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 9, Cited by 0]

Andhra Pradesh High Court - Amravati

G Suresh Kumar vs The State Of Ap on 2 July, 2025

APHC010275352025
                    IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI               [3331]
                           (Special Original Jurisdiction)

                   WEDNESDAY,THE SECOND DAY OF JULY
                     TWO THOUSAND AND TWENTY FIVE

                                PRESENT

         THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI

                       WRIT PETITION NO: 13761/2025

Between:
  1. G SURESH KUMAR, S/O G.DASARADHA RAMAIAH, AGED ABOUT
     43 YEARS, OCC BUSINESS,       R/O.FLAT NO.9, MANASA
     APARTMENTS, 7TH LANE, SIDDHARTHA NAGAR, VIJAYAWADA.
                                                      ...PETITIONER
                                  AND
  1. THE STATE OF AP, REPRESENTED BY ITS PRINCIPAL
     SECRETARY,     TRANSPORT    ROADS    AND   BUILDINGS
     DEPARTMENT,     SECRETARIAT   BUILDING,  VELAGAPUDI,
     AMARAVATI GUNTUR DISTRICT.
  2. ANDHRA PRADESH PUBLIC TRANSPORT DEPARTMENT, (ANDHRA
     PRADESH ROAD TRANSPORT CORPORATION) REPRESENTED
     BY ITS PUBLIC TRANSPORT OFFICER, NTR ADMINISTRATIVE
     BLOCK, RTC HOUSE,     1ST FLOOR, BHASKAR RAO PET,
     VIJAYAWADA.
  3. ANDHRA PRADESH ROAD TRANSPORT CORPORATION, NTR
     DISTRICT, NTR ADMINISTRATIVE BLOCK, RTC HOUSE,   1ST
     FLOOR, BHASKAR RAO PET, VIJAYAWADA, REPRESENTED BY
     ITS MANAGING DIRECTOR, NTR ADMINISTRATIVE BLOCK, RTC
     HOUSE, VIJAYAWADA.
  4. THE DISTRICT PUBLIC TRANSPORT OFFICER, ANDHRA PRADESH
     PUBLIC TRANSPORT DEPARTMENT PANDIT NEHRU BUS
     STATION, VIJAYAWADA.
 Page 2 of 15                                                                             SRS,J
                                                                           W.P.No.13761 of 2025



     5. THE PERSONAL OFFICER, ANDHRA PRADESH PUBLIC
        TRANSPORT DEPARTMENT PANDIT NEHRU BUS STATION,
        VIJAYAWADA.

     6. ALLU SRINIVAS, S/O A.CHINA CHENCHAIAH, AGED ABOUT 48
        YEARS, OCC BUSINESS, R/O. FLAT NO. 104, SRI LAKSHMI
        TOWERS, NELORE ROAD, SRI NAGAR, OPP INDIAN PETROL
        BUNK PAMURU VILLAGE AND MANDAL, PRAKASAM DISTRICT,
        ANDHRA PRADESH - 523108.

                                                             ...RESPONDENT(S):

       Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be
pleased topleased to issue a writ or order or direction more particularly one in
the nature of Writ of MANDAMUS declaring the action of the Respondents in
allotting Stall No.DB-1, Hotel and Dormitory, Open Space along with structure
measuring 31,700 fP (Tender) on 13/05/2025 (published in newspaper on
14/05/2025) pursuant to the Tender Notification No.P7/797(01)/ 2025-
DPTO/NTR dated 13/03/2025 to the Sixth Respondent as being illegal,
arbitrarily, and violative of principles of natural justice and Articles 14, 19(1)(g),
21 and 300-A of the Constitution of India and consequently, direct the
Respondents to forthwith process the Tender strictly in accordance with its
terms and conditions and allot the Stall No.DB-1, Hotel and Dormitory, Open
Space along with structure measuring 31,700 ft2(Tender) to the Second
Highest Bidder (H2) (Petitioner) pass

IA NO: 1 OF 2025

      Petition under Section 151 CPC praying that in the circumstances stated
in the affidavit filed in support of the petition, the High Court may be pleased
pleased to direct the Respondents not to                proceed further with the
allotment/entering into a contract with the Sixth Respondent in respect of Stall
No.DB-1, Hotel & Dormitory, Open Space along with structure measuring
31,700 ft2 (Tender) on 13/05/2025 pursuant to                        the Tender
No.P7/797(01)/2025-DPTO/NTR dated 13/03/2025 (published in newspaper
on 14/05/2025) pending disposal of the present Writ Petition and pass

Counsel for the Petitioner:

     1. M R K CHAKRAVARTHY
 Page 3 of 15                                                                           SRS,J
                                                                         W.P.No.13761 of 2025



Counsel for the Respondent(S):

     1. SANISETTY VENKATESWARLU SC For APSRTC

     2. GP FOR TRANSPORT

     3. C SUBODH

The Court made the following:

                                     ::ORDER:

:

The above writ petition has been filed to declare the action of the respondents in allotting stall No.DB-1, Hotel and Dormitory, open space along with structure measuring 31,700 square feet, to respondent No.6, on 13.05.2025 (published on 14.05.2025), in pursuance of tender notification issued vide No.P7/797/(01)/2025-DPTO/NTR dated 13.03.2025, calling for sealed tenders, as illegal and arbitrary and consequently direct the respondents to process the tender strictly and allot the stall to the petitioner.

2. The averments in the affidavit, germane to adjudicate the issue, are that a tender notification dated 13.03.2025 was issued by the Personnel Officer, Andhra Pradesh Public Transport Department (APSRTC), and one of the items at S.No.4, Stall No.DB-01, Hotel and Dormitory, license for a period of five years. The petitioner participated in the tender and quoted 45,67,899.99 and stood as the second highest bidder. The first highest bidder, M. Srinivasulu Reddy, quoted Rs.54,67,899.99. After allotment of the stall, the first highest bidder failed to pay the requisite amount. Hence, the allotment made in his favour was cancelled. The petitioner, being the second highest bidder, was called for negotiations as per the terms of circular No.14/2012- OPD (C) dated 03.04.2012.

b) The petitioner participated in the negotiations, and during the negotiations, the petitioner increased the bid amount to Rs.45,68,400/-. The respondents, instead of allotting the tender to the petitioner, clandestinely allotted the stall to respondent No.6, the third highest bidder. As per the terms and conditions of the tender, the highest bidder should be allotted the contract Page 4 of 15 SRS,J W.P.No.13761 of 2025 to run the stall, but not by providing negotiations. The petitioner came to know through newspaper publication about the allotment of the stall to respondent No.6, who offered Rs.46,01,000/-. The official respondents acted in bias. The authorities ought to have re-notified the tender. The offer of respondent No.6 also does not match the offer made by the first highest bidder, and the offer made by the petitioner is more than the offer made by respondent No.6. The authority issued letters dated 03.05.2025 and 07.05.2025. However, no opportunity of hearing was provided to the petitioner before allotting the stall to respondent No.6.

3. A counter-affidavit was filed on behalf of respondents 2 to 5. It was contended, inter alia, that the tender notification dated 13.03.2025 was published in Andhra Jyothi and Eenadu Newspapers on 15.03.2025, for filling of vacant stalls in NTR District. In response to the tender notification dated 13.03.2025, E-17 tender forms were received. Tenders were opened on 26.03.2025. One M. Srinivasulu Reddy emerged as the highest bidder (H1), by quoting Rs.54,67,899.99 per month for stall DB-01. An allotment order dated 28.03.2025 was issued, but, H1 bidder failed to pay the security deposit and one-month advance license fee along with GST. Therefore, the allotment order was cancelled on 15.04.2025.

b) After cancellation of allotment order, the tender committee, vide letter dated 17.04.2025 called the second highest bidder (H2), the petitioner herein, requesting him to match the offer of H1 bidder. But the petitioner did not show interest in matching his offer to H1. One more opportunity was provided to the petitioner to increase his offer. The petitioner increased the amount by Rs 500/-. Later, the petitioner asked for the return of his DD of Rs.10,00,000/- submitted as EMD in the tender process. The said demand draft was returned to him on 03.05.2025.

4. A procedure was prescribed in circular No.14/2012-OPD (C) dated 03.04.2012, regarding the tender process. The authorities followed the procedure. After the petitioner exited from the tender process by withdrawing Page 5 of 15 SRS,J W.P.No.13761 of 2025 the EMD, the tender committee called the third-highest bidder for negotiations. Respondent No.6, the third highest bidder, expressed inability to match the bid offered by the H1 bidder; however, increased his bid from Rs.45,54,999/- to Rs.46,01,979/-, i.e. increased by Rs.46,980/-. Since the offer made by the H3 bidder was beneficial to the organisation, an allotment order dated 12.05.2025 was issued in favour of respondent No.6 to run the Hotel and Dormitory at stall No.DB-01. Respondent No.6 deposited an amount of Rs.4,03,59,356/- as security deposit towards six months' license fee, plus one month's advance monthly license fee, plus GST. Possession was handed over to respondent No.6, and the business is being run by him. Eventually, prayed to dismiss the writ petition.

5. Heard Sri M.R.K. Chakravarthy, learned counsel for the petitioner; Sri Sanisetty Venkateswarlu, learned standing counsel for APSRTC for respondents 2 to 5, and Sri C. Subodh, learned counsel for respondent No.6.

6. Learned counsel for the petitioner, while reiterating the contentions as per the averments in the writ affidavit, would contend that no fair opportunity was given to the petitioner. The procedure mandated in Circular No.14/2012- OPD (C) dated 03.04.2012 was not adhered to. The authorities acted in bias and colluded with respondent No.6. The petitioner is ready to offer a higher amount. He would also submit that the official respondents did not deny the bias and collusion pleaded by the petitioner in the counter-affidavit.

7. Learned standing counsel would contend that the respondent authorities adhered to the procedure prescribed in the circular dated 03.04.2012. He would submit that the petitioner has no locus to file the writ petition since the petitioner backed out of the tender. He would further contend that the demand draft for Rs.10,00,000/-, submitted by the petitioner, was returned on 03.05.2025, on his request. The selected candidate paid the necessary amount, and possession was handed over to respondent No.6. Respondent No.6 is carrying on the business.

Page 6 of 15 SRS,J W.P.No.13761 of 2025

8. Learned counsel for respondent No.6 adopted the arguments of learned standing counsel.

9. The points for consideration are

1. Whether the allotment stall No. DB-01, made in favour of respondent No.6 vide letter No.P7/437(1)/2025-DPTO/NTR dated 12.05.2025 suffers from any illegality?

2. Whether the petitioner had the locus to file the writ petition?

10. Before delving into the maintainability of the writ petition, let this Court first examine the procedure adopted by the Corporation in allotting the stall to respondent No.6.

11. The tender notification is dated 13.03.2025. H1 bidder quoted Rs.54,67,899.99. H2 bidder, i.e. the petitioner herein, quoted Rs.45,67,899.99. H3 bidder, i.e. respondent No.6 quoted Rs.45,54,999/-. The allotment made in favour of the H1 bidder was cancelled on 15.04.2025. As per the guidelines issued by the Executive Director (O, MIS & AM), APSRTC guidelines through circular Lr. No.C5/437(25)/2012-OPD (C) dated 03.04.2012 regarding fixation of EMD amount, negotiating with 1st and 2nd highest bidders, collection of security deposit, entering into agreement, license period of the contract etc., the authorities have called upon the petitioner, the second highest bidder for negotiations. Clauses I (a), (b), (c) and (d), which are relevant, are extracted hereunder:

I. FINALISATION OF THE TENDERS WHEN THE 1ST HIGHEST BIDDER BACKS OUT FROM TAKING UP THE CONTRACT a. Whenever the 1st highest bidder backs out from taking up the contract, the 2nd highest bidder shall be called for negotiations and shall be requested to match his offer to that of the 1st highest bidder.
b. If the 2nd highest bidder expresses inability to match his offer to that of the 1st highest bidder, the tender committee shall negotiate for Page 7 of 15 SRS,J W.P.No.13761 of 2025 reasonable enhancement over his initial offer and the contract may be allotted subject to the condition that the offer is at least 25% more than the existing licence fee being realised from that particular stall. The tender committee shall also satisfy itself before allotment that the offer is reasonable and there is no scope for getting a better offer than the offer of the 2nd highest bidder. (emphasis is added) c. In case, the 2nd highest bidder also backs out from taking up the contract, the 3rd highest bidder shall be given an opportunity.
d. In such case, the 3rd highest bidder shall be negotiated for matching his offer to that of the 1st highest bidder. If the 3rd highest bidder, expresses inability to match his offer to that of the 1st highest bidder, the tender committee shall negotiate for reasonable enhancement over his initial offer and the contract may be allotted subject to the condition that the offer is at least 25% more than the existing licence fee being realized from that particular stall. The tender committee shall also satisfy itself before allotment that the offer is reasonable and there is no scope for getting better offer than the offer of the 3 rd highest bidder.(emphasis is added)

12. A perusal of the aforementioned clauses would discern that if the first highest bidder backs out from the tender, the second highest bidder shall be called for negotiations. In the first instance, the second-highest bidder will be asked to match the first-highest bidder, and in case of inability, the tender committee shall negotiate a reasonable enhancement. The reasonable enhancement shall be over and above the initial offer, with a condition that it should be at least 25% more than the existing licence fee. The same procedure will be adopted even in the case of the third-highest bidder if the second bidder backs out.

13. The sine qua non for approving or granting contract is that the tender committee shall satisfy itself, before allotment. The offer shall be reasonable and further is no scope for getting a better offer than the offer made. Matching Page 8 of 15 SRS,J W.P.No.13761 of 2025 with the highest bidder, if not, reasonable enhancement by the bidder are the conditions.

14. In the case at hand, after cancellation of the allotment order made in favour of the first highest bidder, notice was issued to the second highest bidder, i.e. the petitioner herein.

15. Initially, the petitioner was called, and when the committee requested him to match the first highest bidder, he did not match the same. During the negotiations, he enhanced the quoted price by Rs. 500/- from Rs.45,67,899.99 to Rs.45,68,400/-. Negotiations with the petitioner were held on a couple of occasions.

16. Apart from the same, the petitioner addressed a letter in his handwriting to return the EMD amount and the same was returned. No doubt, respondent No.5 addressed a letter dated 03.05.2025 (Ex.P6) giving a final opportunity to the petitioner to quote the best price over the previous price of Rs.45,68,400/-. However, the petitioner did not enhance the amount, and the advance amount of Rs. 10,00,000/- was returned. Thus, the petitioner, in the considered opinion of this court, backed out of the tender by accepting the D.D. Whether the petitioner encashed the amount or not is of no significance.

17. Thereafter, as seen from the averments in the counter affidavit, the tender committee called the third highest bidder, respondent No.6, for negotiations and respondent No.6, during the negotiations, expressed inability to match the 1st highest bidder, however, increased the offer from Rs.45,54,999/- to 46,01,979/- (increased by Rs.46,980/-). The committee, having satisfied itself with the offer, issued an allotment order dated 12.05.2025 to respondent No.6. Respondent No.6 deposited an amount of Rs.4,03,59,856/- as security deposit towards six months' license fee plus one month advance monthly license fee plus GST. Possession was handed over to respondent No.6, and he started running the business.

Page 9 of 15 SRS,J W.P.No.13761 of 2025

18. Learned counsel for the petitioner would strenuously contend about bias and collusion by the authorities. However, the petitioner did not choose to implead any of the authorities as parties to the writ petition to rebut the collusion.

19. In Ratnagiri Gas and Power (P) Ltd. v. RDS Projects Ltd. 1 , the Hon'ble Apex Court observed as under:

"27. There is yet another aspect which cannot be ignored. As and when allegations of mala fides are made, the persons against whom the same are levelled need to be impleaded as parties to the proceedings to enable them to answer the charge. In the absence of the person concerned as a party in his/her individual capacity it will neither be fair nor proper to record a finding that malice in fact had vitiated the action taken by the authority concerned. It is important to remember that a judicial pronouncement declaring an action to be mala fide is a serious indictment of the person concerned that can lead to adverse civil consequences against him. Courts have, therefore, to be slow in drawing conclusions when it comes to holding allegations of mala fides to be proved and only in cases where based on the material placed before the Court or facts that are admitted leading to inevitable inferences supporting the charge of mala fides that the Court should record a finding in the process ensuring that while it does so, it also hears the person who was likely to be affected by such a finding."

20. In the case at hand, in paras 5 and 9 of the writ affidavit, it was pleaded that "the authorities, instead of allotting the tender to the petitioner, clandestinely called third highest bidder and allotted the tender to him"; that "the authorities have resorted to illegality to accommodate respondent No.6 and accordingly allotted the stall to respondent No.6, thereby acted as bias". The petitioner, except for making a vague statement in paras 5 and 9 of the affidavit, did not choose to name any of the official respondents, who allegedly acted in collusion or bias, to rebut the said allegation. In the absence of the 1 (2013) 1 SCC 524 Page 10 of 15 SRS,J W.P.No.13761 of 2025 same, this Court is not persuaded by the contention of learned counsel for the petitioner regarding collusion and bias. The material available on record would demonstrate that the petitioner backed out of the tender process, and he addressed a letter dated 03.05.2025, requesting the authority to return Rs.10,00,000/- paid by him towards EMD.

21. At the cost of repetition, this court reiterates that in the counter affidavit, it was specifically pleaded that the amount was returned to the petitioner on 03.05.2025. Of course, the Personnel Officer, respondent No.5, addressed a letter on 03.05.2025 giving three more days as a final opportunity to the petitioner to quote the best price. The petitioner increased his quotation by Rs.500/- from his original quote.

22. The circular referred to supra prescribes that the tender committee shall negotiate for reasonable enhancement in case of second or third highest bidder expresses inability to match the offer of the first highest bidder. In the case at hand, the second highest bidder, as noted supra increased 500/- and the third highest bidder increased the offer by Rs.46,980/-. Indeed, after the second-highest bidder backed out, the third-highest bidder was negotiated by the tender committee.

23. Circular does not contemplate conducting negotiations with the second and third highest bidders. In the first instance, it prescribes negotiations with second-highest bidder and only if the second-highest bidder backs out, thereafter with the third-highest bidder. Thus, the authority strictly adhered to the circular and allotted the stall DB-01 to respondent No.6.

24. Another contention of learned counsel is that non-traversing of the allegation made by the petitioner regarding bias and collusion would imply admission. This Court is not persuaded by said contention, in the facts and circumstances of the case. As stated supra, the allegations made in paras 5 and 9 of the affidavit are self-serving statements, without any supporting material.

Page 11 of 15 SRS,J W.P.No.13761 of 2025

25. The Hon'ble Apex Court, in Meerut Development Authority v. Association of Management Studies and Another2, observed as follows:

27. The bidders participating in the tender process have no other right except the right to equality and fair treatment in the matter of evaluation of competitive bids offered by interested persons in response to notice inviting tenders in a transparent manner and free from hidden agenda. One cannot challenge the terms and conditions of the tender except on the above-stated ground, the reason being the terms of the invitation to tender are in the realm of the contract. No bidder is entitled as a matter of right to insist the authority inviting tenders to enter into further negotiations unless the terms and conditions of notice so provided for such negotiations.

26. The Hon'ble Apex Court further observed at para 29 that the authority has the right not to accept the highest bid and even to prefer a tender other than the highest bidder, if there exist good and sufficient reason, such as, the highest bid not representing the market price but there cannot be any doubt that the authority's action in accepting for refusing the bid must be free from arbitrariness or favouritism.

27. The scope of judicial review in a contract matter is no longer res integra. In Tata Cellular v. Union of India3, the Hon'ble Apex Court, while considering the scope of judicial review concerning tenders, observed as follows:

"69. A tender is an offer. It is something which invites and is communicated to notify acceptance. Broadly stated, the following are the requisites of a valid tender:
1. It must be unconditional.
2. Must be made at the proper place.
3. Must conform to the terms of obligation.
4. Must be made at the proper time.
5. Must be made in the proper form.
2

(2009) 6 SCC 171 3 (1994) 6 SCC 651 Page 12 of 15 SRS,J W.P.No.13761 of 2025

6. The person by whom the tender is made must be able and willing to perform his obligations.

7. There must be reasonable opportunity for inspection.

8. Tender must be made to the proper person.

9. It must be of full amount.

70. It cannot be denied that the principles of judicial review would apply to the exercise of contractual powers by Government bodies in order to prevent arbitrariness or favouritism. However, it must be clearly stated that there are inherent limitations in exercise of that power of judicial review. Government is the guardian of the finances of the State. It is expected to protect the financial interest of the State. The right to refuse the lowest or any other tender is always available to the Government. But, the principles laid down in Article 14 of the Constitution have to kept in view while accepting or refusing a tender. There can be no question of infringement of Article 14 if the Government tries to get the best person or the best quotation. The right to choose cannot be considered to be an arbitrary power. Of course, if the said power is exercised for any collateral purpose the exercise of that power will be struck down.

71. Judicial quest in administrative matters has been to find the right balance between the administrative discretion to decide matters whether contractual or political in nature or issues of social policy; thus they are not essentially justiciable and the need to remedy any unfairness. Such an unfairness is set right by judicial review."

28. It is also a settled principle that the Government cannot act in a manner which would benefit a private party at the cost of the State, and such an act would be unreasonable and contrary to the public interest.

29. In Kasturi Lal Lakshmi Reddy v. State of J & K4, the Hon'ble Apex Court held as under:

4
(1980) 4 SCC 1 Page 13 of 15 SRS,J W.P.No.13761 of 2025 "14. ... It must follow as a necessary corollary from this proposition that the Government cannot act in a manner which would benefit a private party at the cost of the State; such an action would be both unreasonable and contrary to public interest. The Government, therefore, cannot, for example, give a contract or sell or lease out its property for a consideration less than the highest that can be obtained for it, unless of course there are other considerations which render it reasonable and in public interest to do so."

30. The Court, while exercising power under Article 226 of the Constitution of India, cannot substitute its opinion with the opinion of the authority and relegate the matter. The Court is not concerned with the merit or correctness of the decision, but the manner in which the decision is taken or the order is made needs to be considered.

31. In Chief Constable of the North Wales Police v. Evans 5 Lord Hailsham stated that the underlying object of judicial review is to ensure that the authority does not abuse its power and the individual receives just and fair treatment, and not to ensure that the authority reaches a conclusion which is correct in the eyes of the court.

32. Coming to the facts of the case, as discussed supra, the respondent authority adhered to the procedure and awarded the tender in favour of the unofficial respondent (R6) that to after the petitioner backed out of the contract. Given the discussion supra, this Court doesn't find any illegality or irregularity or bias in awarding the tender to the 6th respondent. This Court, while exercising judicial review under Art 226 of the Constitution of India, cannot substitute its opinion.

33. Given the discussion supra, this court is of the considered opinion that the second point is only academic and hence this court is not going into the 5 (1982) 3 All ER 141 (HL) Page 14 of 15 SRS,J W.P.No.13761 of 2025 said aspect. There are no merits in the writ petition, and the writ petition is liable to be dismissed.

34. Accordingly, the writ petition is dismissed. No costs.

Miscellaneous petitions pending, if any, shall stand closed.

___________________________ JUSTICE SUBBA REDDY SATTI Date: 02.07.2025 IKN Page 15 of 15 SRS,J W.P.No.13761 of 2025 THE HONOURABLE SRI JUSTICE SUBBA REDDY SATTI WRIT PETITION NO: 13761/2025 Date: 02.07.2025 IKN