Delhi High Court
Vishal Infrastructure Ltd. vs Union Of India And Ors. on 27 February, 2023
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
2023/DHC/001475
$~8
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 27th February, 2023
+ W.P.(C) 2007/2020
VISHAL INFRASTRUCTURE LTD. ..... Petitioner
Through: Mr. Sonal Kumar Singh, Mr. Suhel
Qureshi, Mr. Anish Jaipuriar,
Advocates. (M:9479482316)
versus
UNION OF INDIA AND ORS. ..... Respondents
Through: Ms. Amrita Prakash, CGSC. (M:
9818667963)
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J. (Oral)
1. This hearing has been done through hybrid mode.
2. The present petition challenges the impugned letter dated 15th April, 2015 issued by the Directorate General Married Accommodation Project ('DGMAC'). Vide the said letter, the contract bearing CA No. DG MAP/PH- II/PKG-23/A/14 of 2010-11 of the Petitioner for construction of dwelling units including allied services for officers JCOs/OR at Kirkee, awarded on 24th February, 2011, was terminated by the Respondent. In addition, vide the said letter, the Petitioner was also blacklisted in the following terms:
"1. Reference this office letter No 81970/MAP/PH- II/PKG-23/A/414/E8 dt 09 Feb F-9 2015 & your letter No VIL/Ho. Br/DGMAP/Kirkee/0961/2014-15 dt 24 Feb 2015. F- 21
2. Following parawise facts are brought out on your above cited letter, please :-
(a) Para 1 : Contract bearing CA NO. DG MAP/PH-
II/PKG-23/A/14 of 2010-2011, was awarded to you on Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 1 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07 2023/DHC/001475 24 Feb 2011 and not the CA No DGMAP/PH- II/PKG-
23/A/43 of 2010-2011 as mentioned in your letter.
(b) Para 2: Inspite of various notices issued to your firm from time to time, you did not make any efforts to accelerate the progress of the work and to achieve the target progress at site. Consequent to your failure to execute the work & to perform your contractual obligations, under the compelling circumstances, the contract, was cancelled vide. this office letter No 81970/MAP/PH-II/PKG-23/A/342/E8 dt 23 Sep 2013 wef 24 Sep 2013 in terms of Clause 48 of General Conditions of Contracts of the Contract Agreement.
Thereafter due to cancellation of the contract, "No contract cancelled" remarks were endorsed against your firm in the work Load Return for Q.E Dec 13 and the same was forwarded to E-in-C's Branch as per procedure vide this office letter No 81800/MAP/WLR/379/E8 dt 07 Mar 14.
Your contentions that after your representative dated 06 June 2014, WLR for Q.E. Mar 14 was amended and the adverse performance remarks against your firm, were removed, are not agreed to. Only corrective action to remove the discrepancy in the WLR, was taken by E- In-C's Branch Subsequently a corrective action was taken to correct the report. It is highlighted that there was no requirement of intimation to you firm as sufficient. Notices were issued to your prior to cancellation of the contract. The impugned action was taken in accordance with Para 1.16 (g) of Part-I of the MES Manual of contract, 2007. The said clause provides as under :-
"(g) Action on cancellation of contract:-
(i) As soon as a contract is cancelled on account of Contractor's defaults, the Accepting Officer of the contract shall immediately bring the same to the knowledge of the registering authority who shall examine the case for taking necessary action In terms of the 'Standardised Code' depending upon the merits of Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 2 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07 2023/DHC/001475 the case. Further his defaults shall Invariably be brought to the notice of other Zonal Chief Engineers by a separate letter immediately. This action shall be, beside Including the case in the quarterly work load return on contractors with clear direction against further issue of tenders to the said Contractor.
(b) Once a contract with a Contractor has been cancelled due to continued default in completing the works, no tenders shall issued by any MES formation either to the said Contractor or to any of his partners individually or to any of his allied firms, till clearance is obtained from E-In-C's Branch. In exceptional cases where the Command Chief Engineer considers that action against the Contractor in terms of the Standardised Code (or with-holding issue of further tenders) is not advisable, he should forward the case to E-in-C's Branch with his detailed recommendations for a decision. However, pending decision on such case from E- In-C's Branch, issue of tenders to the firm shall stand suspended.
It may seen that issue of tenders to your firm was stopped all over MES due to the aforementioned reasons only."
3. As per the Petition, the contract was awarded to the Petitioner in 2011 and the same was to be completed within 25 months i.e., by 9th April, 2013. Admittedly, the project was delayed and the case of the Petitioner was that the delay was due to the Respondents actions and inactions, because of which the progress of the work was slow. However, the Respondent argues to the contrary. Sometime in 2013-14, the Respondent stopped issuing tender forms to the Petitioner which raised the apprehension that the Petitioner had been suspended/ blacklisted and certain adverse remarks were also put qua the Petitioner. The Petitioner then filed writ petition being W.P.(C) 6076/2014 titled 'M/s Vishal Infrastructure ltd. v. Director general MAP Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 3 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07 2023/DHC/001475 and ANR' which was disposed of vide order dated 5th February, 2015 in the following terms:
"Mr Jain, learned ASG, says that an additional affidavit has been filed yesterday vide diary no. 63160. Notwithstanding that, learned ASG says that, without prejudice to the rights and contentions of the respondents, they will withdraw the Work Load Returns dated 06.06.2014 and 03.07.2014 with regard to the petitioner.
Learned ASG further submits that, they will issue a show cause notice to the petitioner within one week from today. It is also submitted by the learned ASG that the petitioner will be given an opportunity to file a reply and be heard in the matter in support of its case. Having regard to the above, Mr Garg, learned senior counsel for the petitioner, on instructions, says that the petition has, for the moment, worked itself out. He also undertakes that the petitioner will file a reply to the show cause notice within the time stipulated therein. same.
The petition and the application are, accordingly, disposed of based on the statement of the learned ASG. Needless to say, the entire exercise will be concluded, within eight weeks from today. In case the result of the adjudication is adverse to the interest of the petitioner, it will have the liberty to take recourse to an appropriate remedy, albeit in accordance with law."
4. The Petitioner was, accordingly, asked to file a reply to the show cause notice and the decision was to be taken by the Respondent. Thereafter, however, the show cause notice dated 9th February, 2015 was issued and the Respondent continued to ban the Petitioner from applying for further tenders. In the meantime, arbitral proceedings also ensued between the parties. The arbitral proceedings also continued to be delayed and the Petitioner who was losing out on various contracts with the Respondent, filed the present writ Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 4 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07 2023/DHC/001475 petition. Vide order dated 26th June, 2020, this Court had stayed the impugned order in the following terms:
"3. Though, the above submissions are refuted by the learned counsel for the respondents, the fact remains that the Impugned Order suspends issuance of tenders to the petitioner during the pendency of the arbitration proceedings. The arbitration proceedings have continued for an exceptionally long time, being almost six years, as the notice invoking arbitration agreement was issued by the petitioner in the year 2013. There has been substitution of the Arbitrator as well during such proceedings. The allegations against the petitioner are one of the failure to perform contract and do not pertain to any moral turpitude or any criminal offence.
4. Keeping in view the above circumstances, there shall be a stay on the operation of the Impugned Order during the pendency of the present petition."
5. Again, vide order dated 11th January, 2021, this Court had observed that the blacklisting order cannot continue indefinitely and the Respondents were to review the issue and place on record the decision in respect thereof.
6. Finally, the Respondent is stated to have taken a decision on 2nd February, 2022 by which the Petitioner has been again enlisted for the tenders of the Respondent. A copy of the letter dated 2nd February, 2022 which shows renewal of the enlistment for the period from 1st January, 2016 to 31st December, 2020 and 1st January, 2021 to 31st December, 2025 has been placed on record by ld. Counsel for the Respondent. In the meantime, the arbitral proceedings are also stated to have concluded and vide award dated 29 th December, 2021, the ld. Arbitrator held that the termination itself was invalid.
7. A perusal of the award dated 29th December, 2021 titled 'Vishal Infrastructure Ltd. v. UOI through Director General Married Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 5 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07 2023/DHC/001475 Accommodation Project' shows that the Arbitrator's clear finding in paragraph 338 is that the termination of contract was illegal and unjustified. The said paragraph is set out below:
"338. As set out above, the termination of the Contract was illegal and unjustified. Therefore, the Respondent had no right, whatsoever, to award any contract at the risk and cost of the Claimant."
8. The Arbitrator has also awarded damages in favour of the Petitioner. The said award is stated to be under challenge under Section 34 of the Arbitration and Conciliation Act,1996. However, in view of the fact that the termination itself has been held to be illegal and contrary to law, the blacklisting order would no longer survive. The same is accordingly, set aside. The Petitioner having been already enlisted by the Respondent, no further orders are needed to be passed in this matter. If, however, any order is passed in a Section 34 petition holding the termination to be valid, then the Respondent is free to proceed in accordance with law.
9. With these observations, the present petition, along with all pending applications, is disposed of.
PRATHIBA M. SINGH JUDGE FEBRUARY 27, 2023 dj/rp Signature Not Verified Digitally Signed W.P.(C) 2007/2020 Page 6 of 6 By:DEVANSHU JOSHI Signing Date:01.03.2023 15:04:07