Delhi High Court - Orders
Nuvia India Private Limited vs Union Of India & Ors on 29 February, 2024
Author: Manmeet Pritam Singh Arora
Bench: Manmeet Pritam Singh Arora
$~50 & 51
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 12393/2023
NUVIA INDIA PRIVATE LIMITED ..... Petitioner
Through: Mr. Anshuman Sharma and Mr. Azad
Ahmed, Advocates
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Vikram Jetly, CGSC with Ms.
Shreya Jetly, Advocate for R-1.
Mr. A.P. Singh with Ms. Akshada and
Mr. V. Vashistha, Advocates for R-3
+ W.P.(C) 12397/2023
NUVIA INDIA PRIVATE LIMITED ..... Petitioner
Through: Mr. Anshuman Sharma and Mr. Azad
Ahmed, Advocates
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Vikram Jetly, CGSC with Ms.
Shreya Jetly, Advocate for R-1.
Mr. A.P. Singh with Ms. Akshada and
Mr. V. Vashistha, Advocates for R-3
CORAM:
HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
ORDER
% 29.02.2024 CM APPL.12491/2024 in WPC 12393/2023 CM APPL.12487/2024 in WPC 12397/2024
1. Present applications have been filed by the Respondent No.2 for marking of appearance of Ms. Shewta Bharti, Ms. Ankita Panikkar and Mr. This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:24 Kushagra Verma as the counsel representing Respondent No.2/Government- e-Marketplace (GeM) in the order dated 12th January, 2024 and Judgment dated 15th January, 2024.
2. Keeping in view the averments in the applications, the same are allowed and the order dated 12th January, 2024 and Judgment dated 15th January, 2024 shall now read as under: -
"A. Order dated 12th January, 2024 "$~A-23 & 24 * IN THE HIGH COURT OF DELHI AT NEW DELHI + W.P.(C) 12393/2023 & CM APPLs.48901-48902/2023 NUVIA INDIA PRIVATE LIMITED ..... Petitioner Through: Mr.Anshuman Sharma, Advocate with Mr.Azaz Ahmed, Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Ms. Shewta Bharti, Ms. Ankita
Panikkar and Mr. Kushagra
Verma, Advocates for R-2/GeM
Mr.Vikram Jetly, CGSC with
Ms.Shreya Jetly, Advocate for R-
1.
Mr.A.P.Singh, Advocate with
Mr.Akshada Mujwar and
Mr.Varnit Vashisht, Advocates
for R-3.
+ W.P.(C) 12397/2023 & CM APPLs.48914/2023 and 48916/2023
NUVIA INDIA PRIVATE LIMITED ..... Petitioner
Through: Mr.Anshuman Sharma,
Advocate with Mr.Azaz Ahmed,
Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr.Vikram Jetly, CGSC with
Ms.Shreya Jetly, Advocate for R-
1.
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:24 Ms. Shewta Bharti, Ms. Ankita Panikkar and Mr. Kushagra Verma, Advocates for R-2/GeM Mr.Akshada Mujwar and Mr.Varnit Vashisht, Advocates for R-3.
CORAM:
HON'BLE THE ACTING CHIEF JUSTICE HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA ORDER % 12.01.2024 At request, list on 15th January, 2024 at 4:00 PM.
ACTING CHIEF JUSTICE MANMEET PRITAM SINGH ARORA, J JANUARY 12, 2024/TS"
B. Judgment dated 15th January, 2024 $~59 & 60 * IN THE HIGH COURT OF DELHI AT NEW DELHI + W.P.(C) 12393/2023, CM APPL. 48901/2023 & CM APPL.
48902/2023NUVIA INDIA PRIVATE LIMITED ..... Petitioner Through: Mr. Anshuman Sharma and Mr. Azad Ahmed, Advocates versus UNION OF INDIA & ORS. ..... Respondent Through: Mr. Vikram Jetly, CGSC with Ms. Shreya Jetly, Advocate for R-1.
Ms. Shewta Bharti, Ms. Ankita Panikkar and Mr. Kushagra Verma, Advocates for R-2/GeM Mr. J.K. Sharma with Mr. Hitesh Kumar and Mr. Abhishek Bhardwaj, Advocates for R-3 and 4 This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:24 Mr. A.P. Singh with Ms. Akshada and Ms. Shrinkhla Tiwari, Advocates for R-3 60 + W.P.(C) 12397/2023, CM APPL. 48914/2023 & CM APPL.
48916/2023NUVIA INDIA PRIVATE LIMITED ..... Petitioner Through: Mr. Anshuman Sharma and Mr. Azad Ahmed, Advocates versus UNION OF INDIA & ORS. ..... Respondent Through: Mr. Vikram Jetly, CGSC with Ms. Shreya Jetly, Advocate for R-1.
Ms. Shewta Bharti, Ms. Ankita Panikkar and Mr. Kushagra Verma, Advocates for R-2/GeM Mr. J.K. Sharma with Mr. Hitesh Kumar and Mr. Abhishek Bhardwaj, Advocates for R-3 and 4 Mr. A.P. Singh with Ms. Akshada and Ms. Shrinkhla Tiwari, Advocates for R-3 % Date of Decision: 15th January, 2024 CORAM:
HON'BLE THE ACTING CHIEF JUSTICE HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA J U D G M E N T(ORAL) CM APPL. 48902/2023 (for exemption) in W.P.(C) 12393/2023 CM APPL. 48916/2023 (for exemption) in W.P.(C) 12397/2023 Allowed, subject to just exceptions.
Accordingly, these applications are disposed of. W.P.(C) 12393/2023 & CM APPL. 48901/2023 W.P.(C) 12397/2023 & CM APPL. 48914/2023
1. These writ petition(s) filed under Article 226 of Constitution of India impugn the entire tender process pertaining to two (2) Tenders floated by the Respondent No.2, Government-e-Marketplace („GeM‟), under the aegis of Respondent No.1 i.e. Department of Atomic Energy, viz. (i) Tender No. GEM/2023/B/1744514 dated 01.08.2023 (in W.P.(C) 12393/2023) and (ii) Tender No. GEM/2023/B/3699025 dated 15.07.2023 (in W.P.(C) 12397/2023) [collectively referred to as („Tenders‟)].
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:24
2. The Respondent No.3 i.e., Nuclear Power of Corporation of India Ltd. invited tenders for „Maintenance and Testing of Mechanical Snubbers‟ with respect to the nuclear power plant.
3. The Respondent No.4 i.e., M/s Sanav Energy (OPC) Pvt. Ltd., has been designated as the lower bidder („L1 bidder‟) for the said Tenders and was issued Letter of Award („LoA‟) dated 16.09.2023.
4. The Petitioner has filed the present petitions being aggrieved by the alleged actions of Director of Respondent No.4, i.e. Mr. Nirmal Kant Jha, inasmuch as the said individual being an erstwhile employee of the Petitioner company has submitted the bids to the Tenders on behalf of Petitioner on 09.08.2023 and 17.08.2023. It is stated that it now appears that Mr. Nirmal Kant Jha simultaneously submitted the bids for the same Tenders on behalf of his own One Person Company („OPC‟) i.e., Respondent No.4, and thus, vitiated the entire tender process due to his access to Petitioner‟s commercially sensitive information. The Petitioner has relied upon an e-mail dated 17.08.2023, alleged to have been issued by Mr. Nirmal Kant Jha, in support of its contentions.
5. This Court vide order dated 20.09.2023 issued notice in these petition(s) and directed Respondent Nos. 1 to 3 to ensure that no work is carried out by Respondent No.4 till the next date of hearing. The said interim order has continued and has remained in operation.
6. The Respondent No.4 filed its counter affidavit to these petition(s), denying the allegations raised therein, inter alia, on the ground that Mr. Nirmal Kant Jha could not have applied for Tenders on behalf of Petitioner on 09.08.2023 and 17.08.2023, as he had tendered his resignation to the Petitioner on 20.07.2023. It is stated that Mr. Nirmal Kant Jha was thereafter, serving his notice period of thirty (30) days and as per the Petitioner‟s policy, no confidential information is to be shared with an employee serving notice period. It is also asserted that the bid for the Tenders on behalf of Petitioner was submitted by one of their employees i.e., Mr. Prashant, and not Mr. Nirmal Kant Jha, who was undergoing his notice period. The Respondent No. 4 has disputed issuance of the e-mail dated 17.08.2023.
7. The Respondent No.1 and Respondent No.3 i.e., Nuclear Power of Corporation of India Ltd., who is the tenderer, have filed their common counter affidavit(s) to these petition(s). It is submitted that the petition(s) do not enlist any fault of on behalf of said Respondents and the issue is inter-se the Petitioner and its erstwhile employee, Mr. Nirmal Kant Jha. It is stated that the Respondent No.3 has chosen the Respondent No.4 as the L1 bidder only on the basis of price criteria. It is stated that the said Respondent has first qualified the technical bid criteria and he was found eligible.
8. In the aforesaid facts, it was undisputed that on the date of submissions of the bid by Respondent No. 4, Mr. Nirmal Kant Jha was serving the notice period with the Petitioner, though there was a dispute This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:25 with respect to participation, if any, of Mr. Nirmal Kant Jha on behalf of the Petitioner in submission of the bid.
9. These petition(s) were heard at length on 12.01.2024 and on the said date were adjourned at the request of the learned counsel for Respondent No3 so as to enable him to seek instructions in the petition(s).
10. Today, when the matters were taken up, learned counsel for Respondent No3 states that, without expressing any opinion on the allegations made in the writ petition(s), the said Respondent has decided to recall the impugned Tenders and nullify the LoA issued in favour of Respondent No.4. He states that, in fact, during the pendency of these petitions, there are additional works which are required to be tendered and therefore, the Respondent Nos. 1 and 3 have decided to call for a fresh tender with the additional scope of work. He states that both the Petitioner and Respondent No.4 will be entitled to participate in the said fresh tender in accordance with law.
11. In reply, learned counsel for Respondent No.4 states that he has no objection to the said course of action proposed by Respondent Nos. 1 and 3. He states that Respondent No.4 will participate in the fresh tender.
12. Similarly, learned counsel for the Petitioner states that he has no objection to the course of action proposed by Respondent Nos. 1 and 3. He states that the Petitioner as well will participate in the fresh tender. He states, however, the Petitioner reserves its right to pursue the complaint dated 14.09.2023 filed by it against Respondent No.4 before Deputy Commissioner of Police, South East District, New Delhi, and SHO, P.S. Badarpur, Delhi.
13. This Court has considered the submissions of the learned counsel for the parties.
14. The present petition(s) have been filed challenging the award of tender by Respondent Nos. 1 and 3 in favour of Respondent No.4 in pursuance to Tender No. GEM/2023/B/1744514 dated 01.08.2023 and Tender No. GEM/2023/B/3699025 dated 15.07.2023 („Tenders‟)
15. The submissions of the learned counsel for Respondent Nos. 1 and 3 that they shall recall the aforesaid Tenders and the LoA dated 16.09.2023 is taken on record and they are held bound down by the same. In view of the above, the prayers sought in these petition(s) stand satisfied and no further directions are required to be issued.
16. It is clarified that both Petitioner as well as Respondent No.4 shall be entitled to participate in the fresh tender called for by the Respondent Nos. 1 and 3. It is further clarified that Respondent Nos. 1 and 3 will be at liberty to include additional works in the fresh tender proposed to be called. It is also clarified that Petitioner shall be at liberty to pursue its complaint dated 14th September, 2023.
17. This Court further clarifies that the aforesaid directions have been issued with the consent of the parties and this order is not an expression on the merits of the allegations raised by the Petitioner against Respondent This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:25 No.4. The allegations raised by the Petitioner are contested by Respondent No.4 and therefore, this Court has not adjudicated upon the said allegations in these writ proceedings.
18. With the aforesaid directions, the present petition(s) along with pending applications stand disposed of. Interim order dated 20.09.2023 stands vacated.
ACTING CHIEF JUSTICE MANMEET PRITAM SINGH ARORA, J JANUARY 15, 2024/msh/aa"
3. Accordingly, the present applications stand disposed of.
ACTING CHIEF JUSTICE MANMEET PRITAM SINGH ARORA, J FEBRUARY 29, 2024/rhc This is a digitally signed order. The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 01/03/2024 at 00:05:25