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 0, Cited by 0]

Kerala High Court

Rds Project Ltd vs Indian Institute Of Science Of ... on 18 February, 2022

Author: P.V.Kunhikrishnan

Bench: P.V.Kunhikrishnan

                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
              THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
     FRIDAY, THE 18TH DAY OF FEBRUARY 2022 / 29TH MAGHA, 1943
                        WP(C) NO. 17855 OF 2021
PETITIONER:

          M/S.RDS PROJECT LTD
          HEAD OFFICE : 427, SOMDUTT CHAMBERS - II, 9, BHIKAJI
          CAMA PLACE, NEW DELHI - 110066., REGIONAL OFFICE AT
          SHIHAB THANGAL ROAD, PANAMPILLY NAGAR, KOCHI - 682 019,
          REPRESENTED BY ITS ASSOCIATE DIRECTOR, MR. AMIT
          VARGHESE JOSEPH, AGED 30 YEARS, S/O. DR. JOSEPH
          VARGHESE.
          BY ADVS.
          DEEPU THANKAN
          LAKSHMI SREEDHAR
          UMMUL FIDA


RESPONDENTS:

    1     INDIAN INSTITUTE OF SCIENCE
          EDUCATION AND RESEARCH, (IISER)
          MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551,
          REPRESENTED BY ITS REGISTRAR.
    2     THE DIRECTOR
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND RESEARCH,
          MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551.
    3     ENGINEER-IN-CHARGE
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND RESEARCH,
          MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551.
    4     REGISTRAR
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND RESEARCH,
          MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551.
    5     SUPERINTENDING ENGINEER
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND RESEARCH,
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                           2

         MARUTHUMALA P.O., VITHURA,
         THIRUVANANTHAPURAM - 695 551.
         BY ADV. MILLU DANDAPANI


         SENIOR ADVOCATE SMT.SUMATHI DANDAPANI FOR
         RESPONDENTS



     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 18.02.2022, ALONG WITH WP(C).5922/2021,
17708/2021 AND    CONNECTED CASES,   THE COURT   ON THE
SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                             3



        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
     THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 18TH DAY OF FEBRUARY 2022 / 29TH MAGHA, 1943
                 WP(C) NO. 5922 OF 2021
PETITIONER:

          M/S.RDS PROJECT LTD.
          HEAD OFFICE 427, SOMDUTT CHAMBERS-II, 9,
          BHIKAJI CAMA PLACE, NEW DELHI-110066,
          REGIONAL OFFICE AT SHIHAB THANGAL ROAD,
          PANAMPILLY NAGAR, KOCHI-682019, REPRESENTED
          BY ITS ASSOCIATE DIRECTOR, MR. AMIT
          VARGHESE JOSEPH, AGED 30 YEARS, S/O.
          DR.JOSEPH VARGHESE.
          BY ADVS.
          DEEPU THANKAN
          SMT.UMMUL FIDA
          SMT.LAKSHMI SREEDHAR


RESPONDENTS:

    1     INDIAN INSTITUTE OF SCIENCE EDUCATION AND
          RESEARCH(IISER), MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM-695 551, REPRESENTED BY
          ITS REGISTRAR.
    2     THE DIRECTOR,
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND
          RESEARCH, MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM-695 551.
    3     ENGINEER-IN-CHARGE,
          INDIAN INSTITUTE OF SCIENCE OF EDUCATION
          AND RESEARCH, MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM-695551
          BY ADVS.
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                             4

         SRI.MILLU DANDAPANI
         SMT.SUMATHY DANDAPANI (SENIOR)



      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 18.02.2022, ALONG WITH WP(C).17855/2021
AND   CONNECTED   CASES,   THE   COURT   ON   THE   SAME   DAY
DELIVERED THE FOLLOWING:
  WP(C) Nos.17855, 5922,
 17708 and 18219 of 2021

                              5



         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
     THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 18TH DAY OF FEBRUARY 2022 / 29TH MAGHA, 1943
                 WP(C) NO. 17708 OF 2021
 PETITIONER:

           M/S.RDS PROJECTS LTD.
           HEAD OFFICE:427, SOMDUTT CHAMBERS-II, 9,
           BHIKAJI CAMA PLACE, NEW DELHI 110 066
           REGIONAL OFFICE AT SHIHAB THANGAL ROAD,
           PANAMPILLY NAGAR, KOCHI 682 019, REP.BY ITS
           ASSOCIATE DIRECTOR, MR. AMIT VARGHESE
           JOSEPH, AGED 30 YEARS, S/O.DR. JOSEPH
           VARGHESE.
           BY ADVS.
           DEEPU THANKAN
           UMMUL FIDA
           LAKSHMI SREEDHAR


 RESPONDENTS:

     1     INDIAN INSTITUTE OF SCIENCE EDUCATION AND
           RESEARCH (IISER), MARUTHUMALA P.O.,
           VITHURA, THIRUVANANTHAPURAM 695 551,
           REPRESENTED BY ITS REGISTRAR
     2     THE DIRECTOR
           INDIAN INSTITUTE OF SCIENCE EDUCATION AND
           RESEARCH, MARUTHUMALA P.O., VITHURA,
           THIRUVANANTHAPURAM 695 551
     3     ENGINEER-IN-CHARGE
           INDIAN INSTITUTE OF SCIENCE EDUCATION AND
           RESEARCH, MARUTHUMALA P.O., VITHURA,
           THIRUVANANTHAPURAM 695 551
     4     ADDL.R4: CYNOSURE ELECTRIC COMPANY
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                                 6

             PVT.LTD., REPRESENTED BY JAYAKUMAR.N,
             MANAGING DIRECTOR,
             AMRUTHAM, Sexth1, 9/0273,
             THAMARAKULAM LANE, SANKAR ROAD,
             SASTHAMANGALAM,
             THIRUVANANTHAPURAM - 695 010
      5      ADDL.R5: JAYAKUMAR.N
             MANAGING DIRECTOR,
             CYNOSURE ELECTRIC COMPANY PVT.LTD.,
             REPRESENTED BY JAYAKUMAR.N,
             MANAGING DIRECTOR,
             AMRUTHAM, Sexth1, 9/0273,
             THAMARAKULAM LANE, SANKAR ROAD,
             SASTHAMANGALAM,
             THIRUVANANTHAPURAM - 695 010

             (ADDL.R4 & R5 IMPLEADED AS PER ORDER DATED
             18.02.2022 IN I.A.NO.1/2022)
             BY ADVS.
             SUMATHY DANDAPANI (SR.)
             S.K.ADHITHYAN
             MILLU DANDAPANI
             KEERTHI S. JYOTHI



          THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 18.02.2022, ALONG WITH WP(C).17855/2021
AND       CONNECTED   CASES,   THE   COURT   ON   THE   SAME   DAY
DELIVERED THE FOLLOWING:
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                             7



        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
    THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
FRIDAY, THE 18TH DAY OF FEBRUARY 2022 / 29TH MAGHA, 1943
                WP(C) NO. 18219 OF 2021
PETITIONER:

          M/S.RDS PROJECTS LTD.,
          HEAD OFFICE 427, SOMDUTT CHAMBERS-II 9,
          BHIKAJI CAMA PLACE, NEW DELHI - 110 066,
          REGIONAL OFFICE AT SHIHAB THANGAL ROAD,
          PANAMPILLY NAGAR, KOCHI - 682 019
          REPRESENTED BY ITS ASSOCIATE DIRECTOR,
          MR.AMIT VARGHESE JOSEPH, AGED 30 YEARS,
          S/O.DR.JOSEPH VARGHESE.
          BY ADVS.
          DEEPU THANKAN
          UMMUL FIDA
          LAKSHMI SREEDHAR
          RAJANANDHINI


RESPONDENTS:

    1     INDIAN INSTITUTE OF SCIENCE EDUCATION AND
          RESEARCH (IISER)
          MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551 REPRESENTED BY
          ITS REGISTRAR.
    2     THE DIRECTOR,
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND
          RESEARCH, MARUTHUMALA P.O., VITHURA,
          THIRUVANANTHAPURAM - 695 551.
    3     ENGINEER-IN-CHARGE
          INDIAN INSTITUTE OF SCIENCE EDUCATION AND
          RESEARCH, MARUTHUMALA P.O., VITHURA,
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                                 8

             THIRUVANANTHAPURAM - 695 551.
      4      REGISTRAR
             INDIAN INSTITUTE OF SCIENCE EDUCATION AND
             RESEARCH, MARUTHUMALA P.O., VITHURA,
             THIRUVANANTHAPURAM - 695 551.
      5      SUPERINTENDING ENGINEER
             INDIAN INSTITUTE OF SCIENCE EDUCATION AND
             RESEARCH, MARUTHUMALA P.O., VITHURA,
             THIRUVANANTHAPURAM - 695 551.
             BY ADVS.
             SMT.SUMATHY DANDAPANI (SENIOR)
             SRI.MILLU DANDAPANI



          THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 18.02.2022, ALONG WITH WP(C).17855/2021
AND       CONNECTED   CASES,   THE   COURT   ON   THE   SAME   DAY
DELIVERED THE FOLLOWING:
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                               9




               P.V.KUNHIKRISHNAN, J
          --------------------------------------
          WP(C) Nos.17855, 5922, 17708
                  and 18219 of 2021
          --------------------------------------
    Dated this the 18th day of February, 2022

                      JUDGMENT

These four writ petitions are filed by M/s.RDS Project Limited. All these cases are connected and therefore I am disposing these writ petitions by a common judgment.

2. In these writ petitions the main relief prayed by the petitioner is regarding the payment of bill amount for the work carried out by the petitioner.

It will be better to extract the prayers in these writ petitions. The prayers in W.P.(C)No.5922/2021 is extracted hereunder:

"(i) issue a writ of certiorari or any other appropriate writ or order, calling for the records leading to Exhibit P-12 and quash the same.
(ii) issue a writ of mandamus or any other writ or order or direction directing the respondents WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 10 to effect the payment of Exhibit P-7, 33 rd Running Account Bill forthwith;
(iii) issue a writ of mandamus or any other writ or order or direction declaring that the petitioner is not liable to renew the bank guarantee as demanded by the respondents after the expiry of the maintenance period and
(iv) pass such other orders as this Hon'ble Court deems, fit, proper and necessary in the circumstances of the case."[SIC]

3. W.P.(C)No.17855/2021 is filed challenging Ext.P21 show cause notice. The prayers in W.P. (C)No.17855/2021 is extracted hereunder:

"(i) issue a writ of certiorari calling for the records leading to Exhibit P-21 & P-17 and quash the same;
(ii) issue a writ of mandamus or any other writ or order declaring that the respondent has no authority to extend the validity of the contract without a request from the petitioner as per the terms of the contract;
(iii) Issue a writ of mandamus or any other writ or order declaring that the fourth respondent has no authority to issue show cause notice under clause 16 of the conditions of the contract with respect to the works of the Construction of Hostel WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 11 Blocks and Central Dining Hall for Indian Institute of Science of Education and Research (IISER), after the completion of the recorded in Exhibit P-5 and expiry of the maintenance period; and
(iv) pass such other orders as this Hon'ble Court deems, fit, proper and necessary in the circumstances of the case." [SIC]

4. The prayers in W.P.(C)No.17708/2021 is extracted hereunder:

"(i) issue a writ of mandamus or any other writ or order or direction directing the respondents to effect the payment of Exhibit P-6, Final bill and Exhibit P-7 & P-8 Escalation bills with respect of the work covered by Exhibit P1 NIT, forthwith;
(ii) issue a writ of mandamus declaring that the respondents cannot withhold the payments of the final bills stating the reason that the completion certificate are not issued in terms of the contract with respect to the works of the Construction of Hostel Blocks of Central Dining Hall for Indian Institute of Science, Education and Research (IISER) campus at Vithura, Thiruvananthapuram; and
(iii) pass such other orders as this Hon'ble Court deems, fit, proper and necessary in the circumstances of the case." [SIC] WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 12

5. W.P.(C)No.18219/2021 is filed challenging the second show cause notice which is produced as Ext.P24. The prayers in W.P.(C)No.18219/2021 is also extracted hereunder:

"(i) Issue a writ of certiorari calling for the records leading to Exhibit P-24 and quash the same;
(ii) Issue a writ of mandamus or any other writ or order declaring that the fourth respondent has no authority to issue show cause notice under clause 3 of the General Conditions of the Contract with respect to the works of the Construction of Hostel Blocks and Central Dining Hall for Indian Institute of Science Education and Research (IISER), after the completion of the recorded in exhibit P-5 and expiry of the maintenance period; and
(iii) pass such other orders as this Hon'ble Court deems, fit, proper and necessary in the circumstances of the case." [SIC]

6. When these writ petitions came up for consideration, the learned Senior counsel Smt.Sumathi Dandapani appearing for the respondents submitted that, if the petitioner has got any grievance, the petitioner can approach the WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 13 Disputes Redressal Forum as per Clause 25 of Ext.P4 in W.P.(C)No.18219/2021. Clause 25 says about the settlement of disputes and arbitration.

7. Today when the matter came up for consideration, the learned counsel appearing for the petitioner submitted that the petitioner submitted an application in tune with Clause 25 of Ext.P4 as evident by Ext.P26. The counsel submitted that, in the light of Ext.P26, these writ petitions can be closed referring the matter to the authority concerned as per Clause 25 of Ext.P4. The counsel also submitted that till then the show cause notice issued to the petitioner may be kept in abeyance.

8. On the other hand, the learned Senior counsel seriously opposed the 2 nd prayer. The Senior counsel submitted that the petitioner violated the terms of the contract and the prayer in Ext.P26 is only to release the bill amount and there is no other prayers in Ext.P26. Hence it is submitted that the WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 14 respondents are free to proceed with Ext.P24.

9. I considered the contentions of the petitioner and the respondents. I perused Ext.P24 and P26. Ext.P26 is the letter submitted by the petitioner to the 2nd respondent for settlement of disputes. Ext.P24 is only a show cause notice. The petitioner can submit explanation to the show cause notice and it will definitely take some time to conclude the proceedings based on Ext.P24. In the meanwhile, there can be a direction to the authority concerned to dispose of Ext.P26, within a time frame.

As per the terms of the contract itself, Ext.P26 is to be disposed of within 30 days. If that is the case, this Court can direct the authority concerned to consider Ext.P26 within 30 days and in the meanwhile the petitioner can submit reply to the show cause notice. Any decision based on the show cause notice will be subject to the decision in Ext.P26.

WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 15 Therefore, these writ petitions are disposed of in the following manner:

i. The competent authority among the respondents will dispose of Ext.P26, as expeditiously as possible, at any rate, within 30 days from the date of receipt of a copy of this judgment.
ii. The petitioner is free to submit the explanation to the show cause notice issued and any decision based on those show cause notice will be subject to the final decision in Ext.P26.
Sd/-
P.V.KUNHIKRISHNAN JUDGE DM WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 16 APPENDIX OF WP(C) 5922/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE NOTICE INVITING TENDER DATED 30.6.2014.
EXHIBIT P2 TRUE COPY OF THE WORK ORDER ISSUED BY THE FIRST RESPONDENT DATED 24.4.2015.
EXHIBIT P3 TRUE COPY OF THE AGREEMENT DATED 27.4.2015.

EXHIBIT P4 TRUE COPY OF THE CERTIFICATE ISSUED BY THE THIRD RESPONDENT DATED 2.3.2020.

EXHIBIT P5         TRUE   COPY   OF   THE   PERFORMANCE
                   CERTIFICATE     ISSUED    BY     THE

SUPERINTENDING ENGINEER OF THE FIRST RESPONDENT DATED 19.1.2021. EXHIBIT P6 TRUE COPY OF THE REQUEST MADE BY THE PETITIONER BEFORE THE DIRECTOR OF THE IISER DATED 31.7.2020. EXHIBIT P7 TRUE COPY OF THE LETTER ATTACHING THE 33RD RUNNING ACCOUNT BILL DATED 2.1.2020.

EXHIBIT P8 TRUE COPY OF THE LETTER ATTACHING THE FINAL BILL DATED 5.11.2020. EXHIBIT P9 TRUE COPY OF THE EMAIL COMMUNICATION DATED 29.7.2020. EXHIBIT P10 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 10.2.2021. EXHIBIT P11 TRUE COPY OF THE LETTER ISSUED BY THE PETITIONER DATED 12.2.2021. EXHIBIT P12 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 24.2.2021. EXHIBIT P13 TRUE COPY OF THE REPLY TO THE THIRD WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 17 RESPONDENT DATED 25.2.2021. EXHIBIT P14 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 26.2.2021. EXHIBIT P15 TRUE COPY OF THE REPLY BY THE PETITIONER TO THE THIRD RESPONDENT DATED 1.3.2021.

EXHIBIT P16 TRUE COPY OF THE MEMORANDUM OF PAYMENT IS RAR DATED 8.1.2020.

RESPONDENTS EXHIBITS:

EXHIBIT R3(A) TRUE COPY OF THE RELEVANT PAGES OF CONDITION OF CONTRACT DEALING WITH DEFINITION.
EXHIBIT R3(B)      TRUE COPY OF RELEVANT PORTION OF
                   CLAUSE    8   WHICH    DEALS WITH
                   COMPLETION      CERTIFICATE   AND
                   COMPLETION PLANS.
EXHIBIT R3(C)      TRUE COPY OF RELEVANT PORTION OF
CLAUSE 9 - PAYMENT OF FINAL BILL, CLAUSE 9A - PAYMENT OF CONTRACTOR'S BILL TO BANK.
EXHIBIT R3(D) TRUE COPY OF RELEVANT PAGES OF EXTRACT OF CLAUSE 17.
EXHIBIT R3(E) TRUE COPY OF RELEVANT EXTRACT IF 34(B) UNDER SPECIAL CONDITIONS OF CONTRACT.
EXHIBIT R3(F) TRUE COPY OF FORMAT OF COMPLETION CERTIFICATE.
EXHIBIT R3(G) TRUE COPY OF E-MAIL DATED 2.3.2020 SENT TO THE 3RD RESPONDENT BY THE PETITIONER.
EXHIBIT R3(H)      TRUE     COPY    OF     PERFORMANCE
                   CERTIFICATE        ISSUED        BY
                   SUPERINTENDING    ENGINEER    DATED
 WP(C) Nos.17855, 5922,
17708 and 18219 of 2021

                           18

                   19.01.2021.
EXHIBIT R3(I)      TRUE COPY OF COMMUNICATION FROM
LT.COL NAIR FOR ISSUING CERTIFICATE IN THE FORMAT ATTACHED.
EXHIBIT R3(J) TRUE COPY OF 18 GATE PASSES ISSUED IN DIFFERENT DATES IN THE YEAR 2019-2021.
EXHIBIT R3(K) TRUE COPY OF THE RELEVANT PAGES OF FULL TEXT OF CLAUSE 25.
EXHIBIT R3(L) TRUE COPY OF LETTER DATED 08.07.2020 ISSUED BY 3RD RESPONDENT TO THE PETITIONER.
EXHIBIT R3(M) TRUE COPY OF LETTER DATED 16.07.2020 ISSUED BY THE 3RD RESPONDENT TO THE PETITIONER.

EXHIBIT R3(N) TRUE COPY OF THE LETTER NO.RDS/TVM/IISER/PH-II DATED 07.08.2020 ISSUED BY THE PETITIONER TO THE 3RD RESPONDENT.

EXHIBIT R3(O) TRUE COPY OF LETTER NO.RDS/TVM/IISER/PH-II DATED 27.08.2020 SAID BY THE PETITIONER TO THE 3RD RESPONDENT.

EXHIBIT R3(P) TRUE COPY OF LETTER NO.IISER/T/W(C)/322/14-15 DATED 16.02.2021 ISSUED BY THE 3RD RESPONDENT TO THE PETITIONER. EXHIBIT R3(Q) TRUE COPY OF LETTER NO.RDS/TVM/IISER/PH-II THAT HAS BEEN GIVEN ON 19.02.2021 BY THE PETITIONER TO THE 2ND RESPONDENT. EXHIBIT R3(R) TRUE COPY OF LETTER DATED NIL SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT.

WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 19 APPENDIX OF WP(C) 17708/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE NOTICE INVITING TENDER DATED 30/6/2014 EXHIBIT P2 TRUE COPY OF THE WORK ORDER ISSUED BY THE FIRST RESPONDENT DATED 24.4.2015 EXHIBIT P3 TRUE COPY OF THE AGREEMENT DATED 27.4.2015 EXHIBIT P4 TRUE COPY OF THE CERTIFICATE ISSUED BY THE THIRD RESPONDENT DATED 1/1/2020 EXHIBIT P5 TRUE COPY OF THE PERFORMANCE CERTIFICATE ISSUED BY THE SUPERINTENDING ENGINEER OF THE FIRST RESPONDENT DATED 19.1.2021 EXHIBIT P6 TRUE COPY OF THE LETTER ATTACHING THE FINAL BILL DATED 5/11/2020 EXHIBIT P7 TRUE COPY OF THE COVERING LETTER DATED 12/3/2021 BY WHICH THE FINAL ESCALATION BILL FOR CIVIL WORKS SUBMITTED EXHIBIT P8 A TRUE COPY OF THE COVERING LETTER DATED 10/4/2021 BY WHICH THE FINAL ESCALATION BILL FOR ELECTRICAL WORKS WAS SUBMITTED.

EXHIBIT P9 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 10/2/2021 EXHIBIT P10 TRUE COPY OF THE LETTER ISSUED BY THE PETITIONER DATED 12.2.2021 EXHIBIT P11 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 24.2.2021 EXHIBIT P12 TRUE COPY OF THE REPLY OF THE THIRD WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 20 RESPONDENT DATED 25.2.2021 EXHIBIT P13 TRUE COPY OF THE LETTER OF THIRD RESPONDENT DATED 26.2.2021 EXHIBIT P14 TRUE COPY OF THE REPLY BY THE PETITIONER TO THE 2ND RESPONDENT RESPONDENT DATED 1/3/2021 EXHIBIT P15 TRUE COPY OF THE INTERIM ORDER DATED 9/4/2021 PASSED BY THIS HON'BLE COURT W.P.C.NO.5922/2021 EXHIBIT P16 TRUE COPY OF THE COMMUNICATION DATED 4/5/2021 EXHIBIT P17 TRUE COPY OF THE REPLY SENT BY THE PETITIONER DATED 5/5/2021 EXHIBIT P18 TRUE COPY OF THE COMMUNICATION MADE BY THE THIRD RESPONDENT DATED 20.7.2021 EXHIBIT P19 TRUE COPY OF THE REPLY SENT BY THE PETITIONER DATED 21/7/2021 EXHIBIT P20 TRUE COPY OF THE REPLY LETTER OF THE THIRD RESPONDENT DATED 27/7/2021 EXHIBIT P21 TRUE COPY OF THE REPLY SUBMITTED BY THE PETITIONER DATED 9.8.2021 EXHIBIT P22 TRUE COPY OF THE LETTER OF THE CPWD DATED 27/5/2021 WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 21 APPENDIX OF WP(C) 18219/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE NOTICE INVITING TENDER DATED 30/06/2014.

EXHIBIT P2 TRUE COPY OF THE WORK ORDER ISSUED BY THE FIRST RESPONDENT DATED 24/04/2015.

EXHIBIT P3 TRUE COPY OF THE AGREEMENT DATED 27/04/2015.

EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF THE GENERAL CONDITIONS OF THE CONTRACT 30/6/2014.

EXHIBIT P5 TRUE COPY OF THE COMPLETION CERTIFICATE ISSUED BY THE THIRD RESPONDENT DATED 01/01/2020.

EXHIBIT P6         TRUE   COPY   OF   THE   PERFORMANCE
                   CERTIFICATE     ISSUED    BY     THE

SUPERINTENDING ENGINEER OF THE FIRST RESPONDENT DATED 19/01/2021. EXHIBIT P7 TRUE COPY OF THE LETTER ISSUED BY THE CPWD DATED 27/05/2021.

EXHIBIT P8 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 10/2/2021. EXHIBIT P9 TRUE COPY OF LETTER ISSUED BY THE PETITIONER DATED 12/2/2021. EXHIBIT P10 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 24/02/2021. EXHIBIT P11 TRUE COPY OF THE REPLY OF THE 2ND RESPONDENT DATED 25/02/2021. EXHIBIT P12 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 26/02/2021. EXHIBIT P13 TRUE COPY OF THE REPLY BY THE PETITIONER TO THE 2ND RESPONDENT WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 22 DATED 1/03/2021.

EXHIBIT P14 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.C.NO.5922/2021 DATED 09/04/2021.

EXHIBIT P15 TRUE COPY OF THE COMMUNICATION BY THE RESPONDENTS DATED 04/05/2021. EXHIBIT P16 TRUE COPY OF THE REPLY SENT BY THE PETITIONER TO 2ND RESPONDENT DATED 05/05/2021.

EXHIBIT P17 TRUE COPY OF THE COMMUNICATION MADE BY THE THIRD RESPONDENT DATED 20/07/2021.

EXHIBIT P18 TRUE COPY OF THE REPLY SENT BY THE PETITIONER TO THE 2ND RESPONDENT DATED 21/07/2021.

EXHIBIT P19 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 27/07/2021.

EXHIBIT P20        TRUE COPY OF THE REPLY SUBMITTED BY
                   THE    PETITIONER   TO    THE   2ND

RESPONDENT DATED 09/08/2021. EXHIBIT P21 TRUE COPY OF THE SHOW CAUSE NOTICE ISSUED BY THE 4TH RESPONDENT DATED 28/08/2021.

EXHIBIT P22 TRUE COPY OF THE REPLY LETTER SUBMITTED BY THE PETITIONER TO THE 4TH RESPONDENT DATED 1/9/2021.

EXHIBIT P23        TRUE COPY OF THE INTERIM ORDER OF
                   THIS      HON'BLE    COURT     IN
                   W.P.C.NO.17855/2021         DATED
                   03/09/2021.
EXHIBIT P24        TRUE COPY OF THE SHOW-CAUSE NOTICE

ISSUED BY THE 4TH RESPONDENT DATED 31/08/2021.

EXHIBIT P25 TRUE COPY OF THE REPLY LETTER WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 23 SUBMITTED BY THE PETITIONER TO THE 4TH RESPONDENT DATED 06/9/2021. EXHIBIT P26 TRUE COPY OF THE LETTER SUBMITTED BY THE PETITIONER TO THE SECOND RESPONDENT DATED 15/02/2022. WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 24 APPENDIX OF WP(C) 17855/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE NOTICE INVITING TENDER DATED 30.06.2014.

EXHIBIT P2 TRUE COPY OF THE WORK ORDER ISSUED BY THE FIRST RESPONDENT DATED 24.04.2015.

EXHIBIT P3 TRUE COPY OF THE AGREEMENT DATED 27.04.2015.

EXHIBIT P4 TRUE COPY OF THE RELEVANT PAGES OF THE GENERAL CONDITIONS OF THE CONTRACT 30.06.2014.

EXHIBIT P5 TRUE COPY OF THE COMPLETION CERTIFICATE ISSUED BY THE THIRD RESPONDENT DATED 01.01.2020.

EXHIBIT P6         TRUE   COPY   OF   THE   PERFORMANCE
                   CERTIFICATE     ISSUED    BY     THE

SUPERINTENDING ENGINEER OF THE FIRST RESPONDENT DATED 19.01.2021. EXHIBIT P7 TRUE COPY OF THE LETTER ISSUED BY THE CPWD DATED 27.05.2021.

EXHIBIT P8 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 10.02.2021. EXHIBIT P9 TRUE COPY OF LETTER ISSUED BY THE PETITIONER DATED 12.02.2021. EXHIBIT P10 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 24.02.2021. EXHIBIT P11 TRUE COPY OF THE REPLY OF THE 2ND RESPONDENT DATED 25.02.2021. EXHIBIT P12 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 26.02.2021. EXHIBIT P13 TRUE COPY OF THE REPLY BY THE PETITIONER TO THE 2ND RESPONDENT WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 25 DATED 01.03.2021.

EXHIBIT P14 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.C.NO.5922/2021 DATED 09.04.2021.

EXHIBIT P15        TRUE COPY OF THE COMMUNICATION BY
                   THE     3RD   RESPONDENT     DATED
                   04.05.2021.
EXHIBIT P16        TRUE COPY OF THE REPLY SENT BY THE

PETITIONER TO 2ND RESPONDENT DATED 05.05.2021.

EXHIBIT P17 TRUE COPY OF THE COMMUNICATION MADE BY THE THIRD RESPONDENT DATED 20.07.2021.

EXHIBIT P18 TRUE COPY OF THE REPLY SENT BY THE PETITIONER TO THE 2ND RESPONDENT DATED 21.07.2021.

EXHIBIT P19 TRUE COPY OF THE LETTER OF THE THIRD RESPONDENT DATED 27.07.2021.

EXHIBIT P20        TRUE COPY OF THE REPLY SUBMITTED BY
                   THE    PETITIONER   TO    THE   2ND

RESPONDENT DATED 09.08.2021. EXHIBIT P21 TRUE COPY OF THE SHOW-CAUSE NOTICE ISSUED BY THE 4TH RESPONDENT DATED 28.08.2021.

EXHIBIT P22 TRUE COPY OF THE REPLY LETTER SUBMITTED BY THE PETITIONER TO THE 4TH RESPONDENT DATED 01.09.2021.

RESPONDENTS EXHIBITS:

EXHIBIT R4(A) TRUE COPY OF THE SUSPENSIION ORDER ISSUED TO THE 3RD RESPONDENT BEARING NO.IISER(T)/RO/18/2021 DATED 17.09.2021.
WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 26 EXHIBIT R4(B) TRUE COPY OF THE INTEGRITY AGREEMENT SIGNED BETWEEN THE 4TH RESPONDENT AND THE PETITIONER. EXHIBIT R4(C) TRUE COPY OF PRO-FORMA OF SCHEDULE APPENDED TO TENDER.
EXHIBIT R4(D) TRUE COPY OF THE LETTER DATED 19.02.2021 BEARING NO.RDS/TVM/IISER/PH-II.

EXHIBIT R4(E) TRUE COPY OF THE LETTER DATED NIL SUBMITTED BY THE PETITIONER TO THE RESPONDENTS.

EXHIBIT R4(F) CERTIFICATE DATED 02.03.2020 PRODUCED BY THE PETITIONER IN WP(C)5922 OF 2021 AS EXT.P4 BEARING NO.IISER-T/W(C)/322/14-15. EXHIBIT R4(G) EMAIL COMMUNICATION OF THE PETITIONER DATED 02.03.2020. EXHIBIT R4(G)(A) EMAIL COMMUNICATION OF THE PETITIONER DATED 19.01.2021. EXHIBIT R4(H) PRO-FORMA FOR OBTAINING PERFORMANCE CERTIFICATE TO BE APPENDED WITH TENDER AS AVAILABLE IN CPWD MANUAL. EXHIBIT R4(I) COPY OF THE FORMAT FOR ISSUANCE OF COMPLETION CERTIFICATE.

EXHIBIT R4(J) 18 NO.S OF GATE PASSES ISSUED TO THE PETITIONER BETWEEN 30.10.2019 TO 15.03.2021 FOR TRANSPORTING MATERIALS.

EXHIBIT R4(K) JUDGMENT OF THIS HON'BLE COURT DATED 08.09.2021 IN W.P.(C)12029 OF 2021.

EXHIBIT R4(L) TRUE COPY OF THE LETTER DATED 31.07.2020 ISSUED BY THE PETITIONER TO THE RESPONDENT BEARING NO.RDS/TVM/IISER/PH-II. WP(C) Nos.17855, 5922, 17708 and 18219 of 2021 27 EXHIBIT R4(M) TRUE COPY OF THE LETTER DATED 07.08.2020 ISSUED BY THE PETITIONER TO THE 3RD RESPONDENT BEARING NO.RDS/TVM/IISER/PH-II.

EXHIBIT R4(N) TRUE COPY OF THE LETTER DATED 16.07.2020 ISSUED BY THE RERSPONDENT TO THE PETITIONER BEARING NO.IISER-T/W(C)/322/14-15. EXHIBIT R4(O) TRUE COPY OF THE LETTER DATED 16.02.2021 ISSUED BY THE RERSPONDENT TO THE PETITIONER BEARING NO.IISER-T/W(C)/322/14-15.

//TRUE COPY// PA TO JUDGE