Citation : 2025 Latest Caselaw 2091 Tel
Judgement Date : 13 February, 2025
THE HONOURABLE THE ACTING CHIEF JUSTICE SUJOY PAUL
AND
THE HONOURABLE SMT. JUSTICE RENUKA YARA
WRIT APPEAL Nos.116 and 117 of 2025
COMMON JUDGMENT:
(Per the Hon'ble the Acting Chief Justice Sujoy Paul)
Sri S.Niranjan Reddy, learned Senior Counsel
representing Sri Tarun G.Reddy, learned counsel for the
appellant.
Sri T.Rajnikanth Reddy, learned Additional Advocate
General for respondent No.1 in W.A.No.116 of 2025 which
is also the sole respondent in W.A.No.117 of 2025.
Sri J.Prabhakar, learned Senior Counsel representing
Ms.D.Venkata Padmaja, learned counsel for respondent
No.3 in W.A.No.116 of 2025.
2. With the consent, finally heard.
3. In these intra court appeals, the common order of the
learned Single Judge passed in W.P.Nos.27029 and 28706
of 2024 is called in question.
4. Shorn of unnecessary details, the relevant facts which
have given rise to the litigation are that on 23.07.2021 the
Coal India Limited (CIL) issued a tender for supply of bulk
explosives to the subsidiaries of CIL. Accordingly, the bid
of the appellant for the said tender was accepted. On
12.03.2024, the CIL issued a show cause notice to the
appellant stating that pursuant to a complaint being
received from the Ministry of Coal, Mines and
Parliamentary Affairs, it was found that the appellant did
not meet the necessary criteria to be classified as Class-I
Local Supplier and the response of the appellant was
sought for in this regard.
5. In turn, on 03.05.2024, the appellant filed a reply to
the show cause notice. On 02.07.2024, the CIL issued an
order, whereby the appellant was banned for awarding of
any contract from CIL or its subsidiaries for a period of two
years, as the appellant was found to have suppressed the
information and wilfully withheld the information at the
time of submission of bid. The appellant filed a review
application on 18.07.2024 before the Chairman of the CIL
seeking review of the decision dated 02.07.2024. The
review application of the appellant is pending consideration
before the Chairman of the CIL. The respondent (Singareni
Collieries Company Limited) issued tenders on 27.03.2024
for procurement of SME Explosives and other accessories.
6. Learned Senior Counsel for the appellant submits
that the appellant submitted its bid and also
communicated the aforesaid ban order passed by CIL to the
Singareni Collieries Company Limited. On 25.07.2024, the
appellant's bid was selected as qualified for the
e-reverse auction to be held on 31.07.2024. The Singareni
Collieries Company Limited issued a Corrigendum dated
28.08.2024, whereby the entire tender process pursuant to
the previous tender dated 27.03.2024 was dropped due to
administrative reasons. A fresh/revised tender dated
24.09.2024 was issued with a specific condition i.e., Clause
17.0(b). The appellant, with an apprehension that in the
teeth of Clause 17.0(b) of revised tender its bid will not be
considered, filed W.P.No.27029 of 2024. On 30.09.2024,
the learned Single Judge passed an interim order in the
said writ petition directing the Singareni Collieries
Company Limited to consider the bid to be submitted by
the appellant in terms of Clause 17.0 of the Commercial
Terms and Conditions of the subject tender and take a
decision in the matter. On 07.10.2024, the appellant was
disqualified from participating in the e-reverse auction on
the ground that the CIL had issued a banning order in
relation to the appellant. Dissatisfied with the said
disqualification order, the petitioner filed W.P.No.28706 of
2024. Both the writ petitions were clubbed together. The
learned Single Judge passed the interim orders on
17.10.2024 and 22.10.2024 restraining the Singareni
Collieries Company Limited from finalizing the bids. Both
the writ petitions were finally heard and decided by the
common order dated 28.10.2024. This common order is
the subject matter of challenge in these writ appeals.
7. The learned Senior Counsel for the appellant briefly
raised two contentions. Firstly, he submits that Clause
17.0 makes it obligatory for the Singareni Collieries
Company Limited to consider the impact of any banning by
any other company/subsidiary. Thus, there should have
been application of mind on the factum of banning the
appellant which was duly disclosed by the appellant in its
bid. By taking this Court to certain paragraphs of the
counter, learned Senior Counsel submits that the Singareni
Collieries Company Limited has not considered the impact
of banning by the CIL. There should have been an
independent application of mind on the said aspect and
after exercising discretion in a judicious manner, decision
should have been taken. In absence thereof, the decision
making process is polluted.
8. Secondly, it is submitted that after the impugned
decision by the learned Single Judge, the Singareni
Collieries Company Limited has issued the contract in
favour of certain contractors. Since the tender process was
polluted, the same be directed to be reconvened within a
period of 2-3 months and till such time, the present
successful bidders may continue and thereafter, if the
appellant succeeds, it may also be given the contract.
9. Learned Additional Advocate General appearing for
the Singareni Collieries Company Limited submits that the
appellant's claim was considered, which is evident from
paragraph 14 of the counter filed before the learned Single
Judge in W.P.No.28706 of 2024, which reads thus:
"14. In reply to Para No. 16 (c) it is submitted that, the allegations made by the petitioner are false and denied by the respondent No.1, the petitioner may be put to strict proof of the same. That the petitioner was well aware of the terms and conditions of the tender before participating the same. It is pertinent to mention that Clause 3.0 does not preclude, the writ petitioner from participating in the tender. That vide order dated 30.09.2024 in W.P.No. 27029 of 2024 this Hon'ble Court directed the respondents to consider the bid of the petitioner in terms of Clause 17.0 of Commercial Terms and Conditions of the subject tender. That the petitioner has already uploaded the banned certificate from CIL in compliance of terms and conditions. Hence, further technical evaluation of the firm is not done as no shortfall documents are sought considering the firms present banned status and the offer submitted by the petitioner was not considered and was disqualified."
10. It is submitted that there is no flaw in the decision
making process. Considering the nature of the activity
carried out by the Singareni Collieries Company Limited
and the importance of supplying bulk explosives, a public
interest is involved and after completion of the tender
process and issuance of contracts, it will not be proper to
put the clock back or initiate a fresh proceeding. A
document bearing Ref No:CRP/MP/Sec.13/Law/2025/444,
dated 30.01.2025, was also supplied by the learned
Additional Advocate General to contend that nine contracts
have been given pursuant to the impugned tender process.
Thus, no interference may be made.
11. The learned Senior Counsel for respondent No.3 in
W.A.No.116 of 2025 submits that the writ appeal is filed
belatedly. Although the delay has been condoned, it cannot
be forgotten that interference in contract matters can be
made with circumspection. Once the contracts have
already been granted, it will not be proper to interfere in
the writ appeals.
12. The parties have confined their arguments to the
extent indicated above and no other point is pressed.
13. We have heard the parties at length and perused the
record.
14. Clause 17.0 of the tender document on which the
whole case is founded upon reads thus:
"17.0 Banned and delisted Suppliers:
a) The bidders would give a declaration that they have not been banned or de-listed by any Government or quasi-Government agencies or PSUs. If the bidder has been banned by any Government or quasi-Government agencies or PSU, this fact must be clearly stated and it may not necessarily be a cause for disqualifying him. If declaration is not given, the bid will be rejected as non- responsive.
b) After submitting the bid and while tender is in progress, if any bidder who submitted his bid is banned/de-listed by any Government or quasi-
Government agencies or PSUs, appropriate legal opinion will be obtained and tender will be processed accordingly.
However the SCCL management reserves the right to take appropriate decision in above cases."
(Emphasis Supplied)
15. Learned Senior Counsel for the appellant submits
that the right was reserved with the management of the
Singareni Collieries Company Limited to take appropriate
decision in the cases of delisting/banning. Since the
banning was admittedly disclosed, the said right to take
appropriate decision should have been exercised. In
paragraph 14 of the counter filed before the learned Single
Judge in W.P.No.28706 of 2024 as extracted above, it is
shown that a decision has been taken to disqualify the
appellant.
16. A careful reading of Clause 17.0 reproduced
hereinabove shows that if bidder has been banned by any
other body and has disclosed this fact clearly in his bid, as
a rule of thumb, SCCL management will not disqualify him.
The SCCL management reserves right to take appropriate
decision in such eventuality. The language employed in
the aforesaid clause shows that it enables the SCCL
management to take an appropriate decision in such cases
where disclosure of banning is there. The decision taken
by SCCL management in the present case is to disqualify
the petitioner. At this stage, we are not inclined to put the
clock back and direct the Singareni Collieries Company
Limited to undertake the entire exercise afresh. The
Singareni Collieries Company Limited is serving public
interest. For the smooth production and running of
Singareni Collieries Company Limited, supply of bulk
explosive is essential. Any interference by us at this
juncture, will hamper the activity of the industry and
consequently will have an adverse impact on public
interest. Thus, in the peculiar facts of these cases, we are
not inclined to interfere in the matter. More-so, after
passing of impugned order, third party rights are created
and contracts have been granted to nine (9) contractors
and they are not parties before us.
17. This is trite that in exercise of discretionary
jurisdiction, this Court may not set aside an illegal order
even though it would be lawful to do so.
18. In Shiv Shankar Dal Mills v. State of Haryana 1, the
Apex Court held as under:
"6. Article 226 grants an extraordinary remedy which is essentially discretionary, although founded on legal injury. It is perfectly open for the court, exercising this flexible power, to pass such order as public interest dictates and equity projects."
(Emphasis Supplied)
(1980) 2 SCC 437
19. In Chandra Singh v. State of Rajasthan 2, the Apex
Court held as under:
"43. Issuance of a writ of certiorari is a discretionary remedy. (See : Champalal Binani v. CIT, (1971) 3 SCC 20: AIR 1970 SC 645).) The High Court and consequently this Court while exercising their extraordinary jurisdiction under Article 226 or 32 of the Constitution of India may not strike down an illegal order although it would be lawful to do so. In a given case, the High Court or this Court may refuse to extend the benefit of a discretionary relief to the applicant.
44. ...This Court in Brji Mohan Gupta case [(2003) 2 SCC 390 : 2003 SCC (L&S) 1741 has also refused to exercise its discretionary jurisdiction in favour of the appellants although the order of the High Court was found liable to be set aside being not in accordance with law."
(Emphasis Supplied)
20. In Master Marine Services (P) Ltd. v. Metclfe &
Hodgkinson (P) Ltd. 3, the Apex Court opined as under:
"The court should always keep the larger public interest in mind in order to decide whether its intervention is called for or not. Only when it comes to a conclusion
(2003) 6 SCC 545
(2005) 6 SCC 138
that overwhelming public interest requires interference, the court should interfere."
21. In view of this legal position and peculiar factual
backdrop of this matter, we are not inclined to entertain
these writ appeals.
22. The writ appeals are accordingly dismissed.
However, the point raised by the appellant will remain open
to be decided in an appropriate case. There shall be no
order as to costs.
Interlocutory applications, if any pending, shall stand
closed.
______________________________________ SUJOY PAUL, ACJ
______________________________________ RENUKA YARA, J
13.02.2025 nvl/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!