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 30, Cited by 0]

Karnataka High Court

M/S. Mp24 Construction Company vs State Of Karnataka on 9 December, 2025

                                               -1-
                                                            NC: 2025:KHC:51932
                                                         WP No. 25668 of 2025
                                                     C/W WP No. 22904 of 2025
                                                         WP No. 31906 of 2025
                      HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 9TH DAY OF DECEMBER, 2025

                                             BEFORE
                               THE HON'BLE MR. JUSTICE E.S.INDIRESH
                           WRIT PETITION NO. 25668 OF 2025 (GM-TEN)
                                               C/W
                           WRIT PETITION NO. 22904 OF 2025 (GM-TEN)
                           WRIT PETITION NO. 31906 OF 2025 (GM-TEN)


                      IN WP No. 25668/2025

                      BETWEEN:

                      M/S. MP24 CONSTRUCTION COMPANY
                      (LEAD MEMBER OF CONSORTITUM WITH
                      RAMALINGAM CONSTRUCTION COMPANY PVT. LTD)
                      A PROPRIETORY CONCERN
                      HAVING ITS HEAD OFFICE AT
                      NO.95 , HADENAHALLI VILLAGE
                      SHRAVANABELAGOLA ROAD
                      BARALU POST
Digitally signed by   CHANNARAYAPATNA TALUK
ARUNKUMAR M S         HASSAN DISTRICT.
Location: HIGH        BRANCH OFFICE:
COURT OF
KARNATAKA             B2, 1201, BRAHMAGIRI
                      MALAGALA BDA FLATS PHASE 2
                      5TH NORTH CROSS ROAD
                      BENGALURU - 560 072
                      REPRESENTED BY ITS PROPRIETOR.

                                                               .... PETITIONER
                      (BY SRI S.S. NAGANAND, SENIOR ADVOCATE FOR
                      SRI. PRASHANTH MURTHY S.G., ADVOCATE)
                           -2-
                                       NC: 2025:KHC:51932
                                    WP No. 25668 of 2025
                                C/W WP No. 22904 of 2025
                                    WP No. 31906 of 2025
HC-KAR



AND:

1.   STATE OF KARNATAKA
     PUBLIC WORKS DEPARTMENT
     NO.28, VIKASA SOUDHA
     BENGALURU - 560001.
     REPRESENTED BY ITS
     PRINCIPAL SECRETARY.

2.   KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE PROVISIONS OF
     COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010
     REPRESENTED BY ITS
     MANAGING DIRECTOR.

3.   CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

4.   STATE LEVEL DEBARMENT COMMITTEE
     ROOM NO.317, 3RD FLOOR
     VIKASA SOUDHA
     BENGALURU - 560 001
     REPRESENTED BY ITS CHAIRMAN.

5.   BHARAT VANIJYA EASTERN PVT. LTD
     A COMPANY REGISTERED UNDER
     THE PROVISIONS OF
                           -3-
                                       NC: 2025:KHC:51932
                                    WP No. 25668 of 2025
                                C/W WP No. 22904 of 2025
                                    WP No. 31906 of 2025
HC-KAR



     THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT
     126, CHITTARANJAN AVENUE
     2ND FLOOR, KOLKATA - 700073
     REPRESENTED BY ITS DIRECTOR.

6.   VASANT VALAPPA NAIK
     S/O VALAPPA RAMAPPA NAIK
     CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

7.   N. SUSHELAMMA
     MANAGING DIRECTOR
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

                                       .... RESPONDENTS
(BY SRI KIRAN V. RON, AAG A/W
SRI. MANJUNATH B. AGA FOR R1 & R4;
SRI. S. BASAVARAJ, SENIOR ADVOCATE FOR
SRI. VEERESH R. BUDIHAL, ADVOCATE FOR R2 & R3;
SRI. NAMAN JHABAKH, ADVOCATE FOR R5;
SMT. SUMANA BALIGA M., ADVOCATE FOR R6 R7)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DECLARE THAT THE ACTIONS OF THE RESPONDENTS ARE
ILLEGAL AND UNCONSTITUTIONAL; QUASH THE GOVERNMENT
                          -4-
                                      NC: 2025:KHC:51932
                                   WP No. 25668 of 2025
                               C/W WP No. 22904 of 2025
                                   WP No. 31906 of 2025
HC-KAR



ORDER    NO.PWD   203   BMS    2025   DATED   13.08.2025
(ANNEXURE-A) ISSUED BY RESPONDENT NO.1; AND ETC.


IN WP NO.22904/2025
BETWEEN:

M/S. MP24 CONSTRUCTION COMPANY
(LEAD MEMBER OF CONSORTITUM WITH
RAMALINGAM CONSTRUCTION COMPANY PVT. LTD)
A PROPRIETORY CONCERN
HAVING ITS HEAD OFFICE AT
NO.95 , HADENAHALLI VILLAGE
SHRAVANABELAGOLA ROAD
BARALU POST
CHANNARAYAPATNA TALUK
HASSAN DISTRICT.
BRANCH OFFICE:
B2, 1201, BRAHMAGIRI
MALAGALA BDA FLATS PHASE 2
5TH NORTH CROSS ROAD
BENGALURU - 560 072
REPRESENTED BY ITS PROPRIETOR.
                                         .... PETITIONER
(BY SRI S.S. NAGANAND, SENIOR ADVOCATE FOR
SRI. PRASHANTH MURTHY S.G., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     PUBLIC WORKS DEPARTMENT
     NO.28, VIKASA SOUDHA
     BENGALURU - 560001.
     REPRESENTED BY ITS
     PRINCIPAL SECRETARY.

2.   KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE PROVISIONS OF
                           -5-
                                       NC: 2025:KHC:51932
                                    WP No. 25668 of 2025
                                C/W WP No. 22904 of 2025
                                    WP No. 31906 of 2025
HC-KAR



     COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010
     REPRESENTED BY ITS
     MANAGING DIRECTOR.

3.   CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

4.   TENDER EVALUATION COMMITTEE
     KRDCL
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.
     REPRESENTED BY ITS CHAIRMAN.

5.   STATE LEVEL DEBARMENT COMMITTEE
     ROOM NO.317, 3RD FLOOR
     VIKASA SOUDHA
     BENGALURU - 560 001
     REPRESENTED BY ITS CHAIRMAN.

6.   BHARAT VANIJYA EASTERN PVT. LTD
     A COMPANY REGISTERED UNDER
     THE PROVISIONS OF
     THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT
     126, CHITTARANJAN AVENUE
     2ND FLOOR, KOLKATA - 700073
                          -6-
                                      NC: 2025:KHC:51932
                                   WP No. 25668 of 2025
                               C/W WP No. 22904 of 2025
                                   WP No. 31906 of 2025
HC-KAR



     REPRESENTED BY ITS DIRECTOR.

7.   VASANT VALAPPA NAIK
     S/O VALAPPA RAMAPPA NAIK
     CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

8.   N. SUSHELAMMA
     MANAGING DIRECTOR
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LIMITED
     SURVEY NO.8. "SAMPARKA SOUDHA"
     BEP PREMISES
     DR. RAJKUMAR ROAD
     RAJAJINAGAR 1ST BLOCK
     BENGALURU - 560 010.

                                        .... RESPONDENTS
(BY SRI KIRAN V. RON, AAG A/W
SRI. MANJUNATH B. AGA FOR R1 & R5;
SRI. VEERESH R. BUDIHAL, ADVOCATE FOR R2 TO R4;
SRI. NAMAN JHABAKH, ADVOCATE FOR R6;
SMT. SUMANA BALIGA M., ADVOCATE FOR R8)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DECLARE THAT THE ACTIONS OF THE RESPONDENTS ARE
ILLEGAL AND UNCONSTITUTIONAL; QUASH THE PROCEEDINGS
DATED    19.07.2025    (ANNEXURE-A)     BEARING     NO.
KRDCL/MANDYA   DISTRICT/EE-3/D-V-K    ROAD/2025-26/1415
OF RESPONDENT NO.4; AND ETC.
                            -7-
                                        NC: 2025:KHC:51932
                                     WP No. 25668 of 2025
                                 C/W WP No. 22904 of 2025
                                     WP No. 31906 of 2025
HC-KAR



IN WP NO.31906/2025
BETWEEN:

M/S MP 24 CONSTRUCTION COMPANY
(LEAD MEMBER OF CONSORTITUM WITH RAMALINGAM
CONSTRUCTION COMPANY PVT. LTD.)
A PROPRIETORY CONCERN,
HAVING ITS HEAD OFFICE AT
NO. 95, HADENAHALLI VILLAGE,
SHRAVANABELAOAL ROAD,
BARALU POST, CHANNARAYAATNA TALUK,
HASSAN DISTRICT
BRANCH OFFICE
B2, 1201, BRAHMAGIRI,
MALAGALA BDA FLATS, PHASE 2,
5TH NORTH CROSS ROAD,
BENGALURU - 560072
REPRESENTED BY ITS PROPRIETOR.
                                      .....PETITIONER

(By Sri. S.S. NAGANAND, SENIOR ADVOCATE FOR
SRI. PRASHANTH MURTHY S. G.)

AND:
STATE OF KARNATAKA
PUBLIC WORKS DEPARTMENT
NO. 28, VIKASA SOUDHA,
BENGALURU - 560 001
REPRESENTED BY ITS
PRINCIPAL SECRETARY.
                                           ....RESPONDENT

(BY SRI KIRAN V. RON, AAG A/W
SRI. MANJUNATH B., AGA)



         THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
RESTORE THE ACCESS OF THE KARNATAKA E-PROCUREMENT
                                 -8-
                                                NC: 2025:KHC:51932
                                           WP No. 25668 of 2025
                                       C/W WP No. 22904 of 2025
                                           WP No. 31906 of 2025
HC-KAR



PORTAL TO THE PETITIONER OR TO GIVE APPROPRIATE
INSTRUCTIONS      TO   THE   E-GOVERNANCE         CELL,   THEREBY
GIVING FULL OPERATIONAL EFFECT TO THE INTERIM ORDER
DATED 25.09.2025 (ANNEXURE-A) PASSED BY THIS HON'BLE
COURT IN W.P. NO.25668/2025 (GM-TEN); AND ETC.


      THESE WRIT PETITIONS HAVING BEEN RESERVED FOR
ORDERS,     COMING     FOR    PRONOUNCEMENT           THIS     DAY,
E.S. INDIRESH J., MADE THE FOLLOWING:

CORAM:     HON'BLE MR. JUSTICE E.S.INDIRESH

                         CAV ORDER

      In these writ petitions, common questions of law and

facts are involved, and as such, at the consent of learned

counsel appearing for the parties, the writ petitions were

clubbed, heard together and disposed of by this Common order.


      2.    In W.P.No.25668 of 2025, the petitioner is assailing

the Government Order dated 13.08.2025 (Annexure-A) passed

by the respondent No.1, as illegal and unconstitutional.


      3.    In   W.P.No.22904     of    2025,   the   petitioner   is

challenging the proceedings dated 19.07.2025 (Annexure-A)

issued by the respondent No.4, inter alia seeks quashing of the

letter dated 25.07.2025, (Annexure-T), letter dated 24.07.2025
                                 -9-
                                             NC: 2025:KHC:51932
                                          WP No. 25668 of 2025
                                      C/W WP No. 22904 of 2025
                                          WP No. 31906 of 2025
HC-KAR



(Annexure-X1) and letter dated 11.08.2025 (Annexure-AF) and

further seeking direction to the respondents Nos.2 and 3 to

issue letter of award to the petitioner in pursuance of the

Request For Proposal (Annexure-B).


     4.     In W.P.No.31906 of 2025, the petitioner has sought

for writ of mandamus to the respondent to restore the access

of the Karnataka e-Procurement Portal to the petitioner as per

the interim order dated 25.09.2025 passed by this Court in

W.P.No.25668 of 2025 inter-alia directing the respondents to

enable the petitioner to participate in ongoing and forthcoming

tenders published on the Karnataka Public Procurement Portal

as per the interim order passed by this court in W.P.No.25668

of 2025.


FACTS IN WP NO.25668 OF 2025:


     5.     The petitioner claims to be certified contractor had

completed     several   major    public   works   projects.   The

respondent-Karnataka Road Development Corporation Ltd., (for

short, 'Corporation), invited tender in relation to development

of road from Devanahalli - Vemagal - Kolar of SH-96 as per

Annexure-B.    The petitioner, in joint venture with one M/s.
                                  - 10 -
                                                     NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
 HC-KAR



Ramalingam Construction Company Pvt., Ltd., (hereinafter

referred to as 'RCCL') submitted its bid and was declared

technically qualified by the Tender Scrutiny Committee and

ranked as the lowest (L1) bidder. In the meanwhile, the

respondent No.5 being a rival bidder lodged a complaint to the

respondent-Corporation       alleging      that     one    of    the      Work

Experience Certificate submitted by the petitioner in Technical

Bid was forged and fabricated. The petitioner in its letter dated

19.06.2025 clarified that the said certificate issued by the

Andhra    Pradesh    Water    Resources Department,               has     been

uploaded by its employee, without knowledge or authorization

by the petitioner and as such, the petitioner lodged complaint

with the jurisdictional Police and thereby, F.I.R. has been

registered against their employee for having uploaded the

fabricated certificate.    The said aspect was communicated to

the respondent-Corporation as per Annexure-D.                    Thereafter,

the respondent No.2 by letter dated 25.07.2025, addressed to

the respondent No.1, recommending for disqualification of the

petitioner in the Tender process and decided to award contract

in   favour   of   the   respondent       No.5    i.e.,   L2    Bidder.    The

respondent No.2 sought for clarification with regard to circulars
                                   - 11 -
                                                       NC: 2025:KHC:51932
                                                 WP No. 25668 of 2025
                                             C/W WP No. 22904 of 2025
                                                 WP No. 31906 of 2025
HC-KAR



dated 11.05.2022 and 16.01.2025 as to awarding the contract

in favour of the respondent No.5-L2 Bidder as per Annexure-F.

It is also stated that the Circular dated 03.12.2002 (Annexure-

G) was in force as to decide on awarding work order. It is the

case of the petitioner that the allegation made against the

petitioner   was    referred    to    the      State    Level     Debarment

Committee (respondent No.4) and therefore, the petitioner filed

WP No.22904 of 2025 before this Court, alleging bias and

favoritism by the respondent-Authorities in favour of the

respondent No.5-L2 Bidder.           The petitioner had produced the

complaint and F.I.R. made against the respondent No.5 as

alleged by Sri. Venkatesha Bhushan and another complaint filed

by one Girish, Advocate.        It is also the case of the petitioner

that respondent No.5 submitted a fabricated work done

certificate dated 14.08.2024 issued by National Highways

Authority of India      and same           was      made   known     to    the

respondents as per e-mail dated 10.06.2025 (Annexure-H and

H1).     It is further stated in the writ petition that, the

respondent    No.4    had      issued      notices     dated    24.07.2025,

08.08.2025    and    12.08.2025         to    the    petitioner    for    their

appearance before State Level Debarment Committee and as
                                  - 12 -
                                                 NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



such, the petitioner has sought for time to respond effectively.

It is further stated in the writ petition that the respondent-

Corporation had communicated through e-mail to the petitioner

on 12.08.2025 as to cancel the petitioner's bid and sought to

forfeit its Earnest Money Deposit. It is further stated in the writ

petition that, the respondent No.1 by order dated 13.08.2025

accepted the recommendation made by respondent No.4-

Committee    and    as   such,    debarred     the   petitioner   from

participating in all public works in the State of Karnataka for a

period of three years.    In this regard, the petitioner has filed

W.P.No.22904 of 2025 and this Court, granted an interim order

as per Annexure-J. It is further stated in the writ petition that

the respondents have lodged a complaint against the petitioner

before the Subramanya Police Station in Crime No.106 of 2025

for the offences punishable under Sections 318(4), 336(2),

336(3), 340(2) of Bharatiya Nyaya Sanhita, 2023 (Annexure-

K1).   It is the case of the petitioner that, the respondent -

authorities have illegally blacklisted the petitioner and same

has been published in the Government Gazette as per

Annexure-L. It is the grievance of the petitioner that the

impugned    order   passed   by     the    respondent-authorities   is
                                         - 13 -
                                                          NC: 2025:KHC:51932
                                                     WP No. 25668 of 2025
                                                 C/W WP No. 22904 of 2025
                                                     WP No. 31906 of 2025
 HC-KAR



without providing fair opportunity to the petitioner. Hence, the

petitioner has filed W.P.No.25668 of 2025.


FACTS IN W.P.No.22904 of 2025:


         6.      The      petitioner   has       sought    for      quashing    the

proceedings dated 19.07.2025 (Annexure-A) issued by the

respondent-Corporation, letter dated 25.07.2025 (Annexure-T),

letter        dated      24.07.2025       (Annexure-X1),            letter   dated

11.08.2025 (Annexure-AF), inter-alia, sought for direction to

the respondent -Corporation to issue the letter of award, in

pursuance of the Request For Proposal (for short 'RFP') and to

direct        the       respondents,     to      refund        an      amount    of

Rs.7,63,00,000/- to the petitioner.


         7.      It is the case of the petitioner that, the petitioner,

an ISO-certified contractor, had successfully completed several

projects of the PWD and other State departments. Respondent

Nos.2     and       3    floated   a   tender     (RFP    dated        25.02.2025,

Annexure-B) for construction of the Devanahalli-Vemagal-

Kolar road. The last date for submission of bid document was

on 16.04.2025. It is further stated that, respondent No.5 is a

body      constituted        under     Rule       26B     of     the    Karnataka
                                - 14 -
                                               NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



Transparency in Public Procurements Rules, 2000 (for short,

'KTPP Rules'), for the purpose of recommending for debarring a

bidder or a contractor.    The respondent No.6 is one of the

bidders along with the petitioner.


     8.    It is further averred in the writ petition that, the

respondent-Corporation had issued addendum on 07.04.2025,

instructing the bidders to submit the document physically in the

office of the respondent No.3 and same is contrary to the

provisions of Karnataka Transparency in Public Procurements

Act, 1999 (For short, 'KTPP Act') and KTPP Rules. It is stated

that, the petitioner had participated in the pre-bidding meeting

on 19.03.2025 and therefore, filing of the physical copy of the

bid is not required.   It is also stated that Technical Bid was

opened on 19.04.2025 and the Financial Bid on 16.05.2025. It

is stated at paragraph 10 of the writ petition that, there were

four bidders and the petitioner was found to be technically

qualified and was declared as L1-Bidder. It is further stated

that, the bid document submitted by the petitioner was

discussed by the respondent No.4- Committee before opening

the Financial Bid.   It is further stated that the petitioner had

joined with RCCL and form a consortium and as such,
                                       - 15 -
                                                           NC: 2025:KHC:51932
                                                    WP No. 25668 of 2025
                                                C/W WP No. 22904 of 2025
                                                    WP No. 31906 of 2025
HC-KAR



participated in the tender process.                  Copy of the Joint Bidding

Agreement dated 11.04.2025 is produced at Annexure-G. It is

further case of the petitioner that, one of the employees of the

petitioner, namely, Mr. Amarappa B. Nagurmeti, had obtained a

work done certificate in relation to HNSS Main Canal at Kadari,

Anantapuram      District,     issued          by    Andhra      Pradesh    Water

Resources Department produced at Annexure-H and same was

illegally uploaded by the said employee without the knowledge

and consent of the petitioner - Management.                       The petitioner

came to know about the same only through the respondent

No.3     vide   letter     dated      12.06.2025           (Annexure-J)      and

authenticity of the said document is questioned in the writ

petition. Thereafter, the petitioner addressed letter dated

18.06.2025      (Annexure-K)          to       the    respondent-Corporation,

expressed its inability to attend the meeting on 19.06.2025 as

called for by the respondent - Corporation vide letter dated

12.06.2025 (Annexure-J), on the ground of health issue.

Thereafter,     the      petitioner     has          addressed     letter   dated

19.06.2025 to the respondent-Corporation stating that, the

petitioner's technical capacity exceeds the required threshold of

Rs.762.86 Crores with its total capacity of 776.05 Crores and
                                  - 16 -
                                                    NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



accordingly, requested for issuance of letter of award as per

Annexure-L Series. In the meanwhile, the petitioner conducted

internal investigation about the allegation of uploading fake

certificate said to have been issued by Andhra Pradesh Water

Resources Department, by its employee and as such lodged

complaint before the jurisdictional police and accordingly, FIR

was registered as per Annexure-M. Thereafter, the petitioner

addressed    a   detailed    reply   by    letter   dated   30.06.2025

(Annexure-N) stating that the procurement of the impugned

certificate said to have been uploaded by its employee, was

without the knowledge of the Management of the petitioner and

as such, clarified that the mistake committed by one of its

employees should not be considered as a fraudulent act on the

part of the petitioner. Thereafter, the respondent - Corporation

addressed letter dated 11.07.2025 (Annexure-P), directing the

petitioner to attend the meeting on 16.07.2025. In response to

the same, the petitioner replied as per letter dated 16.07.2025

(Annexure-Q).     In   the    meeting       dated    16.07.2025,     the

representative of the petitioner sought for a copy of the

clarification received by the Income Tax Department from the

respondent   No.3,     however,      same    was     declined   by   the
                                        - 17 -
                                                       NC: 2025:KHC:51932
                                                    WP No. 25668 of 2025
                                                C/W WP No. 22904 of 2025
                                                    WP No. 31906 of 2025
 HC-KAR



respondent - Corporation.               It is further stated that, the

petitioner had received a letter dated 22.05.2025 (Annexure-S)

from the member of the consortium- RCCL, as to disassociate

from the consortium.           On 23.07.2025, the petitioner received

the proceedings of the meeting of the Technical Evaluation

Committee        held     on   18.06.2025         (Annexure-A)    from    the

respondent No.3, wherein, the Committee had recommended to

take action against the petitioner on the ground of fraudulently

participated in the tender process and further to submit a letter

to the State Government to place the subject in the State Level

Committee.          Subsequently, the respondent - Corporation

addressed        letter   dated   25.07.2025        (Annexure-T)     to   the

respondent No.1 by referring to letter dated 24.07.2025

addressed by the Chairman of the respondent-Corporation,

regarding Circulars dated 11.05.2022 and 16.01.2025, seeking

clarification.     The    petitioner     alleges    that   the   respondent-

Corporation has deliberately recommended the matter to the

State Level Committee to enable work order be awarded to

respondent No. 6, despite the existence of complaints and a

CBI-registered FIR against respondent No.6 concerning large-

scale irregularities. It is pleaded that the respondent Nos.1 and
                                 - 18 -
                                                  NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



2 are attempting to award the contract to the respondent No.6.

It is further stated in the writ petition that, the petitioner had

received e-mails from the respondent - Authorities as per

Annexure-X and X1, calling upon the petitioner to attend the

hearing before the respondent No.5 on 01.08.2025.                The

petitioner   has    also   produced      e-mail   dated   31.07.2025,

(Annexure-Z), wherein, the proprietor of the petitioner has

sought for postponement of the meeting.              Thereafter, the

petitioner had received another notice dated 05.08.2025

(Annexure-AA) calling upon the petitioner to attend the

meeting on 08.08.2025. It is stated in the writ petition that,

the representatives of the petitioner had waited for 45 minutes

on 08.08.2025 and thereafter, received calls from Additional

Secretary of respondent No.1 that the meeting has been

cancelled. It is further stated that the petitioner had requested

the respondent No.1 to fix a date after 15.08.2025 as per e-

mail     dated     08.08.2025   (Annexure-AB).        However,    the

respondent-State has fixed meeting on 12.08.2025 as per the

letter dated 11.08.2025 (Annexure-AC). Again, the petitioner

has addressed e-mail dated 12.08.2025 and letter dated

11.08.2025 as per Annexure-AE and AF respectively, seeking
                                - 19 -
                                               NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



re-schedule of the meeting after 15.08.2025, however, the

respondent - Corporation, without considering the time sought

for by the petitioner, issued the impugned letter dated

11.08.2025 (Annexure-AF) and being aggrieved by the same,

petitioner has presented W.P.No.22904 of 2025.


FACTS IN W.P.No.31906 of 2025:


      9.    In this writ petition, the petitioner has sought for

writ of mandamus against the respondent authority to restore

the access of the Karnataka e-Procurement Portal to the

petitioner in terms of the interim order dated 25.09.2025

(Annexure-A) in W.P.No.25668 of 2025.


      10.   It is the case of the petitioner that, the petitioner

has challenged     the order of blacklisting passed by the

respondent-State in W.P.No.22904 of 2025 and W.P.No.25668

of 2025 before this Court in respect of the tender issued by the

respondent- Karnataka Road Development Corporation Ltd (for

short 'Corporation') in the above writ petitions for improvement

and construction of State Highway-96 between Devanahalli-

Vemagal-Kolar under the Hybrid Annuity Mode. It is further

stated that, the award of tender is likely to be given to L2-rival
                               - 20 -
                                               NC: 2025:KHC:51932
                                           WP No. 25668 of 2025
                                       C/W WP No. 22904 of 2025
                                           WP No. 31906 of 2025
HC-KAR



bidder (respondent No. 6 in W. P. No.22904 of 2025) in which,

the petitioner also participated in the tender process and

declared as L1-bidder. This court, vide order dated 25.09.2025,

issued notice and granted interim order of stay and same is

continued. In the meanwhile, notwithstanding, the subsistence

of the interim of order of this court, the respondent-State has

deliberately restrained the petitioner to access to the Karnataka

e-Procurement portal. It is further stated that, the petitioner

has addressed reminders and follow up communication, with

regard to unblock the e-Procurement Portal, however, the

petitioner is not able to access with the portal, hence, the

petitioner has filed W.P.No.31906 of 2025.


      11.   In   the   meanwhile,      the   respondent-State   has

challenged the interim order dated 25.09.2025, passed in

W.P.No.25668 of 2025 in W.A.No.1729 of 2025, and the

Division Bench of this Court, by order dated 03.11.2025

dispose of the appeal as the matter is pending consideration

before this Court.


      12.   I have heard Sri. S.S. Naganand, learned Senior

Counsel appearing on behalf of learned counsel Sri. Prashanth
                                        - 21 -
                                                       NC: 2025:KHC:51932
                                                    WP No. 25668 of 2025
                                                C/W WP No. 22904 of 2025
                                                    WP No. 31906 of 2025
HC-KAR



Murthy     S.G.,    for    the    petitioner-M/s.      MP24       Construction

Company; Sri. Kiran V. Ron, learned Additional Advocate

General along with Sri. Manjunath B., learned Additional

Government         Advocate      for   the      respondent-State;     Sri.   S.

Basavaraj, learned Senior Counsel on behalf of Sri. Veeresh R.

Budihal,    learned       counsel      appearing     for    the   respondent-

Karnataka Road Development Corporation Ltd.; Sri. Naman

Jhabakh, learned counsel appearing for the respondent-Bharat

Vanijya Eastern Pvt Ltd.; Smt. Sumana Baliga M., learned

counsel appearing for private respondents;


ARGUMENTS OF THE PETITIONER:



      13.    Sri.    S.    S.    Naganand,        learned    Senior   Counsel

appearing for the petitioner contended that, the entire action of

the respondent-authorities, to blacklist and debar the petitioner

is to facilitate the respondent-Bharat Vanijya Eastern Pvt Ltd.,

to be successful bidder in the tender. In this connection,

learned Senior Counsel, refers to following instances:
                               - 22 -
                                              NC: 2025:KHC:51932
                                           WP No. 25668 of 2025
                                       C/W WP No. 22904 of 2025
                                           WP No. 31906 of 2025
HC-KAR



      a) Issuing of addendum dated 07.04.2025 (Annexure-C

     in W.P.No.22904 of 2025), calling upon the bidders for

     physical submission of bids;


      b) Initiating the enquiry, after declaring the petitioner as

     technically qualified and L1 bidder, and;


      c) Despite the petitioner furnishing valid explanation

     regarding the alleged uploading of fake document by its

     employee and further, the respondents continued to find

     fresh grounds to disqualify the petitioner from the tender

     process.


      14.   It is further contended by the learned Senior

Counsel for the petitioner that, as per Section 2.2.2(A) and 3.4

of Tender document provides for eligibility criteria and in this

regard, the work done certificate of the petitioner, accumulates

to a total of financial capacity of Rs.776.05 Crores as against

Rs.762.86 Crores as per threshold technical capability. It is the

contention of the learned Senior Counsel that, even if, the

impugned certificate has not been submitted or considered by

the respondent-corporation, the petitioner would have been

eligible for award of contract. It is further submitted that the
                                    - 23 -
                                                       NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
 HC-KAR



respondent-corporation       have     alleged       discrepancies       in   the

petitioner's net worth as certified by its Chartered Accountant

vis-à-vis    information     obtained        from      the        Income     Tax

Department. However, this issue was first raised in the meeting

dated 14.07.2025 without any prior notice to the petitioner for

discussion is detail. It is further contended by the learned

Senior Counsel for the petitioner that, the Tender Inviting

Authority may act only if fraud or corrupt practices are

established, as defined under Section 4 of the RFP- tender

document     (Annexure-B      in    W.P.No.25668             of    2025)     and

therefore,   the   finding    recorded       while     recommending           at

Annexure-A, is devoid of jurisdiction and liable to be quashed.

The   respondent-authorities        have      failed    to        consider   the

distinction between fraud and mistake, where mistake refers to

an error or misunderstanding which is bonafide in nature,

whereas a fraudulent act, involves intentional deception. In this

regard, learned Senior Counsel contended that, the petitioner

had no such intention to approve the impugned certificate as

the same was uploaded by its employee, a mistake without the

petitioner's knowledge and therefore, the said aspect of the

matter was not properly appreciated by the respondent-
                                    - 24 -
                                                   NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
 HC-KAR



authorities. It is further contended that, the respondents are

making all possible efforts to award contract to respondent-

rival bidder, by disqualifying the petitioner and same is evident

from the letter dated 19.07.2025 issued by the respondent-

Corporation.


      15.        Sri. S. S. Naganand, learned Senior Counsel,

further, submitted that, although the petitioner repeatedly

sought for fair hearing pursuant to the notices issued therein,

the respondent-authorities hurriedly passed the impugned

order removing the petitioner from consideration. In this

regard,     it   is   argued   that,   respondent-Tender   Evaluation

Committee placing the case of the petitioner before the State

Level Debarment Committee to blacklist the petitioner from any

project in the State of Karnataka is wholly without jurisdiction.

It is further argued that, though various allegations have been

made against respondent-Bharat Vanijya Eastern Pvt Ltd., as to

the CBI investigation, the respondent-authorities are favouring

towards, said respondent-Bharat Vanijya Eastern Pvt Ltd., and

therefore, contended that the respondent-authorities are acting

contrary to the settled principle of law. It is further argued that,

by referring to the letter dated 24.07.2025 addressed by the
                                - 25 -
                                                NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



Chairman of the respondent -Corporation as to clarification to

follow the circular issued by the State Government or the

direction issued by the Government to proceed against the

petitioner and the said aspect would makes it clear that, the

action of the respondent-authorities requires interference by

this Court.


       16.    It is further contended by the learned Senior

Counsel that, the entire proceedings and allegations made

against the petitioner is contrary to Section 4 of the Tender

document and further, for the bonafide reasons, the petitioner

had lodged Criminal complaint against its employee before the

jurisdictional police, in relation to uploading the fabricated

document and therefore, it is argued that the aforesaid aspect

have     been   ignored   by   the      respondent-authorities   and

accordingly, sought for interference of this Court.


       17.    It is further argued by the learned Senior Counsel

appearing for the petitioner, that, the respondent-authorities

were unreasonable towards the petitioner in not only denying

fair opportunity to submit reply/personal hearing but also,

acted arbitrarily against the petitioner to award contract in
                                 - 26 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



favour of respondent-Bharat Vanijya Eastern Pvt Ltd. In order

to buttress his arguments, learned Senior Counsel appearing

for the petitioner places reliance on the judgment of the

Hon'ble Supreme Court in the case of Gorkha Security

Services vs. Government of NCT of Delhi and others

reported in AIR 2014 SC 3371 and argued that, the Show-

cause notice must contain the material grounds necessitating

the action that may be taken against the petitioner and

accordingly, the impugned notices issued against the petitioner

lacks material on which the alleged action would be taken

against the petitioner and therefore, submitted that, the notice

issued   by    the   respondent-authorities    is   contrary   to   the

judgment of the Hon'ble Supreme Court           in the case of UMC

Technologies Pvt Ltd vs. Foor Corporation of India and

another reported in (2021)2 SCC 551, in the case of Oasis

Projects Ltd vs. National Highways and Infrastructure

Development Corporation Ltd., reported in 2024 SCC

OnLine Delhi 2549.


     18.      Sri. S. S. Naganand, learned Senior Counsel for the

petitioner refers to the judgment of the Hon'ble Supreme Court

in the case of Basudev Dutta vs. State of West Bengal and
                                - 27 -
                                                NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



others reported in 2024 INSC 940 and in the case of

Vetindia Pharmaceuticals Ltd vs. State of Uttar Pradesh

and another reported in (2021) 1 SCC 804 and contended

that the action of the respondent-authorities is illegal and non-

est. The learned Senior Counsel further argued that, the

respondent-authorities have to be extremely cautious while

blacklisting the petitioner, as it will cause grave consequences

and the blacklisting constitutes civil death and therefore, any

order of blacklisting ought to have contain proper reasons with

a detailed or elaborated circumstances and in the absence of

the same, the impugned orders are liable to be quashed. To

support the said contentions, learned Senior Counsel refers to

the recent judgment of the Hon'ble Supreme Court in The Blue

dreamz Advertising Pvt Ltd and another vs. Kolkata

Muncipal Corporation and others, reported in 2024 INSC

589 and in the case of M/s. Techno prints vs. Chhattisgarh

Textbook Corporation and another reported in 2025 INSC

236.     Learned   Senior   Counsel,     further,   contended   that,

blacklisting is a disproportional penalty made against the

petitioner, despite the petitioner had brought to the notice to

the respondent-Corporation as to uploading fake information by
                                 - 28 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



mistake by its employee, which is bonafide in nature. In this

regard, learned Senior Counsel refers to the judgment rendered

by the Delhi High Court in the case of Aurobindo Realty and

Infrastructure Pvt Ltd., vs. National Highways Authority

of India reported in 2024 SCC OnLine Delhi 8266.


        19.   It is further argued by Sri. S. S. Naganand, learned

Senior Counsel appearing for the petitioner that, the impugned

order    passed   by   the   respondent-State,    blacklisting   and

debarring the petitioner is contrary to Section 14-A(2) of KTPP

Act. It is argued that, the respondent-authorities has to issue

proper show-cause notice under Section 14-B(2) of KTPP Act,

before concluding the debarment proceedings. Learned Senior

Counsel further contended that, Rule 26B of the KTPP Rules,

provides for different mechanism and as such the respondent-

State Level Debarment Committee is only a recommendary

body under Rule 26B of the KTPP Rules and therefore, it is

submitted that, the impugned order is ultra-virus of the KTPP

Act and KTPP Rules.


        20.   It is further argued that the impugned order passed

by the respondent-Government is without any basis and no
                                - 29 -
                                                 NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



cogent reasons have been assigned and therefore, sought for

interference of this Court. Emphasising on the averments made

in the impugned order, it is argued by Sri. S. S. Naganand,

learned Senior Counsel that, sequence of events in the

impugned notice shows pre-determination by the respondent-

Government to disqualify the petitioner with ulterior motive and

therefore, sought for interference of this court on the ground

that, the impugned order has been passed by the respondent-

Government by exercising colorable exercise of power.


     21.   It is also argued by Sri. S. S. Naganand that the

digital signature certificate does not require OTP and mobile

verification and document which are in fake were uploaded by

the employee of the petitioner without knowledge of the

petitioner-management and the said aspect has been ignored

by the respondent-Corporation. The entire, impugned order is

based on the malafide act and is a abuse of power by the

respondent-authorities. It is argued that the status of the

petitioner is L1 in the tender process as the petitioner was

technically qualified and in this regard, the entire document

produced   by   the   petitioner   has    been    accepted   by   the
                                  - 30 -
                                                 NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
 HC-KAR



respondent-Corporation and therefore, sought for setting aside

the impugned orders.


      22.      It is also contended by Sri. S. S. Naganand, learned

Senior Counsel that the petitioner cannot be blacklisted based

on non-essential document and in this regard, he referred to

the judgment of the Hon'ble Supreme Court in the case of

Banshidhar Constructions Pvt Ltd vs. Bharat Coking Coal

Ltd and others reported in (2024) 10 SCC 273. It is further

argued that, an order must be passed by an authority which

conducted the enquiry and in the present case as no enquiry

was conducted by the respondent-State and in view of the

judgment of the Hon'ble Supreme Court in the case of

Gullapalli Nageswara Rao and others vs. Andhra Pradesh

State Road Transport Corporation and another reported in

AIR 1959 SC 308, the entire procedure adopted by the

respondent-authorities is contrary to law and as such, sought

for quashing of the impugned order passed by the respondent-

authorities.


      23.      Nextly, Sri. S. S. Naganand, learned Senior Counsel

while urging the principle of non-est factum, that, the action of
                                    - 31 -
                                                    NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
 HC-KAR



uploading the fake document is not by the petitioner but by its

employee and in this regard, he refers to the judgment of the

Hon'ble Supreme Court in the case of Ramathal and others

vs. K Rajamani (dead) through LRs and another reported

in   2023   SCC     onLine     SC           1022.   Having   urged   the

aforementioned grounds, the learned Senior Counsel for the

petitioner argued that, as the respondent-Government has not

complied with the interim order passed by this Court, and

therefore, respondent-authorities cannot be heard in the matter

and further as the respondent-authorities have disobeyed the

order passed by this court by not opening e-Procurement Portal

in favour of the petitioner to allow them to participate in the

tender process of the different Departments in the State

Government and accordingly, sought for setting aside the

impugned order of blacklisting and debarment order passed by

the respondent-authorities.


ARGUMENTS OF RESPONDENTS:


      24.   Per   contra,   Sri.     S.     Basavaraj,   learned   Senior

Counsel appearing for learned Counsel Sri. Veeresh R. Budihal,

for respondent-Corporation submitted that, the petitioner is an
                                  - 32 -
                                                   NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



unregistered proprietary concern and therefore, the petitioner

is not a juristic person and has no jurisdiction to challenge the

impugned order passed by the respondent-authorities. It is

argued   that,    the   petitioner   has    uploaded   the   fabricated

document at the time of participating in the tender, holding

itself, to be a eligible on the strength of fabricated document

and same was clarified with the competent department of State

of Andra Pradesh by the respondent-corporation as to geniuses

as to issuance of such certificate or not and therefore, it is

contended     that,     the    petitioner     being    uploaded       the

bogus/fabricated document is not entitled for equitable relief

under Article 226 of Constitution of India. It is further argued

by the learned Senior Counsel that, the petitioner being a

member of consortium with another company, i.e. RCCL-

petitioner   in   W.P.No.24912       of    2025   participated   in   the

proceedings and the said member of the consortium i.e. RCCL

had terminated its relationship with the petitioner much before

the opening of the technical bid and the said information was

suppressed by the petitioner with the respondent-corporation

and therefore, the writ petition itself is not maintainable. It is

further argued that as the Memorandum of Understanding
                                 - 33 -
                                                 NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



dated 02.04.2025, Power of Attorney dated 07.04.2025 and

Joint Bidding Agreement dated 11.04.2025, entered into

between the petitioner with its consortium partner-RCCL, has

been terminated as per the email dated 16.04.2025 sent by

RCCL to the petitioner, withdrawal from the consortium (as per

Annexure-R14 in statement of objection filed by respondent-

Corporation in W.P.No.22904 of 2025) and therefore, the

petitioner has no legal right to participate in the tender process

and therefore, sought for dismissal of the petitions on the sole

ground that the Technical Bid was opened on 19.04.2025, and

while    opening   the   Technical   Bid   the   petitioner   has   not

whispered about the termination of its relationship with RCCL,

from the consortium and therefore, these writ petitions itself

are not maintainable.


        25. It is further argued by the learned Senior Counsel by

referring to the legal notice dated 16.04.2025 issued by RCCL

to the petitioner, revoking the Power of Attorney, Joint Bidding

Agreement and Memorandum of Understanding by e-mail, at

2.37 pm, on 16.04.2025, just before the close of bidding,

directing the petitioner to not to participate in the tender
                                - 34 -
                                               NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



process as a consortium and therefore, it is argued that the

writ petitions do not survive for consideration.


      26.   Learned Senior Counsel by inviting the attention of

the Court to the letter dated 28.05.2025 addressed by Water

Resources Department, Government of Andra Pradesh to

respondent-Corporation, wherein, it is clearly stated that the

certificate enclosed by the petitioner is purely bogus and forged

and not genuine and therefore, it is pleaded that the writ

petitions do not survive for consideration. It is argued by the

learned Senior Counsel that, as the writ petitions being a abuse

of process of this Court, and vitiates by false assertion and

misrepresentation and accordingly, sought for dismissal of the

writ petitions. In this regard, learned Senior Counsel appearing

for the respondent-Corporation contended that, under identical

circumstances in the petition before the High Court of Delhi, in

the case of CCS Computers Private Ltd., vs. New Delhi

Municipal Council and Another reported in 2025 SCC

OnLine Del 5354, the writ court decline to interfere with the

relief sought for by the petitioner therein, and accordingly,

sought for dismissal of the writ petitions.
                                        - 35 -
                                                        NC: 2025:KHC:51932
                                                    WP No. 25668 of 2025
                                                C/W WP No. 22904 of 2025
                                                    WP No. 31906 of 2025
HC-KAR



      27.   Sri. Naman Jhabakh, learned counsel appearing for

the respondent-Bharat Vanijya Eastern Pvt Ltd, argued that, on

16.04.2025, all the interested parties had participated in the

bidding process by submitting their tenders. The respondent-

Bharat Vanijya Eastern Pvt Ltd., by letter dated 17.04.2025,

addressed        to    respondent-Corporation,              requesting    the

respondent-Corporation           not      to     consider    the   certificate

submitted by them in respect of the four laning of NH39 (Old

NH 75) in the State of Jharkand on Hybrid Annuity Mode and is

not required under the RFP-Tender document of respondent-

Corporation, and further the said letter was addressed to the

respondent-corporation much before the opening of technical

bid   and   as    such,   respondent-Corporation             and   evaluation

committee has not considered the same. It is further argued by

the learned Counsel, that, the allegation made against the

respondent-Bharat Vanijya Eastern Pvt Ltd., by one Venkatesh

Bhushan, Advocate, is fake, as no such person is existing and

therefore, sought for dismissal of the writ petitions.


      28.   It    is   further    argued         by   the   learned   counsel

appearing for the respondent-Bharat Vanijya Eastern Pvt Ltd.,

that the petitioner has uploaded the fake document and same
                                    - 36 -
                                                    NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
 HC-KAR



has been verified and proved by the Tendering Authority -

respondent-Corporation as fake document and therefore, the

writ petitions do not survive for consideration. In this regard,

learned counsel refers to the judgment of the Hon'ble Supreme

Court in the case of Shrisht Dhawan (Smt) vs. M/s Shaw

Brothers reported in (1992) 1 SCC 534 and argued that,

fraud     vitiates   even   the    most      solemn   transaction    and

accordingly, sought for dismissal of the writ petitions. Further,

learned counsel refers to the judgment of the Hon'ble Supreme

Court in the case of Lachhman Dass vs. Jagat Ram and

others        reported in (2007) 10 SCC 448 and argued that,

when the fraud is apparent on face of the record, pleadings are

not necessary to be looked into and therefore, sought for

dismissal of the writ petitions.


        29.    Sri. Kiran V. Ron, learned Additional Advocate

General appearing for the respondent-State, argued that one of

the   employees      of   the   petitioner    had   misrepresented    by

uploading the fake document and same was within the

knowledge of the petitioner, on 16.04.2025 itself much before

opening of technical bid. It is further argued by learned

Additional Advocate General, by referring to Annexure-R10,
                                    - 37 -
                                                   NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
HC-KAR



dated 19.07.2025, (filed by the respondent-Corporation) in

W.P.No.25668 of 2025, and argued that the recommendation

made by the State Level Debarment Committee has been

accepted as the petitioner himself admits in the writ petition as

to uploading the fake document and therefore, the writ

petitions requires to be dismissed in limine. Referring to Rule

26B of the KTPP Rules, it is contended by the learned Additional

Advocate General that, debarment of the petitioner is required

in the public interest and therefore, no interference is called for

in these writ petitions. He further refers to the notices issued

by the State Level Debarment Committee, seeking appearance

of   the   petitioner   as   per    Annexure-R3,     R4   and   R5   in

W.P.No.25668 of 2025, wherein, the petitioner has sought time

to drag the proceedings beyond the statutory period under

KTPP Act and KTPP Rules and therefore, as the respondent-

authorities have to pass appropriate orders, within the time

frame, inter-alia, as per Annexure-R13 in W.P.No.25668 of

2025 wherein in the letter dated 30.06.2025, addressed by the

petitioner to the respondent-Corporation admits its liability as

well as uploading the fake document would suffice for taking

action against the petitioner. Even if the petitioner contends
                                  - 38 -
                                                 NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
 HC-KAR



that, the principles of natural justice has not been extended

and further, opportunity of personal hearing was not extended

to it, however the same is only an empty formality on account

of admission made by the petitioner itself in the writ petitions

as to uploading the fake document which was subsequently

verified by the respondent-Corporation with the Public Works

Department     of   State   of   Andra      Pradesh   and   therefore,

interference is in these writ petitions is not required based on

pleadings on record. Referring to the Annexure- R15 in

W.P.No.25668 of 2025, particularly, paragraph at 7, wherein

the proprietor of the petitioner alone, required to use the key of

the portal and therefore, the petitioner cannot be permitted to

vicariously put the blame on its employee and accordingly,

sought for dismissal of the writ petitions.


      30.   While referring to paragraph at 7 in W.P.No.25668

of 2025, it is argued by the learned Additional Advocate

General that, nothing has been stated in the writ petition as to

how the prejudice is caused to the petitioner on account of not

extending personal hearing and further as the petitioner has

approached the Court with unclean hands, and as such

petitioner is not entitled for equitable relief under Article 226 of
                                    - 39 -
                                                      NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
 HC-KAR



Constitution    of   India.   In   this     regard,   learned   Additional

Advocate General, refers to the judgment of the Hon'ble

Supreme Court in the case of Principal Chief conservator of

Forest and others vs. Suresh Mathew and others reported

in 2025 SCC OnLine SC 933 and argued that, correctness of

the conclusion reached by the respondent-authorities, in a

tender proceedings is not open to judicial review under Article

226 of Constitution of India unless arbitrariness is established

against the authorities.       Referring to the judgment of the

Hon'ble Supreme Court in the case of Jagadish Mandal vs.

State of Orissa and others reported in (2007) 14 SCC 517,

Sri. Kiran     V. Ron, learned Additional Advocate               General,

representing respondent-State submitted that, as the petitioner

has uploaded the fake document and same is admitted in the

writ petition, and as such, the             petitioner is not entitled for

hearing by the respondent-authorities, and accordingly, sought

for dismissal of the writ petitions.


      31. In the light of the submission made by the learned

counsel appearing for the parties, I have perused the records

submitted by the respondent-authorities.
                                        - 40 -
                                                         NC: 2025:KHC:51932
                                                    WP No. 25668 of 2025
                                                C/W WP No. 22904 of 2025
                                                    WP No. 31906 of 2025
HC-KAR



     32.    It    is   forthcoming         from    the   records   that,     the

respondent -State has preferred W.A. No.1729 of 2025, against

the interim order dated 25.09.2025 in W.P.No.25668 of 2025,

and the Division Bench of this Court, at paragraph Nos 9 to 14

held as under:


    "9. Insofar as the first issue is concerned- whether the
    decision of the competent authority to award the contract to
    L2 or issue fresh tenders- is concerned, it is clear that the
    same would necessarily have to be subject to the orders
    passed in the writ petitions. This is so because the writ
    petitioner's tender has in effect been rejected on the ground
    of the complaints received and the blacklisting order, if the
    blacklisting order is set aside, the writ petitioner would be
    entitled for being considered for award of the contract. In
    such circumstances, the question of awarding the contract to
    L2 or issuing a fresh tender, need not arise.

    10. Given the fact that the learned Single Judge has placed
    the matter for consideration on 05.11.2025, we do not
    consider     it    apposite   to      interfere   with   the   interim
    arrangement, at this stage.

    11. Insofar as the Second issue is concerned- that is,
    pending the writ petitioner to participate in tenders floated
    by M/s Cauvery Niravari Nigam Limited,- the learned Single
    Judge has amply clarified that the same would be subject to
    the outcome of the petitioner's challenge. Further, the writ
    petitioner would not claim any equities or any advantage of
                                - 41 -
                                                 NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



   the interim order except to the extent that is removes the
   disability in participating in the tender on account       of the
   blacklisting order. The rationale of issuing such directions is
   apparent. If the writ petitioner was to succeed in the writ
   petition and the blacklisting order is set aside, the writ
   petitioner could not be visited with any disadvantages on
   that account.

   12. Undeniably, permitting the petitioner to participate in
   such   tenders,   may   create       some   uncertainty   in   the
   finalisation of the tenders. However we do not consider it
   apposite to examine the said question, as the writ petition
   are listed by the Learned Single Judge for final hearing on
   05.11.2025. Thus, the apprehension that there may be a
   delay at this stage, is unfounded. However, if the petitions
   are not disposed of and it is likely that finalisation of the
   tenders invited by M/s Cauvery Nigam Limited would be
   delayed, the appellant would have the liberty to apply
   afresh.

   13. The apprehension that the decision of the writ petitions
   may be delayed on account of any delay by the competent
   authority (State Cabinet) to take a stand, is also unfounded.

   14. As noticed above, the writ petitioner's challenge is
   premised on actions taken by the appellant against the writ
   petitioner. Thus, irrespective of whether the State Cabinet
   takes a decision within time or not, the same would not
   impede the learned Single Judge form taking up the final
   hearing of the writ petitions, as scheduled."
                               - 42 -
                                              NC: 2025:KHC:51932
                                           WP No. 25668 of 2025
                                       C/W WP No. 22904 of 2025
                                           WP No. 31906 of 2025
HC-KAR



     33.   In view of the direction issued by the Division Bench

of this Court in W.A.No.1729 of 2025, the writ petitions were

heard together.


     34.   The undisputed facts are that, the respondent-

Corporation has invited tender for development of road from

Devanahalli-Vemagal-Kolar, as per Annexure- B to the writ

petitions. The petitioner has participated in the tender as a

consortium along with another member-RCCL.


     35.   Perusal of the tender document would indicate that,

the last date for submission of tender/bid was on 16.04.2025.

Opening of the Technical Bid on 19.04.2025. After declaration

of the eligible/qualified bidder, Financial Bid would be open on

16.05.2025 and the list of event description of schedule of

bidding process is reflected at Section 1.3 of the tender

document-Request For Proposal (RFP). It is the case of the

petitioner that, the respondent-authorities have issued the

impugned order dated 13.08.2025, blacklisting the petitioner

and debarring the petitioner from all works in the State of

Karnataka for three years and same was uploaded in e-

Procurement Portal of the State Gazatte without following the
                                - 43 -
                                               NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



principles of natural justice and entire action of the respondent-

authorities is bad in law. In the backdrop of the arguments

advanced by the learned counsel appearing for the parties, the

following points arises for consideration:


    i) Whether the petitioner has made out a case for

    interference in these writ petitions ?


    ii) Whether the petitioner is justified in stating that the

    principles of natural justice is being curtailed by the

    respondent-authorities ?


    iii) Whether the impugned order dated 13.08.2025 is

    arbitrary and requires to be interfered with under

    Article 226 of Constitution of India ?


      36.   In order to answer the aforementioned points, the

terms and conditions stipulated at Tender document, plays vital

role to assess the credibility of the petitioner in the tender

process. Perusal of Section 1.2.1 of Tender document indicate

that, the respondent- Corporation adopted a single stage two

envelope process for selection of the bidder for award of the

project. The intending bidders shall pay non-refundable sum
                                 - 44 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
 HC-KAR



of Rs.10,00,000/- as the bid document fee to the respondent -

Corporation. Eligible and qualified bidder will be first examined

based on the details submitted under first envelope (Technical

bid) with respect to their eligibility and qualifications criteria as

per the bid document. The second envelope (Financial Bid) shall

be opened only of those bidders who were declared eligible and

qualified in the Technical Bid. The Schedule of Bidding Process

is provided under Section 1.3 of the tender document. It is also

to be noted that, provision has been made for bidding

individually as well as through consortium.            In order to

understand the terms and conditions of the Tender document,

as to assess the credibility and fairness in the procedure in the

tender process, some of the terms and conditions are relevant

and are hereby extracted for the purpose of easy reference for

adjudication of the writ petitions. Section 2.1.9, which reads as

under:


       "In case the Bidder is a Consortium, the Members thereof
    should furnish a Power of Attorney in favour of any Member,
    which Member shall thereafter be identified as the Lead
    Member, in the format at Appendix - VI. In case the Bidder
    is a Consortium, Joint Bidding Agreement in the format at
    Appendix V shall be submitted by the Bidder."
                                - 45 -
                                               NC: 2025:KHC:51932
                                            WP No. 25668 of 2025
                                        C/W WP No. 22904 of 2025
                                            WP No. 31906 of 2025
HC-KAR



    37.     Section 2.1.15(f) provides that members of a

consortium shall form an appropriate special purpose vehicle to

execute the project, if work order is awarded to the consortium.

Section 2.1.15(g) provides for members of the consortium shall

enter into a binding Joint Bidding Agreement as per appendix-V

to the bidding document and same shall be submitted to the

respondent - Corporation. Section 2.2.1(a)&(b) provides as

follows:


      "2.2.1 For determining the eligibility of the Bidder the
    following shall apply:

    (a) The Bidder may be a single entity or a group of entities
    (the "Consortium"), coming together to implement the
    Project. However, no Bidder applying individually or as a
    member of a Consortium, as the case may be, can be
    member of another Bidder. The term Bidder used herein
    would apply to both a single entity and a Consortium.

    (b) Bidder may be a natural person, private entity, or any
    combination of them with a formal intent to enter into a
    Joint Bidding Agreement or under an existing agreement to
    form a Consortium. A Consortium shall be eligible for
    consideration subject to the conditions set out in Clause
    2.1.15."

                                            (underlined by me)
                                  - 46 -
                                                 NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



    38.      Section 2.6.2 provides as follows:


      "The Authority reserves the right to reject any Bid and
    appropriate the Bid Security if:

    (a) at any time, a material misrepresentation is made or
    uncovered, or

    (b) the Bidder does not provide, within the time specified by
    the Authority, the supplemental information sought by the
    Authority for evaluation of the Bid.

    Such misrepresentation/ improper response shall lead to the
    disqualification of the Bidder. If the Bidder is a Consortium,
    then the entire Consortium and each Member of the
    Consortium      may   be    disqualified/rejected.   If   such
    disqualification/rejection occurs after the Bids have been
    opened and the lowest Bidder gets disqualified/rejected,
    then the Authority reserves the right to annul the Bidding
    Process and invites fresh Bids."

                                              (emphasis supplied)

    39.      Section 4.1 of the Tender documents provides for

disqualification of the tenderer, if misrepresentation or fraud is

committed by not only the applicant/ tenderer but also their

employees.


    40.      Perusal of the aforementioned provisions make it

clear that, if a bidder is a consortium and indulged in
                                     - 47 -
                                                      NC: 2025:KHC:51932
                                                 WP No. 25668 of 2025
                                             C/W WP No. 22904 of 2025
                                                 WP No. 31906 of 2025
 HC-KAR



misrepresentation, shall lead to disqualification of the bidder.

Consortium in true       sense, means each member                    of the

consortium, irrespective of their active / non active / limited /

lead   bidder   /   advisory   or      any     of   incidental    nature   of

participation in the tender process would suffer penalty of

disqualification, being a member of the consortium. Section

2.11.2 of the tender document provides for furnishing the

original document to the respondent - Corporation by the

bidder including all the members of the consortium and Section

2.11.5 provides for unconditional debarment in case of failure

to comply with Section 2.11.2. Section 3.2.1(e) provides for

test   of   responsiveness     in    which,     the    Lead      Member    of

Consortium shall file the Power of Attorney and the Joint

Bidding Agreement as per Section 2.1.9. Section 4.1 of the

tender document provides for disqualification of the bidder in

case of indulging in 'fraud' and 'corrupt practices'. The

aforementioned document being accepted by the consortium

consisting of the petitioner and RCCL as one unit, must face all

consequences together in the event of any action by them

which is contrary to the tender document. To elaborate in

detail, the consortium member-RCCL, came to know about the
                               - 48 -
                                              NC: 2025:KHC:51932
                                           WP No. 25668 of 2025
                                       C/W WP No. 22904 of 2025
                                           WP No. 31906 of 2025
HC-KAR



uploading of fabricated document by the petitioner and as such,

immediately, sent e-mail dated 16.04.2025, admittedly, to the

petitioner, however, the said e-mail was not marked or sent to

the respondent- Corporation for the reasons best known to the

RCCL and on the other hand, the petitioner did not disclose to

the said fact to the respondent-Corporation as the Technical Bid

opened on 19.04.2025 and Financial bid on 16.05.2025. It is

forthcoming from the letter dated 22.05.2025, wherein, the

RCCL had informed the respondent-Corporation with regard to

withdrawal of Joint Bidding Agreement and the Power of

Attorney belatedly from the petitioner, of course, after a period

of one month and as such, RCCL requested the respondent -

Corporation to reject the tender.      If at all the petitioner was

more cautious about its stand in making allegation against its

employee as to uploading fake certificate, nothing prevented

the petitioner or RCCL to inform the respondent - Corporation

on the very same day i.e., on 16.04.2025 as the Technical Bid

was opened on 19.04.2025 and in this regard, the conduct of

the petitioner and RCCL has to be deprecated. It is also to be

noted that, the date of submission of tender/bid through online

was 16.04.2025. The Technical Bid was opened on 19.04.2025
                                 - 49 -
                                                 NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
 HC-KAR



as per Section 1.3 of the tender document, and if at all the

petitioner had notified to the respondent - Corporation about

the fraudulent act on the part of petitioner's employee at the

earliest as to uploading of fabricated document, the respondent

- Corporation ought to have taken appropriate decision in the

matter. It this regard, it is relevant to extract the letter/ e-mail

dated 16.04.2025 addressed by RCCL to the petitioner which

reads as under:-


   To

  M/s MP24 CONSTRUCTION COMPANY
  No.95,Hadenahalli, Channarayapatna Shranabelagola Road,
  Hassan, Karnataka- 573135.


   Subject: Withdrawal     of   our      consortium/Joint   venture
   agreement

  TENDER ID No. KRDCL/IFB/2024-25/28 Dated:25.02.2025

   Description works: Development of Road from Devanahalli to
   Kolar (from 0.00 km to km 49.284) of SH-96 (Design length
   48.20km) in the state of Karnataka on PPP-DBFOMT-Hybrid
   Annuity Mode.

   Respected Sir

   We refer to the Consortium/Joint Venture Agreement entered
   into between our company, M/s Ramalingam Construction
   Company Private Limited, and M/s. MP24 Construction
   Company, dated 7th April 2025, for the purpose of jointly
   undertaking the above tender. But due to unavoidable reasons
   we are not ready to continue our consortium/Joint venture
   agreement.
                                 - 50 -
                                                 NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



   Hence, we requesting you to not to submit our prequalification
   criteria for the above tender, we request you to not to submit
   to the above tender along with out Prequalification documents.

   Kindly do the needful.

   Thanking you.



                                 For Ramalingam Construction
                                 Company Private Limited

                                            S Baskaran

                                          Manager Tenders



    41.     The perusal of the writ papers and the records,

make it clear that, the petitioner has not approached this Court

with clean hands and suppressed the true facts as to knowledge

of uploading of fabricated document for a considerable period

till the conclusion of the technical bid and that apart , learned

Senior Counsel for the petitioner did not dispute as to to receipt

of the above e-mail dated 16.04.2025, and therefore, the entire

act of the petitioner cannot be accepted to grant equitable relief

under Article 226 of the Constitution of India.


      42.   It     is   the   categorical     submission    of   Sri.

S.S.Naganand, learned Senior Counsel for the petitioner that,

the impugned order of disqualification and blacklisting is non-
                                  - 51 -
                                                   NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



est on the ground of not providing fair opportunity to the

petitioner and the respondent-authorities are interested to

award the contract in favour of respondent-Bharat Vanijya

Eastern   Pvt   Ltd.,   illegally.   In    this   regard,   on   careful

consideration of the pleadings in writ petitions, would make it

clear that, the petitioner being a consortium along with RCCL

has uploaded, the fabricated certificate issued by State of

Andra Pradesh, Water Resources Department and has violated

the terms and condition of the Tender document. In view of the

admission made by the petitioner, in the pleadings itself as to

uploading the fake document, I am of the view that, the

petitioner is not entitled for hearing in view of Section 4 of the

Tender document at Annexure-B. It is also not in dispute that,

the petitioner has lodged criminal action against its employee

for having uploaded the fake document and therefore, the

petitioner is vicariously liable for fraudulent practice indulged

by its employees and therefore, there is no question of

providing opportunity to the petitioner as the uploading the

fake document itself is not disputed by the petitioner. In this

regard, it is relevant to deduce the declaration of law by the

High Court of Delhi in CCS Computers Pvt Ltd (supra)
                                  - 52 -
                                                     NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



wherein paragraphs 41 to 49, 58 to 61, 64, and 70 and 71

reads as under:


  "41. Law with respect to vicarious liability of an employer for
  acts and omissions of the employees is no longer res integra.
  In Sitaram Motilal (supra), the Supreme Court restated the
  law laid down by Lord Denning in Ormord v. Crosville Motor
  Services Ltd., [1953] 2 All ER 753 that owner is not only liable
  for negligence of the driver, if the driver is his servant acting
  in the course of his employment but also where the driver is,
  with the owner's consent, driving the car for his own purpose.
  This   principle   was   reiterated     by   the   Supreme   Court
  in Pushpabai Purshottam Udeshi v. Ranjit Ginning & Pressing
  Co. (P) Ltd., (1977) 2 SCC 745. In Sohan Lal Passi v. P. Sesh
  Reddy, (1996) 5 SCC 21, the Supreme Court held that the
  crucial test is whether the initial act of the employee was
  expressly authorized and lawful. If it was, then the employer
  shall nevertheless be responsible for the manner in which the
  employee acts. If the dispute revolves around the mode or
  manner of execution of the authority of the master by the
  servant, master cannot escape the liability so far as the third
  parties are concerned on the ground that he had not actually
  authorized the particular manner in which the act was done. It
  was also held that the accident in that case took place when
  the act authorized was being performed in a mode which may
  not be proper but nonetheless was directly connected with the
  course of employment and was not an independent act for a
  purpose which had no nexus or connection with the business
  of the employer so as to absolve him from the liability.
                                 - 53 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



  In Salmond's Law of Torts (Twentieth Edn.), it is stated as
  follows:--

     "On the other hand it has been held that a servant who is
     authorised to drive a motor vehicle, and who permits an
     unauthorised person to drive it in his place, may yet be
     acting within the scope of his employment. The act of
     permitting another to drive may be a mode, albeit an
     improper one, of doing the authorised work. The master
     may even be responsible if the servant impliedly, and not
     expressly, permits an unauthorised person to drive the
     vehicle, as where he leaves it unattended in such a manner
     that it is reasonably foreseeable that the third party will
     attempt to drive it, at least if the driver retains notional
     control of the vehicle."


  42. In Halsbury's Laws of England, Fourth Edn., Vol. 16, para
  739 is held as follows:--

     "Where the act which the employee is expressly authorised
     to do is lawful, the employer is nevertheless responsible
     for the manner in which the employee executes his
     authority. If, therefore, the employee does the act in such
     a manner as to occasion injury to a third person, the
     employer cannot escape liability on the ground that he did
     not actually authorise the particular manner in which the
     act was done, or even on the ground that the employee
     was acting on his own behalf and not on that of his
     employer."


  43. I may also allude to a judgment of the Privy Council
  in United Africa Company Limited v. Saka Owoade, [1957] 3
                                 - 54 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



  All ER 216, wherein it was laid down that a master is liable for
  his servant's fraud perpetrated in the course of master's
  business, whether the fraud was for master's benefit or not, if
  it was committed by the servant in the course of his
  employment.


  44. In Punjab National Bank v. Smt. Durga Devi, 1977 SCC
  OnLine Del 93, Division Bench of this Court held that acts of
  fraud or collusion by bank officials with a view to benefit a
  person presenting a forged or materially altered cheque
  results in payment being made by the bank against such a
  cheque and such an act of the bank employees, being within
  the course of their employment, is binding on the bank at the
  instance of the person who is damnified by the fraud albeit the
  bank is free to take action against its officials. In Smt.
  Niranjan Kaur v. New Delhi Hotels Ltd., 1987 SCC OnLine Del
  313, this Court observed that a master is not responsible for
  wrongful act done by his servant unless it is done in the
  course of employment and it is deemed to be so done if it is
  either: (1) a wrongful act authorized by the master; or (2) a
  wrongful and unauthorized mode of doing some act authorized
  by the master. It was also observed that a master is liable
  even for acts which he has not authorized, provided they are
  so connected with acts which he has authorized that they may
  rightly be regarded as modes albeit improper modes of doing
  them. If a servant does negligently that which he was
  authorized to do carefully or if he does fraudulently that which
  he was authorized to do honestly, his master will answer for
  that negligence, fraud or mistake.
                                 - 55 -
                                                NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



  45. In Poongottil Prasad v. Melattur Grama Panchayat, 2023
  SCC OnLine Ker 5596, the Kerala High Court observed that
  ordinarily a person is liable for his own wrongful acts and one
  does not incur any liability for acts done by others, however,
  principle of vicarious liability makes certain persons liable for
  acts of others. This principle applies where the law presumes
  that 'he who does an act through another is deemed in law to
  do it himself'. Commonly accepted examples of vicarious
  liability are in cases of relationship between principal and
  agent, master and servant and partners in each other's tort.
  Fundamental requirements to apply vicarious liability are that
  there should be a certain relationship between the two parties
  and that the wrongful act should be done in such a way that it
  is connected to the relationship. It would be useful at this
  stage to refer to a judgment of this Court in CE Info Systems
  Pvt. Ltd. v. Gas Authority of India Ltd., 2019 SCC OnLine Del
  7779, where a challenge was laid by the Petitioner to an order
  debarring it from participating in bidding process related to a
  tender floated by GAIL, for a period of three years, based on
  an allegation that Petitioner had submitted a forged certificate
  indicating that it had completed certain works for IOCL for a
  certain value. There was no dispute that the certificate was
  forged but the Petitioner contended that this did not warrant a
  punitive measure as the certificate was furnished by its
  employee who was not authorized to do so and moreover, it
  did not affect Petitioner's eligibility for participating in the
  tender in question. Challenge to the debarring order was laid
  by the Petitioner on five fronts, the first of them being that
  the forged completion certificate was not issued by its
  authorized officer and emphasis was laid on a Power of
                                    - 56 -
                                                     NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
HC-KAR



  Attorney furnished along with the bid indicating that one of
  the    General   Managers   of    the     Petitioner   company   was
  constituted as the attorney to act on behalf of the Petitioner in
  respect of the said tender. Court negated the contentions,
  observing that it was wholly unpersuasive that the document
  had been furnished by an unauthorized person inasmuch as
  Petitioner had furnished a letter of authority in favour of Shri
  Sandeep Rathore, which also indicated that he was authorized
  for any subsequent correspondence/communication in relation
  to the bid document submitted by the Petitioner. Court also
  held that the fact that Petitioner submitted a forged document
  was enough for GAIL to take a decision not to deal with the
  Petitioner and the question whether Petitioner derived any
  benefit from the same is relevant only to determine the
  quantum of punishment.


  46. In the aforesaid case, Court also referred to the guidelines
  laid down by the Supreme Court in Kulja Industries (supra),
  but declined to interfere with the debarment order observing
  that Petitioner did seem to derive benefit from submission of
  the forged document for the reason that although Petitioner
  claimed to be eligible on the basis of work executed for Atlas
  Comnet, it did not provide the document sought by GAIL for
  establishing the same and instead supplied forged completion
  certificate, allegedly issued by IOCL, showing that Petitioner
  had completed work of the value required as eligibility
  condition. It was observed that it was obvious that intention of
  the Petitioner was to acquire eligibility to participate in the
  bidding process based on the contract with IOCL, conveniently
  ignoring the requirement of providing document of experience
                                         - 57 -
                                                            NC: 2025:KHC:51932
                                                      WP No. 25668 of 2025
                                                  C/W WP No. 22904 of 2025
                                                      WP No. 31906 of 2025
HC-KAR



  of working with Atlas Comnet, basis which Petitioner had
  initially claimed to be eligible for participating in the bidding
  process. Significantly, Court also held that notwithstanding
  the provisions of the terms of the contract, GAIL would have
  the authority to take a decision not to enter into business with
  the contractor, if it is found that contractor had indulged in
  fraudulent practices as this is an inherent right available with
  any authority. Reference was made in this context to the
  judgment          in Patel        Engineering        Limited v. Union          of
  India, (2012) 11 SCC 257. On the aspect of principle of
  natural justice, Court noted that Petitioner was put to notice
  before taking the action of blacklisting.


  47. From the conspectus of the aforesaid judgments, it is
  luminously clear that an employer or a master cannot distance
  himself from the acts or omissions of the employee/servant
  where the acts or omissions are in the course of employment
  and authorized by the employer/master, even if the acts or
  omissions are through wrongful and unauthorized modes so
  long as they have a direct nexus with the employment. In the
  instant case, it is an admitted case of the Petitioner that Sh.
  Puspendra Singh was duly authorized to take necessary steps
  towards     the    bidding        process      and   therefore    his    act   of
  submitting the bid document, including the forged Turnover
  Certificate was an act in the course of employment. In fact,
  Petitioner has itself placed on record job description of Sh.
  Puspendra Singh, which shows his role and responsibilities
  and inter   alia includes         revenue      generation    by    selling     IT
  infrastructure services and solution in Government sectors
  etc.;   participating        in   Government         procurement        projects
                                  - 58 -
                                                   NC: 2025:KHC:51932
                                              WP No. 25668 of 2025
                                          C/W WP No. 22904 of 2025
                                              WP No. 31906 of 2025
HC-KAR



  through tenders; liasoning; coordinating and negotiating
  prices with OEMs; preparing quotations as per customer
  requirement;    coordinating    with     all   teams   to   process
  bid/tender related activities etc. Therefore, once the bidding
  process was carried out by an employee, authorized by the
  Petitioner to do that act, Petitioner cannot distance itself and
  contend that it be absolved of the liability. It bears repetition
  to state that a master is liable even for acts he has not
  authorized, provided they are connected with the employment
  or the acts which were authorized and the only exception that
  can be carved out is where the employee does an act which is
  not even remotely connected with his scope of employment
  and is his independent act, which is not the case here.


  48. A significant aspect of this case, which weighs heavily
  against the Petitioner is that there is no dispute that the
  Turnover Certificate was forged. It is equally undisputed that
  the Certificate was uploaded by employees of the Petitioner,
  duly authorized to process and submit the tender document.
  It is crucial to note that Respondent No. 2/the OEM has not
  only taken a categorical stand before NDMC and on an
  affidavit before this Court that its officials had vide e-mail
  dated 23.06.2022 provided the product link for the electronic
  tablets, the goods that were to be supplied under the tender
  in question after it was decided that Respondent No. 2 being
  the OEM would supply the electronic tablets and along with
  the product link, it had sent several document to the
  Petitioner including Authorization Letter dated 21.06.2022, a
  BIS Renewal Certificate, an Udyam Registration Certificate as
  also the Turnover Certificate dated 24.03.2022, among other
                                 - 59 -
                                                   NC: 2025:KHC:51932
                                             WP No. 25668 of 2025
                                         C/W WP No. 22904 of 2025
                                             WP No. 31906 of 2025
HC-KAR



  document. It is also stated in the affidavit that the Turnover
  Certificate as shared by Respondent No. 2 reflected a turnover
  of Rs. 28,20,10,671/- of Respondent No. 2 for Financial Year
  2020-2021.    E-mail   with   its   attachment    containing   the
  Turnover Certificate, which indeed reflects the turnover as Rs.
  28,20,10,671/-, has been filed by Respondent No. 2 and
  importantly, this document has been concealed by the
  Petitioner. It is an uncontroverted position that Respondent
  No. 2's financial status and certifications were regularly
  updated on the GeM Portal and/or that Respondent No. 2 was
  able to establish in the personal hearing that the Turnover
  Certificate it had shared with the Petitioner before uploading,
  reflected the actual and correct turnover. This completely
  explains the position of NDMC in not taking any action against
  Respondent No. 2, which is one of the contention and
  grievance of the Petitioner albeit the role of its representative
  is under examination in the pending criminal case and hence
  no observation is made here. Be that as it may, the
  responsibility to submit and upload the bid was of the
  Petitioner and therefore, due caution ought to have been
  taken at the senior level to ensure that the bid is submitted
  with true and correct information and supporting document
  and therefore, the fact that NDMC has not taken any action
  against Respondent No. 2 is inconsequential.


  49. The main stake of the argument of the Petitioner with
  respect to the forgery of the Turnover Certificate is that the
  Management of the Petitioner was completely unaware of the
  forgery by its employees. As noted above, Petitioner cannot
  claim immunity for the acts of its employees done in the
                                    - 60 -
                                                   NC: 2025:KHC:51932
                                                WP No. 25668 of 2025
                                            C/W WP No. 22904 of 2025
                                                WP No. 31906 of 2025
HC-KAR



  course of their employment. Even otherwise, the onus of
  submitting factually correct information and document was on
  the Petitioner. The tender in question was a high value bid
  and it is unbelievable that the Management of the Petitioner
  had completely distanced itself from the process of preparing
  the document etc. for submission of the bid and assuming
  that it did, it was at its own peril and NDMC cannot be faulted
  for taking action once it was clear that a forged bid document
  had been submitted. Also it cannot be glossed over that with a
  turnover of Rs. 28,20,10,671/-, Petitioner was ineligible to bid
  and therefore, the ultimate beneficiary of the award of
  contract must accept responsibility for the forgery to achieve
  the eligibility condition. The argument that NDMC has nothing
  to lose since ultimately the tender was not accorded is
  irrelevant since the sanctity of a tender process is required to
  be maintained and therefore, a party which indulges in
  wrongdoings at the stage of bidding cannot be heard to say
  that no penalty should be imposed. Assuming a situation
  where no complaint was received highlighting the forgery in
  the Turnover Certificate, the contract may have been awarded
  to the Petitioner basis a forged bid document which was
  against public interest.

                             ***

58. It is true that blacklisting is a serious action and amounts to civil death of a business entity. It is equally settled that before taking a decision for blacklisting or debarring any entity, the Competent Authority must arrive at an objective satisfaction taking into account relevant consideration and eschewing irrelevant ones. [Ref.: Erusian Equipment & Chemicals Ltd. v. State of West Bengal, (1975) 1 SCC 70]. It

- 61 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR has been repeatedly affirmed by the Supreme Court that before taking action of blacklisting/debarment, principles of natural justice must be followed by issuing a show cause notice and giving an opportunity of hearing to the entity against whom action is sought to be taken to ascertain if there is any rationale behind the alleged misconduct. [Ref.: Joseph Vilangandan v. The Executive Engineer, (PWD), Ernakulam, (1978) 3 SCC 36, Raghunath Thakur v. State of Bihar, (1989) 1 SCC 229 and Gorkha Security Services v. Government (NCT of Delhi), (2014) 9 SCC 105]. Indisputably, in the present case, these parameters are duly met inasmuch as show cause notice was issued and Petitioner was given opportunity of presenting its case.

59. In State of Odisha v. Panda Infraproject Limited, (2022) 4 SCC 393, the Supreme Court held that debarment is an effective method for disciplining deviant suppliers/contractors who may have committed acts of omission and commission and negated the plea that even if the alleged action was the first offence committed by the contractor, it was of no avail where the allegations were serious. Relevant paragraphs are as follows:--

"24. As per the law laid down by this Court in a catena of decisions "debarment" is recognised and often used as an effective method for disciplining deviant suppliers/contractors who may have committed acts of omission and commission. It is for the State or appropriate authority to pass an order of blacklisting/debarment in the facts and circumstances of the case. Therefore, the High Court has erred and has exceeded its jurisdiction in
- 62 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR exercise of powers under Article 226 of the Constitution of India by quashing and setting aside the blacklisting order, that too, without adverting to the serious allegations and the act of omission and commission on the part of the contractor which led to a serious incident of collapse of ten metre slab while concrete work of the deck was going on and due to which one person died and eleven others were injured. It was specifically found that the safety arrangements were lacking severely in the construction work zone. It was also found that quality assurance was not emphasised as stipulated in the codes and manuals and as per the agreement. Therefore, the High Court ought to have considered the seriousness of the incident in which due to omission and commission on the part of the contractor in constructing the flyover one person died and eleven others were injured.
25. The next question which is posed for consideration of this Court is, whether, in the facts and circumstances of the case the contractor was required to be debarred/blacklisted permanently?
26. In Kulja Industries [Kulja Industries Ltd. v. Western Telecom Project BSNL, (2014) 14 SCC 731], this Court has observed that "debarment" is never permanent and the period of debarment would invariably depend upon the nature of the offence committed by the erring contractor. In the said decision this Court emphasised on prescribing guidelines by determining the period for which the blacklisting should be effective. It is observed and held by this Court that while determining the period for which the blacklisting should be effective, for the sake of objectivity
- 63 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR and transparency it is required to formulate broad guidelines to be followed. It is further observed that different periods of debarment depending upon the gravity of the offences, violations and breaches may be prescribed by such guidelines.
xxx xxx xxx
28. Duration of blacklisting cannot be solely per offence. Seriousness of the lapse and the incident and/or gravity of commission and omission on the part of the contractor which led to the incident should be the relevant considerations. In a given case, it may happen that the commission and omission is very grave and because of the serious lapse and/or negligence, a major incident would have taken place. In such a case, it may be the contractor's first offence, in such a case, the period/duration of the blacklisting/banning can be more than three years. However, as the said guidelines are not under challenge, we rest the matter there and leave it to the State Government to suitably amend and/or modify the said office memorandum. However, what we have observed above can be a guide while determining the period of debarment/blacklisting.
29. In the instant case, it might be true that the offence was the first offence committed by the contractor. However, considering the seriousness of the matter that due to the omission and commission on the part of the contractor a serious incident had occurred as there was a collapse of a ten metre slab while constructing a flyover in which one person died and eleven others injured, as such the contractor does not deserve any leniency. However, to
- 64 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR debar him permanently can be said to be too harsh a punishment. But considering the subsequent OM dated 26- 11-2021 reproduced hereinabove (to which as such we do not agree as observed hereinabove), we are of the opinion that if the blacklisting is restricted to five years, it may be in the fitness of things."

60. In W.B. State Electricity Board v. Patel Engineering Co. Ltd., (2001) 2 SCC 451, the Supreme Court emphasized on the degree of care that should be taken in a bidding process and that it was essential to maintain the sanctity and integrity of the tender process as also award of a contract. One of the decisions of the Supreme Court where the blacklisting was found to be justified also needs a mention. In Patel Engineering Limited (supra), Petitioner had chosen to go back on its offer of paying a premium of Rs. 190.53 crores per annum after realising that the next bidder quoted a much lower amount. The Supreme Court held that whether the decision of the Petitioner was bona fide or mala fide required a further probe but the dereliction in which the Petitioner had indulged if not handled firmly, was likely to result in recurrence of such activity not only on part of the Petitioner but also others who deal with public bodies. The Supreme Court also observed that there was no illegality or irrationality in the conclusion of the Respondent that Petitioner was not commercially reliable and trustworthy in the light of its conduct. In fact, in Kulja Industries (supra), the party was blacklisted on account of a fraudulent withdrawal of huge amount of money which was not due to it, in collusion and conspiracy with officials of the Respondent Corporation and

- 65 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR the Supreme Court in fact upheld the decision to blacklist the Petitioner but only directed reconsideration of the period of blacklisting.

61. The facts of this case come close to the decision of this Court in CE Info Systems Pvt. Ltd. (supra), facts of which have been brought out in detail in earlier part of the judgment. At the cost of repetition, in the said case, the Court was examining an order passed by GAIL debarring the Petitioner from participating in the bidding process for three years basis an allegation that Petitioner had submitted a forged certificate indicating that it had completed certain works for IOCL for a certain value indicated therein. Petitioner did not dispute that the certificate was forged but contended that the same was furnished by its employee, who was not authorized to do so and therefore, there was no warrant for a punitive measure. Petitioner contended inter alia that the forged certificate was not issued by the authorized officer. GAIL, on the other hand, disputed that the forged certificate was not issued by the authorized officer and sought to establish his authorization. It was also contended that Petitioner did not qualify the eligibility criteria but for the forged completion certificate.

***

64. Learned Senior Counsel for the Petitioner laboured hard to emphasise on the credentials of the Petitioner by referring to its impeccable track record and proven integrity, substantiated by its contracts with various Government as also Public Sector Undertakings, including Ministry of Petroleum and Natural Gas, Ministry of Defence, National Informatics Centre, Ministry

- 66 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR of Power, NTPC, Airport Authority of India, Power Grid Corporation of India, IIT, Mumbai, BHEL etc., with a view to urge that these mitigating factors, when seen cumulatively do not justify blacklisting. NDMC has refuted this argument on the ground that it has no knowledge of the contracts executed by the Petitioner with other entities and is only concerned with the manner in which the bid was submitted by the Petitioner with NDMC. No doubt, past history and impeccable track record are mitigating factors to be taken into consideration while taking a decision on blacklisting or the period thereof. Even taking these factors into account, I am unable to agree with the Petitioner that in light of the serious act of forgery of a crucial bid document, which is an admitted position, the decision to debar/blacklist by NDMC was uncalled for. In Chairman, All India Railway Recruitment Board (supra), the Supreme Court summarised the law on proportionality as follows:--

"36. Wednesbury [Associated Provincial Picture Houses Ltd. v. Wednesbury Corpn., [1948] 1 K.B. 223 : [1947] 2 All ER 680 (CA)] applies to a decision which is so reprehensible in its defiance of logic or of accepted moral or ethical standards that no sensible person who had applied his mind to the issue to be decided could have arrived at it. Proportionality as a legal test is capable of being more precise and fastidious than a reasonableness test as well as requiring a more intrusive review of a decision made by a public authority which requires the courts to "assess the balance or equation" struck by the decision-maker. Proportionality test in some jurisdictions is also described as the "least injurious means" or "minimal
- 67 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR impairment" test so as to safeguard the fundamental rights of citizens and to ensure a fair balance between individual rights and public interest. Suffice it to say that there has been an overlapping of all these tests in its content and structure, it is difficult to compartmentalise or lay down a straitjacket formula and to say that Wednesbury [Associated Provincial Picture Houses Ltd. v. Wednesbury Corpn., [1948] 1 K.B. 223 : [1947] 2 All ER 680 (CA)] has met with its death knell is too tall a statement. Let us, however, recognise the fact that the current trend seems to favour proportionality test but Wednesbury [Associated Provincial Picture Houses Ltd. v. Wednesbury Corpn., [1948] 1 K.B. 223 : [1947] 2 All ER 680 (CA)] has not met with its judicial burial and a State burial, with full honours is surely not to happen in the near future.
37. Proportionality requires the court to judge whether action taken was really needed as well as whether it was within the range of courses of action which could reasonably be followed. Proportionality is more concerned with the aims and intention of the decision-maker and whether the decision-maker has achieved more or less the correct balance or equilibrium. The court entrusted with the task of judicial review has to examine whether decision taken by the authority is proportionate i.e. well balanced and harmonious, to this extent the court may indulge in a merit review and if the court finds that the decision is proportionate, it seldom interferes with the decision taken and if it finds that the decision is disproportionate i.e. if the
- 68 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR court feels that it is not well balanced or harmonious and does not stand to reason it may tend to interfere.
xxx xxx xxx
39. The courts have to develop an indefeasible and principled approach to proportionality, till that is done there will always be an overlapping between the traditional grounds of review and the principle of proportionality and the cases would continue to be decided in the same manner whichever principle is adopted. Proportionality as the word indicates has reference to variables or comparison, it enables the court to apply the principle with various degrees of intensity and offers a potentially deeper inquiry into the reasons, projected by the decision-maker."

***

70. Reliance on the judgment of the Guwahati High Court in Satya Builders (supra) is also misplaced. Reading of the judgment shows that the said case pertained to submission of false credential document with the bid for which the Respondent terminated the letter of award and forfeited the earnest money, bank guarantee and performance bank guarantee to the tune of Rs. 3,08,93,889.65 along with imposing penalty of debarring/blacklisting for five years. The Guwahati High Court did not interfere in forfeiture of the amount but held that penalty of blacklisting was harsh and set aside the same but without any reasoning. This judgment, with due respect, does not persuade this Court as there is no reasoning as to why blacklisting order was interfered with besides the fact that the Court did not think it fit to interfere with forfeiture of a huge amount in light of the serious and

- 69 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR grave conduct of the Petitioner in furnishing false credential document with the bid.

71. For the aforesaid reasons, the impugned order warrants no interference by this Court in exercise of its writ jurisdiction and the present petition is dismissed along with pending application."

43. The finding recorded by the Delhi High Court in the above decision answers all the question/ grounds raised by the learned Senior Counsel Sri. S. S. Naganand and therefore, providing fair hearing to prove the wrong thing which has been admitted by the wrongdoer itself would not serve any purpose.

In the case of Shrisht Dhawan (supra), paragraph 20 reads as under:

"20. Fraud and collusion vitiate even the most solemn proceedings in any civilised system of jurisprudence. It is a concept descriptive of human conduct. Michael Levi likens a fraudster to Milton's sorcerer, Comus, who exulted in his ability to, 'wing me into the easy-hearted man and trap him into snares'. It has been defined as an act of trickery or deceit. In Webster's Third New International Dictionary fraud in equity has been defined as an act or omission to act or concealment by which one person obtains an advantage against conscience over another or which equity or public policy forbids as being prejudicial to another. In Black's Legal Dictionary, fraud is defined as an intentional perversion of truth for the purpose of
- 70 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR inducing another in reliance upon it to part with some valuable thing belonging to him or surrender a legal right; a false representation of a matter of fact whether by words or by conduct, by false or misleading allegations, or by concealment of that which should have been disclosed, which deceives and is intended to deceive another so that he shall act upon it to his legal injury. In Concise Oxford Dictionary, it has been defined as criminal deception, use of false representation to gain unjust advantage; dishonest artifice or trick. According to Halsbury's Laws of England, a representation is deemed to have been false, and therefore a misrepresentation, if it was at the material date false in substance and in fact. Section 17 of the Contract Act defines fraud as act committed by a party to a contract with intent to deceive another. From dictionary meaning or even otherwise fraud arises out of deliberate active role of representator about a fact which he knows to be untrue yet he succeeds in misleading the representee by making him believe it to be true. The representation to become fraudulent must be of a fact with knowledge that it was false. In a leading English case [Derry v. Peek, (1886-90) All ER 1 : (1889) 14 AC 337 : 5 TLR 625] what constitutes fraud was described thus :
(All ER p. 22 B-C) "[F]raud is proved when it is shown that a false representation has been made (i) knowingly, or (ii) without belief in its truth, or (iii) recklessly, careless whether it be true or false."

But fraud in public law is not the same as fraud in private law. Nor can the ingredients which establish fraud in commercial transaction be of assistance in determining fraud in Administrative Law. It has been aptly observed by Lord Bridge

- 71 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR in Khawaja [Khawaja v. Secretary of State for Home Deptt., (1983) 1 All ER 765] that it is dangerous to introduce maxims of common law as to effect of fraud while determining fraud in relation to statutory law. In Pankaj Bhargava [Pankaj Bhargava v. Mohinder Nath, (1991) 1 SCC 556 : AIR 1991 SC 1233] it was observed that fraud in relation to statute must be a colourable transaction to evade the provisions of a statute.

"If a statute has been passed for some one particular purpose, a court of law will not countenance any attempt which may be made to extend the operation of the Act to something else which is quite foreign to its object and beyond its scope." [ Craies on Statute Law, 7th edn., p. 79] Present day concept of fraud on statute has veered round abuse of power or mala fide exercise of power. It may arise due to overstepping the limits of power or defeating the provision of statute by adopting subterfuge or the power may be exercised for extraneous or irrelevant considerations. The colour of fraud in public law or administrative law, as it is developing, is assuming different shades. It arises from a deception committed by disclosure of incorrect facts knowingly and deliberately to invoke exercise of power and procure an order from an authority or tribunal. It must result in exercise of jurisdiction which otherwise would not have been exercised. That is misrepresentation must be in relation to the conditions provided in a section on existence or non-existence of which power can be exercised. But non- disclosure of a fact not required by a statute to be disclosed may not amount to fraud. Even in commercial transactions non-disclosure of every fact does not vitiate the agreement. "In a contract every person must look for himself and ensures that he acquires the information necessary to avoid bad
- 72 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR bargain." [ Anson's Law of Contract] In public law the duty is not to deceive. For instance non-disclosure of any reason in the application under Section 21 of the Act about its need after expiry of period or failure to give reason that the premises shall be required by son, daughter or any other family member does not result in misrepresentation or fraud. It is not misrepresentation under Section 21 to state that the premises shall be needed by the landlord after expiry of the lease even though the premises in occupation of the landlord on the date of application or, after expiry of period were or may be sufficient. A non-disclosure of fact which is not required by law to be disclosed does not amount to misrepresentation. Section 21 does not place any positive or comprehensive duty on the landlord to disclose any fact except that he did not need the premises for the specified period. Even the Controller is not obliged with a pro-active duty to investigate. Silence or non- disclosure of facts not required by law to be disclosed does not amount to misrepresentation. Even in contracts it is excluded as is clear from explanation to Section 17 unless it relates to fact which is likely to affect willingness of a person to enter into a contract. Fraud or misrepresentation resulting in vitiation of permission in context of Section 21 therefore could mean disclosure of false facts but for which the Controller would not have exercised jurisdiction."

44. In the case of Lachhman Dass (supra), it is held that, when the fraud is apparent on the face of record based on the pleadings of the parties, such petitions requires to be dismissed in limine. Having committed the fraud by uploading

- 73 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR the fake document in the tender process, the petitioner cannot be permitted to urge that the fake document is non-essential to award contract, is perse liable to be rejected as it goes to the root of fairness actions by the petitioner.

45. In the case of Municipal Committee Katra, and others vs. Ashwani Kumar, in Civil Appeal No.14970-71 of 2017, disposed of on 09.05.2024 the Hon'ble Supreme Court at paragraph 19 held as follows:

"19. It is beyond cavil of doubt that no one can be permitted to take undue and unfair advantage of his own wrong to gain favorable interpretation of law. It is s sound principle that he who prevents a thing from being done shall not avail himself of the non-performance he has occasioned. To put it differently, 'a wrong doer ought not to permitted to make profit out of his own wrong'. The conduct of the respondent- writ petitioner is fully covered by the aforesaid proposition."

46. In the case of Aigargh Muslim University and others vs. Mansoor Ali Khan reported in (2000) 7 SCC 529, paragraph 25 reads as under:

"25. The "useless formality" theory, it must be noted, is an exception. Apart from the class of cases of "admitted or indisputable facts leading only to one conclusion" referred to above, there has been considerable debate on the application
- 74 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR of that theory in other cases. The divergent views expressed in regard to this theory have been elaborately considered by this Court in M.C. Mehta [(1999) 6 SCC 237] referred to above. This Court surveyed the views expressed in various judgments in England by Lord Reid, Lord Wilberforce, Lord Woolf, Lord Bingham, Megarry, J. and Straughton, L.J. etc. in various cases and also views expressed by leading writers like Profs. Garner, Craig, de Smith, Wade, D.H. Clark etc. Some of them have said that orders passed in violation must always be quashed for otherwise the court will be prejudging the issue. Some others have said that there is no such absolute rule and prejudice must be shown. Yet, some others have applied via media rules. We do not think it necessary in this case to go deeper into these issues. In the ultimate analysis, it may depend on the facts of a particular case."

47. The aforesaid dictum of the Hon'ble Supreme Court is aptly applicable to the facts of the case as the petitioner admits in the writ petitions as to uploading fake document, while participating in the tender process and same is further fortifies through the email/letter dated 16.04.2025 by RCCL-

member of the consortium and therefore, providing opportunity to the petitioner to prove that, it did not upload fake document, does not arise as the same is useless exercise by the respondent-authorities and therefore, the writ petitions liable to

- 75 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR be dismissed on this ground alone as the petitioner approached this Court with unclean hands.

48. In the case of M.P. Mittal vs. State of Hariyana and others reported in (1984) 4 SCC 371 paragraphs 5 and 6 held as under:

"5. Now there is no dispute that the appellant knowingly and deliberately entered into the Guarantee agreement, and is liable as Guarantor to make payment of the dividend due from Messrs Depro Foods Limited. Nor is it disputed that the amount due, with interest, stands at Rs 2,02,166 -- in respect of the period ending with the year 1977. It was not contended that the appellant in fact does not possess sufficient funds or cannot avail of sufficient personal property for the purpose of discharging the liability. The record also shows that before instituting coercive proceedings, the Assistant Collector provided the appellant an opportunity to pay up the amount due from him, and that the appellant made no attempt to discharge the liability. When that is so, we are of opinion that he is not entitled to relief in these proceedings. The appeal arises out of a writ petition, and it is well settled that when a petitioner invokes the jurisdiction of the High Court under Article 226 of the Constitution, it is open to the High Court to consider whether, in the exercise of its undoubted discretionary jurisdiction, it should decline relief to such petitioner if the grant of relief would defeat the interests of justice. The Court always has power to refuse relief where the petitioner seeks to invoke its writ jurisdiction in order to secure
- 76 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR a dishonest advantage or perpetuate an unjust gain. This is a case where the High Court was fully justified in refusing relief. On that ground alone, the appeal must fail.
6. Before parting with this case, we think it appropriate to point out that it would be beneficial to the general administration of justice if in certain cases where the High Court disposes of a writ petition in limine it does so by an order incorporating the reasons for such order. Where a case is admitted to final hearing, the judgment of the High Court disposing of the appeal almost invariably sets forth the reasons for its decision. We think it desirable that even when a writ petition is dismissed in limine the High Court should set out its reasons, however briefly, for doing so, especially in those cases where the matter in controversy is the subject of judicial examination for the first time and has not been processed earlier by an inferior judicial or quasi-judicial authority. It is of some importance that a party should know from the Court of first instance the reasons for an adverse decision received by it, for that promotes acceptance of the judgment and thereby ensures credibility and public confidence in the judicial institution. It must be remembered that the High Court exercises original jurisdiction under Article 226 of the Constitution, and it is only appropriate that a petitioner whose writ petition is dismissed in limine should know what are the precise reasons for the adverse order, whether the writ petition has been rejected on the ground of laches or other preliminary ground or on the merits of the controversy, and what are the reasons of the High Court therefore. We may add that a brief statement of reasons rendered by the High Court, when dismissing the writ petition in limine, is of great
- 77 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR assistance also to this Court when the judgment and order of the High Court are sought to be brought here by a petition for special leave to appeal. To sum up, we think it desirable that the High Court, when dismissing a writ petition in limine, should set forth a brief statement of the reasons for its order instead of disposing of the proceeding by the single word "dismissed"."

49. In the case of Principal Chief conservator of Forest and Others vs. Suresh Mathew and others reported in 2025 SCC Online SC 933, paragraphs 16 to 19 reads as under:

"16. The question of scope of judicial review in the cases of award of contracts has already been dealt with by the Hon'ble Supreme Court in the case of Jagdish Mandal v. State of Orissa2 wherein the Court observed as under:
"22. Judicial review of administrative action is intended to prevent arbitrariness, irrationality, unreasonableness, bias and mala fides. Its purpose is to check whether choice or decision is made "lawfully" and not to check whether choice or decision is "sound". When the power of judicial review is invoked in matters relating to tenders or award of contracts, certain special features should be borne in mind. A contract is a commercial transaction. Evaluating tenders and awarding contracts are essentially commercial functions. Principles of equity and natural justice stay at a distance. If the decision relating to award of contract is bonafide and is in public interest, courts will not, in exercise
- 78 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR of power of judicial review, interfere even if a procedural aberration or error in assessment or prejudice to a tenderer, is made out. The power of judicial review will not be permitted to be invoked to protect private interest at the cost of public interest or to decide contractual disputes. The tenderer or contractor with a grievance can always seek damages in a civil court. Attempts by unsuccessful tenderers with imaginary grievances, wounded pride and business rivalry, to make mountains out of molehills of some technical/procedural violation or some prejudice to self, and persuade courts to interfere by exercising power of judicial review, should be resisted. Such interferences, either interim or final, may hold up public works for years, or delay relief and succour to thousands and millions and may increase the project cost manifold. Therefore, a court before interfering in tender or contractual matters in exercise of power of judicial review should pose to itself the following questions:
(i) Whether the process adopted or decision made by the authority is mala fide or intended to favour someone;

Or Whether the process adopted or decision made is so arbitrary and irrational that the Court can say:"the decision is such that no responsible authority acting reasonably and in accordance with relevant law could have reached.

(ii) Weather public interest is affected.

If the answers are in the negative, there should be no interference under Article 226. Cases involving blacklisting or imposition of penal consequences on a tenderer/contractor or

- 79 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR distribution of State largesse (allotment of sites/shops, grant of licenses, dealerships and franchises) stand on a different footing as they may require a higher degree of fairness in action."

We are of the opinion that the High Court has committed a gross error while observing the facts in the case of Jagdish Mandal (supra) were entirely different in regard to a defective tender submitted by a participant.

17. In the case of State of Orissa v. Harinarayan Jaiswal, in relation to excise revenue, the Supreme Court observed as under:

"13. ... The Government is the guardian of the finances of the State. It is expected to protect the financial interest of the State. Hence quite naturally, the Legislature has empowered the Government to see that there is no leakage in its revenue. It is for the Government to decide whether the price offered in an auction sale is adequate. While accepting or rejecting a bid, it is merely performing an executive function. The correctness of its conclusion is not open to judicial review. We fail to see how the plea of contravention of Article 19(1)(g) and Article 14 can arise in these cases..."

18. The law regarding government contracts or auctions and the nature and scope of its judicial review is well settled. In the case of Michigan Rubber (I) Ltd. v. State of Karnataka4, the Supreme Court observed as under:

"23. From the above decisions, the following principles emerge:
- 80 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR
(a) The basic requirement of Article 14 is fairness in action by the State, and non-arbitrariness in essence and substance is the heartbeat of fair play. These actions are amenable to the judicial review only to the extent that the State must act validly for a discernible reason and not whimsically for any ulterior purpose. If the State acts within the bounds of reasonableness, it would be legitimate to take into consideration the national priorities;
(b)Fixation of a value of the tender is entirely within the purview of the executive and the courts hardly have any role to play in this process except for striking down such action of the executive as is proved to be arbitrary or unreasonable. If the Government acts in conformity with certain healthy standards and norms such as awarding of contracts by inviting tenders, in those circumstances, the interference by courts is very limited;
(c) In the matter of formulating conditions of a tender document and awarding a contract, greater latitude is required to be conceded to the State authorities unless the action of the tendering authority is found to be malicious and a misuse of its statutory powers, interference by courts is not warranted;
(d) Certain preconditions or qualifications for tenders have to be laid down to ensure that the contractor has the capacity and the resources to successfully execute the work; and
(e) If the State or its instrumentalities act reasonably, fairly and in public interest in awarding contract, here again, interference by court is very restrictive since no person can
- 81 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR claim a fundamental right to carry on business with the Government."

19. In the case of Tata Cellular v. Union of India5, the Supreme Court emphasised the need to find a right balance between administrative discretion to decide the matters on the one hand, and the need to remedy any unfairness on the other, and observed:

"94. (1) The modern trend points to judicial restraint in administrative action.
(2) The court does not sit as a court of appeal but merely reviews the manner in which the decision was made.
(3) The court does not have the expertise to correct the administrative decision. If a review of the administrative decision is permitted it will be substituting its own decision, without the necessary expertise, which itself may be fallible.
(4) The terms of the invitation to tender cannot be open to judicial scrutiny because the invitation to tender is in the realm of contract.
(5) The Government must have freedom of contract. In other words, a fair play in the joints is a necessary concomitant for an administrative body functioning in an administrative sphere or quasi-administrative sphere.

However, the decision must not only be tested by the application of Wednesbury principle of reasonableness (including its other facts pointed out above) but must be free from arbitrariness not affected by bias or actuated by mala fides.

- 82 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR (6) Quashing decisions may impose heavy administrative burden on the administration and lead to increased and unbudgeted expenditure."

50. It is well established principle in law that, the Tendering Authority is empowered to reject all tenders as per Section 14 of KTPP Act, before taking final decision in the matter. (See. South India Corporation Private Limited Annasalai, Chennai vs. Karnataka Power Corporation Limited, Bangalore and another reported in (2016) 2 KLJ 132). In the present case, the respondent-corporation has not finalized the tender process, after completion of the Financial Bid and therefore, the arguments advanced by the learned counsel appearing for the petitioner with regard to making allegations against the respondent-authorities cannot be accepted as the petitioner has not produced any document/ certificate/ work order issued by the respondent-Corporation as to declaring the petitioner as lowest bidder after the completion of entire tender process is, after declaration of Financial Bid, and to award contract and it is at the stage of under process to finalise the tender, which is in the domain of the Tendering Authority and with regard to procedure adopted by the respondent-

- 83 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR Corporation, this Court shall not enter the area of tender process as the same is in realm of the Tendering Authority .

51. In the case of Utsav Flavours vs. Union of India, reported in 2008 SCC Online Jhar 255, paragraphs 14 to 16 reads as under:

"14. So far argument of impugned order being violative of natural justice on account of non affording of the opportunity of oral hearing is concerned, that also does not seem to be tenable in view of the ratio laid down by the Hon'ble Supreme Court in the case of Union of India v. Jesus Sales Corporation, ((1996) 4 SCC 69) : (AIR 1996 SC 1509) wherein it has been held as follows:
"It need not be pointed out that under different situations and conditions the requirement of compliance of the principle of natural justice vary. The Courts cannot insist that under all circumstances and under different statutory provisions personal hearings have to be afforded to the persons concerned. If this principle of affording personal hearing is extended whenever statutory authorities are vested with the power to exercise discretion in connection with statutory appeals, it shall lead to chaotic conditions. Many statutory appeals and applications are disposed of by the competent authorities who have been vested with powers to dispose of the same. Such authorities which shall be deemed to be quasi- judicial authorities are expected to apply their judicial mind over the grievances made by the appellants or the applicants concerned, but it cannot be held that before dismissing such
- 84 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR appeals or applications in all events the quasi-judicial authorities must hear the appellants or the applicants, as the case may be. When principal of natural justice require an opportunity to be heard before an adverse order is passed on any appeal or application, it does not in all circumstances mean a personal hearing. The requirement is complied with by affording an opportunity to the person concerned to present his case before such quasi-judicial authority who is expected to apply his judicial mind to the issues involved. Of course, if in his own discretion if he requires the appellant or the applicant to be heard because of special facts and circumstances of the case, then certainly it is always open to such authority to decide the appeal or the application only after affording a personal hearing. But any order passed after taking into consideration the points raised in the appeal or the application shall not be held to be invalid merely on the ground that no personal hearing had been afforded."

15. Thus, what emerges from the ratio laid down by the Hon'ble Supreme Court is that it is never mandatory on the part of the authority to give opportunity of personal hearing always rather it would depend on the facts and circumstances.

16. So far this case is concerned, respondent in his wisdom would not have thought it proper and appropriate to give an opportunity of personal hearing as the petitioner in his show cause had virtually admitted about the condition of Food Plaza being unhygienic and once acceptance of breach of one of the conditions was there, the respondent cannot be said to have acted arbitrarily in passing the impugned order."

- 85 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR

52. In the case of CCS Computers Pvt Ltd (supra) paragraphs 39 and 40 reads as under:-

"39. Broadly understood, Petitioner pegs its case on two points: (a) forgery was committed by Petitioner's employees for their own vested interests and management had no knowledge of uploading of forged certificate and thus cannot be held vicariously liable for acts, not authorized; and (b) decision to blacklist the Petitioner, which amounts to civil death, has been taken oblivious of the guidelines in Kulja Industries (supra). Added to this was the point that credibility of the Petitioner is beyond question in light of its business dealings with Government departments/agencies/PSUs etc. for over three decades and the list of includes 108 institutions. Petitioner is stated to have no past history of any misdemeanour. Much emphasis was also laid on the action taken to hold an inquiry into the misconduct of the delinquent employees and their consequent termination along with recourse to criminal action.
40. The moot question that thus arises for consideration is whether Petitioner can claim that it cannot be held vicariously liable for the forgery, admittedly committed by its employees. From a careful analysis of facts and arguments it is clear as day that Sh. Puspendra Singh was duly authorized to process the bid document and upload them. In the additional affidavit filed by the Petitioner on 08.11.2024, it is stated that as per general practice in Petitioner's organization, Directors assign customer accounts to their employees and in the present case, Sh. Puspendra Singh was authorized and responsible for
- 86 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR overseeing the entire tender process in question, including but not limited to scrutinizing document, attending meetings, signing the requisite document and submitting the bids. It is also stated that the designated employees of the Petitioner scrutinize all document in relation to the bid and handle the submission thereof. It is thus clear that Sh. Puspendra Singh scrutinized and submitted the bid under authorization of the Petitioner and hence with its knowledge and consent."

53. In the case of Silppi Constructions Contractors vs. Union of India and another reported in (2020) 16 SCC 489 it is held at, paragraph 20, as follows:

"20. The essence of the law laid down in the judgments referred to above is the exercise of restraint and caution; 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 document is the best judge as to how the document have to be interpreted. If two interpretations are possible then the interpretation of the author must be accepted. The
- 87 -
NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR 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."

54. Having taken note of the principles laid down by the Hon'ble Supreme Court in the aforementioned cases, I am of the view that, the judgments referred to by Sri. S. S. Naganand, learned Senior Counsel for the petitioner referring to the case of Gorkha Security Services (supra) and other judgments making allegation against the respondent-

authorities as to denial of opportunity and favoritism towards rival tenderer cannot be accepted on the sole ground that, one who approaches equity Court must come with clean hands and therefore, the judgment referred to by Sri. S. S. Naganand, learned Senior Counsel for the petitioner cannot be made applicable to the facts and circumstances of the case in view of admission made by the petitioner in the writ petition as to uploading the fake document which clearly offend the terms and conditions of the Tender document (RFP).

55. The Hon'ble Supreme Court in the case of Subodh Kumar Singh Rathour vs. Chief Executive Officer and others reported in AIR 2024 SC 3784, after considering the

- 88 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR scope of judicial review in the matters pertaining to contractual disputes, in detail held that, the judicial review is permissible to prevent arbitrariness of public authorities and to ensure that, they do not exceed or abuse their powers in contractual transaction, particularly, action of State Government relating to tender process. Taking into consideration the forgoing reasons as the petitioner itself admitted as to uploading the fake document, in the pleadings as well as by letter dated 30.06.2025 produced Annexure-R13 in W.P.No.25668 of 2025 particularly, refers to paragraph at 6 of the said letter, I am of the view that, even if the arguments advanced by the learned Senior counsel appearing for the petitioner is accepted, as to denial of principles of natural justice, however, the end result would be same in terms and conditions of the Tender document to disqualify the petitioner. It is also relevant to consider the Letter Comprising the Technical Bid-Appendix-1A, referring to Clause 2.1.5, 2.11 and 3.2 of the Tender document as per Annexure-B (W.P.No.25668 of 2025), wherein the petitioner being a member of the consortium undertakes about the fairness as per paragraphs at 7 to 9 thereunder.

- 89 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR

56. That apart, it is also to be noted that the learned Senior Counsel appearing for the petitioner, refers to circulars dated 11.05.2022, and 16.01.2025 as enclosed along with letter at Annexure-F dated 25.07.2025 ( in W.P.No.25668 of 2025), as to procedure adopted by the Government entities, which dealing with tendering process, however, I am of the view that, as the tender process is not yet concluded by the respondent-Corporation and therefore, it is for the respondent-

Corporation to take decision in the matter in accordance with tender documents, and at this stage, this court is not inclined to interfere with the tender procedure adopted by the respondent-Corporation as there is no arbitrary exercise of power by the respondent-Corporation and it is pertinent to mention here that, the said arguments of the learned Senior Counsel is premature and as such, this court is not inclined to make any observation as to the tender process.

57. Having arrived at a conclusion to dismiss the petitions on merits, I am of the opinion that the arguments advanced by the learned Senior Counsel for the petitioner that the respondent-state has not obeyed the interim order of this

- 90 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR Court cannot be accepted as the petitioner itself approached this Court with unclean hands.

58. It is not forthcoming from the arguments advanced by the learned Senior counsel appearing for the petitioner as to denial of letter/ e-mail received on 16.04.2025 itself, RCCL member of the consortium of the petitioner, informed the petitioner not to participate in the tender process as a consortium along with RCCL. If, as argued, the petitioner intended to act fairly while approaching this Court, it ought to have informed the respondent-Corporation about the revocation or termination of the Joint Bidding Agreement with RCCL at the initial state itself before opening of the technical bid on 19.04.2025 as the petitioner aware of the revocation of the aforesaid agreement on 16.04.2025 itself. This omission makes it clear that the petitioner is not entitled for equitable relief under Article 226 of the Constitution of India. Therefore, the points for consideration referred to above favours the respondents as the petitioner fails to establish the denial of principles of natural justice, being uploaded the fake document and approached this Court with unclean hands. Therefore, the writ petitions deserve to be dismissed as being devoid of merits. Having arrived at a

- 91 -

NC: 2025:KHC:51932 WP No. 25668 of 2025 C/W WP No. 22904 of 2025 WP No. 31906 of 2025 HC-KAR conclusion to dismiss the W.P. No.22904 of 2025 and W.P. No. 25668 of 2025, I am of the opinion that, the prayer made in W.P. No. 31906 of 2025, does not survive for consideration for the forgoing reasons. Accordingly, the writ petitions stand dismissed.

All pending applications, if any, accordingly, dismissed.

SD/-

(E.S.INDIRESH) JUDGE SB List No.: 1 Sl No.: 56