Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Vaishnavi Enterprises vs The State Of Telangana
2025 Latest Caselaw 925 Tel

Citation : 2025 Latest Caselaw 925 Tel
Judgement Date : 8 January, 2025

Telangana High Court

M/S Vaishnavi Enterprises vs The State Of Telangana on 8 January, 2025

      THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                WRIT PETITION NO.30561 OF 2024

                                  AND

                WRIT PETITION NO.30986 OF 2024


                          COMMON ORDER

In both these Writ Petitions, the petitioners have responded to the

short e-tender notice dt.16.10.2024 issued by the 2nd respondent, by

submitting their technical as well as financial bids. The 5th respondent

also has participated in the same. The technical bids were opened on

26.10.2024 and thereafter, the financial bids were to be opened on

28.10.2024. However, on 28.10.2024, the official respondents did not

open the financial bids of the petitioners, but have declared that only the

5th respondent is the successful tenderer and also initiated negotiations

with the 5th respondent. According to the petitioners, the petitioner in

W.P.No.30561 of 2024 is L-1 bidder and the petitioner in

W.P.No.30986 of 2024 is L-2 bidder and without considering their bids

which are lower than the bid of the 5th respondent, the official

respondents are trying to award the contract in favour of the 5th W.P.Nos.30561 & 30986 of 2024

respondent. Challenging the same, the present Writ Petitions have been

filed.

2. Learned counsel for the petitioners submitted that the petitioner in

W.P.No.30561 of 2024, L-1 bidder, has quoted only 60% and the

petitioner in W.P.No.30986 of 2024, L-2 bidder, has quoted 69%,

whereas the 5th respondent has quoted 89% and therefore, is L-4 bidder

and the person who quoted the lowest should have been considered for

negotiations for the tender.

3. This Court, vide order dt.30.10.2024 in W.P.No.30561 of 2024

and order dt.06.11.2024 in W.P.No.30986 of 2024, had directed the

respondents to maintain status quo as on the date of the order, i.e., not to

finalize the tenders.

4. The 4th respondent has filed a counter affidavit stating that

amongst four bidders, three were found to have been disqualified and

only the 5th respondent was found to be qualified. It is submitted that

after opening the technical bids, it was noticed that the petitioner in

W.P.No.30561 of 2024 had not submitted GSTN along with the

application and the petitioner in W.P.No.30986 of 2024 was disqualified

for having 6-A cases against it in Wanaparthy and also having W.P.Nos.30561 & 30986 of 2024

connections with rice millers. Since the bidders were found to be

disqualified in technical bid itself, their financial bids were not opened

and the work was allotted to the 5th respondent, whose technical bid was

valid.

5. Learned counsel appearing for the 5th respondent relied upon the

averments made in the counter affidavit and submitted that only when

the bidders are qualified, technical bids or financial bids would be

opened and in this case, the technical bids of the petitioners were not in

order and therefore, they were disqualified and their financial bids were

not opened and the 5th respondent was found to be qualified and hence,

the contract should be finalised in its favour. He referred to the tender

conditions and the documents to be furnished under Clause 5 of the

tender agreement, under which it was prescribed that copies of GSTN

and PAN should be uploaded and hard copy shall be furnished. He

placed reliance upon the judgment of Rajasthan High Court in the case

of Project Director RUIDP and others Vs. Ms. Ramky

Infrastructure Ltd., and another 1, wherein it relied upon the judgment

of the Hon'ble Supreme Court in the case of Goldyne Technoserve

D.B. Special Appeal (Writ) No.804/2018 dt.29.03.2019 W.P.Nos.30561 & 30986 of 2024

Ltd. Vs. State of Madhya Pradesh 2 holding that the ISO certificate

which was not submitted along with the technical bid despite the fact

that the certificate was available and held that the decision of the

procuring entity in rejecting the bid was not perverse. It had further

relied upon the decision of the Hon'ble Supreme Court in the case of

Sorath Builders Vs. Shreejikrupa Buildcon Ltd. and another 3,

wherein the tender notice provided for online submission of price bid

within seven days of date of well-advertised tender notice and pre-

qualification documents were required to be received physically one day

before price bidding closed and the Hon'ble Supreme Court held that the

said requirement is not unreasonable or arbitrary and the bid of the

respondent before the Hon'ble Supreme Court was lowest but since he

submitted the pre-qualification documents with delay of three days, it

was held that the terms and conditions of the tender are required to be

adhered to strictly. The Hon'ble Supreme Court has observed that the

disqualified bidder cannot be considered only from the point of view of

saving public money as that would not justify going through the tender

process again and where the bidder was negligent and was not sincere in

submitting the documents within the time schedule, the documents

(2011) 5 SCC 103

(2009) 11 SCC 9 W.P.Nos.30561 & 30986 of 2024

received after the time schedule cannot be considered as the terms and

conditions of the tender are to be strictly adhered to. Therefore,

according to the learned counsel for the 5th respondent, even though the

petitioner in W.P.No.30561 of 2024 now claims to have obtained the

GSTN subsequently and claims to be ready to submit the same before

entering into the agreement, the same cannot be accepted in view of the

above judgments of the Hon'ble Supreme Court which have been

followed by the Rajasthan High Court in the above cited case.

6. Learned counsel for the petitioners, on the other hand, submitted

that the petitioner in W.P.No.30561 of 2024 has obtained the GST

certificate on 29.11.2024 and is ready to submit the same at the time of

entering into the agreement and since the petitioner was the lowest

bidder, she should be considered. It is further submitted that in the case

of similar contract in Narayanpet, the successful bidder therein also did

not submit the GSTN at the time of submitting the tender form and has

obtained the same subsequently and the respondents have permitted him

to do so. Therefore, he prayed that similar treatment should be given to

the petitioner herein as well.

W.P.Nos.30561 & 30986 of 2024

7. In respect of the petitioner in W.P.No.30986 of 2024, the learned

counsel for the petitioner submitted that there were no 6-A proceedings

pending against the petitioner either in Wanaparthy or in Kollapur as

alleged by the respondents and therefore, the contentions of the

respondents are incorrect.

8. Learned Standing Counsel for the 4th respondent, however, has

filed a copy of the Register maintained in respect of 6-A proceedings to

submit that one Vijay Kumar was representing the petitioner in

W.P.No.30986 of 2024 and the proceedings were pending against him in

Wanaparthy.

9. The learned counsel for the petitioners, however, submitted that

the said Vijay Kumar was only a representative and if the proceedings

are pending against him, it does not mean that the proceedings are

pending against the petitioner in W.P.No.30986 of 2024. He submitted

that the Proprietor of the petitioner in W.P.No.30986 of 2024 is Ms.

Katta Shanthi and not Mr. Vijay Kumar and no proceedings are pending

against the said Proprietor.

10. The learned counsel for the 5th respondent, however, filed certain

documents along with the counter affidavit in support of his contentions W.P.Nos.30561 & 30986 of 2024

that the petitioner in W.P.No.30986 of 2024 is involved in 6-A

proceedings and therefore, it is disqualified from participating in the

bids.

11. Having regard to the rival contentions and the material on record,

this Court finds that one of the requirements of the tender conditions is

that GSTIN and PAN documents should be enclosed along with the

tender application. Admittedly, the petitioner in W.P.No.30561 of 2024

who is the lowest bidder, has not submitted the GSTN along with the

tender form and therefore, she has been declared as disqualified after the

technical bid was opened. As held by the Division Bench of the

Rajasthan High Court at Jaipur Bench in the case of Project Director

RUIDP and others Vs. Ms. Ramky Infrastructure Ltd., and another

(1 supra), the tender conditions have to be adhered to strictly. Though

the learned counsel for the petitioners submitted that the petitioner in

W.P.No.30561 of 2024 is an individual and therefore, there was no

requirement to obtain GSTN and thereafter, only after finding her

financial bid to be the lowest, she has applied for GST number and is

ready to file the same, this Court is of the opinion that there is no

exemption in respect of individuals from obtaining GST number if he is

intending to do business. The petitioner in W.P.No.30561 of 2024, W.P.Nos.30561 & 30986 of 2024

though is L-1 bidder, cannot be considered since she has not satisfied

the tender conditions.

12. In respect of the petitioner in W.P.No.30986 of 2024, this Court

finds that 6-A proceedings are not pending against the petitioner therein

or its Proprietor. The copies of the alleged proceedings against the

petitioner filed by the respsondents are in respect of one Vijay Kumar

who is alleged to be the representative of the petitioner. In the

documents filed by the respondents, the presence of Vijay Kumar is not

mentioned as the representative of the petitioner and therefore, it cannot

be presumed that the said cases are against the petitioner in

W.P.No.30986 of 2024. Therefore, the disqualification of the said

petitioner is not sustainable. The 4th respondent in W.P.No.30986 of

2024 is therefore directed to consider the financial bid of the petitioner

in W.P.No.30986 of 2024 and it being lower than the 5th respondent, i.e.,

L-2, the 4th respondent shall negotiate with the petitioner in

W.P.No.30986 of 2024 and finalise the contract accordingly.

13. In the result,

(1) W.P.No.30561 of 2024 is accordingly dismissed.

(2) W.P.No.30986 of 2024 is accordingly allowed.

W.P.Nos.30561 & 30986 of 2024

(3) There shall be no order as to costs in both the Writ Petitions.

14. Pending miscellaneous petitions, if any, in both these Writ

Petitions shall stand closed.

___________________________ JUSTICE T. MADHAVI DEVI

Date: 08.01.2025

Svv

 
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 : MAIMS

 
 
Latestlaws Newsletter