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

G.Shankar vs The Singareni Collieries Company ...
2025 Latest Caselaw 4071 Tel

Citation : 2025 Latest Caselaw 4071 Tel
Judgement Date : 19 June, 2025

Telangana High Court

G.Shankar vs The Singareni Collieries Company ... on 19 June, 2025

         THE HON'BLE SRI JUSTICE PULLA KARTHIK

                     WRIT PETITION No.259 of 2025
ORDER:

This Writ Petition, under Article 226 of the Constitution of India,

is filed seeking the following relief:

"...to issue an appropriate Writ, Order or Direction more particularly one in the nature of Writ of Certiorari call for the records pertaining to the Speaking Orders vide proceedings in Ref.RG.I/PER/C/54/6588 and Ref.RG.I/PER/c/54/6589, dated 09- 12-2024 issued by the 2nd respondent and quash the same by declaring as illegal, arbitrary, void ab-initio and against the principles of natural justice and consequently direct the respondents to release an amount of Rs.55.59 Lakhs towards transport bill, Rs.10.00 Lakhs towards EMD & Security Deposit and Rs.100.69 Lakhs 5% retained amount from the running bills of the contract to the petitioner along with the interest from the date of closing/ expiry of the contract and pass..."

2. The brief facts of the case are as follows:

2.1. The petitioner is a Contractor with vast experience in the

Transport business. In response of the Tender Enquiry Notice issued by

the respondent Company dated 02.01.2015, he had submitted his offer

and after conducting due negotiations, he was duly awarded the

Transport Contract vide Work Order No.7600005755 dated 02.01.2015,

for transportation of coal from Medipalli Opencast Project to different

CHPs, on weight basis for a period of two years, and thus, the contract

period is valid up to 01.01.2017. Thereafter, an agreement was entered

between him and the respondent Company dated 06.01.2015. Pursuant

PK, J

to the same, the petitioner had commenced the transport work as per

the understanding arrived at the time of negotiations and successfully

executed the transport work awarded to him. In compliance of the

terms of the Work Order dated 02.01.2015, the petitioner had completed

the transportation work without any remarks.

2.2. While so, respondent No.3 issued proceedings dated

03.05.2016, for recovery of an amount of Rs.55,59,000/- from his

pending bills on the allegation that the coal loaded lorries were diverted

to destination other than GDK-1, CHP. The respondent Company also

lodged a complaint, against the lorry owner, lorry driver and others, who

alleged to have diverted the coal and forged the registers, before the

Anthergaon Police Station vide Crime No.59 of 2016, registered for the

offenses punishable under Sections 420, 406, 409, 468 and 471 of the

Indian Penal Code. The police conducted investigation and filed a

charge sheet vide C.C.No.55 of 2017 on the file of the Junior First Class

Magistrate, Godavarikhani. The failure of the respondents to adduce

the evidence before the trial Court resulted in acquittal of the accused

therein, vide judgment dated 31.08.2018.

2.3 It is the further case of the petitioner that aggrieved by the

recovery proceedings dated 03.05.2016, the petitioner filed

W.P.No.16640 of 2016 before this Court, and during the pendency of the

PK, J

said writ petition, respondent No.2 issued proceedings dated

08/14.02.2019, whereby, the petitioner was directed to remit an amount

of Rs.81,35,837/- and Rs.20,00,000/- towards penalty, equivalent to

twice the of security deposit, apart from that, the petitioner was also

blacklisted from participating in the respondent Company's tenders for a

period of two years.

2.4. Aggrieved by this proceedings, the petitioner also filed

W.P.No.4444 of 2019 before this Court. Eventually, both the writ

petitions were heard together, and this Court, vide separate orders dated

01.07.2024, set aside the aforesaid orders dated 03.05.2016 and

08/14.02.2019, on the ground that the said orders were issued in utter

violation of principles of natural justice, as the petitioner was never

given an opportunity of hearing, and remitted the matter back to the

respondents, directing them to re-consider the subject issue objectively

and uninfluenced by their earlier decisions dated 03.05.2016 and

08/14.02.2019, re-examine the whole issue afresh and pass appropriate

orders in accordance with law. Thereafter, the petitioner submitted his

representation to the respondents, seeking to comply with the aforesaid

orders of this Court, and in pursuance thereof, the respondent Company

sent a letter dated 12.09.2024, calling for appearance on 17.09.2024.

However, only after filing Contempt Cases vide C.C.Nos.2396 of 2024

PK, J

and 2397 of 2024, the respondents have passed the present impugned

order dated 09.12.2024, stating that the request of the petitioner for

release of the forfeited amount does not merit consideration. Hence, the

present writ petition.

3. Heard Sri Pulimamidi Shashidar Reddy, learned counsel for the

petitioner and Sri P. Sri Harsha Reddy, learned Standing Counsel for the

respondents.

4. Learned counsel for the petitioner submitted that the allegation of

the respondents is that during the execution of the contract, it was

established by the vigilance enquiry that the petitioner had diverted 72

trips of coal to unknown destination. However, no record is available to

show that when the enquiry was conducted and under what basis, the

enquiry was concluded. Nothing is elicited from the speaking order

except an erroneous conclusion that 72 trucks were diverted to an

unknown destination. In fact, with regard to the allegation of diversion

of 72 trips of coal loads lorries, the Company had lodged a complaint

and the police registered an FIR vide Crime No.59 of 2016 for the

offenses punishable under Sections 420, 406. 409, 468, 471 of the

Indian Penal Code, and after conducting an investigation, they have filed

a charge sheet in C.C.No.55 of 2017 on the file of the Judicial First

Class Magistrate, Godavarikhani, which ended in acquittal of the

PK, J

accused therein, as the respondent Company failed to adduce evidence.

Therefore, the conclusion of the respondents about diversion of 72 trips

is not having legal scrutiny and without evidence on record.

5. It was further submitted that the petitioner has submitted bills

along with relevant documents, which clearly goes to show that he had

transported excess in weighment and there is no liability on the part of

the petitioner. Further, the respondents failed to appreciate the

proceedings of the Chief General Manager, RG-1 Area, dated

04.05.2017, wherein, it was decided that as per the recommendation of

the Committee on allowable variation in weighment between the

dispatch point and the receiving end, weighment of coal admittance

tippers bases on lead distance. Based on the said recommendations,

the quantity of coal to be recovered from the petitioner is 400 Kgs per

trip as allowable variation in weighment. Therefore, the allowable

variation is 586.474 Kgs, for the difference quantity of coal for 930 trips

with more than 400 Kgs. After deducting 372 Kgs towards +/1 400 Kgs

variation per trip, net quantity of coal to be recovered is only 214.474

Kgs, and the amount would come to Rs.8,28,648.60 @ Rs.3,900/- per

ton. As such, the respondents ought to have proposed to recover from

the petitioner only an amount of Rs.8,28,648.60. However, the

respondents arrived at a conclusion, without any basis, evidence on

PK, J

record and without considering any of the submissions made by the

petitioner. Thus,the action of respondent No.2 in rejecting the

application of the petitioner, without following the audi alteram partem

principle is in utter violation of principles of natural justice. Therefore,

learned counsel for the petitioner prayed this Court to pass appropriate

orders in the present writ petition by setting aside the impugned order

dated 09.12.2024. Reliance has been placed on the decision of the

Hon'ble Apex Court in Om Kumar and others v. Union of India 1.

6. Per contra, learned Standing Counsel for the respondents

vehemently contended that the writ petition is not maintainable and is

liable to be dismissed in limine, especially as the dispute arises out of a

contract, and specially as per Clause-10 of the terms and conditions of

work order, in case of disputes, the parties have to approach the Civil

Court at Khammam and Karimnagar. However, without first

approaching the Civil Court, the petitioner has filed the present writ

petition, and therefore, the same is liable to be dismissed. It was further

submitted that the petitioner was awarded the contract for

transportation of coal from Medipally Open Cast Project (MOCP) to Coal

Handling Plants (CHPs) of respondent company, on weight basis for a

period of two years, vide purchase order No.76000055 dated

1 (2001) 2 SCC 386

PK, J

02.01.2015, and an agreement dated 06.01.2015 was also executed, to

the effect that the petitioner would perform all the works allotted to him

in accordance with the specification. However, during the period of

execution of the above contract work, on 30.03.2016, in third shift, after

taking the load of coal at the MOCP, the lorry bearing registration No.AP

15 TB 9099 was sent to GDK-I CHP at about 01:50 AM, but did not

report enroute at the check post/GDK-1 CHP. Thereafter, a

Departmental Vigilance Enquiry was conducted and it was established

that the coal loaded in 72 trips, i.e., 1426.820 MTN, was not unloaded

at the CHP and might have been diverted to an unknown destination.

The value of pilferage of coal in the verified three months, i.e., January

2016 to March 2016, came about Rs.55,59,318/-. As such, it was clear

that the petitioner had violated the contractual obligations as stipulated

at penalties Clauses 4.3 and 4.4 of the Work Order dated 02.01.2015.

7. It was further submitted that the petitioner was categorically

informed vide letter No.RG1/MOC/G-13/CT/1289 dated 03.05.2016,

about the entire issue and proposed for recovery from the running bills.

Thereafter, the petitioner submitted his representation on 11.05.2016 to

the Chief General Manager, RG-1 Area, requesting to stop recovery

temporarily from the running bills on the plea that certain amounts of

the petitioner, i.e., Future Security Deposit (FSD), Security Deposit (SD)

PK, J

and EMD are available with the respondents. However, the said request

of the petitioner is contrary to Clauses 4.3 and 4.4 of terms and

conditions of work order, which stipulate that the Contractor will be

held responsible for any shortage of coal and the cost of such coal will

be recovered from the Contractor's bills at the market prices prevailing

at the relevant time. Further, the petitioner was also issued three more

proceedings dated 03.05.2016, 15.06.2016 and 29.06.2016, stating that

during the vigilance enquiry, it was noticed that 2086.11tonnes of coal

was less transported and its value is Rs.81,35,837/-, which will be

recovered from the running bills; that Rs.55,59,000/- is recoverable

towards the cost of 72 coal loaded lorries that were diverted to

destination other than GDK-1 CHP, as per the departmental vigilance

enquiry; that in addition to recovery of Rs.55,59,000/-, the

transportation charges will also be recovered from the petitioner. It was

further submitted that Clause 4.3 stipulates that the Company has

every right to forfeit the Security Deposit and also has the right to

impose further penalties equivalent to twice the amount of Security

Deposit, apart from blacklisting the Contractor. It was submitted that

in consideration of the representation of the petitioner, the amount of

Rs.56,16,398.57 was recovered in three installments, instead of a single

recovery towards the cost of coal lost and the transportation charges.

PK, J

Further, the petitioner had nowhere condemned the diversion of lorries

to other than specified destinations. Hence, the contention of the

petitioner that he was not informed about the recovery of an amount of

Rs.55,59,000/- is false and baseless.

8. It was further submitted that C.C.No.55 of 2017 on the file of the

Judicial First Class Magistrate, Godavarikhani, was disposed of vide

judgment dated 31.08.2018, for want of evidence only, and thus, the

mere acquittal of A1 to A7 does not come in the way of the respondents

for taking necessary action against the petitioner as per the terms and

conditions of purchase order, for illegal transportation of 72 trips of coal

loaded lorries from MOCP to unknown places, during his contract period

from January 2016 to March 2016. It was further submitted that the

petitioner filed W.P.No.16640 of 2016 challenging proceedings dated

03.05.2016, wherein, it was proposed to recover an amount of

Rs.55,59,00/- and also filed W.P.No.4444 of 2018 before this Court,

challenging the proceedings dated 8/14.02.2019, wherein, he was

advised to remit the an amount of Rs.81,35,837/- and Rs.20,00,000/-

towards penalty equivalent twice to the amount of Security Deposit and

proposed to blacklist the company for a period of two years. Both these

writ petitions were allowed setting aside the impugned orders therein,

directing the respondents to re-examine the whole issue against in

PK, J

conformity with the principles of natural justice. It was further

submitted that as per the order of this Court dated 01.07.2024, vide

letter No.RG1/GMO/G-4/924 dated 12.09.2024, the petitioner was

informed to appear in the office of the General Manager, RG-1 area, on

17.09.2024 at 04:00 PM, to examine the representation in respect of

release of bill amounts, FSD, SD and EMD. Accordingly, the petitioner

submitted his representation dated 20.09.2024, requesting to release

the pending bill amount against the work order. Later, a Committee is

constituted to examine the representation submitted by the petitioner,

and once again, vide letter dated 08.11.2024, the petitioner was advised

to appear before the Committee on 08.11.2024 at 04:00 PM. As such, it

is clear that he was provided an opportunity to appear and to show

cause as to why action according to the terms and conditions cannot be

initiated against the petitioner. The petitioner appeared before the

Committee on 08.11.2024 and expressed his views for release of bills.

On considering the same, the present impugned order dated 09.12.2024

was issued. It was further submitted that as per Clause 10 of the Work

Order/agreement, the petitioner has to approach the Civil Court of

competent jurisdiction in case of any disputes. However, without

approaching the Civil Court, the petitioner has filed the present writ

PK, J

petition, which is not maintainable. Therefore, it was prayed to dismiss

the present writ petition.

9. Having heard the learned counsel for the respective parties and on

perusal of the record, this Court is of the considered view that the main

dispute between the parties pertains to a serious allegation of breach of

contract, i.e., diversion of coal loaded lorries to unknown destination

other than GDK-1 Coal Handling Plant; calculation of lost/under

delivered quantity of coal and its value; and release of outstanding

amounts to the petitioner. These issues involve seriously disputed

questions of fact that need to be adjudicated by adducing and evaluating

the evidence, which cannot be done under Article 226 of the

Constitution of India. The Civil Courts are the appropriate forum for

resolution of disputes of this nature. Further, it is relevant to note that

as per Clause 10(d) of the Work Order dated 02.01.2015, executed

between the petitioner and the respondent company, the disputes

arising out of the contract shall be resolved through the competent Civil

Court at Khammam District.

10. In view of availability of an alternative remedy, this Court deems it

appropriate to dispose of the present writ petition, granting liberty to the

petitioner to approach the competent Civil Court for redressal of his

grievance, as expeditiously as possible, preferably within a period of four

PK, J

(04) weeks from the date of receipt of a copy of this order, and the Civil

Court shall adjudicate the matter on its own merits.

11. Accordingly, the Writ Petition is disposed of.

Miscellaneous applications, if any, pending in this writ petition,

shall stand closed. No costs.

_________________________________ JUSTICE PULLA KARTHIK Date: 19.06.2025.

GSP

 
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