifically been stated in the bid itself that

the expenditure involved for this purpose has received the

sanction of the competent financial authority and the funds are

available under the proper head in the sanction budget allotment

for the concerned financial year. It is further contended that

initially on 06.05.2022 as per the work order, 4 Hooper Tippers

were supplied to the concerned respondent for which the

payment has been received by the petitioner. It is also pointed

out from the record that, in fact, the petitioner, who is the

supplier, has purchased the vehicles from the concerned

manufacturer. The remaining 2 vehicles were also purchased by

the petitioner/supplier. The petitioner has shown willingness to

supply 2 remaining vehicles to the respondents, however, the Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

respondents did not take the delivery though requested time and

again by several representations. Learned counsel has referred

the representations made by the petitioner, copies of which are

annexed with the memo of petition.

6. Learned counsel for the present opponent/original

petitioner has contended before us that, in fact, the petitioner is

ready and willing to supply 2 remaining Hooper Tippers to the

concerned respondent authority within a period of one week

from today. However, so far as maintenance of the aforesaid

vehicles are concerned for a period of one year, as per the

original terms and conditions of the tender, it has been

contended that the petitioner was required to maintain the

vehicles for a period of one year from the date of purchase and,

in fact, the purchase was made in the year 2022, hence, the

petitioner was not liable to maintain the vehicles after giving

the delivery of the same to the concerned respondent.

7. We have considered the submissions canvassed by

the learned advocates appearing for the parties. We have also

perused the materials placed on record. We have also gone

through the reasoning recorded by the learned Single Judge

while passing the impugned order. It transpires from the record

that respondent nos. 4 and 5 issued the tender bid document Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

which is placed on record at page 22. As per the said bid

document, the petitioner participated in the said process. The

petitioner was selected and, as per the work order, he was

required to supply 6 Hooper Tippers by 15 th May 2022.

Annexure -2, page -27 is the contract dated 05.05.2022. It is not

in dispute that, as per the said contract, clause 1.10.1 provides

that the expenditure involved for the purpose has received the

sanction of the competent financial authority. It has further been

observed in clause 1.10.2 that the funds are available under the

proper head in the sanction budget allotment for the concerned

financial year. It is also not in dispute that pursuant to the said

contract, the petitioner had given delivery of 4 Hooper Tippers

to the concerned respondent on 06.05.2022. Tax invoices are

placed on record at page -30 of the compilation. It is also not in

dispute that the payment qua the said 4 vehicles has been made

to the respondent/original petitioner. Thus, in the present matter,

the dispute is with regard to the remaining 2 Hooper Tippers, the

vehicles which are already purchased by the petitioner as a

supplier from the concerned manufacturer on the basis of the bid

document, and as per the contract awarded to the petitioner, the

work order which has been given to the petitioner. It is specific

case of the petitioner that the petitioner had purchased the Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

remaining 2 vehicles also and both the vehicles have been

immediately registered in the name of the Executive Officer of

the concerned Panchayat. We have gone through the counter

affidavit filed by respondent nos. 4 and 5. Surprisingly, it is for

the first time, the case of the respondent before this Court that,

as per the letter dated 29.06.2019 of the Urban Development

Department of the State Govt., one Tipper was to be used for

population of every 10,000. The population of the concerned

Panchayat is less than 30,000. Therefore, only 3 vehicles were

required. We are of the view that the aforesaid contention is

nothing but an afterthought. The respondent nos. 4 and 5 were

aware of the aforesaid letter which was issued long back in the

year 2019, despite which the bid was issued in the year 2022 for

purchase of 6 vehicles. Even work order has been issued in

favour of the petitioner and, in fact, 4 vehicles have been

purchased by the appellants from the respondent/original

petitioner.

8. At this stage, we would like to observe that the

learned Single Judge has partly allowed the petition and the

other reliefs prayed by the petitioner have not been granted in

favour of the petitioner. Thus, the dispute is with regard to the

payment of Rs. 28,45,790/- incurred by the petitioner for Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

purchase of the 2 Hooper Tippers from the concerned

manufacturer. We are of the view that once the petitioner has

purchased the vehicles pursuant to the bid issued by the

respondent and as per the work order, the respondent was

required to take the delivery of the said vehicles as per the terms

and conditions of the bid document. There was no fault on the

part of the petitioner and because of the fact that the respondent

did not take the delivery of remaining 2 vehicles from the

petitioner, the petitioner has suffered a loss.

9. We are, therefore, of the view that the learned

Single Judge has not committed any error while issuing

direction to the respondents to pay an amount of Rs. 28,45,790/-

incurred by the petitioner for the purchase of the vehicles in

question. However, at the same time, at this stage, we record

that the learned counsel appearing for the present opponent/

original petitioner has, under the instruction, submitted that the

delivery of the remaining 2 vehicles in question would be given

to respondent nos. 4 and 5 as per the bid document/work order

within a period of one week. It is needless to observe that the

original petitioner shall maintain the vehicles in question for a

period of one year from the date of supply as per the original

terms and conditions of the bid document.

Patna High Court L.P.A No.159 of 2025 dt.22-07-2025

10. In view of the aforesaid, the appeal is partly

allowed to the aforesaid extent.

11. Interlocutory application(s), if any, shall also

stand disposed of.




                                                 (Vipul M. Pancholi, CJ)


                                                      (Partha Sarthy, J)

Sanjay/Sunil

AFR/NAFR                  NAFR
CAV DATE                  NA
Uploading Date            24.07.2025
Transmission Date         NA
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter