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]

Delhi High Court

Ms. Rysa Infratech Pvt. Ltd vs Union Of India (Through Military ... on 28 February, 2023

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

                                                                                         2023/DHC/001466




                          $~6
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                 Date of Decision: 28th February, 2023
                          +                   W.P.(C) 2259/2023 and CM APPL. 8559/2023
                                 MS. RYSA INFRATECH PVT. LTD           ..... Petitioner
                                               Through: Ms. Risha Mittal, Advocate (M:
                                                        8826183610).
                                               versus

                                 UNION OF INDIA (THROUGH MILITARY ENGINEER
                                 SERVICES) & ANR.                         ..... Respondents
                                               Through: Mr. Vineet Dhanda, CGSC with Mr.
                                                        Kritagya Kait, Advocate for UOI.
                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The Petitioner-M/s. Rysa Infratech Pvt. Ltd is an enlisted contractor with the Military Engineer Services (MES), Government of India. It is engaged in construction of Pre-Engineered Building & Infrastructure Water & Wastewater Treatment Projects, Sewage Disposal and Water Distribution Network, Electro-mechanical utility services, Low Tension Electric Works and Incinerators.

3. The case of the Petitioner is that it has undertaken various projects for the MES. The said MES has various zones through which it operates and floats tenders for projects across the country. The Petitioner has been enlisted as a B-Class contractor and stated to have completed several projects for the MSE, particularly for Sewage Treatment Plant Tenders. Currently, the Petitioner is also undertaking various projects for the MES.

W.P.(C) 2259/2023 Page 1 of 5 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.03.2023 13:18:50

2023/DHC/001466

4. According to the Petitioner, a Work Load Return (hereinafter "WLR") is issued on a quarterly basis by each of the zones of the MES which records the names of all the contractors and gives a remark about the capacity of the contractor to take on more work load or not. It is on the strength and the basis of these WLRs, that further works are allotted to the enlisted contractors. The allocations of tenders on a regular basis depends upon the satisfactory performance of the contractor in the previous WLR by the various zones.

5. In the present petition, the grievance of the Petitioner is that for the quarter ending September, 2022, the MES Chennai Zone through the Director (Contracts) has published the WLR dated 29th November, 2022, where the Petitioner has been recorded as showing "Slow Progress". The Petitioner has challenged this adverse remark against it, which, according to the Petitioner could lead to it being disqualified and rendered ineligible for subsequent tenders issued by the MES.

6. It is the claim of the Petitioner is being deprived of the opportunity to bid for the following two Notice Inviting Tenders (NIT):

"(i) NIT for Modernization of Sewage Treatment Plant at HQ EAC(U), Shillong
(ii) NIT for Repair/Maint of RO Plant and STP At KWC Area Under GE(I) R&D Delhi."

7. Ms. Mittal, ld. Counsel for the Petitioner submits that the subsequent to this impugned WLR, the Petitioner had in fact, submitted a bid against the NIT for Modernisation of sewage treatment plant at headquarter in Shillong, EACU for which the Petitioner's bid has, in fact, being rejected as not W.P.(C) 2259/2023 Page 2 of 5 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.03.2023 13:18:50 2023/DHC/001466 fulfilling the eligibility criteria. According to the Petitioner, this shows that the impugned WLR is having an adverse impact on the Petitioner's business.

8. She further submits that in the WLRs of the previous quarters, the remarks of the Petitioner have been satisfactory and, in fact, a large number of projects have already been executed by the Petitioner successfully. Thus, it has been submitted that the Petitioner ought to be permitted to participate in the future tenders. It is also the case of the Petitioner that under the Manual of Contracts published by the MES, Section 33.2(b)(vii) and Section 33.2(b)(viii) requires a show cause notice to be issued to the Petitioner before any adverse remarks can be passed.

9. On the last date of hearing, i.e., 21st February, 2023, Mr. Vineet Dhanda, ld. CGSC had sought time to seek instructions in the matter. Today, he has handed across a communication dated 7th September, 2022 issued by the MES Goa through the Chief Engineer, Coast Guard to the Petitioner wherein a show cause has been issued to the Petitioner, as to why the Petitioner firm should not be banned for issuance of tenders in future due to persistent delays.

10. The reply to this letter on 9th September, 2022 given by the Petitioner shows that an assurance has been given by the Petitioner to complete the work in the stipulated period. This itself shows that the Petitioner had knowledge of the MES contemplating banning of the Petitioner for future tenders.

11. Heard. A perusal of a Manual of Contracts Section 33.2 shows that a proper show cause notice would have to be issued for any adverse remarks in the WLRs. The said Clause reads as under: -

W.P.(C) 2259/2023 Page 3 of 5 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.03.2023 13:18:50
2023/DHC/001466 "(vii) Show cause notices for proposed adverse remarks in work load returns shall be served by the Accepting Officer of Contracts latest by 10th of the last month of the quarter and copy of the same alongwith reply of, Contractors shall be enclosed with WLR by GE/CWE, while forwarding report to CE Zone, and by CE Zone to CE Command.
(viii) In the forwarding letter of the WLR to higher formation, there shall be specific mention that against the contractor who have then adversely remarked, necessary Show Cause Notices (SCNs) have been issued to the contractors, replies received from contractors and replies analysed before putting the adverse remark."

12. The documents which have been produced today, have been issued by MES Goa. According to the Petitioner, the non-performance leading to the adverse remarks relates to a project in Nagpur and not to the Goa related projects, though both belong to the Chennai Zone of MES. Be that as it may, ld. Counsel for the Petitioner also submits that the show cause notice is to be issued in a particular format, as given in the Manual of Contracts issued by the MES.

13. A perusal of the documents which have been placed on record today would show that the guidelines qua show cause notice require the Respondent to give a period of notice, the background for giving the show cause notice and the manner in which the reply is to be considered. In the present case, the adverse remarks have, admittedly, been incorporated without considering the reply given by the Petitioner firm or giving any hearing to the Petitioner.

14. The Court has perused the documents given by both the parties. It can be observed from the rejection of the Petitioner's bid for Shillong project, W.P.(C) 2259/2023 Page 4 of 5 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.03.2023 13:18:50 2023/DHC/001466 that the adverse remarks are in fact having a negative impact on the Petitioner business operations. Since the WLRs of the previous periods do not contain any adverse remarks, the Petitioner's representation dated 2nd December, 2022 which has been given for reconsideration of the WLR deserves to be considered by the Respondent.

15. The letter handed over today by ld. Counsel for the Respondent cannot accordingly constitute a show cause notice as per the Manual. Accordingly, it is directed that the representation dated 2nd December, 2022 be considered and a hearing be afforded, if so required, to the Petitioner. After the said process, a reasoned order be passed in respect of the adverse remarks against the Petitioner firm.

16. The said order shall be passed within a period of one month from today. Remedies of the Petitioner, if any, are left open in respect of the reasoned decision which is to be taken. Needless to add, the Court has not gone into the merits of the remarks given against the Petitioner.

17. The present petition is disposed of in the above terms along with all pending applications.

PRATHIBA M. SINGH JUDGE FEBRUARY 28, 2023 mr/am W.P.(C) 2259/2023 Page 5 of 5 Signature Not Verified Digitally Signed By:DEVANSHU JOSHI Signing Date:01.03.2023 13:18:50