Citation : 2023 Latest Caselaw 1216 Tel
Judgement Date : 14 March, 2023
THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
AND
THE HON'BLE SRI JUSTICE N. TUKARAMJI
WRIT APPEAL No.310 of 2023
JUDGMENT: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)
Heard Mr. D.Prakash Reddy, learned Senior Counsel for
the appellant and Mr. Gadi Praveen Kumar, learned Deputy
Solicitor General of India for respondent Nos.1 to 6.
2. This intra-court appeal is directed against the common
order dated 18.01.2023 passed by the learned Single Judge
dismissing writ petition No.23748 of 2022 and batch.
3. The present appeal arises out of writ petition No.23749
of 2022.
4. Appellant as the writ petitioner had filed the related writ
petition assailing the action of respondent No.4 in terminating
the contract work awarded to the appellant under Letter of
Acceptance dated 29.09.2021 and consequently, forfeiting the
bank guarantee.
2
5. Subject matter of the contract relates to construction of
Road under Bridge (RuB). Pursuant to a tender process,
appellant was awarded the contract and in this connection,
Letter of Acceptance was issued on 29.09.2021. Without
entering into the rival contentions, it is seen that there was
delay in the execution of the work. While according to the
appellant, the delay occurred because of respondent No.4 not
taking prompt action in signing the contract agreement and
subsequently in preparing and approving the drawings, on
the other hand, according to the respondents, the delay was
because of the appellant's failure to execute the work in a
time bound manner. Ultimately, respondents issued seven (7)
days notice followed by forty-eight (48) hours notice. It was
thereafter that the contract was terminated by the
respondents.
6. While according to the appellant, no notice was issued
and no hearing was granted to the appellant before
termination of the contract, it is the case of the respondents
that the termination notice was uploaded in the common
portal called Indian Railway- Works Contract Management
3
System (IRWCMS). After terminating the contract of the
appellant, respondents forfeited the bank guarantee furnished
by the appellant. This led to filing of the writ petition.
7. At the initial stage, interim order was passed by the
learned Single Judge directing the respondents not to award
contract for the balance work to third party contractors.
8. Respondents in their vacate stay petition which was
treated as counter affidavit contested the very maintainability
of the writ petition. On merit, it was contended that there was
delay on the part of the appellant in executing the contract
which is of public importance. Therefore, respondents were
compelled to terminate the contract but before doing so,
adequate notice was granted to the appellant.
9. Learned Single Judge held that though there is an
arbitration clause in the contract, yet the writ petition is
maintainable. In support of such conclusion, learned Single
Judge has placed reliance on several decisions of the
Supreme Court. However, learned Single Judge after
entertaining the writ petition as being maintainable went into
4
the merit and held that appellant had failed to complete the
contract work within the agreed time. On notice, learned
Single Judge held as follows:
35. It is relevant to note that entire tender
process and re-tendering process, submission of tender is
online through respondent's e-mail ID. The aforesaid
notices were placed in IRWMS site of the respondent
Railways. However, the petitioner herein has filed copies
of 7 days and 48 hours notice. Therefore, petitioner
cannot contend that the said notices were not served on
him. Therefore, according to this Court, there is no
irregularity in terminating the aforesaid contracts by the
respondents Railways and forfeiting the bank guarantee.
10. Government of India in the Ministry of Railways
(Railway Board) has approved the new Indian Railways
Standard General Conditions of Contract, July 2020. While
Part I thereof lays down Regulations for Tenders and
Contracts, Part II provides for Standard General Conditions
of Contract. Clause 4 of the Standard General Conditions of
Contract reads as follows:
4. Communications to be in writing: All
notices, communications, reference and complaints made
by the Railway or the Engineer or the Engineer's
Representative or the Contractor inter-se concerning the
works shall be in writing or e-mail on registered e-mail
IDs and no notice, communication, reference or
5
complaint not in writing or through e-mail, shall be
recognized.
11. From the above, it is seen that as per the Standard
General Conditions of Contract all communications are to be
in writing. All notices, communications, reference and
complaints made by the Railways or the Engineer or the
Engineer's Representative or the Contractor inter-se
concerning the works shall be in writing or e-mail on
registered e-mail IDs. No notice, communication, reference or
complaint not in writing or through e-mail shall be
recognized.
12. In the writ affidavit, appellant specifically pleaded in
paragraph 7 that while it was waiting for approval of thrust-
bed drawings and alternate solution, it had received a call
from respondent No.4 on 02.05.2022 evening that it had been
served with 48 hour notices for several bridges. Appellant
had addressed a letter on 06.05.2022 to respondent No.4 and
questioned illegal termination of contract without notice. In
paragraph 10, this was elaborated upon by the appellant by
stating that termination of contract and forfeiture of bank
6
guarantee was without any notice and hearing and thus being
in violation of the principles of natural justice. Paragraphs 7
and 10 of the writ affidavit of the appellant reads as follows:
7. While so, we got a call from respondent No.4
on 02.05.2022 evening that we have been served with 48
hour notices for several bridges. Immediately we
addressed a detailed letter on 06.05.2022 elaborating the
entire issue involved in all the RUB works, and
specifically stated that we did not receive any notice from
them since 01.04.2022, much less 48 hours notice, and
requested to revoke the termination of contract, if
initiated and that the work is delayed due to non
approval of TB drawings and non providing alternative
reinforcement design in place of 28mm bars.
***
10. I submit that termination of contract and forfeiture of the BG by the respondent No.5, without issuing any notice and without any fault on the part of our company, is totally illegal, arbitrary and high handed and in violation of principles of natural justice and Article 19(1)(g) of Constitution of India. Due to such forfeiture and abrupt terminations of contracts, the Company went to deep financial crisis and unable to pay the vendors and meet the salaries of the workmen who are already deployed at the respective work sites and also huge material procedure at the work sites is at risk.
13. This was contested by the respondents in their
application for vacate stay which was treated as the counter
affidavit by stating as follows:
7. In reply to paras 1 to 3 of the petitioner affidavit filed in support of above writ petition, it is to submit that all the notices have been sent to the petitioner ID in Indian Railway - Works Contract Management System (IR-WCMS) (online platform for making agreements, recording bills, paying bills, granting extension of currency, issuing notices, etc.). The petitioner having participated in the tender and after getting the Letter of Acceptance is supposed to get all the agreements, bills, variation, currency extensions, etc., in Indian Railway - Works Contract Management System. The maintenance of their account, correctness of information being furnished is their responsibility and is as per Clause 6 of Annexure-V of General Conditions of Contract (GCC) submitted by the Tenderer at the time of participation in the said tender.
14. From the above, it is seen that stand taken by the
respondents was that all notices were uploaded on IRWCMS
i.e., the online platform. Appellant having participated in the
tender and after obtaining Letter of Acceptance was supposed
to get all agreements, bills, extensions etc., through the
aforesaid online portal; it is the responsibility of the appellant
to obtain such information.
15. Learned Single Judge observed that the termination
notice was placed in the IRWCMS site. Appellant had filed
copies of seven (7) days and forty-eight (48) hours notice
which were issued prior thereto and therefore, appellant
cannot contend that the said notices were not served upon
the appellant. Learned Single Judge held that there was no
irregularity in terminating the aforesaid contract by the
respondents.
16. Before we proceed to deal with the above conclusion of
the learned Single Judge, our attention has also been drawn
to clause 64 of the Standard General Conditions of Contract
which provides for arbitration. It is another matter that
learned Single Judge has held the writ petition to be
maintainable notwithstanding availability of the remedy of
arbitration. Having entertained the writ petition, we are of the
view that learned Single Judge instead of entering into the
merit as to the justification for cancellation of contract, ought
to have confined the deliberation to the decision making
process. After all, judicial review is primarily concerned with
the decision making process and not with the decision per se.
If the writ court feels that the decision making process is
vitiated by non-compliance to the procedural requirements
and violation of the principles of natural justice etc., certainly
a writ court would be entitled to entertain a writ petition in
exercise of its power of judicial review notwithstanding
availability of alternative remedy. When clause 4 of the
Standard General Conditions of Contract clearly provides that
all notices, communications etc., should be in writing or on
registered e-mail IDs, it means that the notices would have to
be sent to the affected party in writing or to the registered e-
mail ID of the affected party. Otherwise, clause 4 would have
mentioned that such a notice would be uploaded or posted in
IRWCMS portal. That having not been done, we are of the
view that there is violation of the principles of natural justice
inasmuch as due notice and adequate opportunity of hearing
was not granted to the appellant before cancellation of
contract.
17. Having said that we are of the view that appellant
should be relegated to the forum of respondent No.4. Now
that appellant is aware of the reasons for termination of
contract, let the appellant appear before respondent No.4 on
20.03.2023 at 11.00 am whereafter respondent No.4 shall
take a fresh decision in accordance with law. All contentions
are kept open. Needless to say, if the appellant is aggrieved by
any decision that may be taken by respondent No.4, it will be
open to the appellant to avail the remedy as provided in
clause 64 of the Standard General Conditions of Contract.
18. This disposes of the writ appeal. However, there shall
be no order as to costs.
Miscellaneous applications pending, if any, shall stand
closed.
_______________________ UJJAL BHUYAN, CJ
______________________ N.TUKARAMJI, J 14.03.2023 vs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!