Citation : 2023 Latest Caselaw 1362 UK
Judgement Date : 17 May, 2023
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
SRI JUSTICE VIPIN SANGHI, C.J.
AND
SRI JUSTICE RAKESH THAPLIYAL, J.
17TH MAY, 2023 WRIT PETITION (M/B) No. 31 OF 2023 Between:
Khetwal Projects Pvt. Ltd. .......Petitioner
and
State of Uttarakhand and others. ....Respondents
Counsel for the petitioner : Mr. Devadatt Kamat, learned Senior Counsel assisted by Mr. Vikas Bahuguna.
Counsel for the respondents : Mr. J.C. Pande, learned Standing Counsel for the State of Uttarakhand. Mr. Abhijay Negi and Ms. Snigdha Tiwari, learned counsel for respondent Nos. 2 and 3.
Ms. Garima Thapa, learned counsel for the private Contractor.
Upon hearing the learned Counsel, the Court made the following
JUDGMENT : (per Sri Vipin Sanghi, C.J.)
A Supplementary Counter Affidavit has been filed
by Mr. Abhijay Negi, learned counsel for respondent Nos. 2
& 3 in the Court. The same is taken on record.
2. We have heard learned counsel for the parties.
3. The petitioner has assailed the rejection of the
petitioner's technical bid on two grounds, namely that the
Experience Certificate submitted by the petitioner is of
another Firm, and secondly, that the work is not of similar
nature.
4. If either of these two grounds for rejection of the
technical bid is made out, in our view, this petition would be
liable to be dismissed.
5. Clause 2.4.2 of the Tender Document requires
specific construction experience to be shown by the bidders.
Requirement Single Joint Venture Submission
Entity Requirements
All partners One Each
combined Partner Partner
Participation Must meet Must meet Not Not Form given in
as prime requiremen requirement applicable applicabl Section 4
contractor in t e EXP 2
at least One
contract that
was started
and had
been
successfully
completed in
any one year
in last Five
years, with a
value of at
least 25% of
the
estimated
cost of the
work, and
that are
similar to the
proposed
works. It
shall consist
of Stone
masonry and
cement
concrete
work in any
natural /
artificial
drainage.
6. The bidders had to show their experience in Form
EXP 2. As we have already noticed in our order passed
yesterday, the Form EXP 2 submitted by the petitioner only
related to road work, and did not relate to 'stone masonry
and cement concrete work in any natural / artificial
drainage'.
7. The submission of Mr. Kamat, learned Senior
Counsel for the petitioner, is that this Court should look at
the BOQ of the work in question, and if the same is
examined in the light of the work experience of the
petitioner, the petitioner would be found to be having the
requisite experience. We refuse to undertake any such
exercise.
8. Clause 2.4.2 is very specific. It lays down the
requirements, which the bidders have to meet. The last
sentence, namely "It shall consist of Stone masonry and
cement concrete work in any natural / artificial drainage"
cannot be read as mere surplus. Even without this
sentence, the requirement could have been complete.
However, the respondents have consciously included the
past experience, which the bidders should have in stone
masonry and cement concrete work in any natural / artificial
drainage. Admittedly, the petitioner does not have that
experience, as the petitioner has provided in Form EXP 2 the
work related to road construction.
9. Mr. Kamat has sought to draw our attention to the
experience certificate of the petitioner and related
documents to show that the petitioner has done the work of
constructing Kachcha drain and undertaking the cross-
drainage work.
10. Prima facie it appears to us that neither of these
two works can be equated with 'stone masonry and cement
concrete work in any natural / artificial drainage'. Even
otherwise, these are technical issues, which we are not in a
position to evaluate and assess. Such technical evaluation
can only be undertaken by a technically qualified person,
which has been done.
11. We, therefore, do not find any reason to interfere with the rejection of the petitioner's technical bid. Consequently, the writ petition is dismissed.
12. Consequently, pending application, if any, also stands dismissed.
13. Let certified copy of this order be issued today itself, on payment of the prescribed charges, as per rules.
________________ VIPIN SANGHI, C.J.
____________________ RAKESH THAPLIYAL, J.
Dt: 17th May, 2023 Rathour
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!