Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Multitech Automation vs The State Of Rajasthan
2025 Latest Caselaw 978 Raj

Citation : 2025 Latest Caselaw 978 Raj
Judgement Date : 12 May, 2025

Rajasthan High Court - Jodhpur

M/S Multitech Automation vs The State Of Rajasthan on 12 May, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:16502 qua CW 3497/2025 a-w connected matters]
[2025:RJ-JD:16514 qua CW 6362/2025]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN

                                   AT JODHPUR

                 S.B. Civil Writ Petition No. 3497/2025

M/s Multitech Automation, R/o 505 7 th B Road Sardarpura
Jodhpur through its Sole Proprietor Mr. Anoop Kothari S/o Late
Shri C.M. Kothari.aged 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, Enployment and
         Entrepreneurship Secretariat, Jaipur.
4.       Technosys Systems,                B-16B        Indrapuri     Satya    Nagar,
         Jhotwara, Jaipur.
                                                                     ----Respondents
                                  Connected With
                  S.B. Civil Writ Petition No. 341/2025
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.       M/s Puri Scientific Works through Director Keshav Puri S/o
         Deepak Puri, aged about 25 years, R/o 1-B Fibune
         Colony, Ambala Cantt, Haryana.

                                                                     ----Respondents
                  S.B. Civil Writ Petition No. 369/2025
M/s Multitech Automation, having its Office at 560-B, 8 th 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,

                         (Downloaded on 15/05/2025 at 09:32:49 PM)
 [2025:RJ-JD:16502 qua CW 3497/2025 &      (2 of 39)                        [CW-3497/2025]
connected matters]
[2025:RJ-JD:16514 qua CW 6362/2025]



          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.       M/s Puri Scientific Works through Director Keshav Puri S/o
          Deepak Puri, aged about 25 years, R/o 1-B Fibune
          Colony, Ambala Cantt, Haryana.
                                                                       ----Respondents
                     S.B. Civil Writ Petition No. 370/2025
 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 (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
                    S.B. Civil Writ Petition No. 3502/2025
 M/s Multitech Automation, having its Office at 505 7th B Road
 Sardarpura Jodhpur through its Sole Proprietor Anoop Kothari S/
 o Late 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
                                                                       ----Respondents

                    S.B. Civil Writ Petition No. 6362/2025

  M/s Multitech Automation, having its Office at 505 7 th B Road
  Sardarpura Jodhpur through its Sole Proprietor Mr. Anoop

                           (Downloaded on 15/05/2025 at 09:32:49 PM)
 [2025:RJ-JD:16502 qua CW 3497/2025 &      (3 of 39)                         [CW-3497/2025]
connected matters]
[2025:RJ-JD:16514 qua CW 6362/2025]



  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 Enterpreneurship
           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.       M/s El - Tronics, having address at 86/87A, Dhuleshwar
           Garden C Scheme, Jaipur Rajasthan.
                                                                       ----Respondents


For Petitioner(s)               :      Mr. Vikas Balia, Sr. Advocate assisted
                                       by Mr. Ankur Mathur, Mr. Udit Mathur,
                                       Ms. Shrestha Mathur, Ms. Divya
                                       Bapna and Mr. Harshwardhan Thanvi.
For Respondent(s)               :      Mr.   Rajendra    Prasad,    Advocate
                                       General assisted by Mr. Anirudh Singh
                                       Shekhawat.
                                       Mr. Vikram Singh Choudhary for Mr.
                                       I.R. Choudhary, AAG.
                                       Mr. Vijay Bishnoi, Mr. Sachin Lohiya,
                                       Mr. Jayant Mahecha and Mr. Shyam
                                       Kant Sharma.


                  HON'BLE DR. JUSTICE NUPUR BHATI

Order

Pronounced on :12/05/2025

1. In S.B.C.W.P. Nos.3497/2025, 341/2025, 369/2025, 370/2025

and 3502/2025, arguments were heard and concluded and the order

was reserved on 25.03.2025 and in S.B.C.W.P. No.6362/2025, involving

identical controversy, arguments were heard and concluded and the

order was reserved on 26.03.2025. This batch of writ petitions involving

identical controversy is being decided by this common order. The

[2025:RJ-JD:16502 qua CW 3497/2025 & (4 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

instant writ petitions under Article 226 of the Constitution of India

have been filed with the following respective prayers:

In S.B.C.W.P. No.3497/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) the impugned order dated 29.01.2025 (Annexure-A/24) passed by the Appellate Authority may kindly be quashed and set aside.

(b) That the revised technical evaluation dated 05.12.2024 (Annexure-16) may also be quashed and set aside.

(c) That the respondent authorities may further be directed to declare the petitioner as lowest bidder and award work order in favour of the petitioner firm along with all consequential benefits.

(d) That without prejudice to the above refer reliefs and in alternative the NIT dated 25.09.2024 (E-bid information No. 01/2024-25) so far as it relates to item No.6 i.e. Solar Trade Panels and further proceedings pursuant thereto may be ordered to be cancelled.

(e) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and circumstances of the case may kindly be granted to the petitioner."

In S.B.C.W.P. No.341/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) the impugned corrigendum dated 05.12.2024 (Annexure-14 ) may be quashed and set aside.

(b) That the order dated 05.12.2024 (Annexure-15) passed by respondent no. 02 may also be quashed and set aside.

(c) That the respondent authorities may further be directed to declare the petitioner as lowest bidder and award work order in favour of the petitioner firm along with all consequential benefits.

(d) That without prejudice to the above refer reliefs and in alternative the respondents may be ordered not to take any coercive action against the petitioner firm.

(e) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and

[2025:RJ-JD:16502 qua CW 3497/2025 & (5 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

circumstances of the case may kindly be granted to the petitioner."

In S.B.C.W.P. No.369/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) That the impugned corrigendum dated 06.12.2024 (Annexure A/14) may be quashed and set aside.

(b) That the revised technical evaluation dated 06.12.2024 (Annexure A/15) may also be quashed and set aside.

(c) That the respondent authorities may further be directed to declare the petitioner as lowest bidder and award work order in favour of the petitioner firm along with all consequential benefits.

(d) The financial bid and subsequent proceedings issued in favour of any other person, if any may kindly be set aside

(e) That without prejudice to the above refer reliefs and in alternative the NIT dated 25.09.2024 (Annex.-2) (E-bid information No. 01/2024-25) so far as it relates to item No.03 control and protection equipment and further proceedings pursuant thereto may be ordered to be cancelled.

(f) That without prejudice to the above refer reliefs and in alternative the respondents may be ordered not to take any coercive action against the petitioner firm.

(g) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and circumstances of the case may kindly be granted to the petitioner."

In S.B.C.W.P. No.370/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) the impugned corrigendum dated 05.12.2024 (Annexure-13) may be quashed and set aside.

(b) That the order dated 05.12.2024 (Annexure-14) passed by respondent no. 02 may also be quashed and set aside.

(c) That the respondent authorities may further be directed to declare the petitioner as lowest bidder and award work order in favour of the petitioner firm along with all consequential benefits.

[2025:RJ-JD:16502 qua CW 3497/2025 & (6 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

(d) That without prejudice to the above refer reliefs and in alternative the respondents may be ordered not to take any coercive action against the petitioner firm.

(e) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and circumstances. of the case may kindly be granted to the petitioner."

In S.B.C.W.P. No.3502/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) the impugned order dated 29.01.2025 (Annexure-A/27) passed by the Appellate Authority may kindly be quashed and set aside.

(b) That the revised technical evaluation dated 06.12.2024 (Annexure-16) may also be quashed and set aside.

(c) That the respondent authorities may further be directed to declare the petitioner as lowest bidder and award work order in favour of the petitioner firm along with all consequential benefits.

(d) That without prejudice to the above refer reliefs and in alternative the NIT dated 25.09.2024 (E-bid information No. 01/2024-25) so far as it relates to item No.1 i.e. electrical panels and further proceedings pursuant thereto may be ordered to be cancelled.

(e) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and circumstances of the case may kindly be granted to the petitioner."

In S.B.C.W.P. No.6362/2025:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed by calling records of the case and by an appropriate writ, order or direction:-

(a) the impugned order dated 29.01.2025 (Annexure-A/20) passed by the Appellate Authority may kindly be quashed and set aside.

(b) The impugned corrigendum dated 06.12.2024 (Annexure A/14) may kindly be quashed and set aside.

(c) That the revised technical evaluation dated 06.12.2024 may also be quashed and set aside.

(d) That without prejudice to the above refer reliefs and in alternative the respondents may be ordered not to take any coercive action against the petitioner firm.

[2025:RJ-JD:16502 qua CW 3497/2025 & (7 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

(e) Any other appropriate writ or order or direction which is favorable to the petitioner in the facts and circumstances of the case may kindly be granted to the petitioner."

2. The Petitioner, a registered proprietorship firm, has preferred

the S.B.C.W.P. Nos.3497/2025, 3502/2025 and 6362/2025

challenging the impugned order dated 29.01.2025 (Annex.A/24)

passed by Commissioner, Department of Skill, Employment and

Entrepreneurship Secretariat, Jaipur, whereby the procurement

entity has been given liberty to take appropriate action against the

petitioner as the petitioner stood blacklisted/debarred on the date

of publication of the bid i.e., 25.09.2024 as per criterion

prescribed at point no.4 of pre-qualification/eligibility criteria of

Bid document (Although, in the order dated 29.01.2025 (Annex.A/

24) the date of publication of bid has been mentioned as

26.09.2024 but this court from the perusal of NIT (Annex.A/2)

finds that the date of publication of bid is 25.09.2025); and also

challenging the revised technical evaluation report (s) dated

05.12.2024/06.12.2024 whereby petitioner's bid qua Item Nos.6,

1 and 2 respectively have been held to be non-responsive. The

petitioner has filed S.B.C.W.P. Nos.341/2025 and 370/2025

challenging the order dated 05.12.2024 and the corrigendum

dated 05.12.2024 passed by Director (training), Directorate of

Technical Education (Training) Rajasthan, Jodhpur whereby NIT

qua item Nos.4 and 11 has been cancelled. The petitioner has filed

S.B.C.W.P. No.369/2025 challenging the corrigendum dated

06.12.2024 passed by Director (training), Directorate of Technical

Education (Training) Rajasthan, Jodhpur as well as the revised

technical evaluation report dated 06.12.2024, whereby the

[2025:RJ-JD:16502 qua CW 3497/2025 & (8 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

petitioner's technical bid qua item no.3 of NIT has been held to be

non-responsive on the ground that the petitioner has furnished

false affidavit/declaration regarding blacklisting/debarment.

3. Although the instant writ petitions pertain to different items

of the same NIT however, as all of these writ petitions involve

identical issues, the same are being decided by this common

order, and the facts of S.B.C.W.P. No.3497/2025 : M/s Multitech

Automation vs. The State of Rajasthan & Ors., are being taken

illustratively for the sake of convenience.

FACTS:

4. Briefly stated, the facts of the case are that the respondent

authorities issued a Notice Inviting Tender ('NIT') on 25.09.2024

(Annex.A/2) inviting Bids for total 18 items from the dealers to

supply machinery, tools, equipment, furniture etc. to various

Government Industrial Training Institutes in the State of

Rajasthan. One of the essential criteria, mentioned in the Bid

document at Point No.4 of Pre-Bid Qualification/Eligibility Criteria

was with regard to submission of Declaration in form of Annexure-

P to the effect that the bidder is not under

investigation/charged/prosecuted/debarred/ blacklisted/ declared

having dis-satisfactory performance by any State or Central

Government/Semi-Government Organization etc. for supply of

material out operations and maintenance work as on the date of

publication of the NIT dated 25.09.2024. And as per Point No.5 of

Pre-Bid Qualification/Eligibility Criteria an affidavit in form of

Annexure-Q was also required to be furnished to the effect that

the information furnished by the bidder in the bid is correct and

[2025:RJ-JD:16502 qua CW 3497/2025 & (9 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

the bidder shall be solely responsible for furnishing wrong/false

information in the Bid.

5. The petitioner firm was, however, ordered to be blacklisted

by Agriculture University Jodhpur vide order dated 17.01.2023

(Annex.A/6) (hereinafter as 'blacklisting order') for a period of

three years on account of non-satisfactory performance of

obligation. In the writ petition, it has been pleaded that the said

blacklisting order was never communicated to the petitioner firm

and the petitioner came to know of passing of such order on

10.10.2024 i.e. only after issuance of the NIT in question. The

petitioner after coming to know of the blacklisting order (Annex.A/

6), preferred a writ petition before this Court being SBCWP

No.17105/2024 while stating that the blacklisting order (Annex.A/

6) was never communicated to the petitioner firm nor was it ever

provided an opportunity of being heard. In the aforesaid writ

petition, an interim order was granted by a co-ordinate bench of

this court on 21.10.2024 (Annex.A/9) while staying the effect and

operation of the blacklisting order (Annex.A/6) to the extent of

blacklisting the petitioner firm.

6. Subsequent to the passing of the interim order dated

21.10.2024 (Annex.A/9), the petitioner firm submitted its bid qua

Item Nos.1, 2, 3, 4, 6 and 11 along with relevant

Declaration/affidavit before the respondent authorities on

21.10.2024.

7. After submission of the Bids, on a complaint made by other

bidder i.e., M/s Technosys Systems, a communication dated

20.11.2024 via e-mail was received by the petitioner seeking

[2025:RJ-JD:16502 qua CW 3497/2025 & (10 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

clarification as to why order of blacklisting (Annex.A/6) against the

petitioner was not disclosed in the Bid document. On receipt of the

communication dated 20.11.2024, the petitioner on 24.11.2024

submitted clarification that on the date of issuance of the NIT, the

petitioner was not in the knowledge of blacklisting order dated

17.01.2023 and even otherwise vide an interim order dated

21.10.2024 passed in SBCWP No.17105/2024 the effect and

operation of order dated 17.01.2023 was stayed to the extent of

blacklisting the petitioner firm.

8. Thereafter, the respondent Department on 29.11.2024

opened the Technical Bid declaring the petitioner as technically

qualified/responsive qua item nos.1, 2, 3, 4, 6 and 11. However,

the private respondent No.4 (M/s Technosys Systems) preferred

appeal before the Commissioner of the respondent Department

(first appellate authority) feeling aggrieved of declaration of

petitioner's Technical Bid as responsive qua item Nos.1 and 6. It is

the case of the petitioner that though it was impleaded as party

respondent in the appeal, however, the petitioner was not served

with any notice of the appellate proceedings and it was also not

given an opportunity of hearing in the said proceedings.

9. Thereafter, the Director (Training) of the respondent

Department, who according to the pleadings of the petitioner was

not competent to hear appeal, proceeded to hear the appeal ex-

parte against the petitioner and passed the order dated

05.12.2024 (Annex.A/15) whereby the petitioner firm was

declared non-responsive qua Item Nos.1, 2, 3 and 6 of the NIT

and the NIT qua Item Nos.4 and 11 was cancelled. The

[2025:RJ-JD:16502 qua CW 3497/2025 & (11 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

respondent authorities thereafter, in compliance of order dated

05.12.2024 (Annex.A/15), issued revised technical evaluation

report dated 05.12.2024 (Annex.A/16), whereby, the petitioner's

technical bid was held to be non-responsive qua item no.6. The

respondent authorities thereafter, proceeded to open Financial Bid

in favour of private respondent, while treating it to be lowest

bidder for the purpose of execution of the work. Subsequently, the

petitioner preferred a Second appeal against the order dated

05.12.2024 (Annex.A/15), which came to be dismissed vide order

dated 24.12.2024.

10. Aggrieved by orders dated 05.12.2024 (Annex.A/15) and

24.12.2024, as also revised technical evaluation report dated

05.12.2024 (Annex.A/16), the petitioner preferred a writ petition

before this Court being SBCWP No.350/2025. The said writ

petition was heard along with other writ petitions viz. CWP

Nos.326/2025 (qua Item no.1) and 365/2025 (qua item no.2) and

the orders dated 24.12.2024 and 05.12.2024 passed by earlier

first and second appellate authorities were set aside and the writ

petitions were disposed of vide order dated 21.01.2025 (Annex.A/

21) by a coordinate bench of this court while directing the

appellate authority to decide the matter afresh after affording

opportunity of hearing to all the parties.

11. Subsequent to the passing of the order dated 21.01.2025

(Annex.A/21), the petitioner appeared before the Commissioner

and submitted its written submission.

12. The appellate authority after considering the arguments and

material placed before it, vide order impugned dated 29.01.2025

[2025:RJ-JD:16502 qua CW 3497/2025 & (12 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

(Annex.A/24) proceeded to hold the petitioner ineligible as it stood

blacklisted/debarred on the date of publication of the NIT i.e.

25.09.2024 as per criterion prescribed at point no.4 of the pre-

qualification/eligibility criteria of the Bid document.

13. Aggrieved by order dated 29.01.2025 (Annex.A/24) passed

by the first appellate authority as well as the revised technical

evaluation report dated 05.12.2024 (Annex.A/16), the petitioner

has preferred the S.B.C.W.P. No.3497/2025. For the sake of better

understanding the relevant information pertaining to all the

instant writ petitions and the respective orders impugned is being

extracted in a tabular form as under:

S,No. W.P. No. Item No. of NIT Impugned Order (s) Appellate Order dt. 29.01.2025

1. S.B.C.W.P. No.3497/2025 6 and Revised Technical Evaluation Report dt.05.12.2024 Corrigendum dt.05.12.2024 and

Appellate order dt.05.12.2024 Corrigendum dt.06.12.2024 and

3. S.B.C.W.P. No.369/2025 3 Revised Technical Evaluation dt.06.12.2024 Corrigendum dt.05.12.2024 and

Appellate order dt.05.12.2024 Appellate order dt.29.01.2025 and

5. S.B.C.W.P. No.3502/2025 1 Revised Technical Evaluation Report dt.06.12.2024 Appellate order dt.29.01.2025, Corrigendum dt.06.12.2024 and

Revised Technical Evaluation Report dt.06.12.2024

SUBMISSIONS BY COUNSEL FOR THE PETITIONER:

14. Learned counsel for the petitioner submitted that the order

dated 29.01.2025 (Annex.A/24) has been passed without

application of mind as the contentions raised by the petitioner

therein were not considered by the respondent authorities, thus,

[2025:RJ-JD:16502 qua CW 3497/2025 & (13 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

the same is against the principle of natural justice. He also

submitted that the first appellate authority (Commissioner) has

erred in disposing of the appeal merely on the ground that the

petitioner has been unable to establish its case whereas the

appeal was filed by M/s Technosys Systems and obligation was

upon it to establish the case and not on the petitioner. He also

submitted that in three matters pertaining to bid submitted by the

petitioner qua Item No.1, 2 and 6 of the NIT, the first appellate

authority (commissioner) has already taken a view while relying

upon the orders of earlier first appellate authority (Director) and

Second appellate authority which were already quashed and set

aside vide order dated 21.01.2025 (Annex.A/21) by the coordinate

bench of this court in earlier round of litigation, thus, filing a

second appeal against the same would have been a futile exercise

and for the same reasons, no efficacious alternative remedy of

first appeal is available to the petitioner in the matters arising out

of rejection of bid qua item no. 4, 11 and 3 as well. He also

submitted that the respondent authorities have already went on to

issue work order for certain items of the NIT, thus, the petitioner

cannot be forced to avail the alternative remedy. He also

submitted that though the NIT qua item no.4 and 11 have been

cancelled but the writ petitions in respect to those would become

infructuous only for the purpose of grant of work order and not for

the purpose of setting aside the order dated 05.12.2024

(Annex.A/15) passed by first appellate authority (Director) qua

item no.4 and 11 of the NIT whereby petitioner was disqualified as

the same may cause prejudice to the petitioner in the future

[2025:RJ-JD:16502 qua CW 3497/2025 & (14 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

tender process. He also submitted that no reason for the

cancellation of NIT qua Item Nos.4 and 11 have been provided by

the respondent authority, which is required under Section 26 of

the Rajasthan Transparency in Public Procurement Act, 2012

(hereinafter as 'RTPP Act').

15. Learned counsel for the petitioner also submitted that vide

interim order dated 21.10.2024 (Annex.A/9) the effect and

operation of the blacklisting order (Annex.A/6) was stayed hence,

by virtue of interim order dated 21.10.2024 (Annex.A/9), which

would apply retrospectively, the blacklisting order (Annex.A/6)

would be deemed to be non-existent as if it was never passed. He

also submitted that the date of submitting affidavit is relevant and

not the date of notarizing it, however, the appellate authority has

misconstrued the effect of a document getting attested by a

notary and execution of the document. He, thus, submitted that

since the declaration/affidavit in the present case was furnished

on 21.10.2024 i.e. after passing of the interim order on the same

day, the contents of the same cannot be said to be devoid of its

veracity.

16. Learned counsel for the petitioner, while adverting to Point

No.4 of the Pre-Bid Qualification/ Eligibility Criteria of the Bid

Document, submitted that the eligibility of the Bidder is required

to be considered as on the date of issuance of NIT i.e. 25.09.2024

and till that date, the petitioner was not aware of the blacklisting

order being passed against it and therefore, no fault can be

attributed to the petitioner. He also submitted, while relying upon

Rule 39 (3) of the Rajasthan Transparancy in Public Procurement

[2025:RJ-JD:16502 qua CW 3497/2025 & (15 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

Rules, 2013 (hereinafter as 'RTPP Rules'), that the blacklisting

order passed by Agriculture Jodhpur, University would not debar

the petitioner from participating in the NIT as Rule 39 (3) clearly

stipulates that a bidder would be ineligible for participating in any

procurement process undertaken by any procuring entity if

debarred by the State Government or in any procurement process

undertaken by a procuring entity if it has been debarred by such

procuring entity, however, in the instant case the petitioner was

neither debarred by the State Government nor by the procuring

entity which has issued the NIT in the present case, thus, the

petitioner was eligible to participate in the procurement process

initiated vide NIT (Annex.A/2). He also submitted, while drawing

attention of this court towards the blacklisting order passed by the

Agricultural University, Jodhpur that the said blacklisting order

specifically states that the petitioner would be ineligible to

participate only in any future tender process issued by the

Agricultural University and its subsidiaries, thus, the said

blacklisting order is of no consequences in the instant case as the

procuring entity is different.

17. Learned Counsel for the petitioner also submitted that the

appeal was filed by the M/s Technosys Systems only qua two

items of the NIT i.e., Item 1 and 6 however, the procuring

authority while deciding the matter has went on to revise its own

earlier decision whereby the petitioner was held responsive and

held the petitioner non-responsive in item nos.2, 3 as well along

with item nos.1 and 6 and cancelled the NIT qua Item No.4 and

11, which amounts to reviewing its own decision and the same is

[2025:RJ-JD:16502 qua CW 3497/2025 & (16 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

not permissible as the RTPP Act or the RTPP Rules does not

provide for the power of review to the procuring authority.

18. In support of his contention, learned counsel for the

petitioner has relied upon following judgments; Assistant

Commissioner (CT) LTU & Ors. v. Amara Raja Batteries Ltd. :

(2009) 11 SCR 953, Onkarlal Nandlal v. State of Rajasthan &

Ors. : (1985) 4 SCC 404, Amar Nath Chowdhury v. Braithwaite &

Company Ltd. & Ors. : (2002) 2 SCC 290, Amar Singh & Ors. v.

State of Rajasthan & Ors. : AIR 1995 Raj. 151, Oil and Natural

Gas Corporation Ltd. v. Western Geco International Ltd. : (2014) 9

SCC 263, Manoharlal v. State of Maharashtra & Ors. : (2012) 13

SCC 14, D.R. Rathna Murthy v. Ramappa : (2011) 1 SCC 158,

Indira Nehru Gandhi v. Raj Narain & Ors. : (1975) 2 SCC 159,

Chhagni Ram Gehlot v. State of Rajasthan & Ors. : 2017 (2) WLN

43 (Raj.), Sitements Eng. & Manfg. Co. of India Ltd. v. Union of

India : AIR 1976 SC 1785, Union of India v. Mohan Lal Capoor :

(1973) 2 SCC 836, Patel Narshi Thakershi & Ors. v.

Pradyumansinghji Arjunsinghji : (1971) 3 SCC 844, Tarachand v.

State of Rajasthan & Ors. : MANU/RH/1047/1993, S.D.G.

Pandarasannidi v. State of Madras : AIR 1965 SC 1578 and

Kanishk Sinha & Ors. v. State of West Bengal & Ors. :

MANU/SC/0271/2025.

SUBMISSION BY LEARNED AG:

19. Per contra, learned Advocate General ('AG') appearing on

behalf of the respondent State submitted that though various

preliminary objections have been raised in the reply, however, he

does not want to press the preliminary objection raised with

[2025:RJ-JD:16502 qua CW 3497/2025 & (17 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

respect to availability of statutory remedy of filing appeal to the

petitioner under Section 38 (4) of the Act of 2012 and therefore,

the matter may be decided on merits.

20. Learned AG while justifying the order impugned submitted

that the order impugned dated 29.01.2025 has been passed after

affording opportunity of hearing to the petitioner and, therefore,

there was strict compliance of principles of natural justice.

21. Learned AG submitted that the RTPP Act has been enacted

for ensuring transparency in the public procurement process,

hence, the same is an administrative process and not a quasi-

judicial function, hence the procuring entity can revise/review its

own administrative decisions at any time.

22. Learned AG further submitted that as per Section 7 of the

RTPP Act the procuring authority may prescribe additional criteria

in the tender document and in the present case the procuring

entity has prescribed a criterion at Point No.4 of Pre-qualification/

Eligibility Criteria, stipulating that the bidder must submit a

declaration to the effect that it has not been debarred/blacklisted

either by any bid inviting authority or by any organization

functional under Central/State Government and this information

ought to be current as on the date of publication of bid. He also

submitted that criterion prescribed at point no.4 is in addition to

the qualification criteria as provided under Rule 39 of the RTPP

Rules and not in derogation of the same. He also submitted that

the petitioner has not challenged the criterion prescribed at Point

no.4 of the bid document in the instant writ petitions. He thus,

submitted while relying on criterion prescribed at Point No.4 of the

[2025:RJ-JD:16502 qua CW 3497/2025 & (18 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

Pre-Bid Qualification/Eligibility Criteria of Bid document that as on

the date of publication of NIT i.e. on 25.09.2024, the petitioner

stood debarred/blacklisted vide order dated 17.01.2023 for a

period of three years, however, the petitioner submitted false

affidavit and declaration at the time of submitting the bids while

concealing such blacklisting order, therefore, the petitioner was

rightly held non-responsive.

23. Learned AG, while drawing attention of the Court towards the

declaration and affidavit submitted in form of Annexure P & Q

respectively along with the respective bids, submitted that the

petitioner has given false information that it is not under

investigation /charged/ prosecuted/ debarred/ blacklisted/

declared having dissatisfactory performance by any State or

Central Government/Semi-Government Organization/autonomous

body/ PSUs of Central/State Government/quasi Government

authority in India for supply of materials out operations and

maintenance work. He further submitted that even though the

blacklisting order was stayed on 21.10.2024, the petitioner was

otherwise required to disclose the said fact in the declaration and

affidavit filed along with the Bid document (Annex.P & Q),

however, the petitioner has deliberately not submitted the said

information and it was only when clarification was sought from the

petitioner, the petitioner for the first time apprised the

respondents about passing of interim order staying the effect and

operation of blacklisting order dated 17.01.2023. He also

submitted that the interim order dated 21.10.2024 would not wipe

out the blacklisting order dated 17.01.2023 as the petitioner stood

[2025:RJ-JD:16502 qua CW 3497/2025 & (19 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

disqualified as on the date of publication of the NIT. He also

submitted that Rule 38 of the RTPP Rules provides that the

procuring entity shall disqualify a bidder if it finds at any time that

the information submitted, concerning the qualification of the

bidder either constituted a misrepresentation or was materially

inaccurate or incomplete, hence, the authorities have rightly

disqualified the petitioner as it has submitted false declaration.

24. Learned AG also submitted that S.B.C.W.P. Nos.341/2025

and 370/2025 have become infructuous as the NIT in respect to

work in question i.e., Item Nos.4 and 11, have already been

cancelled and the contention raised by the learned counsel for the

petitioner in this regard does not have any force.

SUBMISSIONS BY PRIVATE RESPONDENT-M/s TECHNOSYS

SYSTEMS:

25. Learned counsel appearing on behalf of the Private

respondent- M/s Technosys Systems in S.B.C.W.P.Nos.3497/2025

and 3502/2025 submitted that the petitioner has approached this

court without exhausting the statutory remedy of filing appeal,

therefore, the writ petitions are not even maintainable. He further

submitted, while relying upon the judgment passed by the Hon'ble

Apex Court in case of Tata Cellular v. Union of India : (1994) 6

SCC 651, that a writ court should not interfere in the contractual

matters concerning Government contracts. He further submitted

that the petitioner produced false affidavit, oath certificate and

has concealed material facts from the procuring entity and the

said fact was admitted by the petitioner itself before the second

appellate authority.

[2025:RJ-JD:16502 qua CW 3497/2025 & (20 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

26. Learned counsel for the private respondent-M/s Technosys

Systems further submitted, while relying upon Sections 7 (d) and

25 of the RTPP Act and Rule 38 (1) of the RTPP Rules, that the

petitioner was rightly disqualified by the respondent authorities as

it stood blacklisted as on the date of publication of NIT. He also

submitted that the writ petitions- S.B.C.W.P. Nos.3497/2025 and

3502/2025 have been filed after issuance of work order in favour

of respondent No.4 (M/s Technosys Systems), and the respondent

No.4 has already proceeded with execution of work and letter of

intent has also been issued in its favour.

27. Learned counsel for the private respondent- M/s Technosys

Systems further submitted that the effect of interim order dated

21.10.2024 passed in the writ petition preferred by the petitioner

is prospective in nature and the same cannot be said to be having

retrospective effect for the interregnum period i.e. from

17.01.2023 to 21.10.2024 and, therefore, the procuring entity has

rightly held petitioner's technical bid as non-responsive. He further

submitted that the petitioner having participated in the tender

process cannot be permitted to question any of the criteria of the

Bid by way of filing the writ petition. In support of arguments, he

has relied upon following case laws: Maa Binda Express Carrier &

Anr. v. Northeast Frontier Railway & ors. : 2014 (1) WLC (SC) Civil

146, Abeinsa Infraestrcuturas Medio Ambienete, S.A. v. State of

Rajasthan & Ors. : 2016 (1) WLC (Raj.) 735, Tata Cellurlar v.

Union of India : (1994) 6 SCC 651, Jagdish Mandal v. State of

Orissa & Ors. : (2007) 14 SCC 517, National High Speed rail

Corporation Ltd. v. Montecarlo Ltd. & Ors. : AIR 2022 SC 866,

[2025:RJ-JD:16502 qua CW 3497/2025 & (21 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

Union of India & Ors. v. Major General Shri Kant Sharma & Anr. :

2015 2 Supreme 423 and M/s Ind-Swift Ltd. v. State of Rajasthan

& Anr. : S.B. Civil Writ Petition No.2254/2012 decided on

21.02.2012 at Jaipur Bench.

SUBMISSIONS BY PRIVATE RESPONDENT-M/s PURI

SCIENTIFIC WORKS:

28. Learned counsel for private respondent-M/s Puri Scientific

Works in S.B.CWP No.369/2025 submitted that the same is not

maintainable considering the narrow scope of judicial review in

contractual matters. He also submitted that the petitioner having

stood blacklisted/debarred vide order dated 17.01.2023 was not

eligible to participate in the NIT in view of

pre-qualification/eligibility criteria mentioned at Point no.4. He

also submitted that the petitioner has furnished false information

in affidavit/declaration and the same was a ground for

disqualification as per Rule 38 of the RTPP Rules, hence, the

petitioner has rightly been held ineligible. He placed reliance on:

Tata Motors Ltd. v. The Brihan Mumbai Electric Supply & Transport

Undertaking (BEST) & Ors. : 2023 LiveLaw (SC) 467.

ANALYSIS & CONCLUSION:

29. I have considered the rival submissions made by counsel for

the parties and have perused the material available on record and

the judgments cited at bar. After taking into account the

submission made by the learned Advocate General that he does

not wish to press on the issue of alternative remedy and that

matters may finally be decided on merits, this court deems it

appropriate to finally decide the instant writ petitions on merit.

[2025:RJ-JD:16502 qua CW 3497/2025 & (22 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

30. The controversy in the instant writ petitions centers around

the decision of the respondent authorities in holding the

petitioner's technical bid non-responsive on the ground that the

petitioner failed to furnish correct information in the declaration

regarding the blacklisting/debarment, which was required to be

submitted as per criterion mentioned at Point No.4 of the Pre-

Qualification/Eligibility Criteria and the submission of false

affidavit regarding the information furnished in the bidding

document, which was required to be submitted as per criterion

prescribed at Point No.5 of the Pre-Qualification/Eligibility Criteria.

31. This court finds that the petitioner has challenged the

impugned orders, wherein the petitioner has been disqualified and

its technical bid has been held to be non-responsive for

submission of incorrect information in affidavit/declaration, while

concealing the blacklisting/debarment order dated 17.01.2023

passed by Agriculture University, Jodhpur against it, information in

respect of which was required to be furnished along with the bid

document as per the criterion prescribed at Point Nos.4 of the Pre-

Qualification/Eligibility Criteria.

32. As per the E-Bid Information No.1/2024-25 dated

25.09.2024 (Annex.A/2), the cut-off date for submission of bid

was 21.10.2024. And, as per Point No.4 of the Pre-Bid

Qualification/Eligibility Criteria, the bidder was required to submit

a declaration to the effect that it has not been

debarred/blacklisted either by any bid inviting authority or by any

organization functional under central/State Government and such

declaration ought to be current as on the date of publication of the

[2025:RJ-JD:16502 qua CW 3497/2025 & (23 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

bid, which in the present case is 25.09.2024. The said criterion at

Point No.4 is reproduced as under:

"The bidder must have to submit a Declaration for not having been debarred/blacklisted either by the any Bid Inviting Authority or by any organization functional under Central/State government. The bid will be rejected without this document. This statement ought to be current as of the date the bid was published"

33. Further, as per Point no.5 of the Pre-Bid

Qualification/Eligibility Criteria, a bidder was required to furnish an

affidavit to the effect that correct information has been submitted

by the bidder in the bid and he shall be solely responsible for

furnishing wrong/false information in the bid. The said criterion at

Point No.5 is reproduced as under:

"The bidder shall furnish an affidavit to the effect that the correct information has been furnished in the Bid and the bidder shall be solely responsible for furnishing wrong/false information in the bid. The bid will be rejected without this document."

34. It is an admitted fact that vide order dated 17.01.2023

(Annex.A/6) the petitioner stood debarred/blacklisted for a period

of three years. The petitioner submitted Bid document on

21.10.2024 along with declaration and affidavit (Annex.P & Q of

the Bid document) while stating that the petitioner is not under

investigation/charged/prosecuted/debarred/blacklisted/ declared

having dissatisfactory performance by any state or Central

Government/Semi Govt. organization/autonomous body/PSUs of

central/State Government/quasi government authority in India for

supply of materials out operations and maintenance work. The

relevant portion of the declaration (Annex.A/5) is reproduced as

under: -

[2025:RJ-JD:16502 qua CW 3497/2025 & (24 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

"With reference to above mention subject, we hereby declare that Multitech Automation 560-B, 8th C Road Sardarpura Jodhpur 342003 Rajasthan (Name of firm) is not under investigation/charged/prosecuted/ debarred/blacklisted/declared having dissatisfactory performance by any state or central government/semi Govt. organization/autonomous boy/PSUs of central/State Government/quasi government authority in India for supply of materials out operations and maintenance work."

35. Further, the relevant portion of the affidavit (Annex.A/4)

which was submitted by the petitioner in compliance of criterion

prescribed at Point No.5 of the Pre-Bid Qualification/Eligibility

Criteria, is extracted as under:

"With reference to above mention subject: We hereby declare that. Multitech Automation 560-B, 8th C Road Sardarpura Jodhpur 342003 Rajasthan (Name of Firm) our company has furnished the correct information in the tender and we solely responsible for furnishing wrong/false information In the bid."

36. Thus, as per the contents of the declaration and affidavit, it

is projected that as on the date of notarizing the said affidavit and

declaration dated 19.10.2024, the petitioner firm was not

debarred/blacklisted, whereas the fact is that as on the date of

publication of the NIT i.e., 25.09.2024, the petitioner stood

blacklisted/debarred vide order dated 17.01.2023 and hence, the

petitioner was required to furnish the correct information in the

declaration as prescribed at Point No.4 of the

Pre-Qualification/Eligibility Criteria. It is also important to note

that the petitioner did not furnish the copy of interim order dated

21.10.2024 to the respondent authorities while submitting the bid

document and the same was only supplied by the petitioner for

the first time on 24.11.2024 in pursuance of clarification dated

[2025:RJ-JD:16502 qua CW 3497/2025 & (25 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

20.11.2024 (Annex.10) sought by the respondent authority.

Further, the petitioner has justified the information furnished in

the declaration and affidavit to be correct mainly on the basis of

the contention that vide the interim order dated 21.10.2024 the

effect and operation of the blacklisting order was stayed, and

since the said interim order would be applicable retrospectively

and would wipe out the earlier blacklisting/debarment order

hence, as the declaration and affidavit were submitted along with

the bid document subsequent to passing of this interim order, the

information submitted therein was correct. This contention of the

petitioner is not sustainable as the effect of the interim order will

come into existence as on the date of passing of interim order and

shall not have any retrospective effect unless otherwise expressed

in the order itself, which is not the case here. Further, the

contention of the learned counsel for the petitioner that date of

submission of affidavit is relevant and not the date on which it was

notarized, is not sustainable as criterion prescribed at Point No.4

specifically stipulated that the statement submitted in the

declaration ought to be current as on the date of publication of bid

i.e., 25.09.2024, and on the date of notarizing as well as on the

date of submission of the declaration and affidavit, the petitioner

was well aware that it stood blacklisted/debarred as on the date of

publication of the NIT i.e., 25.09.2024, however, despite that the

petitioner chose to submit affidavit and declaration dated

19.10.2024 while projecting that it was neither

blacklisted/debarred as on the date of publication of NIT i.e.,

25.05.2024. It is also important to note that vide interim order

[2025:RJ-JD:16502 qua CW 3497/2025 & (26 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

dated 21.10.2024, the effect and operation of the order dated

17.01.2023 was stayed only qua the blacklisting and not qua the

debarment, thus, the petitioner clearly stood debarred even

otherwise. The relevant portions of blacklisting order dated

17.01.2023 (Annex.A/6) as well as interim order dated

21.10.2024 (Annex.A/9) are reproduced as under:

17.01.2023 (Annex.A/6):

"अतः कान्ट्र े ट/बोली की शर्तों के अनुसार बतौर शास्ति फर्म द्वारा जमा Secuurity Deposit राशि रूपये 33950/- को जब्त (Forefeit) की जाती है एवं राजस्थान लोक उपापन में पारदर्शिता अधिनियम 2012 की धरा 46 (4) के अन्तर्गत फर्म मैसर्स मल्टी टे क ओटोमेशन 560 बी, सी रोड़ सरदारपुरा जोधपुर राजस्थान एवं सहबद्ध फर्मों को इस विश्वविद्यालय एवं अधीनस्थ इकाईयों द्वारा की जाने वाली उपापन प्रक्रिया में भाग लेने के लिए 3 वर्ष की कालावधि के लिए विवर्जित (Debar & Black Listed) घोषित किया जाता है ।"

21.10.2024(Annex.A/9):

"Meanwhile, effect and operation of the impugned order dated 17.01.2023 to the extent it relates to blacklisting of the petitioner shall remain stayed."

36.1. The contention of the counsel for the petitioner that

the blacklisting order dated 17.01.2023 was of no consequences in

the NIT in question as the petitioner became ineligible to

participate only in any future tender process issued by the

Agricultural University and its subsidiaries, is not sustainable for

the reason that as per the criterion prescribed at point no.4 of the

Pre-qualification/Eligibility criteria petitioner was required to

submit a declaration to the effect that it has not been

debarred/blacklisted either by any bid inviting authority or by any

organization functional under central/State Government. Further,

it is important to note that the petitioner was disqualified while

concluding that it stood blacklisted/debarred as on the date of the

[2025:RJ-JD:16502 qua CW 3497/2025 & (27 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

publication of bid on account of furnishing incorrect information in

declaration and the affidavit.

37. The counsel for the petitioner has raised yet another

contention that the petitioner cannot be disqualified from

participating in the instant NIT as Rule 39 (3) of the Rules of 2013

puts embargo only upon participation in any procurement process

undertaken by any procuring entity if debarred by the State

Government or by the bid inviting authority itself and inasmuch as

the blacklisting order in the instant case was passed by a different

procuring entity which is not State Government. Before, dealing

with this contention, this court finds it appropriate to refer to

Section 7 of the RTPP Act as well as Rules 38 and 39 (3) of the

RTPP Rules. Section 7 of the RTPP Act is reproduced as under:

"7. Qualifications of bidders.- (1) A procuring entity may determine and apply one or more of the requirements specified in sub-section (2) for a bidder to be qualified for participating in a procurement process.

(2) Any bidder participating in the procurement process shall-

(a) possess the necessary professional, technical, financial and managerial resources and competence required by the bidding documents, pre-qualification documents or bidder registration documents, as the case may be, issued by the procuring entity;

(b) have fulfilled his obligation to pay such of the taxes payable to the Central Government or the State Government or any local authority as may be specified in the bidding documents, pre-qualification documents or bidder registration documents;

(c) not be insolvent, in receivership, bankrupt or being wound up, not have its affairs administered by a court or a judicial officer, not have its business activities suspended and must not be the subject of legal proceedings for any of the foregoing reasons;

(d) not have, and their directors and officers not have, been convicted of any criminal offence related to their professional conduct or the making of false statements or misrepresentations as to their

[2025:RJ-JD:16502 qua CW 3497/2025 & (28 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

qualifications to enter into a procurement contract within a period of three years preceding the commencement of the procurement process, or not have been otherwise disqualified pursuant to debarment proceedings;

(e) not have a conflict of interest as may be prescribed and specified in the pre-qualification documents, bidder registration documents or bidding documents, which materially affects fair competition;

(f) fulfil any other qualifications as may be prescribed.

(3) Subject to the right of bidders to protect their intellectual property or trade secrets the procuring entity may require a bidder to provide any such information or declaration as it considers necessary to make an evaluation in accordance with sub-section (1).

(4) Any requirement established pursuant to this section shall be set out in the pre-qualification documents or bidder registration documents, if any, and in the bidding documents and shall apply equally to all bidders.

(5) The procuring entity shall evaluate the qualifications of bidders only in accordance with the requirement specified in this section."

Thus, it is evident from the perusal of Section 7 (1) that the

procuring entity may determine and apply one or more of the

requirements specified in Section 7 (2) for a bidder to be qualified

for participating in a procurement process. Section 7 (2)(d) in

unambiguous terms stipulates that the bidder participating in the

procurement process shall not have been disqualified pursuant to

debarment proceedings. Further, Section 7 (2) (f) of the RTPP Act

clearly stipulates that the bidder shall fulfill any other

qualifications as may be prescribed. Further, Section 7 (4)

provides that any requirement established pursuant to Section 7

shall be set out in the pre-qualification documents/bidder

registration documents, if any, and in the bidding documents and

shall apply to all bidders equally.

37.1. Rule 38 of the RTPP Rules is reproduced as under:

[2025:RJ-JD:16502 qua CW 3497/2025 & (29 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

"38. Qualification of bidders.- In addition to the provisions regarding qualification of bidders as set out in section 7,-

(a) the procuring entity shall disqualify a bidder if it finds at any time that,-

(i) the information submitted, concerning the qualifications of the bidder, was false or constituted a misrepresentation; or

(ii) the information submitted, concerning the qualifications of the bidder, was materially inaccurate or incomplete; and

(b) the procuring entity may require a bidder, who was pre-qualified, to demonstrate its qualifications again in accordance with the same criteria used to prequalify such bidder. The procuring entity shall disqualify any bidder that fails to demonstrate its qualifications again, if requested to do so. The procuring entity shall promptly notify each bidder requested to demonstrate its qualifications again as to whether or not the bidder has done so to the satisfaction of the procuring entity."

Thus, conjoint reading of Section 7 (2)(f) and Rule 38 makes it

evident that, this rule has been made for prescribing additional

qualification for bidders apart from the requirements already set

out in Section 7 (2). Rule 38 (a), thus, empowers the procuring

entity to disqualify a bidder at any time if it finds that the

information submitted by such bidder regarding its qualification

was false or constituted misrepresentation or if such information

was materially inaccurate or incomplete.

37.2. In the present case the respondent authority, as per

the mandate of Section 7 (4), has prescribed the criteria at Point

Nos.4 and 5 of the Pre-Qualification/Eligibility Criteria, which are

in consonance with Section 7(2)(d) of the RTPP Act and Rule 38 of

the RTPP Rules, and as per these criteria the bidders were

required to submit a declaration for not having been

debarred/blacklisted either by any bid inviting authority or by any

[2025:RJ-JD:16502 qua CW 3497/2025 & (30 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

organization functional under the Central/State Government as on

the date of publication of NIT i.e., 25.09.2024 and were also

required to submit the affidavit to the effect that the information

furnished in the bid is correct and the bidder shall be solely

responsible for furnishing wrong/false information.

37.3. This court also takes into consideration Rule 39 of the

RTPP Rules and the same is reproduced as under:

"39. Eligibility of bidders.- (1) A bidder may be a natural person, private entity, government owned entity or, where permitted in the bidding documents, any combination of them with a formal intent to enter into an agreement or under an existing agreement in the form of a Joint Venture. In the case of a Joint Venture: -

(a) all parties to the Joint Venture shall sign the bid and they shall be jointly and severally liable; and

(b) a Joint Venture shall nominate a representative who shall have the authority to conduct all business for and on behalf of any or all the parties of the Joint Venture during the bidding process. In the event the bid of Joint Venture is accepted, either they shall form a registered Joint Venture company/firm or otherwise all the parties to Joint Venture shall sign the Agreement.

(2) A bidder should not have a conflict of interest in the procurement in question as stated in rule 81 and the bidding documents. The procuring entity shall take appropriate actions against the bidder in accordance with section 11 and Chapter IV of the Act, if it determines that a conflict of interest has flawed the integrity of any procurement process. All bidders found to have a conflict of interest shall be disqualified.

(3) A bidder debarred under section 46 shall not be eligible to participate in any procurement process undertaken by,-

(a) any procuring entity, if debarred by the State Government; and

(b) a procuring entity if debarred by such procuring entity.

(4) In case of procurement of goods, bidder must be a manufacturer, distributor or bona-fide dealer in the goods and it shall furnish necessary proof for the same in the specified format. Where applicable, proof of authorisation

[2025:RJ-JD:16502 qua CW 3497/2025 & (31 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

by the manufacturer or country distributor in India, shall be enclosed."

Thus, the bare perusal of Rule 39 (3) of the RTPP Rules makes it

evident that the said rule provides that a bidder shall not be

eligible to participate in procurement process in certain

circumstances as mentioned thereunder. Further, conjoint reading

of Section 7 (2) of the RTPP Act, Rules 38 and 39 (3) of the RTPP

Rules makes it evident that Rule 39 (3) of the RTPP Rules could

not be construed in the manner that it puts restriction on the

discretion of the procuring entity from prescribing any other

qualification criteria which it has been expressly empowered under

Section 7 of the RTPP Act as well as Rule 38 of the RTPP Rules.

Therefore, the contention of the learned counsel for the petitioner

in this regard is not sustainable for the reason that the petitioner

was required to fulfill the criteria as prescribed at Point Nos.4 and

5 of the Pre-Qualification/Eligibility Criteria, and having failed to

fulfill the said criteria, the respondent authorities were justified

and having a right to disqualify the petitioner. It is also important

to note here that the petitioner has not challenged the criterion

prescribed at Point No.4 of the Pre-Qualification/Eligibility Criteria

or for that matter any other criteria prescribed thereunder and

was well aware of such criteria at the time of participating in the

procurement process.

38. As far as the contention raised by the counsel for the

petitioner that the respondent authority's action in revising its own

earlier decision amounts to review of its own orders and the RTPP

Act or the RTPP Rules do not provide for the power of review, is

[2025:RJ-JD:16502 qua CW 3497/2025 & (32 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

concerned this court deems it appropriate to refer to Section 25 of

the RTPP Act. Section 25 of the RTPP Act is reproduced as under:

"25. Exclusion of bids.- (1) A procuring entity shall exclude a bid if-

(a) the bidder is not qualified in terms of section 7;

(b) the bid materially departs from the requirements specified in the bidding documents or it contains false information;

(c) the bidder submitting the bid, his agent or any one acting on his behalf, gave or agreed to give, to any officer or employee of the procuring entity or other governmental authority a gratification in any form, or any other thing of value, so as to unduly influence the procurement process;

(d) a bidder, in the opinion of the procuring entity, has a conflict of interest materially affecting fair competition.

(2) A bid shall be excluded as soon as the cause for its exclusion is discovered.

(3) Every decision of a procuring entity to exclude a bid shall be for reasons to be recorded in writing. (4) Every decision of the procuring entity under sub- section (3) shall be -

(a) communicated to the concerned bidder in writing;

(b) published on the State Public Procurement Portal."

Thus, bare perusal of Section 25 (1) (a) and (b) makes it evident

that a procuring entity is empowered to exclude a bid if the bidder

is not qualified in terms of Section 7 or if the bid materially

departs from the requirement specified in the bidding documents

or contains false information and in the present case the petitioner

has apparently given false declaration/information by way of

affidavit and declaration. Further, Section 25 (2) stipulates that a

bid shall be excluded as soon as the cause for its exclusion is

discovered. Sections 25 (3) provides that the reasons for

exclusion of bid shall be recorded in writing and Section 25 (4)

[2025:RJ-JD:16502 qua CW 3497/2025 & (33 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

provides that every decision made under Section 25 (3) shall be

communicated to the bidder in writing and shall be published on

the State Public Procurement Portal.

38.1. In the present case initially the petitioner was held

responsive on 29.10.2024 qua Item Nos.1,2,3,4,6, and 11 after

seeking due clarification from the petitioner regarding the

blacklisting/debarment order dated 17.01.2023. However,

pursuant to the decision of first appellate authority (Director) in an

appeal filed by M/s Technosys Systems qua Item No.1 and 6, the

respondent authority revised its own earlier decision and held the

petitioner non-responsive qua Item Nos.2 and 3 too along with

item nos. 1 and 6 and cancelled the NIT qua Item No.4 and 11. As

already have been discussed in the earlier part of this judgment,

the petitioner did not fulfill the criteria laid down vide Point Nos.4

and 5 of the Pre-Bid Qualification/Eligibility Criteria (Which are in

consonance with Section 7 of the RTPP Act as well as Rule 38 of

the RTPP Rules), and therefore, after coming to know of the cause

of exclusion, the respondent authority was justified in excluding

the bid of the petitioner qua Item Nos.2 and 3 as well. Therefore,

the contention raised by the counsel for the petitioner in this

regard is not sustainable.

39. This court with respect to S.B.C.W.P. Nos.341/2025 and

370/2025 finds that the same pertain to Item Nos.4 and 11

respectively, and the NIT qua both these Items have already been

cancelled by the respondent authority. Thus, by virtue of the same

both these writ petitions have become infructuous. However, the

learned counsel for the petitioner has contended that these writ

[2025:RJ-JD:16502 qua CW 3497/2025 & (34 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

petitions have become infructuous only for the purpose of award

of work order however would still survive in respect to the

petitioner being disqualified and also in respect to cancellation of

the tender process, which has been done without giving any

reason as mandated under Section 26 of the RTPP Act. This court

finds that Section 26 of the RTPP Act stipulates that a procuring

entity may cancel the procurement process any time before the

acceptance of successful bid for reasons to be recorded in writing.

In the present case, the respondent authority has cancelled the

NIT qua Item Nos.4 and 11 due to technical and unavoidable

reasons and though, the reasons may not appear to be cogent but

in view of the Judgment of the Hon'ble Supreme Court in Afcons

Infrastructure Ltd. vs. Nagpur Metro Rail Corporation Ltd.

and Ors. (15.09.2016 - SC) : MANU/SC/1003/2016, unless

such decisions meet threshold of mala fide, intention to favour

someone or arbitrariness, irrationality or perversity, the

constitutional court are to restrain from interfering with the such

decisions. The relevant paragraphs of the aforesaid judgment are

reproduced as under:

"13. In other words, a mere disagreement with the decision making process or the decision of the administrative authority is no reason for a constitutional Court to interfere. The threshold of mala fides, intention to favour someone or arbitrariness, irrationality or perversity must be met before the constitutional Court interferes with the decision making process or the decision.

14. We must reiterate the words of caution that this Court has stated right from the time when Ramana Dayaram Shetty v. International Airport Authority of India MANU/SC/0048/1979 : (1979) 3 SCC 489 was decided almost 40 years ago, namely, that the words used in the tender documents cannot be ignored or

[2025:RJ-JD:16502 qua CW 3497/2025 & (35 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

treated as redundant or superfluous-they must be given meaning and their necessary significance. In this context, the use of the word 'metro' in Clause 4.2(a) of Section III of the bid documents and its connotation in ordinary parlance cannot be overlooked.

15. We may add that the owner or the employer of a project, having authored the tender documents, is the best person to understand and appreciate its requirements and interpret its documents. The constitutional Courts must defer to this understanding and appreciation of the tender documents, unless there is mala fide or perversity in the understanding or appreciation or in the application of the terms of the tender conditions. It is possible that the owner or employer of a project may give an interpretation to the tender documents that is not acceptable to the constitutional Courts but that by itself is not a reason for interfering with the interpretation given.

16. In the present appeals, although there does not appear to be any ambiguity or doubt about the interpretation given by NMRCL to the tender conditions, we are of the view that even if there was such an ambiguity or doubt, the High Court ought to have refrained from giving its own interpretation unless it had come to a clear conclusion that the interpretation given by NMRCL was perverse or mala fide or intended to favour one of the bidders. This was certainly not the case either before the High Court or before this Court."

Thus, mere disagreement with the decision making process or the

decision of the administrative authority should not be a reason for

a constitutional court to interfere in the tender process. And the

threshold of malafides, intention to favour someone or

arbitrariness, irrationality or perversity must be met before the

constitutional court interferes with the decision making process.

In the present case the petitioner has not been able to

demonstrate before this court that such decision of cancellation

was made with malafide or with intention to favour someone.

Thus, the contention of the learned counsel for the petitioner in

[2025:RJ-JD:16502 qua CW 3497/2025 & (36 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

this regard is not sustainable. Even otherwise, the contention

raised by the petitioner in this respect is not sustainable for

another reason that the NIT qua Item Nos.4 and 11 itself have

been cancelled, thus, no purpose whatsoever survives in respect

to these Items of the NIT.

40. As far as the contention of the petitioner regarding non-

application of mind and violation of principle of natural justice by

the respondent authority while passing of the impugned order

dated 29.01.2025, is concerned, it is seen that the petitioner in

the pleadings has specifically mentioned that it appeared before

the first appellate authority (Commissioner) and submitted a

detailed written submission and thereafter, the respondent

authority after application of mind and on the basis of material

available before it has arrived at a conclusion that the petitioner

has not produced any new document/evidence to make him

eligible and it stood blacklisted/debarred as on the date of

publication of bid i.e., 25.09.2024 as per the criterion mentioned

at Point No.4 of the Pre-Qualification/Eligibility Criteria. The

relevant part of the order dated 29.01.2025 is reproduced as

under:

"All the parties were heard at length, the documents submitted by them and the reply submitted by opposite parties, RTPP, Act 2012 and RTPP Rule, 2013 were carefully examined.

The firm has not produced any new document/evidence to the appellate authority which make him eligible for the procurement process. By perusal of the document presented before the authority, it is evident that the firm was blacklisted/debarred on the date of publication of the bid i.e.26-09-2024 [Sic] as per prequalification/eligibility criteria mentioned on Sr No.4 of page 08 of the bid document issued by the department

[2025:RJ-JD:16502 qua CW 3497/2025 & (37 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

i.e. procurement entity, which was mandatory condition for all the bidders. The procurement entity is free to take appropriate action against the defaulter firm as per the provisions of RTPP Act 2012 and other relevant acts and rules.

The grounds stated by M/s Multitech Automation, Jodhpur are devoid of merit hence no action is warranted in favour of M/s Multitech Automation, Jodhpur.

Accordingly, the appeal is disposed of. The copy of decision should be given to concern parties free of cost.

The decision is issued today Dated 29/01/2025"

Thus, the contention raised by the counsel for the petitioner in this

regard is not tenable as the order is a well reasoned order and has

been passed after affording the petitioner sufficient opportunity of

hearing. Further, the contention raised by counsel of the petitioner

that first appellate authority (Commissioner) has erred in

disposing of the appeal merely on the ground that the petitioner

has been unable to establish its case whereas the appeal was filed

by M/s Technosys Systems and obligation was upon it to establish

its case, is not sustainable as even if the appeal was filed by M/s

Technosys Systems, it was upon the petitioner to establish that it

(petitioner) has not furnished incorrect information in the

declaration and affidavit.

41. Furthermore, this court with respect to S.B.C.W.P. Nos.

3497/2025, 3502/2025 and 6362/2025 (Item nos.6, 1 and 2 of

the NIT respectively) finds that the petitioner has also challenged

the respective revised technical evaluation reports dated

05.12.2024/06.12.2024. However, it is seen from the perusal of

these respective reports that they have been issued in compliance

of order dated 05.12.2024 (Annex.A/15) passed by the first

appellate authority (Director), which has already been quashed

[2025:RJ-JD:16502 qua CW 3497/2025 & (38 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

and set aside qua Item Nos.6, 1 and 2 vide order dated

21.01.2025 (Annex.A/15) passed by a coordinate bench of this

court in S.B.C.W.P. Nos.350/2025, 326/2025 and 365/2025.

Therefore, in such circumstances no adjudication is required as far

as prayer for quashing and setting aside of the technical

evaluation reports dated 05.12.2024/06.12.2024 is concerned.

And for same reason the prayer made by the petitioner in

S.B.C.W.P. No.6362/2025 with respect to quashing and setting

aside of corrigendum dated 06.12.2024 is not required to be

adjudicated.

42. This court with respect to S.B.C.W.P. No.369/2025 (Item

no.3 of the NIT) finds that the petitioner has challenged the

corrigendum dated 06.12.2024 and the revised technical

evaluation report dated 06.12.2024. However, it is seen that the

revised technical evaluation report dated 06.12.2024 has been

issued in compliance of order dated 05.12.2024 (Annex.A/15),

which has not been challenged by the petitioner before this court.

Thus, in such circumstances it has rendered the prayer qua the

quashing and setting aside of corrigendum dated 06.12.2024 as

well as revised technical report dated 06.12.2024 otiose and any

relief, if granted, would become ineffectual.

43. Thus, this court with respect to S.B.C.W.P. Nos. 3497/2025,

3502/2025 and 6362/2025 (Item nos.6, 1 and 2 of the NIT

respectively) finds that the petitioner firm has failed to disclose

correct information in the declaration and affidavit at the time of

submitting the bid and has concealed the blacklisting/debarment

order dated 07.01.2023, which was required to be disclosed as per

[2025:RJ-JD:16502 qua CW 3497/2025 & (39 of 39) [CW-3497/2025] connected matters] [2025:RJ-JD:16514 qua CW 6362/2025]

criteria prescribed at Point Nos.4 and 5 of the

Pre-Qualification/Eligibility Criteria of the NIT (Applicable to all

bidders). Therefore, the respondent authority upon coming to

know that the petitioner has failed to comply with criteria at Point

Nos.4 and 5, was well within its right to disqualify the petitioner

while concluding that the petitioner stood debarred/blacklisted as

on the date of publication of NIT i.e., 25.09.2024.

43.1. Further, this court with respect to S.B.C.W.P.

No.369/2025 (Item no.3 of the NIT) finds that the prayer made

therein has become otiose as petitioner has failed to challenge the

order dated 05.12.2024 (Annex.A/15).

43.2. Further, this court with respect to S.B.C.W.P.

Nos.341/2025 and 370/2025 (Item nos.4 and 11 of the NIT

respectively) finds that the same have become infructuous as the

NIT in respect to Item Nos.4 and 11 itself have been cancelled.

44. Therefore, in view of the discussion in the foregoing

paragraphs, the instant writ petitions deserve to be dismissed and

are accordingly dismissed.

45. Pending application (s), if any, shall also stand disposed of.

(DR. NUPUR BHATI),J Reserve-DJ/-

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 Newsletter