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 7, Cited by 0]

Delhi High Court

Ashoka Buildcon Limited & Anr. vs Union Of India & Ors. on 1 February, 2023

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

                                                                                      2023/DHC/000815




                          $~39
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                            Date of Decision: 1st February, 2023
                          +          W.P.(C) 1247/2023 and CM APPL. 4726/2023, 4727/2023
                                 ASHOKA BUILDCON LIMITED & ANR.               ..... Petitioners
                                                Through: Mr. Jay Savla, Sr. Advocate with Mr
                                                           Jasdeep Singh Dhillon, Mr. Prabhat
                                                           Chaurasia, Mr Rajpal Singh & Ms
                                                           Mohina Anand, Advocates.
                                                versus
                                 UNION OF INDIA & ORS.                        ..... Respondents
                                                Through: Mr. Sandeep Mahapatra & Mr. Rahul
                                                           Kumar Sharma, Advocates. (M-
                                                           9760039403)
                                                           Mr. Santosh Kumar & Mr. Mohit
                                                           Aggarwal Advocates for R-3. (M-
                                                           8527585997)
                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The present petition has been filed by the Petitioners challenging the impugned show cause notice dated 24th January, 2023 issued by Respondent No.2- Ministry of Road Transport and Highways of India (hereinafter 'MoRTH').

3. The present petition has been filed by Petitioner No.1- Ashoka Buildcon Limited and its Chief Operating Officer, Mr. Anil Gandhi- Petitioner No.2 challenging the show cause notice dated 24th January, 2023 issued by Respondent No.2- MoRTH. The case of the Petitioners is that the notice which has been issued is completely lacking in jurisdiction and the proceedings pursuant to the show cause notice deserve to be set W.P.(C) 1247/2023 Page 1 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23 2023/DHC/000815 aside/quashed.

4. The background of this case is that a contract was entered into by Petitioner No.1 on 26th October, 2020 with the NHAI for 'four laning of Pararia to Mohania section of NH-319 (Old NH-30) from Km 54+530 to Km 115+330 (Design Chainage) in the State of Bihar' (hereinafter 'the project'). Contemporaneously with the contract, an Integrity Pact was also signed between the parties.

5. Petitioner No.1 was issued a notice on 22nd November, 2022 by the NHAI asking it show cause as to why the said Petitioner ought not to be debarred, due to violation of the Integrity Pact. The Petitioner filed its reply with the NHAI on 28th November, 2022. The submission of Mr. Savla, ld. Senior Counsel for the Petitioners is that NHAI has not proceed further in respect of the said show cause notice till date.

6. According to the Petitioners, Petitioner No.1 was served with the impugned show cause notice dated 24th January, 2023 by MoRTH asking it to show cause against the violation of the Integrity Pact in respect of the project. The impugned show cause notice further requested Petitioners to appear before the Additional Secretary (Highways & LA), MoRTH on 27th January, 2023.

7. According to ld. Senior Counsel, Mr. Savla, reasonable time was not granted to the Petitioners to file a reply. On the date when the official of the Petitioner No.1 appeared before the Additional Secretary on 27th January, 2023, the matter was merely adjourned to 1st February, 2023 at 3:00 p.m. i.e., today. It is submitted by ld. Senior Counsel that the impugned notice is lacking in jurisdiction as it is only the 'Principal' under the Integrity Pact, who is entitled to proceed under Rule 151 of the General Financial Rules (GFR).

W.P.(C) 1247/2023 Page 2 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23

2023/DHC/000815 It, therefore, not MoRTH, but only the NHAI which can issue a show cause notice to the Petitioners. Thus, the Union of India's jurisdiction to issue the notice is under challenge.

8. It is also submitted by the ld. Senior Counsel for the Petitioners that the concerned authority is proceeding in a predetermined manner which is also evident from the fact that oral instructions were issued to NHAI not to award any tender to the Petitioners via phone call in the presence of the officer of the Petitioners on 27th January, 2023. It is his submission that under similar circumstances, in W.P.(C) 15460/2022 titled Dilip Buildcon Ltd. v. NHAI, a ld. Single Judge of this Court has directed the stay of the impugned order of debarment.

9. On behalf of MoRTH, ld. Counsel submits that a perusal of the Integrity Pact shows that the Principal, as defined in the said pact, is the President of India through MoRTH represented by NHAI. Thus, the argument of lack of jurisdiction is not tenable. He further submits that the sufficient opportunity has been given to the Petitioners to file a reply.

10. On behalf of NHAI, it is submitted that the show cause notices against the Petitioners were issued due to a CBI case which was registered as per which, the officials of Petitioner No.1 were apprehended while seeking to bribe NHAI officials. An FIR is stated to have been filed by the CBI being RC0232022A0010 dated 23rd September, 2022.

11. Insofar as the allegation that the Additional Secretary had given oral instructions for non-award of any tender is concerned, ld. Counsel submits that the said allegation is `imaginary'.

12. Heard. A perusal of the Integrity Pact shows that the 'Principal' is defined as under:

W.P.(C) 1247/2023 Page 3 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23
2023/DHC/000815 "President of India through Ministry of Road Transport & Highways, Government of India represented by NATIONA L HIGHWAYS AUTHORITY OF INDIA, established under the National Highways Authority of India Act 1988, represented by its Chairman and having its principal offices at G·5 & 6, Sector 10, Dwarka, New Delhi·110075, (hereinafter referred to as the "Principal/Owner" which expression shall, unless repugnant to the context or meaning thereof, include its administrators, successors and assigns)."

13. Thus, the fundamental argument raised on behalf of the Petitioners that the NHAI is the 'Principal' may not hold good, inasmuch as NHAI is described as the representative of the President of India through MoRTH.

14. Insofar as the GFR is concerned, Rule 151 reads as under:

"(i) A bidder shall be debarred if he has been convicted of an offence-
(a) under the Prevention of Corruption Act, 1988; or
(b) the Indian Penal Code or any other law for the time being in force, for causing any loss of life or property or causing a threat to public health as part of execution of a public procurement contract.
(iii) A procuring entity may debar a bidder or any of its successors, from participating in any procurement process undertaken by it, for a period not exceeding two years, if it determines that the bidder has breached the code of integrity. The Ministry/Department will maintain such list which will also be displayed on their website.
(iv) The bidder shall not be debarred unless such bidder has been given a reasonable opportunity to W.P.(C) 1247/2023 Page 4 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23 2023/DHC/000815 represent against such debarment"

15. A perusal of the said Rule would reveal that under Rule 151(iii), if the Integrity Pact is breached, debarment can be resorted to, so long as reasonable opportunity is given to the Petitioners to show cause against such debarment.

16. The show cause notice dated 24th January, 2023 highlights that CBI has filed an FIR against the Petitioners' officials and it is in view thereof that the hearing has been called by the Additional Secretary. Relevant portion of the said show cause notice is extracted below:

"Subject: Alleged Violation of the conditions of Article 2 of Integrity Pact of the Contract Agreement signed between NHAI and MIs Ashoka Buildcon Limited in "Four laning of Pararia-Mohania Section of NH-319 (Old NH-30) from Km.54+_530 (Design Chainage) to Km. 115+330 (Design Chainage) on EPC Mode in the State of Bihar (Package-II)" -Reg.
Sir, It has come to the notice of this Ministry that CBI has filed an FIR with No. RC0232022A0010 dated 23.09.2022 for charges under section 120-B of IPC and relevant sections of Prevention of Corruption Act, 1988, wherein, among other, some employees of M/s Ashoka Buildcon Limited as well as the company were listed as suspects in the case.
2. Moreover, it is also important to highlight that Rule 151 (iii) of General Financial Rules (GFR) 2017 provides that a procuring entity may debar a bidder or any of its successor, from participating in any procurement process undertaken by it, for a period not exceeding two years, if it determines that the bidder has breached the code of integrity.
3. In view of the above, you are being requested to appear before Additional Secretary (Highways & LA), M/o Road Transport and Highways on 27.01.2023 at 11.00 AM at Room no. 318, Transport Bhawan, W.P.(C) 1247/2023 Page 5 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23 2023/DHC/000815 Parliament Street, New Delhi with an explanation to why this Ministry should not take action against M/s Ashoka Buildcon Limited as per Article 3(2) of IP and GFR 2017.
4. In case, no representative from M/s Ashoka Buildcon Limited attends on the above mentioned date and time, it will be presumed that you do not have to say anything in the matter and the Ministry will take decision on the basis of merits of available facts in this regard."

17. Recently, the Court had in W.P.(C) 730/2023 titled M/s MKC Infrastructure Limited v. Union of India & Anr. vide order dated 20th January, 2023 observed as under:

"7. The said clause i.e., Rule 151 of General Financial Rules, 2017 is clear to the effect that upon the integrity of a bidder being questioned, suspension/debarment can be directed by the authorities. Further, the subject OM clarifies that there should be no delay in taking action against bidders whose integrity has been questioned as inaction may lead to defaulting bidders getting new projects with the Government.
8. Integrity of companies executing such major infrastructure projects is of utmost importance. A breach of integrity that too as is seen in the facts of the present case wherein a high official of the petitioner is alleged to have been involved in bribing a NHAI official, in collusion with officials of other bidders, cannot be ignored by this Court. The submission that the official has been suspended would not be sufficient for the Company to escape responsibility. In this view of the matter, prima facie, this Court is of the opinion that the debarment order does not deserve to be suspended."

18. Insofar as order dated 14th November, 2022 passed by the Ld. Single Judge, in Dilip Buildcon Ltd. (supra) is concerned, a perusal of the said order W.P.(C) 1247/2023 Page 6 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23 2023/DHC/000815 shows that in the said case, the show cause notice was issued by NHAI, but the debarment order was passed by MoRTH. It is under those circumstances that the debarment appears to have been stayed. The relevant portion of the said order reads as under:

"2. Prima facie the Court finds itself unable to sustain the order impugned bearing in mind the fact that pursuant to the show cause notice which was issued by National Highways Authority of India [NHAI] and to which the petitioner submitted a reply, hearing was granted by that authority. However, the ultimate order has come to be passed by Ministry of Road Transport and Highways of India [MoRTH] which had never heard the respondents."

Thus, the facts of that case are clearly distinguishable from the present case.

19. In the circumstances described above, this Court is of the opinion that the Principal, as per the Integrity Pact would be MoRTH and under Rule 151 GFR, debarment can be resorted to, provided that the Petitioners are given an opportunity of being heard and there is some material to do so. Thus, the Petitioners ought to be given an opportunity to file their reply and represent themselves before the concerned authority.

20. Under such circumstances, it is directed that the Petitioners shall file their reply to the show cause notice by 15th February, 2023. A date shall be fixed after 15th February, 2023 with at least seven days' notice being given to the Petitioners to attend the hearing, on which date, the Petitioners would be at liberty to appear before the concerned authority and make submissions.

21. Upon hearing the Petitioners, the authority concerned shall pass a speaking order.

22. In view of the above directions today's hearing scheduled before the W.P.(C) 1247/2023 Page 7 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23 2023/DHC/000815 Additional Secretary shall be deferred.

23. Petition is disposed of in these terms. All pending applications, if any, are also disposed of.

24. The rights and remedies of the Petitioner are left open.

PRATHIBA M. SINGH JUDGE FEBRUARY 1, 2023/Rahul/SK W.P.(C) 1247/2023 Page 8 of 8 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:06.02.2023 15:35:23