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 2, Cited by 0]

Patna High Court

M/S. Jai Bhawani Construction vs The Union Of India And Ors on 5 July, 2019

Author: Rajeev Ranjan Prasad

Bench: Rajeev Ranjan Prasad

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.1452 of 2019
     ======================================================
     M/s. Jai Bhawani Construction, Adarsh Colony, Bettiah through its
     Authorized Signatory Nikhil Singh, aged 33 years, Male, son of Sri Vijay
     Kumar Singh resident of Adarsh Colony, P.S.Bettiah Town,Distt.-Bettiah,
     West Champaran, Bihar

                                                                  .. ... Petitioner
                                      Versus
1.   The Union Of India through the Secretary, Ministry of Finance (Department
     of Revenue), Government of India, New Delhi
2.   The Under Secretary, Ministry of Finance(Department of Revenue),
     Government of India, New Delhi
3.   The State of Bihar through the Chief Secretary, Government of Bihar,Patna
4.   The Principal Secretary, Department of Finance, Government of Bihar,
     Patna
5.   The Principal Secretary, Road Construction Department, Government of
     Bihar,Patna
6.   The Principal Secretary Rural Works Department, Government of Bihar,
     Patna
7.   The Engineer in Chief, Rural works Department, Government of Bihar,
     Patna
8.   The Executive Engineer, Rural Works Department, Works Division, Bettiah,
     Dist.- West Champaran, Bihar

                                                             ... ... Respondent/s
     ======================================================
                                        with
                   Civil Writ Jurisdiction Case No. 2734 of 2019
     ======================================================
     M/s. Jai Bhawani Construction Adarsh Colony, Bettiah through its Authorized
     Signatory Nikhil Singh, aged about 33 years, Male, son of Sri Vijay Kumar
     Singh, Resident of Adarsh Colony, P.S. Bettiah Town,Dist.-Bettiah,West
     Champaran, Bihar

                                                               ... ... Petitioner/s
                                      Versus
1.   The Union Of India through the Secretary, Ministry of Finance, (Department
     of Revenue), Government of India,New Delhi
2.   The Under Secretary, Ministry of Finance, (Department of Revenue),
     Government of India, New Delhi
3.   The State of Bihar through the Chief Secretary, Government of Bihar,Patna
4.   The Principal Secretary, Department of Finance, Government of Bihar, Patna
5.   The Principal Secretary, Road Construction Department, Government of
     Bihar, Patna
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           2/29




  6.    The Principal Secretary Building Construction Department, Government of
        Bihar,Patna
  7.    The Chief Engineer North, Building Construction Department,Govt. of
        Bihar,Patna
  8.    The Superintending Engineer, Building Circle,Motihari
  9.    Executive Engineer, Building Division,Bettiah

                                                               ... ... Respondent/s
       ======================================================
                                          with
                     Civil Writ Jurisdiction Case No. 2857 of 2019
       ======================================================
       M/s. Jai Bhawani Construction Adarsh Colony, Bettiah through its Authorized
       Signatory Nikhil Singh, aged about 33 years, Male, son of Sri Vijay Kumar
       Singh, Resident of Adarsh Colony, P.S. Bettiah Town,Dist.-Bettiah,West
       Champaran, Bihar

                                                                    ... ... Petitioner/s
                                         Versus
  1.    The Union Of India through the Secretary, Ministry of Finance, (Department
        of Revenue), Government of India, New Delhi
  2.    The Under Secretary, Ministry of Finance, (Department of Revenue),
        Government of India, New Delhi
  3.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna
  4.    The Principal Secretary, Department of Finance, Government of Bihar Patna
  5.    The Principal Secretary, Road Construction Department, Government of
        Bihar Patna
  6.    The Principal Secretary Rurak Works Department, Government of Bihar
        Patna
  7.    The Chief Engineer-3, Rural Works Department, Government of Bihar Patna
  8.    The Superintending Engineer, Rural Works Department, Works Division,
        Bettiah Bihar
  9.    Executive Engineer, Rural Works Department, Works Division, Bettiah
        Bihar

                                                               ... ... Respondent/s
       ======================================================
                                          with
                     Civil Writ Jurisdiction Case No. 1453 of 2019
       ======================================================
       M/s. Jai Bhawani Construction Adarsh Colony, Bettiah through its Authorized
       Signatory Nikhil Singh, aged about 33 years, Male, son of Sri Vijay Kumar
       Singh, Resident of Adarsh Colony, P.S. Bettiah Town,Dist.-Bettiah,West
       Champaran, Bihar
                                                                    ... ... Petitioner
                                         Versus
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           3/29




  1.    The Union Of India through the Secretary,Ministry of Finance, (Department
        of Revenue),Govt. of India,New Delhi
  2.    the Under Secretary, Ministry of Finance,(Department of Revenue),Govt. of
        India,New Delhi
  3.    The State of Bihar through the Chief Secretary,Govt. of Bihar,Patna
  4.    The Principal Secretary, Department of Finance,Govt. of Bihar,Patna
  5.    The Principal secretary, Road Construction Department,Govt. of Bihar,Patna
  6.    The Principal Secretary, Rural Works Department,Govt. of Bihar,Patna
  7.    The Chief Engineer-3, Rural works Department,Govt. of Bihar,Patna
  8.    The Superintendent          Engineer,     Rural    works      Department,Works
        Division,Bettiah
  9.    Executive Engineer, Rural works Department,works Division,Bettiah

                                                                ... ... Respondent/s
       ======================================================
                                            with
                      Civil Writ Jurisdiction Case No. 24529 of 2018
       ======================================================
       Satyendra Kumar Construction Pvt. Ltd. having its registered office at 202,
       Hira Enclave, New Dak Bunglow Road, P.S. Kotwali, District Patna through
       its Director Satyendra Kumar, son of Sri Bhagwan Das, resident of 202, Hira
       Enclave, New Dak Bunglow Road, P.S. Kotwali, District- Patna.

                                                                  ... ... Petitioner/s
                                         Versus
  1.    The Union Of India through the Secretary, Ministry of Finance (Department
        of Revenue), Government of India, New Delhi.
  2.    The Under Secretary Ministry of Finance, (Department of Revenue),
        Government of India, New Delhi.
  3.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  4.    The Principal Secretary, Department of Finance, Government of Bihar,
        Patna.
  5.    The Principal Secretary, Road Construction Department, Government of
        Bihar, Patna.
  6.    The Principal Secretary, Water Resources Department Government of Bihar,
        Patna.
  7.    The Chief Engineer, Irrigation Creation Water Resources Department
        Nalanda, Bihar Sharif, District Nalanda, Bihar.
  8.    The Executive Engineer,           Irrigation   Division    Sheikhpura,   District
        Sheikhpura, Bihar.

                                                           ... ... Respondent/s
       ======================================================
                                       with
                  Civil Writ Jurisdiction Case No. 3288 of 2019
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           4/29




       ======================================================
       M/s. Brijnandan Singh aged about 59 years, Male, through its partner
       Brijnandan Singh son of Late Mangroo Singh Resident of Village Lahthan,
       P.S. Agiaon Bazar, District- Bhojpur, Bihar.

                                                                    ... ... Petitioner
                                         Versus
  1.    The Union of India through the Secretary, Ministry of Finance, (Department
        of Revenue), Government of India, New Delhi.
  2.    The Under Secretary, Ministry of Finance (Department of Revenue)
        Government of India, New Delhi.
  3.    The State of Bihar through the Chief Secretary Government of Bihar, Patna.
  4.    The Principal Secretary, Department of Finance, Government of Bihar,
        Patna.
  5.    The Principal Secretary, Road Construction Department Government of
        Bihar, Patna.
  6.    The Principal Secretary, Water Resources Department Government of Bihar,
        Patna.
  7.    The Chief Engineer, Flood Control and Drainage Water Resources
        Department, Katihar (Camp Purnea) District- Katihar, Bihar.
  8.    The Executive Engineer, Flood Control Division Karhagola, Katihar, Bihar.

                                                              ... ... Respondent/s
       ======================================================
                                            with
                     Civil Writ Jurisdiction Case No. 3316 of 2019
       ======================================================
       M/s. Brijnandan Singh aged about 59 years, Male, through its Partner
       Brijnandan Singh, Son of Late Mangroo Singh, Resident of Village Lahthan,
       P.S. Agiaon Bazar, District- Bhojpur Bihar.

                                                                    ... ... Petitioner/s
                                         Versus
  1.    The Union of India through the Secretary, Ministry of Finance, (Department
        of Revenue), Government of India, New Delhi.
  2.    The Under Secretary, Ministry of Finance, (Department of Revenue),
        Government of India, New Delhi.
  3.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  4.    The Principal Secretary, Department of Finance, Government of Bihar,
        Patna.
  5.    The Principal Secretary, Road Construction Department, Government of
        Bihar, Patna.
  6.    The Principal Secretary, Water Resources Department, Government of Bihar,
        Patna.
  7.    The Chief Engineer, Flood Control and Drainage, Water Resources
        Department, Katihar, District Katihar, Bihar.
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           5/29




  8.    The Executive Engineer, Flood Control and Drainage Division, Purnea,
        Bihar.

                                                                ... ... Respondent/s
       ======================================================
                                           with
                      Civil Writ Jurisdiction Case No. 8068 of 2019
       ======================================================
       M/s. Brijendra Kumar Singh having its registered office at Village Sarai, P.O.
       Mashodha, Jandaha, P.S. Ramgarh, District Kaimur, through its partner
       Ramjee Singh, aged about 56 years, Male, son of Late Shilwant Singh,
       resident of New Area, Jora Mandir, Kadam Gachh Gali, P.S. Dehri, District
       Rohtas.

                                                                    ... ... Petitioner
                                         Versus
  1.    The Union of India through the Secretary, Ministry of Finance, (Department
        of Revenue), Government of India, New Delhi.
  2.    The Under Secretary, Ministry of Finance, (Department of Revenue),
        Government of India, New Delhi.
  3.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  4.    The Principal Secretary, Department of Finance, Government of Bihar,
        Patna.
  5.    The Principal Secretary, Road Construction Department, Government of
        Bihar, Patna.
  6.    The Executive Engineer, N H Division, Gaya.
  7.    The Executive Engineer, R C D, Road Division, Bhabhua.
  8.    The Executive Engineer, R C D, N H Division, Aurangabad.
  9.    The Executive Engineer, R C D, Road Division, Siwan.
  10. The Executive Engineer, R C D, Road Division, Chapra.
  11. The Executive Engineer, R C D, Road Division, Dehri On Sone.

                                                                ... ... Respondents
       ======================================================
                                          with
                     Civil Writ Jurisdiction Case No. 8205 of 2019
       ======================================================
       M/s. Brijendra Kumar Singh having its registered office at Vill.- Sarai, P.o.-
       Mashodha, Jandaha, P.s.- Ramgarh, Distt.- Kaimur, Bihar through its partner
       Ramjee Singh, aged about 56 years, Male, son of late Shilwant Singh,
       resident of New Area, Jora Mandir, Kadam Gachh Gali, P.s.- Dehri, Distt.-
       Rohtas

                                                                      ... ... Petitioner
                                          Versus
  1.    The Union of India through the Secretary, Ministry of Finance (Department
        of Revenue), Govt. of India, New Delhi
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           6/29




  2.    The Under Secretary Ministry of Finance, (Department of Revenue), Govt.
        of India, New Delhi
  3.    The State of Bihar through the Chief Secretary, Govt. of Bihar, Patna
  4.    The Principal Secretary Department of Finance, Govt. of Bihar, Patna
  5.    The Principal Secretary Road Construction Department, Govt. of Bihar,
        Patna
  6.    The Executive Engineer N.H. Division, Gaya
  7.    The Executive Engineer R.C.D., N.H. Division, Bhabhua
  8.    The Executive Engineer R.C.D., N.H. Division, Aurangabad
  9.    The Executive Engineer R.C.D., N.H. Division, Siwan
  10. The Executive Engineer R.C.D., N.H. Division, Chapra
  11. The Executive Engineer R.C.D., N.H. Division, Dehri On Sone

                                                                  ... ... Respondents
       ======================================================
                                           with
                      Civil Writ Jurisdiction Case No. 8214 of 2019
       ======================================================
       M/s. Brijendra Kumar Singh, having its registered office at Village Sarai, P.O.
       Mashodha, Jandaha, P.S. Ramgarh, District Kaimur, Bihar, through its partner
       Ramjee Singh, aged about 56 years, Male, son of Late Shilwant Singh,
       resident of New Area, Jora Mandir, Kadam Gachh Gali, P.S. Dehri, District
       Rohtas

                                                                   ... ... Petitioner/s
                                          Versus
  1.    The Union of India, through the Secretary, Ministry of Finance, (Department
        of Revenue), Government of India, New Delhi.
  2.    The Under Secretary, Ministry of Finance, (Department of Revenue),
        Government of India, New Delhi.
  3.    The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
  4.    The Principal Secretary, Department of Finance, Government of Bihar,
        Patna.
  5.    The Principal Secretary, Road Construction Department, Government of
        Bihar, Patna.
  6.    The Executive Engineer, N H Division, Gaya.
  7.    The Executive Engineer, R C D, Road Division, Bhabhua.
  8.    The Executive Engineer, R C D, N H Division, Aurangabad.
  9.    The Executive Engineer, R C D, Road Division, Siwan.
  10. The Executive Engineer, R C D, Road Division, Chapra.
  11. The Executive Engineer, R C D, Road Division, Dehri On Sone.

                                                 ... ... Respondent/s
       ======================================================
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           7/29




       Appearance :
       (In Civil Writ Jurisdiction Case No. 1452 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Ms.Archana Meenakshee (GP6)
                                         Mr. Mahendra Pd. Verma, Advocate
       For the State             :       Mr. Vikash Kumar, S.C.11
                                         Mr. Akash Chaturvedi, A.C. to S.C.11
       (In Civil Writ Jurisdiction Case No. 2734 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Mr. Vikash Kumar, S.C.11
                                         Ms.Archana Meenakshee (GP6)
       (In Civil Writ Jurisdiction Case No. 2857 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the State             :       Mr. Vijay Bharti, AC to S.C.7
       For the Union of Inda :           Mr. Asst. S.G.
                                         Ms.Archana Meenakshee (GP6)
       (In Civil Writ Jurisdiction Case No. 1453 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Ms.Archana Meenakshee (GP6)
       (In Civil Writ Jurisdiction Case No. 24529 of 2018)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the State             :       Mr. Deepak Sahay Jamuar, AC to AAG-4
       For the Respondent/s      :       Mr. S.D. Sanjay, Addl. S.G.
                                         Mr. Anshay Bahadur Mathur, C.G.C.
       (In Civil Writ Jurisdiction Case No. 3288 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Ms.Archana Meenakshee (GP6)
       For the U.O.I.            :       Mr. Rajesh Kr. Verma, Asst. S.G.
       (In Civil Writ Jurisdiction Case No. 3316 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Mr.Vikash Kumar (SC11)
                                         Ms.Archana Meenakshee (GP6)
       (In Civil Writ Jurisdiction Case No. 8068 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
       For the Respondent/s      :       Mr. Sanjay Kumar, AC to GA13
       (In Civil Writ Jurisdiction Case No. 8205 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Mr.Vikash Kumar (SC11)
                                         Ms.Archana Meenakshee (GP6)
       (In Civil Writ Jurisdiction Case No. 8214 of 2019)
       For the Petitioner/s      :       Mr.Prabhat Ranjan, Advocate
                                         Mr. Chandan Kumar, Advocate
       For the Respondent/s      :       Mr.Vikash Kumar (SC11)
                                         Ms.Archana Meenakshee (GP6)
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
                           ORAL JUDGMENT
         Date : 05-07-2019
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           8/29




                    Heard learned counsel for the petitioners, learned

         counsel representing the State as well as learned Assistant

         Solicitor General representing the Union of India.

                    All these writ applications are raising a common

         question as to the effect of coming into force of the Goods

         and Services Tax Act (hereinafter referred to as the "GST

         Act, 2017") in respect of the tenders which were floated

         prior to coming into force of the Act of 2017 and in respect

         thereof the agreement i.e. the Standard Bidding Document

         (in short the "SBD") applicable in the Works Departments

         of the Government of Bihar contains Clause 35 which deals

         with the condition of reimbursement of levy/taxes if levied

         after receipt of the tenders. Similar provision is there in the

         Model Bidding Document (in short 'MBD').

                    The petitioners moved this court stating that they

         had participated in the tender process prior to coming into

         force of the GST Act, 2017, when Bihar VAT Act, 2005 was

         in force and applicable in relation to the contracts in

         question. According to the petitioners, after coming into

         force of the GST Act, 2017 it was incumbent upon the

         Works Department of the Government of Bihar to suitably
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                           9/29




         amend Clause '35' of the conditions for reimbursement of

         levy/taxes if levied after receipt of tenders, as in absence of

         suitable amendments thereof the petitioners were being

         made liable to pay GST without there being any provision

         for reimbursement of the liabilities falling upon them by

         virtue of the implementation of the GST Act, 2017.

                     Their contention in all these writ applications is

         that there are such contracts in which the estimates were

         prepared and agreement were executed prior to 01.07.2017

         i.e. the date of commencement of GST Act, but the work

         continued even after that, there are contracts in which the

         estimates were prepared prior to 01.07.2017 but the

         agreements were executed after 01.07.2017 and yet there

         are contracts in which both the estimates prepared and

         agreements have been executed after 01.07.2017 and in

         order to meet the requirement of the GST Act, 2017 in its

         terms and spirit Clause 35 was required to be amended

         suitably.

                     Before further dealing with the contentions, it

         would be just and proper to quote relevant Clause 35 of the

         Standard Bidding Document (in short 'SBD') prevailing on
 Patna High Court CWJC No.1452 of 2019 dt.05-07-2019
                                          10/29




         01.07.2017

which reads as under : -

"35. Conditions for reimbursement of Levy/taxes if levied after receipt of tenders.
(i) All tendered rates shall be inclusive of all taxes and levies payable under respective statutes.

However, pursuant to the Constitution (46 th Amendment) Act, 1982, if any further tax or levy is imposed by Statute, after the last stipulated date for the receipt of tender including extensions if any and the contractor thereupon necessarily and properly pays such taxes/levies the contractor shall be reimbursed the amount so paid, provided such payments, if any, is not, in the opinion of the Chief Engineer (whose decision shall be final and binding on the contractor) attributable to delay in execution of work within the control of the contractor.

(ii) The contractor shall keep necessary books of account and other documents for the purpose of this condition as may be necessary and shall allow inspection of the same by a duly authorized representative of the government and/or the Engineer in Charge and further shall furnish such other information/document as the Engineer in Charge may require from time to time.

(iii) The Contractor shall, within a period of 30 days of the imposition of any such further tax or levy, pursuant to the Constitution (forty Sixth Amendment) Act, 1982, give a written notice thereof to the Engineer in Charge that the same is given pursuant to this condition, together with all necessary information relating thereto." Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 11/29 In course of argument, Mr. Prabhat Ranjan, learned counsel representing the petitioner(s) submitted that till the date of filing of the writ application, the State Government had not provided for any mechanism to find out the amount payable as 'GST' on those works contract of the nature stated above, there was no mechanism as to who would be competent to deduct the amount payable under 'GST' and how the same shall be deposited in the government exchequer and would be refunded to the contractor and because of the inaction on the part of the government, the petitioners were required to deposit on recurring basis an amount of 12% on each and every bills without there being any stipulation as to how such amount so deposited shall be reimbursed.

It is also contended that the inaction of the State Government has a material bearing on the profit of the contractor inasmuch as an amount of 10% of the net value of the estimate is approved as contractor's profit but on account of 'GST' the contractors were being compelled to deposit an amount of 12% at GST which was never Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 12/29 contemplated under the Bihar VAT Act, 2005.

Attention of this court has also been drawn to the fact that the Water Resources Department in the Government of Bihar has formulated a modus operandi making provision of GST in the works contract and the Commercial Taxes Department has been requested to accord concurrence to the same but the Department has not accorded the concurrence as yet. It is, thus, his submission that this court should issue a direction to the respondents to delete Clause 35 and a consequential direction be issued to incorporate the provision for the reimbursement of the amount being collected in the form of GST after 01.07.2017. The petitioners have also prayed for a direction to the respondents to provide for the refund of the amount being paid/deposited under the GST from the various running accounts bills of the contractors. A consequential prayer has been made to issue a writ of mandamus to the respondents to revise the schedule of rates (in short 'SOR') of the 'SBD' so as to make it GST compliant.

For purpose of narrating the case of the petitioners, this court has taken the facts from the writ application being Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 13/29 CWJC No. 3288/2019. A counter affidavit has been filed in this writ application but it is only on behalf of the Executive Engineer, Flood Control Division, Karhagola, Katihar, Bihar (respondent no.8). In his counter affidavit he has stated hat so far as the work in the present writ application is concerned, it was completed on 25.03.2018 for value of Rs. 5174.09147 Lakhs and no GST has been deducted from the bill because the work was completed before implementation of the GST deduction at source. He has further taken a plea that in terms of Clause 35(ii) & (iii) of the 'SBD' the petitioner has not given any information regarding any extra tax being paid by him within a period of 30 days of the imposition of any such further tax or levy and no record or evidence has been provided by the petitioner.

As stated above, in this case since only the Executive Engineer has filed the affidavit, therefore, in order to take note of the stand of the Department of the Government, learned counsel for the State, Mr. Vikash Kumar, Ms. Archana Meenakshee and Mr. Kumar Alok have taken this court through the counter affidavit filed in Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 14/29 CWJC No. 1452/2019 on behalf of respondent Nos. 6 to 9. In this case, the issues raised by the petitioner are identical to the first writ application, however, it relates to an agreement which was executed after 01.07.2017 being 20/SBD-PMGSY of 2017-18 dated 28.08.2017 for a cost of Rs. 1,02,01,006.00 (rupees One Crore Two Lac One Thousand Six Only). Since the Module Bidding Document (in short 'MBD') in this case contains the same Clause 35 as appearing in the 'SBD', a similar contention has been raised on behalf of the petitioners.

While answering the contentions raised on behalf of the petitioners, learned counsel for the State has relied upon the counter affidavit filed on behalf of respondent nos. 6 to 9 in CWJC No. 1452/2019. It is stated that all the provisions of the 'SBD' are part and parcel of the agreement. Clause 13.3 of the 'SBD' states that "All duties, taxes, royalties and other levies payable by the Contractor under the Contract, or for any other cause, shall be included in the rates, prices and total Bid price submitted by the Bidder." According to the respondents, the petitioner if had any objection with regard to any of the provisions of Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 15/29 the agreement then he should have raised objection to the same at the time of execution of the agreement itself but having signed the agreement and executed the same, the prayer of the petitioner to direct the respondents to delete or add any Clause in the 'SBD'/ 'MBD' cannot be entertained. It is, thus, submitted that the writ applications, as framed, are not maintainable and are fit to be rejected.

As regards the implementation of the GST Act, the respondents have taken a stand that a Committee of the Rural Works Department, Government of Bihar has examined it's implication in the light of the guidelines issues by the National Rural Infrastructure Development Agency, Ministry of Rural Development, Government of India vide Circular No. GO21(117)-3201/FA dated 06.06.2018 (Annexure 'C' to the counter affidavit). It is further stated that in accordance with the said Circular dated 06.06.2018, Bihar Rural Road Development Agency, Rural Works Department, Government of Bihar (in short 'BRRDA') has vide letter No. 1059 dated 05.12.2018 issued under the signature of the Nodal Officer, circulated the aforesaid guidelines to all the Executive Engineers which Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 16/29 specifically provides for additional payment provision/clause. Since Annexure 'C' to the counter affidavit has been relied upon, this court thinks it just and proper to reproduce Annexure 'C' as under: -

National rural Infrastructure Development Agency Ministry of Rural Development, Government of India 15 NBCC Tower, 5th Floor, Bikaji Cama Place, New Delhi-110066 File No. NRRDA-GO(17)/32017-FA Dated; 06.06.2018 To, The Principal Secretary/Secretary of Nodal Departments of PMGSY (State/UT), Empowered Officers/CEOs & Chief Engineers of SRRDAs, General Managers Finance (NEAs), (All State).

Subject: Implementation of Goods and Service Tax-Works Contractor.

Sir/Madam,

1. Government of India has enacted the Goods and Services Act 2017 through out India w.e.f. 01.07.2017. The GST has subsumed vaious indirect Taxes of both the Central & State Government, such as Central Excise Duty, Service Tax, Central Sales Tax (CST/Works Contract Tax (WCT)/State Value Added Tax (VAT), Additional Custom Duty (CVD) and special Additional Duty (SAD) apart from Entry Tax and Octroi Charges etc.

2. The Standard Bidding Document (SBD) makes provisions about the taxes which directly relating to Contract Value. It incorporates that whenever the tax structure is changed during the ongoing contract and new law comes into force then the contractor has to be refunded the increased amount of taxes, if any and similarly, recovery is to be made from the contractor if the taxes have decreased.

3. On request of various States, seeking clarifications of GST and issuance of guidelines for future references, this office in consultation with Integrated Finance Division (IFD) of Ministry of Rural Development (MoRD) has worked out comprehensive guidelines and categorized all the projects under PMGSY into four different categories of A, B, C and D to enable the States to calculate additional tax burden.

4. The adoption and the consequent implication of GST under PMGSY will be on the following categories of works -

i. Works sanctioned, prior to 01.07.2017, under different phases of PMGSY and which are ongoing i.e. subsisting contracts (including the delayed projects, beyond the original intended completion date) under various stages of physical and financial progress (Category A) ii. Works sanctioned, after 01.07.2017, under different phases of PMGSY wherein GST has not been accounted for in the original Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 17/29 proposal/sanction and wherein Tenders have been completed. (Category B).

iii. Works sanctioned, after 01.07.2017, under different phases of PMGSY wherein GST has not been accounted for in the original proposal/sanction and for which tender process has not been initiated. (Category C).

iv. All new works proposed and yet to be proposed i.e. works which are in the pipeline under PMGSY. (Category D).

5. Following are the Guidelines suggested to be followed by all SRRDAs -

A. Category A i. The new Goods and Service Tax (GST) laws require that all invoices should show the value of supply and GST separately, and the value of supply will therefore, include non-GST taxes, which remain embedded in the input prices, such as taxes on petroleum products.

ii. The Project components under different major heads (like Earth, Sand, Aggregates, Steel, Bitumen etc.) are to be intimated by the Contractor, checked and confirmed by the competent authority.

iii. The major issue under GST regime is to identify the portion of the existing contract that will come under GST. Therefore, there is a need to cull out GST component of the existing contracts (i.e. the value of taxes subsumed under GST). iv. The benchmark date for this purpose will be 01.07.2017 i.e. GST will be applicable on the portion of the contracts that are being paid from 01.07.2017.

v. The value of the portion of the work not completed or not paid for as on 01.07.2017 shall be divided into two components. a. Value of work including taxes and duties such as Customs Duty, taxes on petroleum products and other non-VAT taxes that have not been subsumed into GST should be worked out. b. the balance will be the value of taxes subsumed into GST such as Central Excise Duty and VAT i.e. GST component. vi. Therefore, the value of subsumed taxes under GST needs to be separated out from the contracted amount to arrive at the value of work.

vii. The key issue is to estimate the value of subsumed tax carefully and as accurately as possible. For this purpose, an indicative Excel format is annexed for guidance. Model calculations are also attached herewith and states may workout similarly for all the ongoing works. Excel sheet indicates various project components which attract various types of taxes including ED, CST, VAT/WCT and other taxes which were already in the contract price as per the original contract. The same format can be used to compile the information for each ongoing project, taking into consideration the GST input tax credit available for the project. The assessment of subsumed shall be submitted by the contractor along with copies of invoices and statement of input taxes duly certified by a Chartered Accountant. It is responsibility of the contractor to furnish correct details of the subsumed taxes.

viii. Once the value of work sanction and GST taxes are arrived, the employer may enter into supplemental agreement with revised agreement value that will be original contracted value minus the value of subsumed tax arrived as above plus GST of 12%, i.e., the cost of the subsumed taxes factored in toe original Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 18/29 contract value is required to be deducted from the original contract price to arrive at the actual amount of "cost of the project". ix. The GST law allows the ITC (Input Tax Credit) under the existing Acts (VAT etc) to be carried forward under their Transitional Provisions. Therefore, Section 140 of the GST law in effect allow credit of all subsumed taxes paid by a taxable person on his inputs, including the Central Excise Duty embedded in the price of inputs.

x. Thus, the supplier gets ITC into the GST credit ledger through Transitional Provisions (including both the VAT and Central Excise Duty paid on the inputs).

xi. The contractor while raising their bill and tax invoice post- GST, will now collect GST as indicated above from the employer and will remit the same to the respective Government. The entire GST of the supply will have to be finally borne by the employer. xii. The contractor will have to pay GST on the value of work, which he will pay to the respective Government, partly using the ITC that represents the taxes that he has already paid through the inputs, and partly using cash collected from the procuring entity concerned.

xiii. Through this arrangement, the supplier also cannot claim to have incurred loss on account of embedded taxes that has been paid on the inputs.

B. Category B i. The works sanctioned after 01.07.2017, may be treated upon status of their work, as here under:

a. For works, which have been awarded and commenced on the field, action may be initiated as detailed in the Category A above.
b. For works, which have been awarded but not commenced may also be treated as above before commencement of the work.
ii. In cases, where tenders are initiated as per the existing SBD (Standard Bidding Document) norms, there should be no change in the evaluation criteria for selection of the bidders and bids shall be evaluated based on the criteria mentioned in the tender documents. However, after identification of the lowest bidder, it must be ensured that, all taxes subsumed under GST are carefully deducted to arrive at the value of works under the GST law, and the agreements should provide for payment of value of works plus applicable GST.
C. Category C i. In cases, where the sanctions have been obtained after 01.07.2017 and tenders are yet to be initiated, the rates to be quoted shall be exclusive of GST and GST of 12% will be added to the value offered by the bidders separately.

ii. The SBD may be modified to the above extent. iii. The Bill of Quantities (BoQ) shall also reflect prices offered by the bidder without GST and applicable GST separately.

iv. The States shall work out the departmental cost of the work without GST for the purpose of evaluation and comparison with rates offered by the bidders.

Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 19/29 D. Category D i. In cases of all new works to be proposed under PMGSY, the states shall prepare Schedule of Rate (SoR) after deducting the taxes subsumed under GST.

ii. The Detailed Project Reports shall be prepared based on this revised SoR and the state may add 12% GST to cost of the work to arrive at the overall cost of the work.

iii. In all such cases approval of SoR may be obtained from NRRDA as per existing practice.

6. Revision of Cost The States shall work out the impact of GST for all the works individually for all category of works indicated above and shall submit detailed proposals based on the same. Any cost excess that may be required shall be borne by MoRD and the state in the existing Fund sharing pattern of PMGSY as may be applicable to the State.

7. These instructions will not apply to cases were the proposals have been made with necessary GST component for which no revision of cost is required or permitted.

8. This has concurrence of IFD, MoRD vide diary dated 28.05.2018.

Yours sincerely, (Shamthi Priya S.) Director (F&A) Copy to:

1. JS (RC) & DG, NRIDA, Krishi Bhavan, New Delhi.
2. All Financial Controllers of Nodal Department of PMGSY.
3. Director (Tech)/Director (P-III)/Director (P-I,P-II) NRIDA
4. Dy. Secretary (RC Division) MoRD, Krishi Bhavan, New Delhi.
5. Dy. Secretary (IFD), MoRD, Krishi Bhavan, New Delhi.

Director (F&A) It is further stand of the respondents that Annexure 'C' has also been duly considered by the Committee headed by the Engineer-in-Chief in rural Works Department on 12.12.2018 and upon consideration the Schedule of Rates (in short 'SOR') has been revised. In this regard, reliance has been placed on letter no. 391 dated 29.01.2019 of the Engineer-in-Chief, Rural Works Department which has been enclosed as Annexure 'D' to the counter affidavit. In order Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 20/29 to have a ready reference of Annexure 'D' the same is being reproduced as under: -

^^fcgkj ljdkj xzkeh.k dk;Z foHkkx i=kad&eq0v0&4¼eq0½ fofo/k ¼dk;Z½&23&60@2018&391 vuq0 iVuk] fnukad%&29&1&2019 izs'kd] vfHk;ark izeq[k] xzkeh.k dk;Z foHkkx] fcgkj] iVukA lsok esa] la;kstd] jkT; Lrjh; vuqlwfpr nj fu/kkZj.k lfefr&lg& vfHk;ark izeq[k&lg&vij vk;qDr&lg&fo"ks'k lfpo] iFk fuekZ.k foHkkx] fcgkj] iVukA fo'k;%& xzkeh.k dk;Z foHkkx }kjk rS;kj fd;s x;s vuqlwfpr nj iqfLrdk ds vuqeksnu ds laca/k esa egk"k;] yksd fuekZ.k lafgrk ds fu;e 103 ,oa 103A esa vUrZfufgr izko/kku ds vkyksd esa MORD DATA BOOK esa fn, x, ekxZ funsZ"ku ,oa nj fo"ys'k.k ds vk/kkj ij vuqlwfpr nj iqfLrdk rS;kj fd;k x;k gSA blesa fofHkUu enksa esa mi;ksx dh tkus okyh lkexzh;ksa ,oa iz;qDr dh tkus okyh plant ,oa machinery dh nj jkT; Lrjh; vuqlwfpr nj fu/kkZfj.k lfefr }kjk fuxZr nj ds vuq:i gSA funs"kkuqlkj] vuqjks/k gS fd bl vuqlwfpr nj iqfLrdk ds jkT; vuqlwfpr nj fu/kkZj.k lfefr ls vuqeksfnr djus dh d`ik djsaA vuq0&;FkksDrA fo"oklHkktu g0v0@fnukad ¼lqHkk'k pUnz½ vfHk;ark izeq[k] xzkeh.k dk;Z foHkkx] fcgkj] iVukA** ^^fcgkj ljdkj xzkeh.k dk;Z foHkkx fnukad 12-12-2018 dks vfHk;ark] xzkeh.k dk;Z foHkkx] fcgkj] iVuk ds dk;kZy; d{k esa GST (Goods and Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 21/29 Service Tax) ds izko/kkuksa ds laca/k esa xzkeh.k dk;Z foHkkx ds vuqlwfpr nj lfefr dh lEiUu cSBd dh dk;Zokgh& mifLFkfr%& 1- Jh lqHkk'k pUnz] vfHk;ark izeq[k] xzkeh.k dk;Z foHkkx 2- Jh izoh.k dqekj Bkdqj] eq[; vfHk;ark&4 3- Jh deys"k pkS/kjh] eq[; vfHk;ark&3 4- Jh ;ksxs"oj ik.Ms;] eq[; vfHk;ark&2 5- Jh v:.k dqekj egrks] vfHk;ark izeq[k ds lfpo ¼izkoSf/kd½ 6- Jh Hkxor jke] v/kh{k.k vfHk;ark 7- Jh jkds"k jatu ik.Ms;] dk;Zikyd vfHk;ark 8- Jh latho dqekj] dk;Zikyd vfHk;ark 9- Jh lehj dqekj] dk;Zikyd vfHk;ark 10- Jh jRus"k flag] dk;Zikyd vfHk;ark 11- Jh f"ko izrki flag] lgk;d vfHk;ark 12- Jh d`'.kk izlkn] lgk;d vfHk;ark 13- Jh ;ksxsUnz HkkfV;k] lgk;d vfHk;ark 14- Jh Bkdqj izlkn dqekj] lgk;d vfHk;ark 15- Jh vkuUn izdk"k] lgk;d vfHk;ark 16- Jh eqds"k JhokLro] lgk;d vfHk;ark dk;Zokgh fofHkUu Lrjksa ij GST ds izko/kku ,oa Hkqxrku dk eqn~nk mBrk jgk gSA mDr ds vkyksd esa vkt fnukad 12-12-2018 dks vfHk;ark izeq[k dh v/;{krk esa foHkkxh; vuqlwfpr nj lfefr ds lnL;ksa ds chp fopkj foe"kZ fd;k x;kA 2- cSBd esa xzkeh.k fodkl foHkkx] Hkkjr ljdkj (M.O.R.D.) ds Standard Data Book ds laca/k esa Hkh ppkZ dh xbZA xzkeh.k dk;Z foHkkx esa mDr Standard Data Book ds vk/kkj ij fofHkUu enksa dk vuqlwfpr nj dks v| ru djus dh dkjZokbZ izfØ;k/khu gSA tcrd bls v|ru ugha fd;k tkrk gS rcrd GST dh izfØ;k fuEuor~ viuk;s tkus ds laca/k esa loZlEefr ls lfefr }kjk vuq"kalk dh x;h&
(i). MORD ds Standard Data Book esa tgkW Hkh overhead (OH) en dk izko/kku gS mlesa ls 4% gVk fn;k tk;A
(ii). fdlh Hkh material dk dksbZ GST (Goods Tax) ugha tksM+k tk;A
(iii). mijksDr dafMdk (i) ,oa (ii) dk vuqikyu djrs gq, ysoj nj] ;a=&la;a= dk Royality lfgr material ds nj] carriage, overhead ,oa contractor's profit dks lekfgr djrs gq, izR;sd dk;Z en dk nj fu/kkZfjr fd;k tk; rFkk bl fu/kkZfjr nj ds vk/kkj ij ;kstuk dk izkDdfyr jkf"k fu/kkZfjr dh tk;A
(iv). mijksDr dafMdk (iii) esa fu/kkZfjr izkDdfyr jkf"k ij Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 22/29 1% labour cess dk izko/kku izkDdfyr jkf"k esa fd;k tk;A
(v). mijksDr dafMdk (iii) esa fu/kkZfjr izkDdfyr jkf"k ij gh 12% GST (contractor service tax) dk izko/kku fd;k tk;A
(vi). ,djkjukek esa work Value, Labour Cess Value ,oa GST Value dk vyx&vyx mYys[k fd;k tk;A
(vii). GST ykxw gksus ds i"pkr dh vof/k esa tks dk;Z ixzfr ij gS vFkok lekIr gks pqds gSa vFkok GST ykxw gksus ds iwoZ fufonk vkeaf=r fd;k tk pqdk Fkk ,oa GST ykxw gksus ds i"pkr dk;Z vkoafVr gqvk gS] oSls dk;ksZa ds fy;s GST esa vUrj jkf"k dk Hkqxrku rcrd ugha fd;k tk;sxk tcrd fd laosnd }kjk GST dk Return nkf[ky ugha dj fn;k tkrk gSA blds i"pkr laosnd dk s GST dk Hkqxrku Claim ds ek/;e ls fd;k tk;A /kU;okn Kkiu ds lkFk cSBd dh dkjZokbZ lekIr dh x;h A g0v0@fn0 g0v0@fn0 Jh eqds"k JhokLro Jh vkuUn izdk"k Jh Bkdqj izlkn dqekj lgk;d vfHk;ark lgk;d vfHk;ark lgk;d vfHk;ark g0v0@fn0 g0v0@fn0 g0v0@fn0 Jh ;ksxsUnz HkkfV;k Jh d`'.kk izlkn] Jh f"ko izrki flag] lgk;d vfHk;ark lgk;d vfHk;ark dk;Zikyd vfHk;ark g0v0@fn0 g0v0@fn0 g0v0@fn0 Jh jRus"k dqekj] Jh lehj dqekj] Jh latho dqekj] dk;Zikyd vfHk;ark dk;Zikyd vfHk;ark dk;Zikyd vfHk;ark g0v0@fn0 g0v0@fn0 g0v0@fn0 Jh jkds"k jatu ik.Ms;] Jh Hkxor jke] Jh v:.k dqekj egrks dk;Zikyd vfHk;ark v/kh{k.k vfHk;ark vfHk;ark izeq[k ds lfpo ¼izkoSf/kd½ g0v0@fn0 g0v0@fn0 g0v0@fn0 Jh ;ksxs"oj ik.Ms; Jh deys"k pkS/kjh] Jh izoh.k dqekj Bkdqj eq[; vfHk;ark&2 eq[; vfHk;ark&3 vfHk;ark izeq[k&4 g0v0@fn0 Jh lqHkk'k pUnz] vfHk;ark izeq[k** In course of argument, Ms. Archana Meenakshee has submitted that once Clause-vii of the enclosure to Annexure 'D' is gone through it would be evident that the grievance of the petitioner has been taken care of and now the only thing is required to be done by the petitioner is to Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 23/29 claim the differential amount on account of 'GST' after filing of the GST return.

At this stage, Mr. Prabhat Ranjan, learned counsel for the petitioner has hasten to point out that on perusal of Annexure 'D', it would appear that the Engineer-in-Chief, Rural Works Department, Government of Bihar has forwarded the 'SOR' for approval to the State Level Committee of Schedule of Rates in Road Construction Department, Government of Bihar, which is yet to be approved, but, then learned counsel for the State, Ms. Archana Meenakshee submits that pursuant to Annexure 'D', the 'SOR' has already been formulated. A copy of which has been placed before this court.

Learned counsel for the State has drawn attention of this court towards the statements made in paragraph 11 & 12 of the counter affidavit, wherein it is stated that the 'GST' deduction by the Executive Engineer are deposited with the 'GST' authorities on behalf of the petitioners and due credit is given to the Contractors for the amount so deducted, therefore the petitioner can set off his liabilities from tax credit and if refund is due on the basis of the return Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 24/29 filed it will be granted by the 'GST' authorities. It is submitted that the grievance of the petitioner has, thus, already been redressed and in fact it is the petitioner who has not taken an appropriate steps as per the provisions made in the preceeding paragraphs. It is also stated that the petitioners may contact the concerned Executive Engineer/ departmental Authorities with his claim in accordance with the provisions made in this regard as any action or proceeding for payment of differential amount cannot be initiated without presentation of the claim by the petitioners.

On the last date when the matter was taken up for consideration this court recorded the submissions of the parties in the following terms: -

"Re.: CWJC No. 2734 of 2019

A counter affidavit on behalf of the Building Construction Department has been filed today. Let it be kept on the record.
Re.: CWJC No. 3288 of 2019 with analogous cases The matter has been heard again for some time. Mr. Prabhat Ranjan, learned counsel for the petitioner as well as learned counsel for the State namely, Vikash Kumar, Ms. Archana Meenakshee and Mr. Kumar Alok all have participated in course of argument. Mr. Rajesh Kumar Verma, learned Assistant Solicitor General on behalf of the Union of India is also present.
Mr. Prabhat Ranjan, learned counsel for the Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 25/29 petitioner has drawn attention of this court towards Annexure 'C' to the counter affidavit filed on behalf of respondent nos. 6 to 9 to submit that in fact the Government of India under Ministry of Rural Development has come out with a guideline for implementation of Goods and Service Tax (in short the 'GST') in the works contract matters. Annexure 'C' dated 06.06.2018 is the said guideline and according to the same the States are obliged to work out the impact of GST for all the works individually for all category of works which have been indicated in the said guideline.
It is his submission that in fact what has been suggested in Clause 'viii' saying that "once the value of work sanction and GST taxes are arrived, the employer may enter into supplemental agreement with revised agreement value that will be original contracted value minus the value of the subsumed tax arrived as above plus GST of 12%, i.e., the cost of the subsumed taxes factored in the contract value is required to be deducted from the original contract price to arrive at the actual amount of "cost of the project", is not being done by the State Government and in absence of the supplemental agreement with revised contract value the present confusion is still going on. He has also invited attention of this court towards paragraph '6' of the guideline which talks of 'revision of cost'.
He has further submitted that instead of taking the exercise as suggested in Annexure 'C' the Commercial Taxes Department has come out with letter no. 2594 dated 25.07.2017 (Annexure 'E' series) which does not clarify the issue.
Mr. Vikash Kumar, Ms. Archana Meenakshee and Mr. Kumar Alok, learned counsel for the State has taken a stand based on the statements made in the counter affidavit filed in CWJC No. 1452/2019. Paragraph 9, 10 & 11 of the counter affidavit have been referred to and it is submitted that in fact there is no difficulty in redressal of the grievance of the petitioner. It is submitted that in the cases where the contract work has been executed after 01.07.2017 and the value to be paid comes to Rupees Two Lakhs and Fifty Thousand and odd, in that case, the payment is to be made after deduction of 1% CGST Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 26/29 and 1% SGST with the supplier with effect from the date to be notified subsequently and for that reason the Commercial Taxes Department, Government of Bihar has come out with Notification dated

13.09.2018 published on 1st day of October, 2018. The said Notification is in terms of Section 51 of the GST Act. As regards the reimbursement of tax liabilities arising due to enactment of GST Act, it is stated that the said Act has elaborately dealt with the issue and directions have been issued to the Executive Engineers to entertain the claim of the petitioner and other contractors in the light of the aforesaid circulars and guidelines.

In course of argument, certain submissions have been made based on the Schedule of Rate (SOR). Copy of the SOR is, however, not on the record, and, therefore, it has been agreed at the bar that copy of the SOR showing the contract value arrived at in a work tendered prior to 01.07.2017 (pre-GST) and one SOR of the work tendered after 01.07.2017 (post-GST) be brought on record.

As prayed, let this matter be listed again on 5 th of July, 2019.

Learned counsel for the State Ms. Archana Meenakshee is requested to place on record a copy of the SOR (pre-GST and post-GST) after obtaining the same from the department when the matter will be further heard."

Today when the matters were called learned counsel for the State, Ms. Archana Meenakshee has produced before this court the two bound volumes of the 'SOR', one is showing the rate analysis prior to implementation of the 'GST' whereas another one contains the rate analysis after taking into consideration the 'GST' after 1st of July, 2017. It is evident from the 'SOR', copy of Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 27/29 which has been brought before this court, that now the implication of the 'GST' has been considered and after treating the effect of the 'GST' the total basic rate applicable after coming into force of the 'GST' has been fixed. Learned counsel for the petitioner(s) as well as State agree with formulation of the 'SOR' taking note of the effect of the 'GST' now no issue remains with regard to the implications of the 'GST' on the contract works executed subsequently i.e. after coming into force of the 'GST'.

Having heard learned counsel for the petitioner(s) in all these writ applications, learned respective counsel for the State as also learned Assistant Solicitor General for the Union of India, this court finds that initially when the writ application was filed the petitioner(s) had been complaining that they were being burdened to pay the 'GST' in respect of the works allotted to them on the basis of the 'SOR' which did not take care of the implication of the 'GST'. The rate of 'GST' or any other issue were not in question and learned counsel for the petitioners has reiterated before this court that his grievance is limited to payability of the differential amount, if any, arising out of and by virtue of Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 28/29 implementation of the 'GST'. At this stage, when Clause-vii of the minutes of the meeting held on 12.12.2018 which is part of Annexure 'D' to the counter affidavit of the State respondents in CWJC No. 1452/2019 has been brought to the notice of this court, and it has been shown that the grievance of the petitioners had in fact been redressed, learned counsel for the petitioners has agreed at the bar that if Clause (vii) of the minutes of the meeting of the Rural Works Department is followed by all other works department of the Government of Bihar, the grievance of the petitioners shall be taken to have been redressed. Learned counsel for the State are unanimous in their submission that the petitioners should not have any doubt with regard to the decision as contained in Clause (vii) of the minutes of the meeting of the Rural Works Department which has been enclosed with the letter as contained as contained in Annexure 'D' to the counter affidavit of the State respondents based on which the 'SOR' has already been revised.

In view of the above, this court is of the considered opinion that now nothing remains for Patna High Court CWJC No.1452 of 2019 dt.05-07-2019 29/29 adjudication by this court as the grievance of the petitioners as framed in these writ applications are to be taken to have been redressed.

These Writ Applications are, thus, disposed of in terms recorded hereinabove.

Let the bound copies of the 'SOR' (before GST and after GST) be kept on the record.

(Rajeev Ranjan Prasad, J) Rajeev/-

AFR/NAFR               AFR
CAV DATE
Uploading Date      10.07.2019
Transmission Date