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 17, Cited by 0]

Delhi High Court

M/S Mahipal Gupta & Ors. vs Government Of Nct Of Delhi & Ors. on 3 March, 2023

Author: Satish Chandra Sharma

Bench: Chief Justice, Subramonium Prasad

                                            Neutral Citation Number :2023/DHC/001657




                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                 Date of decision: 03rd MARCH, 2023
                                  IN THE MATTER OF:
                          +       W.P.(C) 16973/2022 & CM APPLs. 53777/2022, 206/2023
                                  M/S RAHUL ROADWAYS                                   .... Petitioner
                                                     Through:   Mr. S.B. Upadhaya, Senior Advocate
                                                                with Mr. Neeraj Shekhar, Mr.
                                                                Ashutosh Thakur, Dr. Sumit Kumar,
                                                                Mr. Abhishek Pandey, Mr. Keshav
                                                                Baheti, Advocates

                                                     versus
                                  GOVERNMENT OF NCT OF DELHI AND ORS ..... Respondents
                                                     Through:   Mr. Rahul Mehra, Senior Advocate
                                                                with    Mr.     Gurpreet     Singh,
                                                                Mr.Chaitanya Gosain, Advocates

                                                                Mr. Somnath Bharti, Ms. Richa
                                                                Kapoor, Mr. Projanya Rathore,
                                                                Advocates for R-3 and R-4

                          +       W.P.(C) 11749/2022 & CM APPLs. 34957/2022, 42478/2022,
                                  51739/2022

                                  M/S MAHIPAL GUPTA & ORS                              .... Petitioners
                                                     Through:   Mr. B.K. Sood and Mr. Harish Gaur,
                                                                Advocates

                                                     versus
                                  GOVERNMENT OF NCT OF DELHI & ORS                ..... Respondents
                                                     Through:   Mr. Rahul Mehra, Senior Advocate
                                                                with    Mr.     Gurpreet     Singh,
                                                                Mr.Chaitanya Gosain, Advocates

                                                                Ms. Richa Kapoor, Mr. Somnath

Signature Not Verified
Digitally Signed
By:RAHUL SINGH            W.P.(C) 16973/2022 etc.                                         Page 1 of 30
Signing Date:09.03.2023
11:53:42
                                             Neutral Citation Number :2023/DHC/001657




                                                                Bharti, Mr. Kunal Anand, Mr. Vipin
                                                                T.P., Advocates for R-2 and R-3

                                                                Mr.Anurag Ahluwalia, CGSC with
                                                                Mr. Abhigyan Sidhant, Advocate

                          +       W.P.(C) 15543/2022 & CM APPL. 48338/2022

                                  SH. RUCHIT BANSAL                                     .... Petitioner
                                                     Through:   Ms. Richa Kapoor, Mr. Somnath
                                                                Bharti, Mr. Kunal Anand, Mr. Vipin
                                                                T.P., Advocates

                                                     versus
                                  DELHI STATE CIVIL SUPPLIES CORPORATION LTD. & ANR
                                                                         .... Respondents
                                                     Through:   Mr. Gurpreet Singh, Advocate

                                                                Ms. Hetu Arora Sethi, Additional
                                                                Standing Counsel, GNCTD

                                                                Mr. Somnath Bharti, Ms. Richa
                                                                Kapoor, Mr. Projanya Rathore,
                                                                Advocates for R-3 and R-4

                                  CORAM:
                                  HON'BLE THE CHIEF JUSTICE
                                  HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                         JUDGMENT

1. The validity of Tenders for supply and transportation of Specified Food Articles (hereinafter referred to as "SFA"), under the National Food Security Act, 2013 (hereinafter referred to as "NFSA") from godowns of the Food Corporation of India (hereinafter referred to as "FCI") to Fair Price Shops (hereinafter referred to as "FPS") located within the NCT of Delhi by Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 2 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 allowing vehicles which are not CNG compliant falls for consideration in the instant writ petition. The controversy in the present matters is whether such tenders are in breach of the various orders passed by this Court or not. For ease of reference, W.P.(C) No. 11749/2022 is being treated as the lead matter and consequentially proceed to ascertain the fate of the other matters.

2. The Petitioners in W.P.(C) No. 11749/2022 are contractors and transporters and running their businesses as a contractor for Delhi State Civil Supplies Corporation Ltd. (hereinafter referred to as "DSCSCL") for supplying and transportation of SFAs from FCI godowns to FPSs. Respondent No. 1 is the Government of NCT of Delhi and Respondent No. 2 is DSCSL.

3. The genesis of the present dispute lies in a series of orders of this Court, the National Green Tribunal (hereinafter referred to as "NGT") and the policy measures adopted Respondent Nos. 1 & 2 pursuant thereto. The factual matrix leading up to the filing of the present matter is set out hereinbelow: -

I. Orders of the Hon'ble Apex Court and NGT i. On 11.12.2015, NGT passed an Order in OA No. 21/2014 barring registration of new diesel vehicles as well diesel vehicles of over 10 years of age, in NCT of Delhi given the significant role of diesel vehicles in deteriorating air quality in Delhi (hereinafter referred to as "Order dated 11.12.2015"). The relevant excerpt of the Order is reproduced hereunder: -
"As an interim measure till next date of posting subject to hearing of all the concerned parties, we direct that Diesel Vehicles of more than 10 years of age as Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 3 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 already directed as well as new diesel vehicle would not be registered in NCT, Delhi".

ii. On 16.12.2015, the Hon'ble Apex Court passed an Order in W.P.(C) No. 13029/1985, wherein it allowed for registration of new commercial light duty diesel vehicles engaged in essential supplies.

iii. Parallelly, on 10.11.2016, NGT passed an Order making the Order dated 11.12.2015, among other orders passed by it in the same proceedings, applicable mutatis mutandis to various orders passed in respect of other states and the NCT of Delhi (hereinafter referred to as "Order dated 10.11.2016").

iv. On 13.04.2017, the Hon'ble Apex Court, in W.P.(C) No. 13029/1985 passed another Order prohibiting registration of vehicles other than BSIV compliant vehicles sold before 31.03.2017. The Order stated as follows: -

"Accordingly, for detailed reasons that will follow, we directthat:
(a) On and from 1st April, 2017, such vehicles that are not BS-IVcompliant shall not be sold in India by any manufacturer or dealer, that is to saythat such vehicles whether two wheeler, three wheeler, four wheeler or commercial vehicles will not be sold in India by the manufacturer or dealer on and from 1st April,2017.
(b) All the vehicles registering authorities under the Motor Vehicles Act, 1988 are prohibited for registering such vehicles on and from 1st April, 2017 that do not meet BS-IV standards, except on proof that such a vehicle has already been sold on or before 31st March, 2017."
Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 4 of 30 Signing Date:09.03.2023 11:53:42

Neutral Citation Number :2023/DHC/001657 v. Pursuant to the Order dated 13.04.2017, registration of BSIV compliant vehicles engaged in essential services was also barred. Certain applications were filed before the NGT seeking directions for registration of such vehicles and thereafter, on 30.01.2018, the NGT passed an Order (hereinafter referred to as "Order dated 30.01.2018") permitting registration of such vehicles subject to certain conditions, in the following terms: -

"We, therefore, allow these applications directing the Transport Commissioner, Transport Department, Government of NCT Delhi to register the BS-IV compliant vehicles referred to in the said applications on the following conditions:
1. That the new vehicles that are sought to be registered now should be BS-IV compliant.
2. The Applicant shall file an Affidavit before the Tribunal as well as before RTO that they do not possess or engage any diesel vehicle/truck/tanker which is more than 10 years old for the purpose of transportation.
3. It is also directed to furnish details of the other vehicles owned by this Applicant in the form of Affidavit.
4. The said vehicle should be duty maintained and used only for exclusive purpose of carrying petroleum products and providing essential services or as indicated herein and no other use.
5. It should not increase the width or height of the vehicles and it should be strictly within the specified limit.
6. All these vehicles will be fitted with GPS.
Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 5 of 30 Signing Date:09.03.2023 11:53:42

Neutral Citation Number :2023/DHC/001657

7. The log-book shall also be maintained."

vi. On account of the Order dated 30.01.2018 passed by the NGT, further applications were filed which included inter alia an application filed by Respondent No. 3 herein seeking permission for registration of BSIV compliant vehicles. On 27.07.2018, the NGT passed an Order (hereinafter referred to as "Order dated 27.07.2018") deciding these applications, allowing the same subject to the conditions mentioned in the Order dated 30.01.2018.

II. Orders of this Court and subsequent developments vii. In the meanwhile, a Public Interest Litigation being W.P.(C) No. 514/2017 was filed before this Court seeking issuance of appropriate directions in respect of the issue of overloaded trucks plying in NCT of Delhi in violation of Rule 90(7) of the Central Motor Vehicle Rules, 1989 (hereinafter referred to as "1989 Rules"). Vide its judgment dated 06.12.2017 (hereinafter referred to as "Judgment dated 06.12.2017"), this Court disposed of the petition inter-alia directing that provisions of the 1989 Rules are strictly complied with.

viii. Pursuant to the Judgment dated 06.12.2017, on 13.02.2018, the Transport Department of Respondent No. 1 wrote to the FCI with respect to overloading of vehicles for food items and non-use of vehicles registered elsewhere locally. Notwithstanding the specific issue of overloading trucks, it also directed for a strict compliance of the provisions of 1989 Rules.

Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 6 of 30 Signing Date:09.03.2023 11:53:42

Neutral Citation Number :2023/DHC/001657 ix. In light of the Judgment dated 06.12.2017 and the subsequent policy communications, on 18.05.2018, Respondent No. 2, issued a memorandum (hereinafter referred to as "Memorandum dated 18.05.2018") requesting contractors, including the Petitioners, to comply with certain "new norms and rules on priority" basis, which, inter-alia required that "the vehicle having National Permit and registered in Delhi (i.e. NCR) shall not pick up or set down goods between two points situated in the NCR unless they conform to the mass emission standards (Bharat Stage IV)". x. Aggrieved by this specific stipulation contained in Clause 3 of the Memorandum dated 18.05.2018, certain contractors filed W.P.(C) No. 6820/2018 before this Court which was dismissed in terms of the Order dated 04.07.2018 wherein it was observed that the Memorandum dated 18.05.2018 and Clause 3 therein, was issued in furtherance of the mandate of proviso to Rule 90(7) of the 1989 Rules (hereinafter referred to as "Order dated 04.07.2018"). xi. Parallelly, the NGT also passed its Order dated 27.07.2018 whereby it permitted use of BSIV compliant vehicles in supply of essential services.

xii. In November 2019, Respondent No. 2 floated e-tenders (hereinafter referred to as "November Tenders") for supply and transportation of SFAs from FCI godowns to FSPs within Delhi. It was provided that "the tenderer shall use BS-IV & CNG trucks allowed by concerned Government Authorities/National Green Tribunal, Courts &any other government establishment". xiii. On 18.12.2019, Respondent No. 2 circulated minutes of its meeting (hereinafter referred to as "MOM dated 18.12.2019") Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 7 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 wherein it resolved to amend the terms and conditions of its tenders to invite participation from contractors having a fleet of CNG compliant vehicles to avoid any hindrance in smooth distribution of SFAs from FCI godowns.

xiv. Accordingly, tenders were floated in January 2020 for supply of SFAs to FSPs. It was provided that "The tenderer shall use only CNG trucks in PDS supplies allowed by concerned Government Authorities/ National Green Tribunal, Courts &any other government establishment."

xv. On 08.01.2020, Mr. Rajpal Khatri, Respondent No. 3 herein, filed W.P.(C) No. 201 of 2020 before this Court challenging the decision of Respondent No. 2 permitting operation of only CNG vehicles for the purposes of supply of SFAs to FSPs. On 14.01.2020, a similar writ petition being W.P.(C) No. 1552 of 2020 was filed by M/s Bansal Transportation Co., Respondent No.4, herein, and both the petitions were clubbed together for adjudication by this Court.

xvi. In the interregnum, the Covid-19 pandemic broke out. To tackle the challenges faced by lower income groups and in order to provide them food grains the Government of India introduced the Pradhan Mantri Garib Kalyan Anna Yojana (hereinafter referred to as "PMGKAY") under Aatmnirbhar Bharat., in April 2020. After introduction of the PMGKAY, Respondent No. 2 was required to supply and distribute under both, the NFSA and the PMGKAY. xvii. In July 2020 itself, on 20.07.2020 and 28.02.2020, Respondent No.2 issued office notes (hereinafter referred to as "Office Notes of July 2020") wherein it inter alia permitted changed the terms Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 8 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 and conditions of the proposed e-tender documents allowing BSIV/CNG Trucks instead of only CNG Trucks as had been the position in the tenders floated in January, 2020. xviii. In furtherance of Office Notes of July, Respondent No. 2 issued Notice Inviting Tenders in August 2020 (hereinafter referred to as "August 2020 Tenders"), Respondent No. 2 which allowed for diesel operated BSIV vehicles, and proceeded to award the said tender to Respondent No. 3 herein.

xix. On 30.06.2021, DSCSCL executed agreements with various contractors which also included certain petitioners for the supply of food grains under PMGKAY. These agreements provided as follows: -

"9I. The transporter shall use only CNG/BS-IV trucks in PDS supplies allowed by concerned Government Authorities/ National Green Tribunal, Courts & any other government establishment. The transporter should have the owning capacity of vehicles/trucks of 30 MT for all the groups (maximum four groups) irrespective of allocation of each group."

xx. On 15.07.2021, Respondent Nos. 3 & 4 withdrew W.P.(C) No. 201 of 2020 and W.P.(C) No. 1552 of 2020, respectively. xxi. From April 2022 to August 2022, DSCSL sought various extensions for lifting of SFAs pending under PMGKAY scheme and NFSA. In June 2022, DSCSCL granted an extension of 6 months to all contractors engaged in lifting of food grains under the PMGKAY and NFSA.

xxii. In July 2022, DSCSCL floated a new tender wherein the eligibility criteria were further amended in the following terms: -

Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 9 of 30 Signing Date:09.03.2023 11:53:42
Neutral Citation Number :2023/DHC/001657 " ...................
3. The tenderer shall use BS IV, BSVI/CNG GPS enabled trucks in PDS supplies allowed by concerned Government Authorities/National Green Tribunal, Courts & any other government establishment and further amendments/guidelines issued by the any authority time to time. The tenderer shall arrange required number of trucks per day for each Godown as per Annexure A. The tenderer should have the owning capacity of vehicles/trucks of 60 MT for each Godown.........."

xxiii. On 08.08.2022, the Petitioners approached this Court by filing W.P.(C) No. 11749 of 2022 wherein this Court passed an interim order directing no work orders shall be issued by Respondent No. 2 until further orders.

xxiv. On 14.10.2022, DSCSCL cancelled the July 2022 tender and informed this Court of the same on 27.10.2022 and this Court recorded the submissions of DSCSCL and granted it permission for re-issuance of the tender.

xxv. Aggrieved by the decision of DSCSCL to cancel the July 2022 tender, Ruchit Bansal, proprietor of the L1 bidder in the July 2022 tenders, filed W.P.(C) No. 15543 of 2022.

xxvi. In November 2022, the cancelled tender was re-issued and the terms of stated therein were as follows: -

"...........................
The tenderer shall use Delhi state registered BSIV, BSVI/CNG GPS enabled trucks in PDS supplies allowed by concerned Government Authorities/National Green Tribunal, Courts & any other government establishment and further amendments / guidelines issued by the any authority time to time. The tenderer shall arrange required Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 10 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 number of trucks per day for each godown as per Annexure A. The tenderer should have the owning capacity of vehicles/trucks of 60 MT for each godown.............."

xxvii. Aggrieved by the addition of the condition that the vehicle ought to be Delhi registered, M/s Rahul Roadways filed the connected writ petition being W.P.(C) No. 16973 of 2022.

4. Learned Counsel appearing on behalf of the Petitioners, vehemently contends that the decision of Respondent No. 2, DSCSCL, to allow plying of BSIV vehicles for the purposes of transportation of food grain has been made to favor Respondent Nos. 3 & 4. On the basis of the MoM dated 18.12.2019, the Petitioners have acquired CNG vehicles at huge cost in order to comply with the policy of Respondent Nos. 1 & 2. By going back on their representations, Respondent Nos. 1 & 2 are in breach of the principles of legitimate expectations and promissory estoppel and the impugned decision has deprived the Petitioners of their right to have the contract.

5. Per contra, learned Counsel appearing on behalf of Respondent No. 2, DSCSCL has drawn the attention of this Court to the orders of the NGT and this Court and the subsequent policy framed by DSCSCL in respect of its tenders. He states that supply of SFAs being an essential service relating to food products, orders of the NGT, this Court and extant policies of Respondent No. 1 and 2, permit for plying of BSIV vehicles carrying such items. The impugned decision taken by DSCSCL not being illegal, he has sought to contextualize the decisions of mandating only CNG compliant vehicles in the first place and then reversing its stance to allow BSIV vehicles. As stated by Respondent No. 2 on affidavit, it has been submitted before us that Respondent No. 2 sought to change the terms and conditions Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 11 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 of the tenders floated after the issuance of MoM dated 20.12.2019 in order to have uninterrupted supply of SFAs in a time bound manner. Accordingly, tenders floated after 20.12.2019 invited contractors/transporters having a fleet of CNG trucks to prevent inclusion of a prohibited vehicle or one which may be banned in the future as a pre-emptive measure since Respondent No.2 is engaged in the supply of food grains to people belonging to weaker sections of the society.

6. He has further submitted that with the outbreak of Covid-19 and the accompanying challenges that it brought with itself, PMGKAY was launched under the aegis of the Union Govt. and Respondent No. 2 was the agency responsible to ensure distribution of supplies under the same. On account of the increased obligation to supply food grain while not having enough participation from contractors, Respondent No. 2 took a conscious decision of amending the eligibility terms and conditions for the tenders again by proposing to include BSIV vehicles so that continuous supply of food grains could be ensured under the PMGKAY and NFSA. Accordingly, it is stated by Respondent No. 2, that BSIV vehicles were made eligible vide, (i) approval granted by the Chairman cum Managing Director of DSCSCL, (ii) administrative office notes dated 20.07.2020 and (iii) document dated 28.07.2020 with further amendment to clause 6(a) and 6(d). It is in furtherance of the aforestated approvals that the Notice Inviting Tenders was issued with the amended conditions. He, therefore, submits that there is not a trace of perversity or arbitrariness in the decision-making process of Respondent No. 2.

7. In similar vein, learned Counsel appearing for Respondent No. 3 has submitted that DSCSCL's decision of permitting participation of contractors with BSIV vehicles after initially mandating participation by contractors Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 12 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 with only CNG compliant vehicles, reflects a meticulous, considered and lawful approach. It is his submission that quantities allocated to the Petitioners in terms of the January 2020 tenders were much beyond their transportation capacities and DSCSCL became cognizant of the same at a very nascent stage of implementation of the criteria allowing only CNG compliant vehicles. He has invited our attention to the correction letter issued on 22.03.2020, wherein DSCSCL allowed BSIV vehicles for transportation of SFAs from FCI godowns to FSPs in Delhi. He highlights that all tenders floated thereafter, i.e., the August 2020, May 2022 and July 2022 have consistently permitted plying of BSIV run vehicles.

8. Insofar, the argument that of the Petitioner that plying of BSIV trucks is illegal, is concerned, he submits that it is explicitly clear that in terms of the Orders of the Supreme Court, NGT and pursuant policy framed by the competent authorities, BSIV vehicles purchased up to March 2020 are permitted to remain operational for the entire duration of their registration for essential services. There being no bar in law upon operation of BSIV compliant vehicles for essential services, the relaxation of conditions that had been imposed by Respondent No. 2 in November 2019 are completely justifiable, more so when it is facing challenges in discharging its function of distribution of food grains and such relaxation has caused no prejudice to the Petitioners in participating in the tenders in any manner whatsoever.

9. Heard the learned counsels appearing for the parties and perused the material on record.

10. The quintessential issue that this Court has been seized of, is, whether the decision of Respondent No. 2, DSCSCL to permit plying of BSIV compliant vehicles for the purposes of distributing SFAs from FCI godowns to FSPs in Delhi, is contrary to the extant Orders of the Hon'ble Supreme Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 13 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 Court, NGT, this Court and the policy framed by Respondent Nos. 1 & 2 subsequently.

11. It is not in dispute that the DSCSCL had itself mandated plying of only CNG compliant vehicles in terms of its MoM dated 18.12.2019 and the January 2020 tenders floated thereafter. It is evident from a perusal of the MoM dated 18.12.2019 that the motivation behind doing so, at the time, seems to have been, ensuring hindrance free supply of SFAs from FCI godowns to FSPs located in Delhi in anticipation of a possible blanket ban on diesel vehicles considering the deteriorating air quality in Delhi.

12. At this juncture, it becomes pertinent to note that, even though DSCSCL took the said decision, there was nothing in law barring transportation of food grains through BSIV compliant diesel vehicles. It is clear that the Order dated 27.07.2018 passed by the NGT permitted for registration of BSIV diesel vehicles subject to certain conditions. It is further clear that Orders passed by this Court required all vehicles to comply with the 1989 Rules, which did not bar plying of BSIV compliant vehicles either. Accordingly, the communications issued by the Transport Department of Respondent No. 1 also required mere compliance with the 1989 Rules. Therefore, vide the MoM dated 18.12.2019, DSCSCL, exercised its discretion to narrow down the class of vehicles allowed within the aforestated regulatory framework to only include CNG compliant vehicles for bonafide reasons that it has shed light upon in the MoM dated 18.12.2019 itself.

13. It is also not in dispute that with the outbreak of COVID-19, there were nationwide restrictions on movement which caused significant economic hardship and led to a domino effect that admittedly resulted in widespread unemployment and shortage of basic food supplies among Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 14 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 economically underprivileged sections of the society. To tackle the said issue, the PMGKAY was launched by the Central Government. As the nodal agency for implementation of the PMGKAY along with its pre-existing obligations under the NFSA, DSCSCL was subjected to enhanced obligations of supplying with limited resources given the continued impact and subsequent outbreak of new variants of Covid-19. In an endeavor to put forth before this Court the magnitude of its obligations under both the NFSA and PMGKAY, DSCSCL has provided a chart to assist this Court which is reproduced hereunder: -

Month Jun-22 Short Jul-22 (NFSA Short Aug-22 (NFSA Short Sep-22 (NFSA Short Oct-22 (NFSA Short Nov-22 (NFSA & Short (NFSA & fall & PMGKAY) fall & PMGKAY) fall & PMGKAY) fall & PMGKAY) fall PMGKAY) fall PMGKAY) Godo Transpo Tru Truc Truc Truc Truc Truc Truc Truc Truc Truc Trucks Truck wn & rter cks ks ks ks ks ks ks ks ks ks Requir s Grou Req Provi Requi Provi Requi Provi Requi Provi Requi Provi ed Provi p uire ded red ded red ded red ded red ded ded d Maya M/s 338 341 -47 442 334 -108 362 332 -30 371 306 -65 398 324 -74 362 168 -194 puri- Mahipal A Gupta Maya M/s 837 649 -188 921 645 -276 754 633 -121 815 610 -205 836 611 -225 715 312 -403 puri- Satguru B Transpo rt Co.
Maya    M/s        652      543     -109    725     541      -184    593     536     -57     642     523     -119    659     548     -111    548      274     -274
puri-   Vikramj
C       eet
        Singh
Maya    M/s        250      218     -32     276     223      -53     227     224     -3      245     222     -23     256     224     -321    232      111     -121
puri-   Vikramj
D       eet
        Singh
Ghevr   M/s        929      452     -477    1023    504      -519    837     520     -317    911     496     -415    928     488     -440    724      552     -172
a-A     Mahipal
        Gupta
Ghevr   M/s        593      338     -255    654     383      -271    535     383     -152    572     346     -226    592     367     -225    480      392     -88
a-B     Rajastha
        n Road
        Carrier
Ghevr   M/s        834      547     -287    918     584      -334    752     571     -181    823     499     -324    833     576     -257    720      604     -116
a-C     Rajastha
        n Road
        Carrier
Narel   M/s Shri   904      673     -231    996     686      -310    816     679     -137    886     672     -214    904     692     -212    763      674     -89
a-A     Krishna
        Tpt. Co
Narel   M/s        118      656     -526    1304    671      -633    1067    700     -367    1126    719     -407    1181    691     -490    912      696     -216
a-C     Abhishe    2
        k Tyagi
Narel   M/s        426      296     -130    469     280      -189    384     279     -105    416     261     -155    425     276     -149    348      273     -75
a-D     Kaka
        Tpt. Co.
CTO     M/s        773      576     -197    854     562      -292    699     562     -137    762     548     -214    775     538     -237    677      483     -194
Pusa-   Roop
A       Lal
        Yadav
CTO     M/s        486      420     -66     543     406      -137    445     403     -42     471     408     -63     493     400     -93     431      359     -72


  Signature Not Verified
  Digitally Signed
  By:RAHUL SINGH                  W.P.(C) 16973/2022 etc.                                                                                      Page 15 of 30
  Signing Date:09.03.2023
  11:53:42
                                                                    Neutral Citation Number :2023/DHC/001657



Pusa-   Roop
B       Lal
        Yadav
Okhla   M/s         844      619      -225        935       505     -430    765    625      -140    784        625        -159    847       598      -249      735         554    -181
-A      Delhi
        State
        Tpt. Co.
Okhla   M/s         704      429      -275        775       300     -475    634    444      -190    677        444        -233    706       570      -136      610         323    -287
-B      Delhi
        State
        Tpt. Co.
Shakt   M/s         736      691      -45         710       686     -24     666    687      21      710        663        -47     736       688      -48       699         685    -14
i       National
Nagar   Transpo
        rt
Total               105      7448     -3092       11546     7310    -4236   9534   7578     -1956   10209      7342       -2867   10567     7591     -2976     8956        6460   -2496
                    40



Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Narela-A M/s Shri Krishna Tpt. of the day for Co 28797.55 2250.09 14823.93 13973.62 51.48 1622.37 627.72 1552.62 Narela-B M/s Bansal Tpt. Co. 24731.10 2517.23 14906.64 9824.46 60.27 1234.17 1283.06 1091.61 Narela-C M/s Abhishek Tyagi 38045.55 948.40 6793.58 31251.97 17.86 3220.04 -2271.64 3472.44 Narela-D M/s Kaka Tpt. Co. 13727.25 1289.99 4905.24 8722.01 36.00 1001.20 288.79 969.11 Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Mayapuri- M/s Mahipal Gupta of the day for A 12935.50 0.00 1856.63 11078.87 14.35 1107.89 -1107.89 1230.99 Mayapuri- M/s Satguru 26928.00 2823.09 4982.60 21945.40 18.50 2194.54 628.55 2488.88 B Transport Co.
        Mayapuri-          M/s Vikramjeet               21214.60      3684.84      2967.80          18246.80          13.99       1824.68          1860.16       2027.42
        C                  Singh
        Mayapuri-          M/s Vikramjeet               8200.85       1395.30      998.61           7202.24           12.18       720.22           675.08        800.25
        D                  Singh




Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Ghevra-A M/s Mahipal Gupta of the day for 29792.95 3252.99 9203.82 20589.12 30.89 2384.21 868.78 2287.68 Ghevra-B M/s Rajasthan Road 18875.20 626.75 5386.41 13488.79 28.54 1411.55 -784.80 1498.75 Carrier Ghevra-C M/s Rajasthan Road 26754.90 344.17 4699.65 22055.25 17.57 2239.94 -1895.77 2450.58 Carrier Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Okhla-A M/s Delhi State Tpt. of the day for Co. 27413.80 778.56 4247.56 23166.24 15.49 2394.48 -1615.92 2574.03 Okhla-B M/s Delhi State Tpt. 22844.30 690 4225.86 18618.44 18.50 1930.92 -1240.17 2068.72 Co.
Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 16 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 CTO M/s Roop Lal Yadav of the day for Pusa-A 24867.40 1020.18 6740.04 18127.36 27.10 1914.75 -894.57 2014.15 CTO M/s Roop Lal Yadav 15697.55 1454.58 4373.95 11323.60 27.86 1277.82 176.76 1258.18 Pusa-B Status of allocation, pendency and daily lifting target of November 2022 under PMGKAY as on 05.12.2022 Name of Name of PMGKAY Lifting Cumulative Opening % of Lifting Shortfall Lifting Godowns Transporters November 03/12/2022 lifting upto Pendency lifting target for target Shakti M/s National of the day for Nagar Transport 23173.25 1415.60 9705.33 13467.92 41.88 1488.35 -72.75 1496.44 TABLE A - NFSA & PMGKAY December 22, ONORC Scheme and January 2023 Name of NFSA December PMGKAY ONORC NFSA Total Opening Lifting Trucks required Godowns Opening Pendency December SCHEME January Pendency required per per day upto 03.01.2023 Opening Opening Opening day upto 31.12.2022 Pendency Pendency Pendency 31.01.2023 (considering avg 03.01.2023 03.01.2023 03.01.2023 truck capacity 70 qtls) Mayapuri 70786.45 57159.01 25157.07 68745.74 221848.27 10564.20 151 Ghevra 76700.26 75324.46 23569.92 77494.20 253088.85 12051.85 172 Narela 54839.89 87601.70 21797.61 100421.32 264660.52 12602.88 180 CTO Pusa 42027.55 37503.63 13572.23 41649.21 134752.62 6416.79 92 Okhla 40012.19 46527.08 23746.95 49822.74 160108.96 7624.24 109 Shakti Nagar 17244.55 18556.07 7450.78 24571.42 67822.83 3229.66 46 Total 301610.89 322671.96 115294.56 362704.64 1102282.046 52489.62 750

14. The chart reproduced above reflects that there was a manifold increase in supply obligations imposed upon DSCSCL. In fact, the various extension letters produced by DSCSCL reflects the challenges encountered by the DSCSL in meeting its supply obligations under the NFSA and the PMGKAY. A perusal of the abovementioned chart reflects the shortfall in the number of trucks that the transporters who are at the moment operating in lifting the foodgrains from the godowns. The chart also explains the shortfall in meeting the target of lifting the foodgrains from the godowns. The submission of the learned Counsel for the Respondent is that the contractors who are operating in the field at present are virtually holding the State to Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 17 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 ransom. They are not lifting the foodgrains and at the same time, they are abusing the process of law by preventing the State from proceeding ahead from filing tenders to assuage the worsening the situation which is preventing the State Government from fulfilling its obligation of providing adequate foodgrains to the teeming millions in the city who are below the poverty line. Respondent No. 2 has attempted to canvas before us that it is in this backdrop that it had to issue the Office Notes of July 2020 and thereafter bring about a change in the eligibility criteria in subsequent tenders to allow plying of BSIV compliant vehicles in transportation of food grains under the schemes.

15. What emerges from the foregoing paragraphs is that while the law does not bar plying of BSIV compliant vehicles in terms of the extant framework, DSCSCL, in its wisdom, decided to give a go by to their narrowing down the class of eligible vehicles to only CNG operated trucks and have restored the eligibility criteria to original position, within the limits of what is permissible by law.

16. As long as the tendering authority does not explicitly contravene any statutory provisions and/or orders of the court of law, there is a degree of deference owed to its decisions as the author of the contract. This position of law has been crystallized in a catena of decisions. The Apex Court in Afcons Infrastructure Limited v. Nagpur Metro Rail Corporation Limited &Anr., (2016) 16 SCC 818, has observed as under:-

"11. Recently, in Central Coalfields Ltd. v. SLL-SML (Joint Venture Consortium) [Central Coalfields Ltd. v. SLL-SML (Joint Venture Consortium), (2016) 8 SCC 622 : (2016) 4 SCC (Civ) 106 : (2016) 8 Scale 99] it was held by this Court, relying on a host of decisions that the decision-making process of the employer or Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 18 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 owner of the project in accepting or rejecting the bid of a tenderer should not be interfered with. Interference is permissible only if the decision-making process is mala fide or is intended to favour someone. Similarly, the decision should not be interfered with unless the decision is so arbitrary or irrational that the Court could say that the decision is one which no responsible authority acting reasonably and in accordance with law could have reached. In other words, the decision- making process or the decision should be perverse and not merely faulty or incorrect or erroneous. No such extreme case was made out by GYT-TPL JV in the High Court or before us.
12. In DwarkadasMarfatia and Sons v. Port of Bombay [DwarkadasMarfatia and Sons v. Port of Bombay, (1989) 3 SCC 293] it was held that the constitutional courts are concerned with the decision-making process. Tata Cellular v. Union of India [Tata Cellular v. Unionof India, (1994) 6 SCC 651] went a step further and held that a decision if challenged (the decision having been arrived at through a valid process), the constitutional courts can interfere if the decision is perverse. However, the constitutional courts are expected to exercise restraint in interfering with the administrative decision and ought not to substitute its view for that of the administrative authority. This was confirmed in Jagdish Mandal v. State of Orissa [Jagdish Mandal v. State of Orissa, (2007) 14 SCC 517] as mentioned in Central Coalfields [Central Coalfields Ltd. v. SLL-SML (Joint Venture Consortium), (2016) 8 SCC 622 : (2016) 4 SCC (Civ) 106 : (2016) 8 Scale 99] .

13. In other words, a mere disagreement with the decision-making process or the decision of the administrative authority is no reason for a constitutional court to interfere. The threshold of mala fides, intention to favour someone or arbitrariness, irrationality or perversity must be met before the Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 19 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 constitutional court interferes with the decision-making process or the decision."

17. Another seminal pronouncement of the Hon'ble Apex Court on this issue came about in the judgment of Municipal Corporation, Ujjain &Anr. v. BVG India Limited &Ors., (2018) 5 SCC 462 wherein the Hon'ble Apex Court opined: -

"14. The judicial review of administrative action is intended to prevent arbitrariness. The purpose of judicial review of administrative action is to check whether the choice or decision is made lawfully and not to check whether the choice or decision is sound. If the process adopted or decision made by the authority is not mala fide and not intended to favour someone; if the process adopted or decision made is neither so arbitrary nor irrational that under the facts of the case it can be concluded that no responsible authority acting reasonable and in accordance with relevant law could have reached such a decision; and if the public interest is not affected, there should be no interference under Article 226.
15. It is well settled that the award of contract, whether it is by a private party or by a public body or by the State, is essentially a commercial transaction. In arriving at a commercial decision, the considerations which are of paramount importance are commercial considerations. These would include, inter alia, the price at which the party is willing to work; whether the goods or services offered are of the requisite specifications; and whether the person tendering the bid has the ability to deliver the goods or services as per the specifications. It is also by now well settled that the authorities/State can choose its own method to arrive at a decision and it is free to grant any relaxation for bona fide reasons, if the tender conditions permit such a relaxation.
Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 20 of 30 Signing Date:09.03.2023 11:53:42
Neutral Citation Number :2023/DHC/001657
16. The State, its corporations, instrumentalities and agencies have a public duty to be fair to all concerned. Even when some defect is found in the decision-making process, the court must exercise its discretionary power under Article 226 with great caution and should exercise them only in furtherance of public interest and not merely on the making out of a legal point. The court should always keep the larger public interest in mind in order to decide whether its intervention is called for or not. Only when it comes to a conclusion that overwhelming public interest requires interference, the court should interfere. (See the judgment in Air India Ltd. v. Cochin International Airport Ltd. [Air India Ltd. v. Cochin International Airport Ltd., (2000) 2 SCC 617])"

18. In Silppi Constructions Contractors vs. Union of India and Anr., (2020) 16 SCC 489, the Apex Court has observed as under:-

"19. This Court being the guardian of fundamental rights is duty-bound to interfere when there is arbitrariness, irrationality, mala fides and bias. However, this Court in all the aforesaid decisions has cautioned time and again that courts should exercise a lot of restraint while exercising their powers of judicial review in contractual or commercial matters. This Court is normally loathe to interfere in contractual matters unless a clear-cut case of arbitrariness or mala fides or bias or irrationality is made out. One must remember that today many public sector undertakings compete with the private industry. The contracts entered into between private parties are not subject to scrutiny under writ jurisdiction. No doubt, the bodies which are State within the meaning of Article 12 of the Constitution are bound to act fairly and are amenable to the writ jurisdiction of superior courts but this discretionary power must be exercised with a great deal of restraint and caution. The courts must realise their limitations and the havoc which Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 21 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 needless interference in commercial matters can cause. In contracts involving technical issues the courts should be even more reluctant because most of us in Judges' robes do not have the necessary expertise to adjudicate upon technical issues beyond our domain. As laid down in the judgments cited above the courts should not use a magnifying glass while scanning the tenders and make every small mistake appear like a big blunder. In fact, the courts must give "fair play in the joints" to the government and public sector undertakings in matters of contract. Courts must also not interfere where such interference will cause unnecessary loss to the public exchequer.

20. The essence of the law laid down in the judgments referred to above is the exercise of restraint andcaution; the need for overwhelming public interest to justify judicial intervention in matters of contract involving the State instrumentalities; the courts should give way to the opinion of the experts unless the decision is totally arbitrary or unreasonable; the court does not sit like a court of appeal over the appropriate authority; the court must realise that the authority floating the tender is the best judge of its requirements and, therefore, the court's interference should be minimal. The authority which floats the contract or tender, and has authored the tender documents is the best judge as to how the documents have to be interpreted. If two interpretations are possible then the interpretation of the author must be accepted. The courts will only interfere to prevent arbitrariness, irrationality, bias, mala fides or perversity. With this approach in mind we shall deal with the present case."

19. In N.G. Projects Limited v. Vinod Kumar Jain and Ors., (2022) 6 SCC 127, the Apex Court has held as under:-

"23. In view of the above judgments of this Court, the writ court should refrain itself from imposing its Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 22 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 decision over the decision of the employer as to whether or not to accept the bid of a tenderer. The Court does not have the expertise to examine the terms and conditions of the present day economic activities of the State and this limitation should be kept in view. Courts should be even more reluctant in interfering with contracts involving technical issues as there is a requirement of the necessary expertise to adjudicate upon such issues. The approach of the Court should be not to find fault with magnifying glass in its hands, rather the Court should examine as to whether the decision-making process is after complying with the procedure contemplated by the tender conditions. If the Court finds that there is total arbitrariness or that the tender has been granted in a mala fide manner, still the Court should refrain from interfering in the grant of tender but instead relegate the parties to seek damages for the wrongful exclusion rather than to injunct the execution of the contract. The injunction or interference in the tender leads to additional costs on the State and is also against public interest. Therefore, the State and its citizens suffer twice, firstly by paying escalation costs and secondly, by being deprived of the infrastructure for which the present day Governments are expected to work."

20. The aforementioned judgments make it clear that tendering authority, being the author of the tender, is best placed to determine the terms and conditions which govern the award of the tender. It is not a writ court's domain to sit as an appellate authority over a decision taken by the tendering authority and scope of interference being extremely narrow; interference is warranted only in situations where the decision of the tendering authority is colored in malafide, or was intended to favor someone or is so outrightly perverse that a reasonable person could not have arrived at such decision. There is a coherent line of reasoning behind the decision to allow only CNG Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 23 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 compliant vehicles and thereafter restoring of the criteria to the original position of allowing BS-IV complaint vehicles as well. In the said circumstances, no case is made out for interference by this Court in the decision of Respondent No.2.

21. The Petitioners have further contended that the decision of DSCSCL is hit by the principles of legitimate expectations and promissory estoppel. It is now well settled that the doctrine of legitimate expectations and promissory estoppel cannot be invoked in abstract and the Courts are bound to see all aspects including the objectives to be achieved and the public good at large [Refer to: Union of India v. Unicorn Industries, (2019) 10 SCC 575; Kasinka Trading v. Union of India, (1995) 1 SCC 274]. The Courts cannot bind the government to policy decision if the same is changed due to overreaching concerns of public interest. The Hon'ble Apex Court in the case of Food Corporation of India v. Kamdhenu Cattle Feed Industries, (1993) 1 SCC 71, has observed as under: -

"7. In contractual sphere as in all other State actions, the State and all its instrumentalities have to conform to Article 14 of the Constitution of which non- arbitrariness is a significant facet. There is no unfettered discretion in public law: A public authority possesses powers only to use them for public good. This imposes the duty to act fairly and to adopt a procedure which is „fair play in action‟. Due observance of this obligation as a part of good administration raises a reasonable or legitimate expectation in every citizen to be treated fairly in his interaction with the State and its instrumentalities, with this element forming a necessary component of the decision-making process in all State actions. To satisfy this requirement of non-arbitrariness in a State action, it is, therefore, necessary to consider and give due Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 24 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 weight to the reasonable or legitimate expectations of the persons likely to be affected by the decision or else that unfairness in the exercise of the power may amount to an abuse or excess of power apart from affecting the bona fides of the decision in a given case. The decision so made would be exposed to challenge on the ground of arbitrariness. Rule of law does not completely eliminate discretion in the exercise of power, as it is unrealistic, but provides for control of its exercise by judicial review.
8. The mere reasonable or legitimate expectation of a citizen, in such a situation, may not by itself be a distinct enforceable right, but failure to consider and give due weight to it may render the decision arbitrary, and this is how the requirement of due consideration of a legitimate expectation forms part of the principle of non-arbitrariness, a necessary concomitant of the rule of law. Every legitimate expectation is a relevant factor requiring due consideration in a fair decision-making process. Whether the expectation of the claimant is reasonable or legitimate in the context is a question of fact in each case. Whenever the question arises, it is to be determined not according to the claimant's perception but in larger public interest wherein other more important considerations may outweigh what would otherwise have been the legitimate expectation of the claimant. A bona fide decision of the public authority reached in this manner would satisfy the requirement of non-arbitrariness and withstand judicial scrutiny. The doctrine of legitimate expectation gets assimilated in the rule of law and operates in our legal system in this manner and to this extent.
9. In Council of Civil Service Unions v. Minister for the Civil Service [[1985] A.C.374 : (1984) 3 All ER 935 (HL)] the House of Lords indicated the extent to which the legitimate expectation interfaces with exercise of discretionary power. The impugned action Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 25 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 was upheld as reasonable, made on due consideration of all relevant factors including the legitimate expectation of the applicant, wherein the considerations of national security were found to outweigh that which otherwise would have been the reasonable expectation of the applicant. Lord Scarman pointed out that "the controlling factor in determining whether the exercise of prerogative epower is subject to judicial review is not its source but its subject- matter". Again in Preston, in re [[1985] A.C. 835 :
(1985) 2 All ER 327] it was stated by Lord Scarman that "the principle of fairness has an important place in the law of judicial review" and "unfairness in the purported exercise of a power can be such that it is an abuse or excess of power". These decisions of the House of Lords give a similar indication of the significance of the doctrine of legitimate expectation.

Shri A.K. Senreferred to Shanti Vijay and Co. v.

Princess Fatima Fouzia [(1979) 4 SCC 602 :(1980) 1 SCR 459] which holds that court should interfere where discretionary power is not exercised reasonably and in good faith." (emphasis supplied)

22. The contention of the Petitioners that they have invested a substantial amount of money in buying CNG trucks in view of the decision taken by the government to restrict the vehicles only to CNG trucks for the purpose of procuring foodgrains and, therefore, they are entitled to get tenders quashed on the basis of promissory estoppel and legitimate expectation cannot be accepted in view of the fact that data submitted by the Respondents which demonstrates that the targets for lifting the foodgrains is not being achieved and there is a huge shortfall in the number of trucks available with the Respondents to achieve this target.

23. The tenders invited by DSCSCL pertain to distribution of ration which is directly benefitting the economically weaker sections of our society. The Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 26 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 function discharged by DSCSCL is of absolute importance and the decisions taken by it are in furtherance of securing the ends of smooth distribution of ration. Considering the public interest involved and also that it has been established before us that the decisions of DSCSCL are fair and adequately reasoned, we are of the opinion, that the argument of the Petitioners that the decisions of DSCSCL are in violation of the principle of legitimate expectations, is untenable and therefore cannot be accepted.

24. The challenge to the condition in the tender, that vehicles which have been offered for the purpose of transportation of food grains should be registered in Delhi is arbitrary and is not in consonance with the Motor Vehicles Act, is also not tenable. As stated earlier, a Public Interest Litigation, being W.P.(C) No.514/2017, was filed in this Court seeking issuance of appropriate directions in respect of the issue of overloaded trucks plying in NCT of Delhi in violation of Rule 90(7) of the 1989 Rules and the said Writ Petition was disposed of by this Court directing that the provisions of the 1989 Rules should be strictly complied with. In light of the said direction, the Govt. of NCT of Delhi has issued letters in this aspect. Learned Counsel for Respondent No.1 has referred to a letter dated 13.02.2018 issued by Transport Department, GNCTD. The said letter reads as under:-

"GOVERNMENT OF NATIONAL CAPITAL TERRITORY TRANSPORT DEPARTMENT (ENFORCEMENT BRANCH) 5/5, Under Hill Road, Delh-54 Date - 13.Feb.2018 No. ED/CCENFTTPT; 20184-11 Special Commissioner Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 27 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 Department of Food Supplies & Consumer Affairs Government of NCT of Delhi. IP Estate. New Delhi - 110001 Senior Regional Manager Food Corporation of India Rajender Place New Delhi - 110001 Subject: Overloading of vehicles for food items and non-use of other state registered vehicles locally.
1. In Reference to order dated 06.12.2017 issued by the Hon‟ble Court in WP (C) 514/2017. The court has directed for strict compliance of Section 113 of the MV Act 1988 and Rule 90(s) of the CMVR 1989.
2. As you know that using other state vehicles and loading vehicles more than their limit is just ignoring their illegal activities which is a type of corruption. These activities encourage violation of traffic rules resulting in increase in accidents, pollution and many other subsequent losses to the society and citizens. Whereas it should be taken as joint efforts to deal with all kinds of irregularities and tight against pollution.
3. In view of above it is informed that regular strict cheeks on above violations will be done by the Enforcement Branch of the Transport Department. Vehicles violating the above rules will be impounded and necessary complaints will be lodged with the appropriate legal authorities against the concerned officers i.e. the officials issuing and receiving the loaded goods) will be lodged with the appropriate legal authorities.
4. It is therefore requested to follow/abide the law and the instructions of judiciary. Only vehicles registered in Delhi may be hired for transportation of food items in the area of NCT of Delhi. The vehicles hired and the Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 28 of 30 Signing Date:09.03.2023 11:53:42 Neutral Citation Number :2023/DHC/001657 quantity of material loaded in the vehicles should be as per the authorized parameters. The concerned officer may be told lobe vigilant in his routine work so that the Motor Vehicles Act/Rules are not violated. "

25. A perusal of the said letter shows that the State Government has decided that only vehicles registered in Delhi may be hired for transportation of food items in areas of NCT of Delhi.

26. The said letter is in consonance with Rule 90(6) of the Central Motor Vehicles Rules and, therefore, the condition imposed in the tender restricting the vehicles registered only in Delhi cannot be found fault with.

27. Rule 90 of the Central Motor Vehicles Rules, 1989 was amended on 02.10.2018 and the amended Rule 90 reads as under:

"90. Additional conditions for national permit.--The national permit issued under sub-section (12) of section 88 shall be subject to the following additional conditions, namely: -
(1) The words "National Permit or N/P" shall be inscribed in the front and rear of the vehicles in bold letters. In case of trailers, the words "N/P" shall be inscribed on the rear and left side of the vehicle.
(2) The body of a tanker carrying dangerous or hazardous goods shall be painted in white colour and shall display the class label, as specified in rule 137, on both the sides and rear of the tanker.
(3) The vehicle shall be fitted with FASTag, as specified in rule 138A of the Central Motor Vehicles Rules, 1989 [***].
(4) Vehicle shall be affixed with reflective tapes at front and rear as specified under Rule 104.
(5) Vehicle shall be fitted with a Vehicle Tracking System device as per AIS 140.
Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 29 of 30 Signing Date:09.03.2023 11:53:42

Neutral Citation Number :2023/DHC/001657 (6) The vehicle shall not pick up or set down goods between two points in the same state, if restricted by the particular state.]"

28. The directions contained in the letter dated 13.02.2018 issued by the Government of Delhi has now, therefore, be read in consonance with amended Rule 90 and, therefore, the stipulation of the State Government that only vehicles registered in Delhi can be hired for transport of food items in Delhi is well within the powers of the State Government and, therefore, the contention of the Petitioners cannot be accepted.
29. With these observations, the writ petitions are dismissed, along with pending application(s), if any.
SATISH CHANDRA SHARMA, C.J.
SUBRAMONIUM PRASAD, J MARCH 03, 2023 hsk/shk Signature Not Verified Digitally Signed By:RAHUL SINGH W.P.(C) 16973/2022 etc. Page 30 of 30 Signing Date:09.03.2023 11:53:42