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 10, Cited by 0]

Telangana High Court

Veerannagari Laxma Reddy vs M/S. Indian Oil Corporation Limited on 29 July, 2025

            * THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR
                     + Writ Petition No.30566 of 2024
%       29.07.2025

#       Between:

Veerannagari Laxma Reddy
                                                                Petitioner
                                     Vs.

M/s.Indian Oil Corporation Limited,
Rep.by its Chairman and Director,
Having its registered office
At Indian Oil Bhavan, G-9, Ali Yavar Jung Marg,
Bandra (East), Mumbai and another.
                                                             Respondents


! Counsel for Petitioner               : Mr.R.N.Hemendranath Reddy,
                                         Sr.counsel
                                         Rep. Mr.Lohit Sannapaneni

^ Counsel for Respondents                  : Mr.Dominic Fernandes
                                             Standing Counsel


<GIST:

> HEAD NOTE:

? Cases referred
    1   (2019) SCC OnLine Pat 1225
    2   (2020) 16 SCC 489
    3   (2023) 19 SCC 1
                                 2



  THE HONOURABLE SRI JUSTICE N.V. SHRAVAN KUMAR

               Writ Petition No.30566 of 2024

ORDER:

The petitioner is aggrieved by the cancellation of his candidature for award of RO dealership under open category advertised on 28.06.2023 being communicated by respondent No.2 vide their communication through e-mail dated 14.10.2023. A consequential prayer is sought to declare that petitioner is fully eligible and qualified for appointment as Retail Outlet Dealer for the location at Sl.No.228 in Indian Oil Corporation Limited notice for appointment of Regular/Rural Retail Outlet dealerships in Telangana advertised on 28.06.2023 i.e., "on LHS from Kallakal to Medchal Bus Stop on NH 44".

2. Heard Mr.Hemendranath Reddy, learned senior counsel for the petitioners and Mr.Dominic Fernandes, learned standing counsel for Indian Oil Corporation appearing on behalf of respondents.

3. The facts giving rise to file the present writ petition are that on 28.06.2023, respondent No.1 issued a notice inviting applications for appointment of retail outlet dealerships across 3 various locations in Telangana, accompanied by a brochure outlining the eligibility criteria and selection procedure. The brochure classifies the sites into three categories: Corpus Fund Scheme Sites (CFS), Corporation Owned Sites (CC), and Dealer Owned Sites (DC). In respect of DC sites, the Guidelines mandate that the land offered by the applicant must be either owned or held under a registered lease valid for a period of 19 years and 11 months, commencing on or after the date of advertisement but not later than the date of application. In the present Writ Petition, the issue specifically concerns the Guidelines applicable to Dealer-Controlled (DC) sites, under the said category, the Petitioner had submitted his application.

4. The petitioner intending to establish an Indian Oil Corporation's Retail Outlet on NH-44 in Medchal Malkajgiri District, had entered into a registered lease deed dated 26.09.2023 for land admeasuring 1,719.65 sq.mts., in Sy.No.163/2/1/1/1/1, Yellampet Village, for a term of 21 years and submitted an application dated 07.10.2023, bearing Application No.IOC16966701753217 to the respondents, through the prescribed web portal for Retail Outlet Dealership identifying place situated on the left-hand side from Kallakal to 4 Medchal Bus Stop on National Highway 44, which is at Serial No.228 in the Indian Oil Corporation's Notice of Proposal to appoint Retail Outlet dealers in Telangana, advertised on 28.06.2023, by paying a non-refundable application fee of Rs. 10,000/-. The above said location is classified as DC site, hence the mode of selection is by way of draw of lots and that the petitioner was selected by draw of lots. The petitioner was provisionally selected as the sole eligible applicant and was communicated vide e-mail dated 12.06.2024 by the Respondent No.2 and vide another e-mail dated 12.06.2024, respondent No.2 directed the petitioner to remit Rs. 50,000/- towards Initial Security Deposit and upload specified self-attested documents. The Petitioner duly complied with the same and uploaded each and every self-attested document specified therein within the stipulated period of time. Thereafter, vide an e-mail dt.29.06.2024, respondent No.2 informed that their Land Evaluation Committee would visit and inspect the land offered by the petitioner on 09.07.2024 and requested the petitioner to be personally present at the location on the said day along with relevant land documents.

5

5. On 09.07.2024, respondents' Land Evaluation Committee carried out the land inspection in the Petitioner's physical presence and also verified the relevant land documents. Thereafter, respondent No.2 vide communication through e-mail dt.29.07.2024, informed the petitioner that their officers would carry out Field Verification of Credentials (FVC), for which the petitioner was requested to be present personally and produce the original documents for their verification. Accordingly, petitioner produced original Lease Deed bearing Doc.No.13847 of 2023 dt.26.09.2023 and other requisite documents for Field Verification of Credentials.

6. Thereafter, respondent No.2, vide e-mail dt.14.10.2024, informed that petitioner's candidature stood cancelled, as during the Field Verification of Credentials, petitioner failed to produce the original documents for verification by the Officers and the documents produced were varying with the documents submitted at the time of filling the application. The communication further enumerated few reasons for the cancellation of petitioner's candidature. One of the reasons is that the lease deed was registered on 26.09.2023, which is before the date of application dated 07.10.2023 and another 6 reason is that the term of the lease is 21 years, effective from 01.11.2023, which is after the date of application and as per the guidelines, applicant should offer lease land that is valid on or before the date of application.

SUBMISSIONS ON BEHALF OF PETITIONER:

7. Mr.Hemendranath Reddy, learned senior counsel for the petitioner would submit that the impugned communication dt.14.10.2024 vaguely outlines multiple reasons for cancelling the petitioner's candidature, however, the only purported reason for cancelling the petitioner's candidature for his appointment as Retail Outlet Dealer, as clarified in the counter affidavit filed on behalf of the respondents, is that the petitioner's lease deed dt.26.09.2023 is allegedly in violation of Clause 4(vi)(c) of the Guidelines, as the lease deed comes into effect after the date of petitioner's application. Clause 4 (vi) (c) of the Guidelines provides as follows:
"For Dealer Owned Sites ("B"/ "DC" Sites), the applicant should ensure that the land arranged by the applicant is either registered in the applicant's name or leased in favour of the applicant for a minimum period as advertised by respective oil company, as per terms of Letter of Intent (LOI). Investment will be made by the OMC towards 7 development facilities in the offered land only after compliance of the aforementioned, by the applicant. In case land is obtained on long term lease by the applicant, the lease should be valid till a period of 19 years 11 months from the date or after the date of advertisement but not later than the date of application."

8. It is further submitted that clause 4(vi)(c) provides that the lease deed shall be valid for a minimum period of 19 years 11 months from the date or after the date of advertisement but not later than the date of application. Admittedly the petitioner's lease deed was registered on 26.09.2023, which is after the date of advertisement i.e., 28.06.2023 and prior to the date of petitioner's application dt.07.10.2023. However, the respondent authorities cancelled the petitioner's candidature for appointment as Retail Outlet Dealer by misplacing their reliance on Clause 2 of the petitioner's lease deed dt.26.09.2023 which provides that the term of the lease shall be for a period of 21 years with effect from 01.11.2023 and contended that as the lease deed comes into effect on 01.11.2023, which is after the date of petitioner's application dt.07.10.2023, the lease deed is in violation of Clause 4 (vi) (c) of the Guidelines. 8

9. Learned senior counsel would further submit that the lease deed has to be read harmoniously as a whole and the said interpretation of respondents is entirely erroneous and misplaced, as the lease deed shall be read in its entirety and that Clause 2 of the lease deed shall not be read in isolation. It is submitted that Clause 7 of the lease deed, which deals with "Rental Holiday", categorically provides that the possession of the scheduled premises was delivered to the petitioner on the same day i.e., on 26.09.2023 and that the lessor agreed not to claim any rentals from the date of agreement till the date of commencement of the lease. When Clause 2 of the lease deed is read along with Clauses 6 & 7, it is manifestly clear that the possession of the scheduled premises was handed over to the petitioner on the date of registration of the lease deed i.e., 26.09.2023. However, parties mutually agreed that the lessor shall not claim any rents from the date of registration of lease deed till 01.11.2023. It is further submitted that the agreement with respect to rental holiday is an inter se agreement between the lessor and petitioner. However, the same does not indicate that the entire lease deed becomes effective only from 01.11.2023, as clause 7 categorically states that possession of 9 the scheduled premises was handed over to the petitioner on the date of registration of the lease deed itself, i.e., 26.09.2023.

10. Learned senior counsel further contends that when Clause 4(vi)(a) is read in conjunction with Clause 4(vi)(c), it becomes very evident that the crucial requirement is that possession of the offered land must vest with the applicant as on the date of application. In the present case, possession of the scheduled land was handed over to the petitioner on 26.09.2023, which is the date of execution and registration of the lease deed. Therefore, the lease became effective from that date, which is prior to the date of application, i.e., 07.10.2023.

11. In support of his submissions, learned senior counsel would rely on a judgment of the High Court of Bihar at Patna in Shankar Kumar Bhagat v. Indian Oil Corporation Limited 1, wherein the petitioner had a lease deed dated 18.12.2018, and possession of the land was delivered on the same day, although the lease term was stipulated to commence from the date of receipt of the petrol pump licence. The respondent/Indian Oil Corporation therein rejected the petitioner's candidature on the 1 2019 SCC OnLine Pat 1225 10 ground that the lease was not in accordance with Clause 4(v)(a) of the applicable guidelines, which required the land to be available with the applicant as on the date of application and to have a minimum lease of 19 years and 11 months from the date or after the date of advertisement, but not later than the date of application. It was held that that a document must be construed as a whole, giving effect to all its clauses in order to ascertain the intention of the parties. Consequently, the Court had set aside the impugned rejection of candidature by Indian Oil Corporation.

12. Further learned senior counsel would rely on a judgment of Madras High Court in M. Arun Kumar v. General Manager, Indian Oil Corporation Ltd., and would submit that while dealing with similar set of facts and interpreting analogous Guidelines, held that the terms of the brochure cannot be construed as if they are statutory provisions. The Court observed that a holistic reading of Clause 4 of the brochure leads to the clear conclusion that the essential requirement is for the applicant to have the land "available" as on the date of the application.

11

13. Learned senior counsel would submit that the impugned communication dated 14.10.2024 issued by respondent No.2 is in blatant violation of the principles of natural justice and no prior notice was issued, and no opportunity to offer explanation was afforded to the petitioner, despite his provisional selection for the Retail Outlet Dealership and that vide e-mail dated 12.06.2024, the petitioner was informed that he was the lone remaining eligible applicant and was accordingly provisionally selected for the dealership. Learned senior counsel further submits that this Court, in W.P.No.17536 of 2012, categorically held that valuable rights accrue to a person upon provisional selection and that any proposed cancellation must be preceded by notice and opportunity to respond, regardless of the strength of the grounds.

14. In the present case, no such notice was served, rendering the impugned communication dt.14.10.2024 as arbitrary and violative of the Principles of natural justice. It is further submitted that the lessor/Original Owner has executed a Rectification Deed dated 13.09.2024 in favour of the petitioner/lessee, whereby the commencement date of the lease 12 deed dated 26.09.2023 has been rectified to 01.10.2023 in lieu of the originally stated date i.e., 01.11.2023. This rectification places the petitioner in a more favourable position with respect to the eligibility criteria for consideration of his candidature as Retail Outlet Dealer. It is reiterated that the original commencement date of 01.11.2023, as reflected in the lease deed dated 26.09.2023, was specified solely for the limited purpose of rent collection. The rectification of the commencement date to 01.10.2023 is an inter se arrangement between the petitioner and the lessor, and does not alter the fact that possession was delivered, and the lease came into effect, on 26.09.2023. It is further submitted that even as per the e-mail communication dated 12.06.2024, there are no other eligible candidates for the subject location and the cancellation of the petitioner's candidature on a hyper-technical, erroneous, and illegal ground has caused irreparable loss and hardship to the petitioner for the purpose of establishment of a retail outlet. Questioning the same, the present writ petition is filed.

COUNTER OF RESPONDENTS:

15. A counter affidavit has been filed by respondent Nos.1 and 2 stating that on 12-06-2024 a selection e-mail was sent to 13 the petitioner and on 29.06.2024 an e-mail communication regarding Land Evaluation Committee (LEC) inspection was sent to the petitioner that the land would be inspected by the said committee on 09.07.2024 and accordingly LEC was completed.

After successful completion of LEC on 29.07.2024, the petitioner was informed vide email, to attend Field Verification Credentials (FVC) along with original documents. During the scrutiny of documents, it was found that the petitioner's leased land was with effect from a date post the application date and accordingly an email informing the cancellation of candidature was sent to the petitioner on 14.10.2024. It is further submitted that the lease deed was registered on 26.09.2023 which is before the date of application i.e. 07-10-2023 while the lease term is 21 years effective from 01-11-2023 which is after the date of application. As per the dealership guidelines the applicant applying under group 1 category should have a valid lease deed as on the date of application. Therefore the petitioner's candidature was rejected on 14.10.2024. It is relevant to submit that the dealer 'chayan' portal has a standard template for any email communication with the applicant. As per the standard template, any applicant that gets rejected at FVC stage the below said lines will be generated in mail.

14

"this is to inform that during the FVC, you failed to produce the original documents for verification by the officer/ the documents produced by you were at variance with the documents submitted/information given in the application"

This standardization is intended to ensure uniform communication and does not imply a lack of reasoning or application of mind by the Respondent in the decision-making process. Further specific reasons were also given in the very same email.

16. It is further submitted that respondent No.2, through their email dated 14.10.2024, duly informed the petitioner of the cancellation of their candidature, citing specific discrepancies as outlined in the said email. The reasoning outlined by respondent No.2 in their email dated 14.10.2024, stipulated the grounds for the cancellation of the petitioner's candidature:

(i) In the email dated 14-10-2024, the first reason provided was that the petitioner had failed to produce the original documents for verification by the Officers/the documents produced by the Petitioner were at variance with the documents submitted/information given in the application.
15
(ii) Another reason cited for the cancellation of the Petitioner's candidature was that the lease deed was registered on 26-09-2023, which is before the application date of 07-10-

2023, while the term of the lease, being for a period of 21 years, is effective only from 01-11-2023 which is after the application date as per Clause 2 of the Lease Deed dated 26-09-2023 i.e. Exhibit-5. The relevant portion of Clause No.2 of the Lease Deed is extracted hereunder:

"TERM"

The Term of Lease for the Schedule Premises shall be initially for a period of 21 (twenty one) years with effect from 01-11-2023 unless the lease is terminated earlier than such date pursuant to any of the provisions of this Agreement."

17. The petitioner's interpretation on Clause 4(vi)(c) of the guidelines provided in respondent No.1/Corporation's Brochure for DC Sites is misplaced, as the language of the clause unequivocally mandates that the lease deed must be effective prior to the application date, leaving no room for deviation. The relevant portion of Clause 4(vi)(c) is extracted hereunder:

"For Dealer owned sites ("B"/ "DC" sites), the applicant should ensure that the land arranged by the applicant is either registered in the applicant's 16 name or leased in favour of the applicant for a minimum period as advertised by respective oil company, as per terms of Letter of Intent (LOI). Investment will be made by the OMC towards development of facilities in the offered land only after compliance of the aforementioned, by the applicant. In case land is obtained on long term lease by the applicant, the lease should be valid till a period of 19 years 11 months from the date or after the date of advertisement but not later than the date of application." (emphasis added)

18. It is further submitted that as per the lease agreement under the head called "TERM" the clause stipulates that "the term of lease for schedule premises shall be initially for a period of 21 years with effect from 01.11.2023 unless the lease is terminated earlier than such date pursuant to any of the provisions of this agreement". Therefore it is clear that the lease is not effective before 01.11.2023 whereas application date is on 07.10.2023. It is further submitted that rejection of the candidature is as per dealership selection guidelines 4(vi)(a) which states that "the land should be available with the applicant as on date of application and should be minimum lease of 19 years 11 months from the date of advertisement but not later than the date of application". 17

19. This Court on 18.03.2025 has passed the following order:

"Learned counsel appearing for the petitioner would submit that the petitioner herein is provisionally selected for Retail Outlet Dealership and has remitted an amount of Rs.50,000/- towards initial security deposit. Now, the petitioner is aggrieved by the communication dated 14.10.2024 for cancellation of his candidature for Retail Outlet Dealership. He would further submit that they have entered into a registered lease deed dated 26.09.2023, which is before filing of application dated 07.10.2023 and the term of the lease is 21 years effecting from 01.11.2023, which is after the date of application.
Learned counsel appearing for the petitioner would submit that his date of application is 07.10.2023 and the date of lease is 26.09.2023, which is prior to the application. As such, there is no cogent reason for the respondents to cancel the petitioner's candidature for Retail Outlet Dealership.
In support of his contentions learned counsel appearing for the relied upon the decisions of Hon'ble Apex Court reported in Shankar Kumar Bhagat v. Indian Oil Corporation Limited (2019 SCC Online Pat 1225) and M. Arun Kumar v. General Manager, Indian Oil Corporation Limited (2020 SCC Online Mad 14940) and also the judgment of this Court in P. 18 Srinivasa Rao and others v. Indian Oil Corporation Limited and others (MANU/AP/0488/ 2016).

After arguing at length, learned senior counsel appearing for the petitioner requests to direct the respondents to verify whether the lease deed dated 26.09.2023 is subsisting as on today and that the petitioner is in physical possession of the subject land, which is technically feasible for the Retail Outlet Dealership.

In view of the said request and since the petitioner has already provisionally selected and that he has already paid an amount of Rs.50,000/- towards security deposit, which is still with the respondents, respondents shall conduct a field enquiry and by the next date of hearing make further submissions. It is made clear that respondent shall consider the lease agreement / entire documents in true spirit and verify with regard to the physical possession of the petitioner for the purpose of granting Retail Outlet Dealership.

List this matter on 25.03.2025 in the caption 'for orders'.

20. Thereafter, an affidavit has been filed by Senior Manager (RS), Secunderabad DO on behalf of respondent Nos.1 and 2 stating that as per directions of this Court, on 01.04.2025 a field enquiry was conducted and the committee report dated 19 01.04.2025 is enclosed along with the said affidavit. On 01.04.2025 i.e. on the date of the field enquiry, the petitioner had submitted a Rectification Deed dated 30.09.2024. The said Rectification Deed inter-alia rectified the lease commencing period from 01.11.2023 to 01.10.2023 and that rectifications of lease are only permitted as per Clause 4(vi)(b). However the petitioner's case does not fall under the said scenario and the said clause 4(iv)(b) is reproduced below:

"4(vi)(a)...
b) If the offered land is on long term lease, then the Lease agreement should have a provision to sub-

lease the offered land wherever the locations are advertised under Corpus Fund Scheme (CFS) and other Corporation Owned Sites ("A"/ "CC" sites) In case it is observed that the lease agreement for the land offered by the provisionally selected candidate does not have a provision to sub-lease the land, in such cases the provisionally selected candidate would be provided 21 days' time from the date of intimation through SMS/e-mail to make suitable amendment/addendum to the lease agreement and submit the same to the concerned OMC."

21. It is further submitted that as seen from the above, the applicant is required only in case of not having a sub-lease 20 clause which is primarily applicable for A-site/Corpus Funds Scheme sites, however, the applicant has applied for 'B Site/Dealer owned site'. A copy of committee report dated 01.04.2025 was filed along with the said affidavit wherein it is submitted that to carryout the full enquiry, the competent authority has nominated the committee and the members of the committee has proposed RO site at Sl.No.228 viz., ON LHS FROM KALLAKAL TO MEDCHAL BUS STOP ON NH 44 in advertisement dated 28.06.2023. In the report, it is observed with respect to the land documents including that of the lease deed No.13847 of 2024 dated 26.09.2023, rectification deed bearing No.11764 of 2024 dated 13.09.2024 and Encumbrance Certificate bearing statement No.192971485.

22. It was also noted that the said rectification deed was submitted on the date of visit i.e., on 01.04.2025 and that the committee has visited the site as mentioned in the lease deed No.13847 of 2024 dated 26.09.2023 and rectification deed bearing No.11764 of 2024 dated 13.09.2024 falling under Sy.No.163/2/1/1/1/1, Yellampet Village, Medchal Mandal, Medchal Malkajgiri District, Telangana State. The minimum plot dimensions required as per the advertisement are 35x35 meters 21 with area 1225 sq.mtrs. and the petitioner has offered the land with dimensions 40x38 meters with area 1520 sq.mtrs. Other than the terms of the lease deed dated 26.09.2023 for the other parameters like land in advertised area/stretch, the land dimensions as per the advertisement and the said land meeting NHAI norms and no median as per NH norms and other norms are found to be remarked as Yes. It was also observed in the said report that in the principal lease deed, lease commencing period was wrongly mentioned as 01.11.2023 instead of mentioning as 01.10.2023 as typographical error at the time of preparing document and the lessee requested the lessor herein to rectify the said error in the principal lease deed. The lessor has rectified the said error and both lessor and lessee declare that the commencing period of lease shall be from 01.10.2023 for a period of 21 years and monthly rental amount of Rs.45,000/- from 01.10.2023, Rs.47,250/- from 01.10.2026, Rs.49,650/- from 01.10.2029, Rs.52,150/- from 01.10.2032, Rs.54,800/- from 01.10.2035, Rs.57,500/- from 01.10.2038 and Rs.60,400/- from 01.10.2042 wherever it occurs in the principal lease deed and the rectifications has been carried out on 01.10.2024. The committee also referred to the rectification clause in 4(vi)(b) in the brochure which deals with rectification and under what 22 circumstances the rectification can be accepted. The committee therefore concluded that they have verified the documents submitted with the application and found that the petitioner is in possession of the site as has been offered through the application dated 07.10.2023 more particularly as shown under the lease as well as the rectification deed in Sy.No.163/2/1/1/1/1, Yellampet Village, Medchal Mandal, Medchal-Malkajgiri District, Telangana State.

SUBMISSIONS OF LEARNED STANDING COUNSEL:

23. Mr.Dominic Fernandes, learned standing counsel submits that the petitioner has made an online application bearing No.IOC16966701753217 on 07.10.2023 for retail outlet dealership and the registered lease deed dated 26.09.2023 of the petitioner is only effective from 01.11.2023. The candidature of the petitioner is rejected vide e-mail dated 14.10.2024 on the ground that the lease deed was effective from 01.11.2023 which is after the date of application. Learned standing counsel further submits that the lease deed submitted by the petitioner is in violation of Clause 4(vi)(a) and 4(vi)(c) for regular and rural retail outlet and the rectification deed dated 13.09.2024 was submitted by the petitioner on the date of Field Verification in 23 which the lease commencing period was rectified from 01.11.2023 to 01.10.2023 and the petitioner has suppressed the said fact in the writ affidavit. It is further submitted that rectifications are only permitted as per clause 4(vi)(b) and that the offered land is on long term lease, then the lease agreement should have a provision to sub-lease the offered land wherever the locations are advertised under Corpus Fund Scheme (CFS) and other Corporation Owned Sites (CC sites). In case, it is observed that the lease agreement for the land offered by the provisionally selected candidate does not have a provision to sub-lease the land, in such cases the provisionally selected candidate would be provided 21 days time from the date of intimation through SMS/e-mail to make suitable amendment/addendum to the lease agreement and submit that same to the concerned OMC. As such the petitioner is required to submit amended lease only in case of not having a sub-lease clause in the lease which is primarily applicable for 'A Site/Corpus Funds Scheme Sites', however, the applicant has applied for 'B Site/Dealer owned site'.
24. Learned standing counsel would further submit that in contractual matters, the scope of writ jurisdiction is very narrow 24 and this does not fall under the narrow compass to make the writ maintainable and that the author of the tender document is the best person to understand and appreciate its requirements.

Learned standing counsel, in support of his submissions, would rely on M/s.Agmatel India Pvt.Ltd., v. M/s.Resoursys Telecom and others. The relevant paragraph Nos.17 and 24 are extracted hereunder:

"17. The above-mentioned statements of law make it amply clear that the author of the tender document is taken to be the best person to understand and appreciate its requirements; and if its interpretation is manifestly in consonance with the language of the tender document or subserving the purchase of the tender, the Court would prefer to keep restraint. Further to that, the technical evaluation or comparison by the Court is impermissible; and even if the interpretation given to the tender document by the person inviting offers is not as such acceptable to the Constitutional Court, that, by itself, would not be a reason for interfering with the interpretation given.
24. The High Court, while supporting its process of reasoning, has referred to such principles which, with respect, we find entirely inapposite and beyond the periphery of the question involved in the present case. As noticed, in such matter of contracts, 25 the process of interpretation of terms and conditions is essentially left to the author of the tender document and the occasion for interference by the Court would arise only if the questioned decision fails on the salutary tests laid down and settled by this Court in consistent decisions, namely, irrationality or unreasonableness or bias or procedural impropriety.
24.1. In the case of Nabha Power Limited (supra), as referred by the High Court, this Court, while referring to the concept of 'Penta test' for 'business efficacy', made it clear that such a test and thereby reading an "implied term", would come in play only when the five conditions are satisfied.

Even in that case, the Court, while dealing with the question of reimbursement of cost incurred by the successful bidder/power supplier towards washing of coal in a power procurement project, analysed as to what charges would be payable by interpretation of all the terms of the contract and held the appellant entitled to certain charges as the formula for energy charges was clear. In the present case too, neither the High Court was reading any "implied term" in the past performance criterion nor NVS had done so. It is difficult to find any correlation of the decision in Nabha Power Limited (supra) to the case at hand or even to the analysis by the High Court.

24.2. The same aspects apply to the observations regarding 'contra proferentem rule' as 26 referred by the High Court with reference to the case of United India Insurance Company Limited (supra). The said rule was referred by this Court while not accepting the argument made on behalf of the insured and while observing that the said rule had no application, when the language of the relevant clauses was plain, clear and unambiguous. We may, however, observe that even from the extracted part of the principles related with the 'contra proferentem rule', as reproduced by this Court from the Halsbury's Laws of England, it is clear that the said rule was applied in the case of ambiguity in the insurance policy because the policies are made by the insurer and its ambiguity cannot be allowed to operate against the insured. This rule, in our view, cannot be applied to lay down that in case of any ambiguity in a tender document, it has to be construed in favour of a particular person who projects a particular view point. The obvious inapplicability of this doctrine to the eligibility conditions in a notice inviting tender could be visualised from a simple fact that in case of ambiguity, if two different tenderers suggest two different interpretations, the question would always remain as to which of the two interpretation is to be accepted? Obviously, to avoid such unworkable scenarios, the principle is that the author of the tender document is the best person to interpret its documents and requirements. The only requirement 27 of law, for such process of decision making by the tender inviting authority, is that it should not be suffering from illegality, irrationality, mala fide, perversity, or procedural impropriety. No such case being made out, the decision of the tender inviting authority (NVS) in the present case was not required to be interfered with on the reasoning that according to the writ Court, the product "Smart Phone" ought to be taken as being of similar category as the product 'Tablet'."

By making the aforesaid submissions, learned standing counsel eventually prayed to dismiss the writ petition.

ANALYSIS AND CONCLUSION

25. In the case on hand, the respondent authorities are the best judge of its own requirement in interpreting the documents. The respondent authorities in order to address the dealers at large in their 'chayan' portal has formulated a standard template in communicating with the dealers and accordingly the petitioner was informed as per the standard template which would be advertised by way of e-mail. In the counter affidavit, the said e- mail was reproduced which is extracted hereunder for sake of reference:

28

"this is to inform that during the FVC, you failed to produce the original documents for verification by the officer/the documents produced by you were at variance with the documents submitted/information given in the application."

26. At this juncture, it is also necessary to extract the conclusive portion of the committee report dated 01.04.2025 which is filed along with the affidavit of the respondents. The conclusion of the report reads as under:

"In view of the above background and the field visit, the committee concludes as follows:
"a. The committee has verified from the documents submitted with the application and found that the Applicant is in possession of the site as has been offered through the application dated 07.10.2023 more particularly as shown under the Lease as well as the rectification deed in survey number: 163/2/1/1/1/1, Yellampet Village, Medchal Mandal, Medchal Malkajgiri District, Telangana State.
b. It is observed that the Applicant has executed a Rectification Deed before the date of cancellation.
c. It is further observed that the Applicant has submitted an Encumbrance Certificate bearing statement no. 192971485 as on 01.04.2025 which 29 has a due mention of the Lease Deed as well as the rectification Deed on survey no. 163/2/1/1/1/1, Yellampet Village, Medchal Mandal. It has further been found that the land is unencumbered.
d. From the aforesaid, it can be observed that the physical possession of the land belongs to the applicant as on the date of field enquiry."

27. In Silppi Constructions Contractors v. Union of India and another 2, the Hon'ble Supreme Court held that scope of judicial review should be minimal in the matters relating to tenders and also held that authority floating the tender is the best judge of its requirements and, therefore, the court's interference should be minimal. The relevant paragraph Nos.7, 8, 13, 16, 20 and 25 is extracted hereunder for better understanding:

"7. In Tata Cellular vs. Union of India1, it was held that judicial review of government contracts was permissible in order to prevent arbitrariness or favouritism. The principles enunciated in this case are :
"94. .......
(1) The modern trend points to judicial restraint in administrative action.
2
(2020) 16 SCC 489 30 (2) The Court does not sit as a court of appeal but merely reviews the manner in which the decision was made.
(3) The Court does not have the expertise to correct the administrative decision. If a review of the administrative decision is permitted it will be substituting its own decision, without the necessary expertise which itself may be fallible. (4) The terms of the invitation to tender cannot be open to judicial scrutiny because the invitation to tender is in the realm of contract.

Normally speaking, the decision to accept the tender or award the contract is reached by process of negotiations through several tiers. More often than not, such decisions are made qualitatively by experts.

(5) The Government must have freedom of contract. In other words, a fair play in the joints is a necessary concomitant for an administrative body functioning in an administrative sphere or quasiadministrative sphere. However, the decision must not only be tested by the application of Wednesbury principle of reasonableness (including its other facts pointed out above) but must be free from arbitrariness not affected by bias or actuated by mala fides.

31

            (6)   Quashing        decisions   may        impose
     heavy        administrative       burden       on      the
     administration and lead to increased and
     unbudgeted expenditure."

     8. In Raunaq      International     Ltd.      vs.    I.V.R.

Construction Ltd.2, this Court held that superior courts should not interfere in matters of tenders unless substantial public interest was involved or the transaction was mala fide.

13. In Jagdish Mandal vs. State of Orissa7 it was held:

"22. Judicial review of administrative action is intended to prevent arbitrariness, irrationality, unreasonableness, bias and mala fides. Its purpose is to check whether choice or decision is made "lawfully" and not to check whether choice or decision is "sound". When the power of judicial review is invoked in matters relating to tenders or award of contracts, certain special features should be borne in mind. A contract is a commercial transaction. Evaluating tenders and awarding contracts are essentially commercial functions. Principles of equity and natural justice stay at a distance. If the decision relating to award of contract is bona fide and is in public interest, courts will not, in exercise of power of judicial 32 review, interfere even if a procedural aberration or error in assessment or prejudice to a tenderer, is made out. The power of judicial review will not be permitted to be invoked to protect private interest at the cost of public interest, or to decide contractual disputes. The tenderer or contractor with a grievance can always seek damages in a civil court. Attempts by unsuccessful tenderers with imaginary grievances, wounded pride and business rivalry, to make mountains out of molehills of some technical/procedural violation or some prejudice to self, and persuade courts to interfere by exercising power of judicial review, should be resisted. Such interferences, either interim or final, may hold up public works for years, or delay relief and succour to thousands and millions and may increase the project cost manifold........"

16. In Montecarlo vs. NTPC Ltd., it was held that where a decision is taken that is manifestly in consonance with the language of the tender document or subserves the purpose for which the tender is floated, the court should follow the principle of restraint. Technical evaluation or comparison by the court would be impermissible. The principle that is applied to scan and understand an ordinary instrument relatable to contract in other spheres has 33 to be treated differently than interpreting and appreciating tender documents relating to technical works and projects requiring special skills. The owner should be allowed to carry out the purpose and there has to be allowance of free play in the joints.

20. The essence of the law laid down in the judgments referred to above is the exercise of restraint and caution; the need for overwhelming public interest to justify judicial intervention in matters of contract involving the state instrumentalities; the courts should give way to the opinion of the experts unless the decision is totally arbitrary or unreasonable; the court does not sit like a court of appeal over the appropriate authority; the court must realise that the authority floating the tender is the best judge of its requirements and, therefore, the court's interference should be minimal. The authority which floats the contract or tender, and has authored the tender documents is the best judge as to how the documents have to be interpreted. If two interpretations are possible then the interpretation of the author must be accepted. The courts will only interfere to prevent arbitrariness, irrationality, bias, mala fides or perversity. With this approach in mind we shall deal with the present case.

25. That brings us to the most contentious issue as to whether the learned single judge of the 34 High Court was right in holding that the appellate orders were bad since they were without reasons. We must remember that we are dealing with purely administrative decisions. These are in the realm of contract. While rejecting the tender the person or authority inviting the tenders is not required to give reasons even if it be a state within the meaning of Article 12 of the Constitution. These decisions are neither judicial nor quasijudicial. If reasons are to be given at every stage, then the commercial activities of the State would come to a grinding halt. The State must be given sufficient leeway in this regard. The Respondent nos. 1 and 2 were entitled to give reasons in the counter to the writ petition which they have done."

28. In Tata Motors Limited v. Brihan Mumbai Electric Supply and Transport Undertaking (BEST) and others 3 the Hon'ble Supreme Court reiterated the principles as to whether the Courts should and should not interfere in contractual matters. The relevant paragraph No.50 reads as under:

"50. This Court being the guardian of fundamental rights is duty-bound to interfere when there is arbitrariness, irrationality, mala fides and bias. However, this Court has cautioned time and again that courts should exercise a lot of restraint while exercising their powers of judicial review in contractual or 3 (2023) 19 SCC 1 35 commercial matters. This Court is normally loathe to interfere in contractual matters unless a clear-cut case of arbitrariness or mala fides or bias or irrationality is made out. One must remember that today many public sector undertakings compete with the private industry. The contracts entered into between private parties are not subject to scrutiny under writ jurisdiction. No doubt, the bodies which are State within the meaning of Article 12 of the Constitution are bound to act fairly and are amenable to the writ jurisdiction of superior courts but this discretionary power must be exercised with a great deal of restraint and caution. The courts must realise their limitations and the havoc which needless interference in commercial matters can cause.

In contracts involving technical issues the courts should be even more reluctant because most of us in Judges' robes do not have the necessary expertise to adjudicate upon technical issues beyond our domain. The courts should not use a magnifying glass while scanning the tenders and make every small mistake appear like a big blunder. In fact, the courts must give "fair play in the joints" to the government and public sector undertakings in matters of contract. Courts must also not interfere where such interference will cause unnecessary loss to the public exchequer."

29. It is to be noted that petitioner was informed by respondent No.2 by communication dated 12.06.2024 stating that petitioner was held as lone applicant/lone remaining eligible applicant in the location under Group-I and has been provisionally selected and the award of dealership was subject to compliance of terms and conditions of the Corporation. It is 36 further to be noted that the petitioner has entered into a long term lease with his lessor only with a sole intention to setup retail outlet of Indian Oil Corporation in the proposed location. Learned standing counsel has not made any submissions with respect to the observations made in the committee report dated 01.04.2025. It is also pertinent to note that since the petitioner is provisionally selected and his candidature for award of RO dealership wherein lease deed document submitted by the petitioner was registered on 26.09.2023 which is before the date of application i.e., 07.10.2023 mentioning that the lease term is 21 years effective from 01.11.2023 which is after the date of application and that as per the guidelines, the applicant should offer land for lease on or before the date of application and accordingly petitioner's candidature was cancelled as such there is no case of arbitrariness, bias, irrationality and malafides in the cancellation of the petitioner's candidature for setting up of retail outlet.

30. Applying the law laid down in Silppi Constructions (supra 2) and Tata Motors Limited (supra 3), this Court is of the considered opinion that no mandamus can be issued to the respondent authorities and the e-mail communication dated 37 14.10.2024 cancelling the candidature of the parties for Award of Retail Outlet Dealership under open category advertised on 28.06.2023 warrants no interference. Accordingly, this writ petition stands dismissed.

31. However, the interpretation of terms and conditions in the lease agreement dated 26.09.2023 and rectification deed dated 13.09.2024 is essentially left open to the respondents to take a decision afresh in the light of the committee report dated 01.04.2025 submitted by the nominated committee members.

32. In view of the above cited judicial pronouncements and considering the facts and circumstances of the case, this writ petition stands dismissed with the above observations.

As a sequel, miscellaneous applications, if any pending, shall stand closed. There shall be no order as to costs.

________________________________ JUSTICE N.V. SHRAVAN KUMAR Date: 29.07.2025 Note: LR Copy to be marked.

mrm