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

M/S Multitech Automation vs The State Of Rajasthan ...
2025 Latest Caselaw 4965 Raj

Citation : 2025 Latest Caselaw 4965 Raj
Judgement Date : 21 January, 2025

Rajasthan High Court - Jodhpur

M/S Multitech Automation vs The State Of Rajasthan ... on 21 January, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:3914]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 350/2025

M/s Multitech Automation, M/s Multitech Automation Having Its
Office At 560-B, 8Th C- Road, Sardarpura, Jodhpur Through Its
Sole Proprietor Mr. Anoop Kothari, S/o Late Shri C.m. Kothari,
Aged About 42 Years.
                                                                       ----Petitioner
                                       Versus
1.       The    State      Of     Rajasthan,         Through        The   Secretary,
         Department Of Skill, Employment And Entrepreneurship
         Secretariat, Jaipur.
2.       The Director (Training), Directorate Of Technical Education
         (Training) Rajasthan, Jodhpur, W-6 Gaurav Path Jodhpur.
3.       The Commissioner, Department Of Skill, Employment And
         Entrepreneurship Secretariat, Jaipur.
4.       Technosys       Systems,        B-16B,        Indrapuri     Satya    Nagar,
         Jhotwara Jaipur Through Its Manager Mr. Jatin Acharya.
                                                                    ----Respondents
                                 Connected With
                    S.B. Civil Writ Petition No. 326/2025
M/s Multitech Automation, Having Its Office At 560-B, 8Th C-
Road, Sardarpura, Jodhpur Through Its Sole Proprietor Mr. Anoop
Kothari S/o Late Shri C.m. Kothari, Aged About 42 Years.
                                                                       ----Petitioner
                                       Versus
1.       The    State      Of     Rajasthan,         Through        The   Secretary,
         Department Of Skill, Employment And Entrepreneurship
         Secretariat, Jaipur.
2.       The Director, Directorate Of Technical Education (Training)
         Rajasthan, Jodhpur, W-6 Gaurav Path Jodhpur.
3.       The Commissioner, Department Of Skill, Employment And
         Entrepreneurship Secretariat, Jaipur.
4.       Technosys       Systems,        B-16B,        Indrapuri     Satya    Nagar,
         Jhotwara Jaipur Through Its Manager Mr. Jatin Acharya.
                                                                    ----Respondents
                    S.B. Civil Writ Petition No. 365/2025
M/s Multitech Automation, Having Its Office At 560-B, 8Th C-

                        (Downloaded on 21/01/2025 at 09:56:43 PM)
 [2025:RJ-JD:3914]                        (2 of 5)                           [CW-350/2025]


Road, Sardarpura, Jodhpur Through Its Sole Proprietor Mr. Anoop
Kothari, S/o Late Shri C.m. Kothari, Aged About 42 Years.
                                                                        ----Petitioner
                                         Versus
1.       The     State       Of      Rajasthan,       Through        The    Secretary,
         Department Of Skill, Employment And Entrepreneurship
         Secretariat, Jaipur.
2.       The        Director,       (Training),      Directorate       Of    Technical
         Education (Training) Rajasthan, Jodhpur, W-6 Gaurav Path
         Jodhpur.
3.       The Commissioner, Department Of Skill, Employment And
         Entrepreneurship Secretariat, Jaipur.
                                                                     ----Respondents


For Petitioner(s)               :    Mr. Sandeep Shah, Sr. Advocate with
                                     Mr. Shretha Mathur, Mr. Nishant Bora,
                                     Mr. Harshvardhan Thanvi & Ms. Divya
                                     Bapna
For Respondent(s)               :    Mr. I.R. Choudhary, AAG assisted by
                                     Mr. Kuldeep Singh Solanki &
                                     Mr. Jai Pareek
                                     Mr. Sajjan Singh Rathore, AAG
                                     assisted by Ms. Mehali Mehta &
                                     Mr. Vikram Choudhary
                                     Mr. Jayant Mahecha



                HON'BLE MS. JUSTICE REKHA BORANA

Order

21/01/2025

1. The present writ petitions have been filed aggrieved of the

orders dated 05.12.2024 and 24.12.2024.

2. The case of the petitioner is that despite it being declared

responsive in the technical bid at the first instance by the

Procuring Authority vide order dated 29.11.2024, on an appeal

been filed by one M/s Technosys Systems, Jaipur (Raj.)

(Respondent No.4), the First Appellate Authority proceeded on to

[2025:RJ-JD:3914] (3 of 5) [CW-350/2025]

set aside the said order dated 29.11.2024 without affording any

opportunity of hearing to the petitioner.

3. Learned Senior Counsel appearing for the petitioner submits

that the First Appellate Authority decided against the petitioner-

Firm on the premise that the it had submitted wrong declaration

regarding it not being blacklisted whereas it had been blacklisted

by the Agricultural University, Jodhpur on 17.01.2023.

4. The said order dated 17.01.2023 was stayed by this Court in

S.B. Civil Writ Petition No.17105/2024 (M/s Multitech Automation

vs. State of Rajasthan & Ors.) vide order dated 21.10.2024 and

the petitioner-Firm submitted its bid only after the said interim

order been passed on 21.10.2024.

5. Considering the said interim order dated 21.10.2024 only,

the petitioner-Firm was declared responsive by the Procuring

Authority. The said order was set aside by the First Appellate

Authority without affording any opportunity of hearing to the

petitioner-Firm despite it having been impleaded as respondent in

the First Appeal.

6. Counsel further submits that the Procuring Authority could

not even have passed the order dated 05.12.2024 in terms of Rule

38 of the Rajasthan Transparency in Public Procurement Rules,

2013 because as per the said provision the Procuring Authority

cannot be the Appellate Authority.

In support of this submission, counsel relied upon the

judgment passed by a Co-ordinate Bench of this Court at Jaipur in

the case of Yashi Consulting vs. State of Rajasthan & Ors.;

S.B. Civil Writ Petition No.15034/2023 (decided on

30.11.2023).

[2025:RJ-JD:3914] (4 of 5) [CW-350/2025]

7. Counsel further submits that the Second Appellate Authority

too, without dealing with the ground of non-opportunity of hearing

to the petitioner and of the non-competence of the Procuring

Authority to pass the order dated 05.12.2024, dismissed its

appeal on the ground which had already been taken into

consideration by the Procuring Authority while declaring the

petitioner-Firm responsive on 29.11.2024.

8. Learned AAG appearing on behalf of the respondent-State

submits that the order was rightly passed by the First appellate

Authority as the petitioner-firm had filed a false

affidavit/declaration comprising of total incorrect facts which was a

clear breach of the tender conditions.

However, he is not in a position to satisfy this Court as to

why the petitioner-Firm was not granted an opportunity of hearing

by the First Appellate Authority and further as to whether the

Procuring Authority was the competent authority to pass the

order dated 05.12.2024.

9. Heard the counsels and perused the record.

10. At this stage, counsel appearing for private respondent No.4,

on instructions, submits that he has no objection if the orders

impugned are set aside and the matters are remanded back to the

First Appellate Authority to pass orders afresh after affording an

opportunity of hearing to the petitioner-Firm.

11. Learned AAG also does not refute the said submission and

submits that the matters be remanded back to the First Appellate

Authority to be decided afresh.

12. In view of the submission made, the orders impugned are

hereby quashed and set aside. Let the matters be remanded back

[2025:RJ-JD:3914] (5 of 5) [CW-350/2025]

to respondent No.3- Commissioner, Department Of Skill,

Employment And Entrepreneurship Secretariat, Jaipur for decision

afresh after affording an opportunity of hearing to the petitioner-

Firm.

13. Respondent No.3 shall be under an obligation to pass a

decision afresh within a period of two weeks from now. The

petitioner, concerned State authorities/representatives as well as

the private respondents (whosoever has been issued the work

order) shall remain present before the Commissioner on

27.01.2025 and the Commissioner shall not be under an obligation

to issue fresh notices to any of the parties.

14. Till the decision afresh is taken by the First Appellate

Authority i.e. respondent No.3-Commissioner, Department Of Skill,

Employment And Entrepreneurship Secretariat, Jaipur, the work

orders issued qua the work in question and the agreements as

executed between the parties shall not be acted upon.

15. With the above directions, the present writ petitions are

disposed of.

16. Stay petition and pending applications, if any, stand

disposed of.

(REKHA BORANA),J 708,709,711-KashishS/-

Powered by TCPDF (www.tcpdf.org)

 
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