Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh Kumar Vyas vs State Of Rajasthan (2026:Rj-Jd:12038)
2026 Latest Caselaw 3867 Raj

Citation : 2026 Latest Caselaw 3867 Raj
Judgement Date : 13 March, 2026

[Cites 7, Cited by 0]

Rajasthan High Court - Jodhpur

Umesh Kumar Vyas vs State Of Rajasthan (2026:Rj-Jd:12038) on 13 March, 2026

Author: Kuldeep Mathur
Bench: Kuldeep Mathur
[2026:RJ-JD:12038]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 6122/2025

Umesh Kumar Vyas S/o Shri Gouri Shankar Vyas, Aged About 35
Years,    Resident        Of     218,      Ward       No.15,          Near    LTM     Katla,
Ummedpura, District Phalodi.
                                                                             ----Petitioner
                                         Versus
1.       State       Of    Rajasthan,         Through         Director,       Local     Self
         Development Department, Government Of Rajasthan,
         Jaipur
2.       Municipal Council, Phalodi Through Its Commissioner.
3.       District Collector, Phalodi.
4.       Additional District Collector-Cum-Administrator, Municipal
         Council, Phalodi.
5.       Sub-Divisional            Officer-Cum-Commissioner,                     Municipal
         Council, Phalodi.
                                                                        ----Respondents


For Petitioner(s)              :     Mr. Manoj Bohra
For Respondent(s)              :     Ms. Meenal Singhvi for
                                     Mr. Rajesh Panwar, AAG.



            HON'BLE MR. JUSTICE KULDEEP MATHUR

Order

13/03/2026

1. By way of filing the present writ petition under Article 226 of

the Constitution of India, the petitioner has prayed for the

following reliefs:

"I. by or an appropriate writ, order directions, the impugned minutes of meeting dated 04.12.2024 (Annex.5) and e-. auction notice dated 17/18.02.2025 (Annex.6) passed by the respondents, qua the plot No.9 (Warehouse), situated in Santosh Nagar Aawasiya Scheme, Phalodi may kindly be quashed and set-aside. II. Further, by an appropriate writ, order or directions, the respondents may kindly be directed to accept the petitioner's of plot No.9 (Warehouse), situated in Santosh Nagar Aawasiya Scheme, Phalodi.

III. Pending the petition, if any order is passed or any action is taken prejudicial to the interest of petitioner; same may kindly be quashed and set aside.

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (2 of 8) [CW-6122/2025]

IV. Any other appropriate order or direction, which this Hon'ble Court considers just and proper in the facts and circumstances of this case, may kindly be passed in favour of the petitioner. V. Costs of the writ petition may kindly be awarded to the petitioner."

2. Learned counsel for the petitioner submitted that the

respondent - Municipal Council, Phalodi issued an e-auction notice

dated 30.10.2024 for allotment of various sizes/categories of plots

situated in the residential/commercial schemes floated by it from

time to time. Learned counsel submitted that the petitioner

participated in the e-auction proceedings for Warehouse No.9

situated at Santosh Nagar. The reserve price for the said

warehouse was fixed at Rs.24,82,007/-. The petitioner submitted

a bid of Rs.65,41,997/-, which was much higher than the reserve

price fixed by the respondent - Municipal Council. After completion

of the auction proceedings, the petitioner was declared H-1

(highest bidder).

3. The grievance of the petitioner is that the respondent -

Municipal Council, Phalodi, in its meeting dated 04.12.2024, took

a decision to cancel the entire e-auction proceedings and to

conduct fresh auction proceedings for the said plot on the ground

that in the previous auction proceedings conducted for Warehouse

No.1 (Plot No.1) of the same scheme, the highest bid received was

Rs.1,91,00,000/-, which is much higher than the bid submitted by

the petitioner.

4. Learned counsel for the petitioner further submitted that

after taking the decision to cancel the auction proceedings

conducted pursuant to the e-auction notice dated 30.10.2024, the

respondent - Municipal Council issued a fresh e-auction notice

dated 17/18.02.2025, again including the plot in dispute, i.e.,

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (3 of 8) [CW-6122/2025]

Warehouse No.9 situated at Santosh Nagar, while keeping the

same reserve price of Rs.24,82,007/-.

5. Learned counsel submitted that the reason assigned by the

respondents for cancelling the earlier auction proceedings, namely

that a higher bid was expected for the plot in question, is illegal

and arbitrary. He further submitted that once the bid offered by

the petitioner was found to be higher and well above the reserve

price, the same ought to have been accepted.

6. It was also contended that as per Condition No.4 of the e-

auction notice dated 30.10.2024, the bid submitted by the

petitioner was required to be accepted or rejected within five

working days from the date of auction. However, in the present

case, the decision to cancel the e-auction proceedings or reject

the bid submitted by the petitioner was taken by the respondent -

Municipal Council in its meeting dated 04.12.2024, which is

beyond the timeline prescribed under Condition No.4 of the e-

auction notice dated 30.10.2024.

7. On these grounds, learned counsel for the petitioner prayed

that the decision to conduct fresh e-auction proceedings for

Warehouse No.9 situated at Santosh Nagar by the respondent -

Municipal Council, Phalodi be declared bad in the eye of law, and

the Municipal Council be directed to accept the bid submitted by

the petitioner and issue an allotment order in its favour for the

said plot.

8. In support of his submissions, learned counsel for the

petitioner placed reliance on the judgment of the Hon'ble Supreme

Court in "Golden Food Products of India v. State of Uttar

Pradesh & Ors." SLP (Civil) Nos.18095-18096/2024.

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (4 of 8) [CW-6122/2025]

9. Per contra, Ms. Meenal Singhvi, learned counsel appearing

for the respondents, submitted that the decision of the respondent

- Municipal Council, Phalodi not to accept the bid submitted by the

petitioner for Warehouse No.9 and to conduct fresh e-auction

proceedings for the said plot is well reasoned and justified. She

submitted that the officials of the respondent - Municipal Council

are duty-bound to protect its financial interests by ensuring that

the plot offered in the bidding process is sold at the highest

possible price.

10. She submitted that Warehouse No.1, situated in the same

scheme was auctioned for Rs.1,91,00,000/-. According to her, the

price offered by the petitioner, though higher than the reserve

price, is much lower than the prevailing market value, or in other

words, the price which the plot is capable of fetching in the open

market.

11. Learned counsel further submitted that since the price

offered by the petitioner does not represent the true market value

of the property, the decision taken by the Three-Member

Committee consisting of the Administrator, Municipal Council,

Phalodi; Commissioner, Municipal Council, Phalodi; and Assistant

Commissioner, Municipal Council, Phalodi, in its meeting dated

04.12.2024, to reject the offer made by the petitioner and cancel

the entire e-tender process dated 30.10.2024 cannot be said to be

arbitrary or unreasonable so as to warrant interference by this

Court in exercise of its writ jurisdiction.

12. She further submitted that a bare perusal of Conditions No.5

and 12 of the e-auction notice dated 30.10.2024, as well as Rule

72 of the Rajasthan Transparency in Public Procurement Rules,

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (5 of 8) [CW-6122/2025]

2013, makes it clear that the procuring entity reserves the right to

accept or reject any or all bids prior to the award of contract. It

was submitted that a highest bidder does not acquire any vested

right to have the bid accepted merely upon being declared as the

highest bidder.

13. In support of her submissions, learned counsel for the

respondents placed reliance on the following judgments:

• E-City Entertainment Pvt. Ltd. v. State of Uttar Pradesh &

Anr., (2017) 13 SCC 271.

• Indore Vikas Pradhikaran & Anr. v. Shri Humud Jain Samaj

Trust & Anr., passed by the Hon'ble Supreme Court in SLP

(Civil) No.9940/2022.

• Mahadev Stone Crusher v. State of Rajasthan & Ors., S.B.

Civil Writ Petition No.17666/2024 decided on 05.12.2024.

• The Silppi Constructions Contractors v. Union of India &

Anr. passed by the Hon'ble Supreme Court in SLP (Civil)

Nos.13802-13805/2019.

• Kuldeep Lodhawat v. The Rajasthan State Industrial Deve.

And Investment Corporation Ltd. & Anr. passed in S.B. Civil

Writ Petition No.1423/2021.

• Haryana Urban Development Authority & Ors. v. Orchid

Infrastructure Developers Pvt. Ltd passed in SLP(C)

No(s)12166/2011.

14. Heard.

15. Condition No.4, Condition No.5 & Condition No.12 of the e-

auction notice dated 30.10.2024 reads as under:-

Condition No.4-

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (6 of 8) [CW-6122/2025]

"The bid shall be subject to the sanction or rejection within 5 working days from the date of auction and demand note shall be issued within 2 days from the date of sanction of the bid."

Condition No.5.-

"The bid shall be subject to the sanction of the Chairperson of the Municipal Council in whom the rights are reserved to accept or reject any bid without assigning any reason thereof."

Condition No.12-

"बोली स्वीकार / अस्वीकार करने का अधिकार सभापति एवं आयुक्त नगर परिषद फलौदी के पास सुरक्षित रहगा जिसका कारण बताना आवश्यक नही होगा।"

16. Rule 72 of RTPP, 2013 reads as under-

"72. Procuring entity's right to accept or reject any or all bids.- The Procuring entity reserves the right to accept or reject any bid, and to annul the bidding process and reject all bids at any time prior to award of contract, without thereby incurring any liability to the bidders. Reasons for doing so shall be recorded in writing."

17. The Hon'ble Supreme Court in 'Golden Food Products of

India v. State of Uttar Pradesh & Ors.' (supra), after

considering earlier judgments on the right of a procuring entity/

auctioning authority to reject the highest bid, observed in

paragraph 32 as under:

"An auction process has a sanctity attached to it and only for valid reasons that the highest bid can be discarded in an auction which is otherwise held in accordance with law. If a valid bid has been made which is above the reserve price, there should be a rationale or reason for not accepting it. Therefore, the decision to discard the highest bid must have a nexus to the rationale or the reason. Merely because the authority conducting the auction expected a higher bid than what the highest bidder had bid cannot be a reason to discard the highest bid. In the instant case, no other party had placed a bid higher than the appellant herein. There was no infirmity in the conduct of the auction. No other party had complained about the process of auction conducted by the GDA - respondent No.2. The bid offered by the appellant herein was the highest and above the reserve price. In the circumstances, the said bid ought to have been accepted by GDA respondent No.2 rather than cancelling the same without notice to the

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (7 of 8) [CW-6122/2025]

appellant herein. Hence, the cancellation of the bid submitted by the appellant herein is quashed."

18. Having heard learned counsel for the parties and upon

perusal of the material available on record, this Court finds that

the petitioner, in response to the e-auction notice dated

30.10.2024, submitted a valid bid for Warehouse No.9 situated

at Santosh Nagar, which was above the reserve price. Conditions

No.5 and 12 of the e-auction notice indicate that the right to

accept or reject any bid is reserved with the Chairperson and

the Commissioner of the Municipal Council. However, Condition

No.4 clearly stipulates that such decision must be taken within

five working days from the date of auction.

19. In the present case, the last date for submission of bids

was 22.11.2024 up to 3:00 PM. However, the decision not to

accept the highest bid was taken by a Three-Member Committee

on 04.12.2024, which is beyond the five-day period prescribed

under Condition No.4 of the e-auction notice.

20. It is pertinent to note that the purpose of fixing a reserve

price is to ensure that public property is not sold at an

unreasonably low price and to safeguard the financial interest of

the auctioning authority. In the present case, although the bid

submitted by the petitioner was not accepted on the ground that

it was allegedly much lower than the prevailing market price of

the plot, the respondents themselves retained the same reserve

price for the plot in question while issuing the fresh e-auction

notice dated 17/18.02.2025. Furthermore, the reply filed by the

respondents does not indicate that any irregularity, fraud,

(Uploaded on 15/03/2026 at 01:10:46 PM)

[2026:RJ-JD:12038] (8 of 8) [CW-6122/2025]

illegality, or collusion among bidders was noticed in the auction

proceedings dated 22.11.2024.

21. The Hon'ble Supreme Court in Golden Food Products of

India (supra) has clearly deprecated the practice of cancelling

the highest bid merely on the ground that the authority

expected a higher bid. In other words, the possibility that the

property may fetch a higher price cannot, by itself, constitute a

valid ground for cancelling the auction, particularly when no

third party has raised any objection regarding the conduct of the

auction process.

22. In view of the aforesaid discussion and the precedent law

laid down by the Hon'ble Supreme Court, the present writ

petition deserves to be allowed.

23. Accordingly, the writ petition is allowed. The respondents

are directed to issue an allotment order in favour of the

petitioner for Warehouse No.9 situated at Santosh Nagar and to

take all consequential steps for concluding the auction process

in accordance with law. The petitioner shall deposit the

remaining cost of the plot with the respondents as per the

applicable rules.

(KULDEEP MATHUR),J 242-himanshu/-

(Uploaded on 15/03/2026 at 01:10:46 PM)

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter