Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Delhi High Court

V Tech Sunsystems Pvt. Ltd. -Australian ... vs Energy Efficiency Services Limited on 31 August, 2021

Bench: Vipin Sanghi, Jasmeet Singh

                          $~ 17

                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                             Reserved on: 19.07.2021
                                                        Pronounced on: 31.08.2021

                          +       W.P.(C) 5723/2021 & CM APPL. 17918/2021
                                  V TECH SUNSYSTEMS PVT. LTD. -AUSTRALIAN PREMIUM
                                  SOLAR (INDIA) PVT. LTD. (CONSORTIUM) ..... Petitioner

                                                        Through:       Mr. Rohit Rathi, Adv.
                                                        versus
                                  ENERGY EFFICIENCY SERVICES LIMITED                          ..... Respondent

Through: Mr. Samdarshi Sanjay, Adv. with Mr. Prakash Jha GM Legal & Mr. Kumar Saurabh, AGM (SCM), Mr. Nikhil Bhandari AM (SCM) for Respondent, Energy Efficiency Services Ltd.

CORAM:

HON'BLE MR. JUSTICE VIPIN SANGHI HON'BLE MR. JUSTICE JASMEET SINGH J U D G M E N T OF THE COURT
1. The petitioner has filed the present petition seeking substantially the following reliefs.
"

a. Quash and set aside the impugned communication dated 20.05.2021 issued by the Respondent No. 2 insofar it fails to include the Petitioner in the „Envelope Name: Price Bid‟;

b. Quash and set aside the impugned e-mail communication dated and 21.05.2021 issued by the Respondent No. 2 to the Petitioner;

c......

Signature Not Verified

W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 1 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 d. Stay further process with respect to Open Tender NIT/Bid Doc. No.:-

EESL/06/2020-21/KUSUM/WPS/1- 10 HP/Off Grid/202101032 dated 14.01.2021 issued by the Respondent No. 2;

e......

f. Direct the Respondent No. 2 to provide reason(s) for rejection of Technical Qualification bid of the Petitioner and seek clarifications from the Petitioner; if any;

g......"

2. The case of the petitioner is that the petitioner is a Joint Venture (JV) engaged in the business as an EPC agency for executing sub-Station, EHV Line Projects, Civil / Mechanical Works of Generation Projects upto 765 kV class and Mega Watt, Rooftop Scale and On Grid / Off-Grid Projects in India. The Petitioner is also stated to be one of premium solar panel manufacturers in India.

3. The respondent is Energy Efficiency Services Limited (EESL) and is a Super Energy Service Company (ESCO), which helps consumers, industries and governments to effectively manage their energy needs through energy efficient technologies. EESL was founded in 2009, promoted by Ministry of Power, Government of India as a Joint Venture of four reputed public-sector undertakings, namely, a) NTPC Limited, b) Power Finance Corporation Limited, c) REC Limited, and d) POWERGRID Corporation of India Limited.

4. On 14.01.2021, the respondent issued Detailed Invitation for Bids (IFB) for design, manufacture, supply transport, installation, testing and commissioning of Off Grid Solar Photovoltaic Water Pumping Systems of Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 2 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 1-10 HP in Selected States on PAN India basis, including complete system warranty and its repair and maintenance for 5 Years under MNRE KUSUM scheme Component-B.

5. Respondent invited e-bids from eligible bidders for the aforesaid work under Single-stage Three-envelope bidding process through E-tendering.

6. Pursuant to the IFB dated 14.01.2021, petitioner submitted its bid vide the E-tendering process, as per the format prescribed by the respondent. As per the requirement, the petitioner submitted on 18.02.2021, its electronic bid.

7. Vide an amendment No. 3 dated 17.02.202; the date of online bid submission was extended till 19.02.2021. On 03.03.2021, the Technical Qualification bids were opened by Respondent No.2 and the petitioner‟s bid was rejected. Consequently, the petitioner was not included in the „Envelope Name: Price Bid‟. Vide communication dated 20.05.2021, the petitioner learnt that his technical bid had been rejected. 35 bidders were qualified in the technical bid, out of a total of 65 bidders.

8. Aggrieved by the said communication, the petitioner on the same date i.e. 20.05.2021 addressed a communication to the respondent EESL to seek clarification of the status of petitioner‟s bid. Subsequent to the said communication, respondent EESL on 21.05.2021 vide an auto- generated response, informed the petitioner that the petitioner‟s bid was found to be non-responsive upon technical evaluation.

9. The petitioner on. 21.05.2021 addressed another communication Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 3 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 seeking the basis on which petitioner‟s bids was declared non-responsive. Since no reply was received, the petitioner has filed the present writ petition.

10. When the matter came up on 02.06.2021 by this Court, this Court directed the respondent EESL to disclose the reasons for holding the petitioner‟s technical bid to be non-responsive. This Court further directed that the tender in question be not finalised till the next date of hearing.

11. Pursuant to our order dated 02.06.2021, the respondent EESL has filed a counter-affidavit, and the reason for declaring the petitioner as technically non-responsive has been given in para B (X) which reads as under:

"X It is submitted that at the stage of Technical Evaluation, the Bid of the Petitioner was found non-responsive for the following reasons:
a) Bidder has submitted work experience of 11.16 MWp and only 86 numbers of Solar Pumps were supplied and installed which was determined by the completion certificate submitted by the bidder. Though as per the tender conditions since the Bidder had applied for 7 clusters for which cumulative experience required was 49.52 MWp or 9904 numbers of Solar Pumps installed/Controllers installed or supplied. Since, the bidder had participated in the Bid in MSE category and was given relaxations to have one fourth of the cumulative work experience in accordance to Clause 2.4 of section 2 of RFP at page 49 to 51 of Bid Document.

Still Bidder could not qualify for consideration. So due to this fact the bidder was disqualified. (Refer page no 197 point no 2 of tender document: Participating bidders have to fulfil the criteria for past experience required for the bidder to be counted from 1st April 2015 as per table one given at 201 & 202. In Page no 202 at note 1 it is mentioned that the combined past experience shall be considered for evaluation).

(b). The committee during evaluation of the Bid found that the Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 4 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 Bidder (Petitioner herein) participated in more than one bid in the same tender as. The bidder has participated separately in Consortium with M/S ECE ENERGIES invoking RFP clause mentioned at point 8 of page 199 of the tender document. Hence all bids of this bidder in contravention are rejected invoking RFP Clause for Consortium Conditions. Point No.8 of ANNEXURE II, Qualifying Requirements is reproduced as under:

Point No. 8
"Member of a Joint Venture Firm shall not be permitted to participate either in individual capacity or as a member of any other Consortium/Joint Venture Form in the same Tender. Submission or participation in more than one Bid will cause disqualification of all the proposals submitted by the Bidder." (emphasis supplied)

12. The petitioner has filed a rejoinder. So far as the first ground - on the basis of which petitioner‟s bid was rejected as non-responsive, is concerned, the petitioner submits that it had calculated the total experience as 12.76 MWp, as against 11.16 MWp calculated by the respondent. The petitioner has submitted that the respondent has unjustifiably ignored two of the experience certificates furnished by the petitioner. It is submitted that the petitioner being a MSE, was required to furnish only 1/4th of the cumulative work experience i.e. 1/4th of 49.52 MWp, which is 12.38 MWp, whereas, the petitioner‟s total cumulative work experience was 12.76 MWp.

13. As regards the second allegation of the petitioner making more than one bid i.e. also participating in a consortium with M/S ECE ENERGIES is concerned, the petitioner has stated that the petitioner has neither participated in individual capacity, nor as a member of any other consortium/joint venture. The entity which entered into a consortium with M/S ECE ENERGIES is „M/S Vtech Engineers - an entity separate from the Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 5 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 petitioner „M/S Vtech Sunsystem Pvt. Ltd. It is M/S Vtech Sunsystem Pvt. Ltd - which has a joint venture with Australian Premium Solar (India) Pvt. Ltd. The Petitioner, Vtech Sunsystem Pvt. Ltd is an incorporated company, while M/S Vtech Engineers is a sole proprietorship. Thus, the contention of the petitioner participating in the tender process by making multiple bids is denied.

14. We have heard the parties at great length, and considered their rival submissions.

15. We take up the second issue raised by the respondent first. From the submissions of learned counsel for the petitioner, it is clear that the petitioner does not fall foul of the condition which prohibits the same bidder from participating in more than one bid. The respondent has not been able to show that M/s. V Tech Engineers is the same entity as the petitioner V Tech Sunsystems Pvt. Ltd. Whereas the petitioner V Tech Sunsystems Pvt. Ltd is an incorporated company, M/s. V Tech Engineers is a sole proprietorship. Both these entities have different juristic existence and, therefore, we agree with learned counsel for the petitioner that the petitioner could not be disqualified on the ground that M/s. V Tech Engineers has participated in the tendering process as a consortium with M/s. ECE Energies.

16. As regards the cumulative experience required by the petitioner bidder, it is an admitted case that the petitioner being an MSE is required to have a cumulative work experience of more than 12.38 MWp only. The question which arises for our consideration is whether the respondent is justified in coming to the conclusion that the cumulative work experience of Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 6 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 the petitioner is 11.16 MWp, and not 12.76 MWp (as calculated by the petitioner).

17. The difference in the calculation done by the respondent, and that done by the petitioner, arises on account of the fact that the respondent has not taken into consideration two experience certificates produced by the petitioner, as issued by M/s. Torrent Power Ltd. It is also an admitted position that if the experience certified in the said 2 work certificates issued by M/S Torrent Power Ltd. is included, the petitioner would cross the threshold experience of 12.38 MWp, as it would have experience of 12.76 MWp. The two experience certificates of M/s Torrent Power Ltd read as under:

                                    "                                                                Torrent Power

                                                                                                      18th Jan 2021
                                                          TO WHOMSOEVER IT MAY CONCERN


This is to state that M/s Australian Premium Solar (India) Pvt. Ltd., having registered office at At & Post: Tajput, N.H.-08 Ta.: Prantij, Dist.:

Sabarkantha, Gujarat-383205 has registered, installed, and successfully commissioned 1,520.40 KW of an aggregate capacity with Torrent Power Ltd. (Ahmedabad) for Grid Connected Solar PV Rooftop Scheme ( Surya Gujarat) by PGVCL for the FY-2019-20 vide the empanelment No. SRT- PG-A-194. The details are as under:
Year of Commissioning No. of Projects Capacity(in kW) 2019-20 372 1,520.40 For Torrent Power Ltd.-Ahmedabad Nikhil Shah (Assistant General Manager- Customer Service) Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 7 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 "
Torrent Power

18.01.2021 TO WHOMSOEVER IT MAY CONCERN This is to state that M/s Australian Premium Solar (India) Pvt. Ltd., having registered office at At & Post: Tajput, N.H.-08 Ta.: Prantij, Dist.:

Sabarkantha, Gujarat-383205 has registered, installed, and successfully commissioned 57.30 KW of an aggregate capacity with Torrent Power Ltd. (Surat) for Grid Connected Solar PV Rooftop Scheme (Surya Gujarat) by PGVCL for the FY-2019-20 vide the empanelment No. SRT-PG-A-194. The details are as under:
Year of Commissioning No. of Projects Capacity( in Kw) 2019-20 15 57.30 For Torrent Power Ltd.
Tejas Tailor (Manager-Key Accounts)"
18. To exclude the above two experience certificates from consideration, the respondent has relied on the „Note‟ under the heading "For Manufacture of Solar Pump or SPV modules or Solar Pump Controller using indigenous technology" contained in Annexure-II to the Tender Document -which prescribes the Qualifying Requirement. We are extracting the relevant portions of Annexure-II to the Tender Document below.
"Annexure II QUALIFYING REQUIREMENT (QR) Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 8 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 In addition to the satisfactory fulfilment of-requirements stipulated under section ITB, the following shall also apply:
Sr. No Criteria Documents to be Particulars in brief (A) (B) Submitted of the Documents (C). submitted by the Bidder on Covering Letter (D)
1. Xxxxxxxx Xxxxxxxx Xxxxxxxx
2. The bidder should be, Work order copies/ either of the following: LoA‟s and Completion
(i) Manufacturer of Solar Certificates from PV Module registered OR central/state/PSU
(ii) Manufacturer of Solar (Public Sector Pump Undertaking)/ OR Distribution Company
(iii) Manufacturer of Solar (DISCOM). Tabular details Pump Controller using AND comprising of Order indigenous technology Memorandum of No.; Order Date;

OR Association, Article of Client‟s Name;

iv) EPC/SI of „similar Association needs to Description of works‟ in Joint venture be attached along with Project; with Solar PV Module the bid. The bidder Supply/Completion Manufacturer or Solar should also highlight Period (with from- Pump Manufacturer or the relevant provision/ /to-dates):

Manufacturer of Solar article number which Ref. No & Date of Pump Controller using highlights the objects Material Receipt indigenous technology. relating to the business Certificates/PO/Work „Similar Works‟ means - fields mentioned in the Completion Design, Supply, Erection, previous column. Certificates.
                                    Testing and Commissioning         AND
                                    of standalone (off-grid)      Copy      of    Factory
                                    solar PV based water pump     License           Indian
                                    sets.                         Factories Act, 1948 or
                                    Past experience required      any     document       to
                                    for the bidders to be         establish factory in
                                    counted from 01-04-2015       running       operations
                                    shall be as per Table 1       under       the     GST
                                    below                         registration


Signature Not Verified
     W.P.(C) 5723/2021
Digiltally Signed
By:BHUPINDER SINGH                                                                                       Page 9 of 15
ROHELLA
Signing Date:02.09.2021
13:09:48
                                                            Certificate, supporting
                                                           the fact of the bidder
                                                           being engaged in the
                                                           business            field
                                                           mentioned in column
                                                           B. If factory license
                                                           does not specify that
                                                           business     field,     a
                                                           separate Government
                                                           issued document shall
                                                           be     submitted       in
                                                           support of the bidder
                                                           being engaged in the
                                                           business            field
                                                           mentioned in column B
                          3.   Xxxxxxxx                    Xxxxxxxxx                 Xxxxxxxxx


                          4.   Xxxxxxxx                    Xxxxxxxx                Xxxxxxxx


                          5.   Xxxxxxxx                    Xxxxxxxx                Xxxxxxxx


                          6.   Xxxxxxxx                    Xxxxxxxx                Xxxxxxxx




                               "Notes:
                               1..
                               2..
For manufacturer of Solar Pump or SPV, modules or Solar Pump Controller using indigenous technology:
1. If a bidder has submitted LoA/work experience certificates for supplying solar pump or SPV modules or Solar pump controllers to successful bidder (some other firm) who got that work from some Govt.

tender, then, such work experiences shall only be considered on submission of the following along with the work experience certificate (as asked above):

a. LoA and completion certificate given by Govt, department to the firm Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 10 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 for which supply work has been completed by the bidder. The LoA and completion certificate shall be in line with the documents as asked in the tender document. " (emphasis supplied)

19. The sole argument of learned counsel for the respondent is that the "Note" extracted hereinabove was attracted in relation to the experience certificates issued by M/S Torrent Power Ltd, and the petitioner has failed to submit the LoA and completion certificate given by a Government Department to Torrent Power Ltd. Hence the certificates issued by M/S Torrent Power Ltd cannot be included to calculate the total cumulative work experience of the Petitioner.

20. In order to treat the experience certificates issued by Torrent Power Ltd. as falling within this the scope of the aforesaid "Note", the respondent had to aver and show that the Petitioner/ bidder has submitted LoA/ work experience certificate from:1) 'Successful Bidder' (some other firm)", and that successful bidder had: 2) "got that work from some Government tender." The same has not been done.

21. It is only on satisfaction of these twin conditions, that the respondent could have excluded from consideration the aforesaid two experience certificates issued by Torrent Power Ltd. on the ground that the petitioner had failed to submit LoA and completion certificate given by the Government Department to the "firm" i.e Torrent Power Ltd. The stand taken by the respondent shows that it has proceeded on the basis that M/s Torrent Power Ltd. was a "successful bidder (some other firm)" i.e. other than the petitioner, and M/s Torrent Power Ltd. had "got that work from some Government Tender".

22. This submission of the respondent is completely fallacious, and stems Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 11 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 from a complete lack of understanding of the aforesaid term and condition. The reason for the same is that, admittedly, Torrent Power is a DISCOM. Like the other DISCOMs whose experience certificates have been placed on record by the petitioner, and accepted by the respondent, the certificates issued by Torrent Power Ltd. were also liable to be accepted by the respondent without invoking the "Note". Pertinently, column „C‟ in Annexure "II" above specifically talks of work order copies/ LOA‟s and completion certificates from, inter alia, Distribution Company (DISCOM). The certificates of the other DISCOMs viz. Dakshin Gujarat VIJ Company Ltd., Uttar Gujarat VIJ Company Ltd. and Paschim Gujarat VIJ Company Ltd. are all on the same lines as those issued by Torrent Power Ltd, and they have been accepted by the respondent rightly. The Respondent has neither made any averment in the Counter affidavit, nor shown any document to bring home the point that M/s Torrent Power Ltd. is not a DISCOM; that it had bid for some Government tender, and; was a successful bidder in that Government tender. The certificates issued by the other DISCOMs mention the empanelment No. of M/s. Australian Premium Solar (India) Pvt. Ltd. as SRT-PG-A-194, which is also mentioned in the two certificates issued by Torrent Power Ltd. Torrent Power Ltd being a DISCOM, was, in fact, the recipient of the service and products of M/s. Australian Premium Solar (India) Pvt. Ltd, and it is not even the respondent's case that Torrent Power Ltd. was the "successful bidder (some other firm)" who had secured the work from some Government tender. The certificates issued by DISCOMS are acceptable as stated in Column 2 of the above quoted tabulation.

23. In this view of the matter, it is abundantly clear to us that the "Note" under Qualifying Requirements, relied upon by the Respondent supra will Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 12 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 not be applicable to the two certificates issued by the Torrent Power Ltd., and the experience covered by the said two certificates issued by Torrent Power Ltd. cannot be excluded for calculating the cumulative work experience of the petitioner.

24. In our view, the interpretation adopted by the respondent in respect of the said "Note" is absolutely wrong, and certainly cannot by passed off as a "plausible view". There was no basis for the respondent to assume that Torrent Power Ltd. was a successful bidder for supply of the product in question to some Governments, and that the petitioner/ its JV Partner acted as a sub-contractor. The meaning and spirit of the said "Note" is that a bidder, who relies on supplies made to a primary supplier/ contractor, should produce the LOA and completion certificate from the concerned Government Department for whom the contract is performed by the primary contractor. This is stipulated to ensure submission of genuine experience certificates, and competition without any disputes or complaints i.e. satisfactory completion. But when experience certificate is issued by a DISCOM - which is the recipient of the goods and services from the Contractor/ supplier, that experience certificate is sufficient to establish the past experience of the bidder certified as in the experience certificate.

25. Though, there is absolutely no doubt in our mind with regard to the interpretation of the "Note" in question, even if there was one, the Doctrine of verba chartarum fortius accipiuntur contra proferentem, binds the respondent. The respondent in the present case was the author of the terms and conditions of the tender. If the respondent had the intention to require the suppliers/ contractors - who supply the product/ service in question to Signature Not Verified W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 13 of 15 ROHELLA Signing Date:02.09.2021 13:09:48 DISCOMS, to also produce any other documents, then that should have been clearly stated. The wordings of "Note" should have been different, from the one as framed herein.

26. In Industrial Promotion & Investment Corporation of Orissa Ltd. v. New India Assurance Co. Ltd. And Anr, (2016) 15 SCC 315, the Supreme Court observed:

"10. ..The Common Law rule of construction "verba chartarum fortius accipiuntur contra proferentem" means that ambiguity in the wording of the policy is to be resolved against the party who prepared it. MacGillivray on Insurance Law[1] deals with the rule of contra proferentem as follows:
"The contra proferentem rule of construction arises only where there is a wording employed by those drafting the clause which leaves the court unable to decide by ordinary principles of interpretation which of two meanings is the right one. "One must not use the rule to create the ambiguity - one must find the ambiguity first." The words should receive their ordinary and natural meaning unless that is displaced by a real ambiguity either appearing on the face of the policy or, possibly, by extrinsic evidence of surrounding circumstances...."

27. The said principle of verba chartarum fortius accipiuntur contra proferentem has also been applied by the Supreme court in the case of Bank of India and Anr. v. K. Mohandas and Ors, (2009) 5 SCC 313 wherein the court observed thus:

"32. The fundamental position is that it is the banks who were responsible for formulation of the terms in the contractual Scheme that the optees of voluntary retirement under that Scheme will be eligible to pension under the Pension Regulations, 1995, and, therefore, they bear the risk of lack of clarity, if any. It is a well- known principle of construction of a contract that if the terms applied by one party are unclear, an interpretation against that party is preferred (verba chartarum fortius accipiuntur contra proferentem)."
Signature Not Verified

W.P.(C) 5723/2021 Digiltally Signed By:BHUPINDER SINGH Page 14 of 15 ROHELLA Signing Date:02.09.2021 13:09:48

28. In this view of the matter, we hold that the aggregate experience indicated in the two certificates dated 18.01.2021 issued by M/s Torrent Power Ltd. was liable to be included in the cumulative work experience of the petitioner. Thus, the petitioner had the requisite work experience as claimed by it, and its disqualification on that ground is illegal. The said disqualification of the petitioner is quashed. The respondent is, therefore, directed to proceed to deal with the petitioner's bid in accordance with the procedure prescribed for tender processing.

29. With these observations, the Writ Petition is allowed. The parties are left to bear their respective costs.

                          VIPIN SANGHI, J                                    JASMEET SINGH, J




                          AUGUST 31, 2021/ dm/ N.Khanna




Signature Not Verified
     W.P.(C) 5723/2021
Digiltally Signed
By:BHUPINDER SINGH                                                                        Page 15 of 15
ROHELLA
Signing Date:02.09.2021
13:09:48