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 4, Cited by 1]

Supreme Court of India

Manohar Lal Sharma vs Narendra Damodardas Modi on 14 December, 2018

Equivalent citations: AIRONLINE 2018 SC 1376, AIRONLINE 2018 SC 1256

Author: Ranjan Gogoi

Bench: K.M. Joseph, Sanjay Kishan Kaul, Ranjan Gogoi

                                               1


                             IN THE SUPREME COURT OF INDIA

                         CIVIL/CRIMINAL ORIGINAL JURISDICTION

                         WRIT PETITION [CRIMINAL] NO.225 OF 2018


          MANOHAR LAL SHARMA                              …. PETITIONER(S)

                                           VERSUS


          NARENDRA DAMODARDAS MODI 
          & ORS.                                          … RESPONDENTS(S)

                                             WITH

                                    W.P.(C) NO.1205/2018

                                   W.P. (CRL) NO.297/2018

                                   W.P. (CRL) NO.298/2018



                                     J U D G M E N T


          RANJAN GOGOI, CJI


          1.             The issues arising in this group of writ petitions, filed

          as Public Interest Litigations, relate to procurement of 36 Rafale

          Fighter   Jets   for   the   Indian   Airforce.       The   procurement   in
Signature Not Verified


          question, which has been sought to be challenged, has its origins
Digitally signed by
CHETAN KUMAR
Date: 2018.12.14
11:40:13 IST
Reason:
                                       2


in   the   post­Kargil   experience   that   saw   a   renewed   attempt   to

advance the strategic needs of the armed forces of the country.  


2.          As far back as in the month of June of the year 2001,

an   in­principle   approval   was   granted   for   procurement   of   126

fighter­jets   to   augment   the   strength   of   the   Indian   Airforce.

Simultaneously,   a   more   transparent   Defence   Procurement

Procedure (“DPP”) was formulated for the first time in the year

2002.    A robust ‘offset  clause’ was included in the DPP in the

year   2005   so   as   to   promote   Indigenisation   and   to   that   effect

Services   Qualitative   Requirements   (“SQRs”)   were   prepared   in

June 2006.  On 29th June 2007 the Defence Acquisition Council

(“DAC”)   granted   the   “Acceptance   of   Necessity”   for   the

procurement   of   126   Medium   Multi   Role   Combat   Aircrafts   (for

short   “MMRCA”)     including   18   direct   fly­away   aircrafts

(equivalent to a single squadron) to be procured from the Original

Equipment   Manufacturer   (“OEM”)   with   the   remaining   108

aircrafts to be manufactured by Hindustan Aeronautics Limited

(for short “HAL”) under licence, to be delivered over a period of 11

years from the date of signing.  The bidding process commenced

in August 2007.   Six (06) vendors submitted proposals in April,
                                       3


2008.     The   proposals   were   followed   by   technical   and   field

evaluations; a Staff Evaluation Report and a Technical Oversight

Committee Report.   All these were completed in the year 2011.

The commercial bids were opened in November, 2011 and M/s

Dassault   Aviation   (hereinafter   referred   to   as   “Dassault”)   was

placed   as   the   L­I   sometime   in   January   2012.     Negotiations

commenced   thereafter   and   continued   but   without   any   final

result.     In   the   meantime,   there   was   a   change   of   political

dispensation   at   the   centre   sometime   in   the   middle   of   the   year

2014. 


3.          According   to   the   official   respondents   negotiation

continued.   A process of withdrawal of the Request for Proposal

in relation to the 126 MMRCA was initiated in March 2015.  On

10th April, 2015 an Indo­French joint statement, for acquisition of

36   Rafale   Jets   in   fly­away   condition   through   an   Inter­

Governmental Agreement (hereinafter referred to as “IGA”), was

issued   and   the   same   was   duly   approved   by   the   DAC.       The

Request for Proposal for the 126 MMRCA was finally withdrawn

in June 2015.  Negotiations were carried out and the process was

completed after Inter­Ministerial Consultations with the approval
                                         4


of   the   Cabinet   Committee   on   Security   (for   short   “CCS”).     The

contract  along   with   Aircraft  Package  Supply   Protocol;  Weapons

Package   Supply   Protocol;   Technical   Arrangements   and   Offset

contracts   was   signed   in   respect   of   36   Rafale   Jets   on   23 rd

September, 2016.  The aircrafts were scheduled to be delivered in

phased manner commencing from October 2019.


4.           Things remained quiet until sometime in the month of

September, 2018 when certain newspapers reported a statement

claimed  to  have  been  made by the former President of France,

Francois Hollande, to the effect that the French Government were

left   with   no   choice   in   the   matter   of   selection   of   Indian   Offset

Partners and the Reliance Group was the name suggested by the

Government of India.   This seems to have triggered of the writ

petitions under consideration.  


      The first writ petition i.e. Writ Petition (Criminal) No.225 of

2018   has   been   filed   by   one   Shri   Manohar   Lal   Sharma,   a

practicing lawyer of this Court.   What is sought for in the said

writ petition is registration of an FIR under relevant provisions of

the   Indian   Penal   Code,   1860   and   a   Court   Monitored

Investigation.     The   further   relief   of   quashing   the   Inter­
                                       5


Governmental Agreement of 2016 for purchase of 36 Rafale Jets

has also been prayed for. 


            Writ Petition (Civil) No.1205 of 2018 has been filed by

one Shri Vineet Dhanda claiming to be a public spirited Indian.

The petitioner states that he was inspired to file the writ petition

being   agitated   over   the   matter   on   the   basis   of   the   newspaper

articles/reports.


            The third writ petition bearing Writ Petition (Criminal)

No.297   of   2018   has   been   filed   by   one   Shri   Sanjay   Singh,   a

Member of Parliament alleging illegality and non­transparency in

the   procurement   process.     The   said   writ   petition   seeks

investigation into the reasons for “cancellation of earlier deal” and

seeks a scrutiny of the Court into the alteration of pricing and,

above all, how a ‘novice’ company i.e. Reliance Defence came to

replace   the   HAL   as   the   Offset   partner.     Cancellation   of   Inter­

Governmental   Agreement   and   registration   of   an   FIR   has   also

been prayed for.  


            The   fourth   and   the   last   writ   petition   bearing   Writ

Petition   (Criminal)   No.298   of   2018   has   been   filed   by   Shri
                                       6


Yashwant Sinha, Shri Arun Shourie and Shri Prashant Bhushan

claiming to be public spirited Indians. They are aggrieved by non­

registration of FIR by the CBI pursuant to a complaint made by

them   on   4th  October,   2018   which   complaint,   according   to   the

petitioners,   disclose   a   prima  facie   evidence   of   commission   of   a

cognizable   offence   under   the   provisions   of   the   Prevention   of

Corruption Act, 1988. The prayer, inter alia, made is for direction

for   registration   of   an   FIR   and   investigation   of   the   same   and

submitting periodic status reports to the Court. 


5.          Adequate   Military   strength   and   capability   to

discourage and withstand external aggression and to protect the

sovereignty   and   integrity   of   India,   undoubtedly,   is   a   matter   of

utmost   concern   for   the   Nation.     The   empowerment   of   defence

forces   with   adequate   technology   and   material   support   is,

therefore, a matter of vital importance.


6.          Keeping in view the above, it would be appropriate, at

the   outset,   to   set   out   the   parameters   of   judicial   scrutiny   of

governmental  decisions   relating  to  defence  procurement  and  to

indicate   whether   such   parameters   are   more   constricted   than

what the jurisprudence of judicial scrutiny of award of tenders
                                       7


and   contracts,   that   has   emerged   till   date,   would   legitimately

permit.


7.          Parameters   of   judicial   review   of   administrative

decisions   with   regard   to   award   of   tenders   and   contracts   has

really developed from the increased participation of the State in

                                                 
commercial   and   economic   activity.     In  Jagdish   Mandal   vs.

 State   of   Orissa   and   Ors.  1  this   Court,   conscious   of   the

limitations   in   commercial transactions, confined its  scrutiny   to

the   decision   making   process   and   on   the   parameters   of

unreasonableness and mala fides.  In fact, the Court held that it

was   not   to   exercise   the   power   of   judicial   review   even   if   a

procedural   error   is   committed   to   the   prejudice   of   the   tenderer

since private interests cannot be protected while exercising such

judicial   review.     The   award   of   contract,   being   essentially   a

commercial   transaction,   has   to   be   determined   on   the   basis   of

considerations   that   are   relevant   to   such   commercial   decisions,

and this implies that terms subject to which tenders are invited

are not open to judicial scrutiny unless it is found that the same

have   been   tailor­made   to   benefit   any   particular   tenderer   or   a


1 (2007) 14 SCC 517
                                          8


class of tenderers. [See Maa Binda Express Carrier & Anr. Vs.

 North­East Frontier Railway & Ors. 2]


8.           Various   Judicial   pronouncements   commencing   from

                                3, all emphasise the aspect that
Tata Cellular vs. Union of India
                   

scrutiny   should   be   limited   to   the   Wednesbury   Principle   of

Reasonableness and absence of mala fides or favouritism. 


9.           We also cannot lose sight of the tender in issue.   The

tender   is   not   for   construction   of   roads,   bridges,   etc.     It   is   a

defence   tender   for   procurement   of   aircrafts.     The  parameter   of

scrutiny would give far more leeway to the Government, keeping

in mind the nature of the procurement itself.   This aspect was

even emphasized in Siemens Public Communication Networks

                                          4.  The triple ground
Pvt. Ltd. & Anr. Vs. Union of India & Ors.
                      

on   which   such   judicial   scrutiny   is   permissible   has   been

consistently held to be “illegality”, “irrationality” and “procedural

impropriety”.




2 (2014) 3 SCC 760
3 (1994) 6 SCC 651
4 (2008) 16 SCC 215
                                          9


10.            In Reliance Airport Developers (P) Ltd.  vs. Airports

 Authority of India & Ors. 5 the policy of privatization of strategic

national   assets   qua   two   airports   came   under   scrutiny.     A

reference   was   made   in   the   said   case   to   the   commentary   by

Grahame Aldous and John Alder in their book ‘Applications for

Judicial Review, Law and Practice’:

               “There   is   a   general   presumption
               against ousting the jurisdiction of   the   courts,
               so that statutory provisions which purport to
               exclude   judicial   review   are   construed
               restrictively.  There are, however, certain areas
               of   governmental   activity,   national   security
               being   the   paradigm,   which   the   courts   regard
               themselves   as   incompetent   to   investigate,
               beyond   an   initial   decision   as   to   whether   the
               Government's claim is bona fide. In this kind of
               non­justiciable   area   judicial   review   is   not
               entirely excluded, but very limited. It has also
               been  said   that   powers conferred by  the  royal
               prerogative   are   inherently   unreviewable   but
               since   the   speeches   of   the   House   of   Lords   in
               Council of Civil Service Unions Vs. Minister for
               the Civil Service  [1985 AC 374: (1984) 3 WLR
               1174   (HL):   (1984)   3   All   ER   935]   this   is
               doubtful.   Lords   Diplock,   Scaman   and   Roskili
               (sic.)6  appeared   to   agree   that   there   is   no
               general   distinction   between   powers,   based
               upon   whether   their   source   is   statutory   or
               prerogative   but   that   judicial   review   can   be
               limited   by   the   subject­matter   of   a   particular
               power,   in   that   case   national   security.  Many
               prerogative powers are in fact concerned with
               sensitive,   non­justiciable   areas,   for   example,
5 (2006) 10 SCC 1
6 To be read as ‘Roskill’
                                      10


            foreign   affairs,   but   some   are   reviewable   in
            principle, including where national security is
            not involved. Another non­justiciable power is
            the   Attorney   General's   prerogative   to   decide
            whether   to   institute   legal   proceedings   on
            behalf of the public interest."
                                            [emphasis supplied]


11.         It   is   our   considered   opinion/view   that   the   extent   of

permissible judicial review in matters of contracts, procurement,

etc. would vary with the subject matter of the contract and there

cannot be any uniform standard or depth of judicial review which

could be understood as an across the board principle to apply to

all   cases   of   award   of   work   or   procurement   of   goods/material.

The scrutiny of the challenges before us, therefore, will have to be

made   keeping   in   mind   the   confines   of   national   security,   the

subject   of   the   procurement   being   crucial   to   the   nation’s

sovereignty.  


12.         Adopting   such   an   approach,   on   10 th  October,   2018

when the  first two writ  petitions were initially listed before the

Court, the Court had specifically observed in its order that it is

proceeding in the matter by requiring the Government of India to

apprise the Court of the details of the steps taken in the decision­

making process notwithstanding the fact that the averments in
                                         11


the writ petitions were inadequate and deficient.  The Court had

also indicated that it was so proceeding in the matter in order to

satisfy itself of the correctness of the decision­making process.  It

was also made clear that the issue of pricing or matters relating

to technical suitability of the equipment would not be gone into

by   the   Court.     The   requisite   information   was   required   to   be

placed   before   the   Court   by   the   Government   of   India   in   sealed

cover.     Before   the   next   date   of   hearing   fixed   i.e.   31 st  October,

2018, the other two writ petitions came to be filed. 


13.          On   31st  October,   2018,   the   Court   in   its   order   had

recorded that in none of the writ petitions the suitability of the

fighter jets and its utility to the Indian Airforce had been called

into question.  Rather what was doubted by the petitioners is the

bona fides of the decision­making process and the price/cost of

the equipment at which it was proposed to be acquired.  


14.          Pursuant to the order dated 10th October 2018, a note

in   sealed   cover   delineating   the   steps   in   the   decision­making

process   was   submitted   to   the   Court   and   by   order   dated   31 st

October   2018   this   Court   had   directed   that   such   of   the

information   which   has   been   laid   before   the   Court,   which   can
                                       12


legitimately   be   brought   into   the   public   domain,   be   also   made

available to the petitioners or their counsels.  Details with regard

to  the  induction of  the  Indian Offset Partner (IOP), if any, was

also required to be disclosed.   The Court also directed that the

details   with   regard   to   pricing;   the   advantages   thereof,   if   any,

should also be submitted to the Court in a sealed cover. 


15.         It   is   in   the   backdrop   of   the   above   facts   and   the

somewhat constricted power of judicial review that, we have held,

would be available in the present matter that we now proceed to

scrutinise the controversy raised in the writ petitions which raise

three   broad   areas   of   concern,   namely,   (i)   the   decision­making

process; (ii) difference in pricing; and (iii) the choice of IOP.


Decision Making Process 


16.         The details of the steps in the decision­making process

leading to the award of the 36 Rafale fighter aircrafts’ order have

been set out in response to the order dated 10 th  October, 2018.

The Government states that the DPP 2002 has been succeeded

by periodical reviews in 2005, 2006, 2008, 2011, 2013 and 2016.
                                        13


The preamble to DPP has been referred to capture its essence,

which emphasises that –

             “Defence   acquisition   is   not   a   standard   open
             market   commercial   form   of   procurement   and
             has   certain   unique  features  such   as  supplier
             constraints,   technological   complexity,   foreign
             suppliers,   high   cost,   foreign   exchange
             implications   and   geo­political   ramifications.
             As   a   result,   decision   making   pertaining   to
             defence   procurement   remains   unique   and
             complex.”


It also states that – 


             “Defence   procurement   involves   long   gestation
             periods and delay in procurement will impact
             the preparedness of our forces.   The needs of
             the   armed   forces   being   a   non­negotiable   and
             an   uncompromising   aspect,   flexibility   in   the
             procurement   process   is   required,   which   has
             also been provisioned for.”


It   is   DPP   2013   which   is   stated   to   have   been   followed   in   the

procurement in question.

             It is no doubt true that paragraph 77 of the DPP 2013

reads as follows:

             “77. This procedure would be in supersession
             of   Defence   Procurement   Procedure   2011   and
             will come into effect from 01 June 2013.  There
             are,   however,   cases   which   would   be   under
             various   stages   of   processing   in   accordance
             with provision of earlier versions of DPP at the
                                       14


            time   of   commencement   of   DPP­2013.     The
            processing of these cases done so far under the
            earlier   procedure   will   be   deemed   to   be   valid.
            Only those cases in which RFP is issued after
            01 June, 2013, will be processed as per DPP­
            2013.”


In other words when it is stated that only those cases in which

RFP is issued after 1st  June 2013 will be processed as per DPP

2013, in this case where the RFP was issued much prior to 1 st

April   2013   and   it   was   withdrawn,   as   already   noted,   in   June

2015, a question may arise as to how it could be claimed that

DPP 2013 was followed.   We, however, also notice clause 75 of

DPP 2013 which reads as follows:


            “75.   Any   deviation   from   the   prescribed
            procedure will be put up to DAC through DPB
            for approval.”


17.         Also,   we   notice   that   the   official   respondents   have

sought support from paragraph 71 of the DPP 2013.   Para 71 of

DPP   2013,   in   respect   of   the   IGA   has   been   referred   to,   which

postulates   possibilities   of   procurement   from   friendly   foreign

countries, necessitated due to geo­strategic advantages that are

likely   to   accrue   to   the   country.     Such   procurement   would   not

classically   follow   the   Standard   Procurement   Procedure   or   the
                                       15


Standard Contract Document, but would be based on mutually

agreed   provisions   by   the   Governments   of   both   the   countries

based on an IGA, after clearance from the Competent Financial

Authority   (hereinafter   referred   to   as   “CFA”).     Of   the   total

procurement of about Rs.7.45 lakh crores since 2002 under DPP,

different   kinds   of   IGAs,   including   Foreign   Military   Sales   and

Standard Clauses of Contract account for nearly 40%.  With the

object of promoting indigenization, a robust offset clause is said

to   have   been   included   since   2005.     As   per   the   Defence   Offset

Guidelines   of   2013,   the   vendor/Original   Equipment

Manufacturer (hereinafter referred to as “OEM”) is free to select

its IOPs for implementing the offset obligation.


18.         As far as the endeavour to procure 126 fighter aircrafts

is   concerned,   it  has   been   stated that  the  contract  negotiations

could   not   be   concluded,   inter   alia,   on   account   of   unresolved

issues between the OEM and HAL.   These have been set out as

under:


            “i)   Man­Hours   that   would   be   required   to
            produce the aircraft in India: HAL required 2.7
            times   higher   Man­Hours   compared   to   the
            French   side   for   the   manufacture   of   Rafale
            aircraft in India.
                                       16




             ii)   Dassault   Aviation   as   the   seller   was
             required   to   undertake   necessary   contractual
             obligation   for   126   aircraft   (18   direct   fly­away
             and 108 aircraft manufactured in India) as per
             RFP   requirements.     Issues   related   to
             contractual   obligation   and   responsibility   for
             108   aircraft  manufactured in  India  could  not
             be resolved.”


19.          The   aforesaid   issues   are   stated   to   have   been

unresolved for more than three years.  Such delay is said to have

impacted the cost of acquisition, as the offer was with ‘in­built

escalation’   and   was   influenced   by   Euro­Rupee   exchange   rate

variations.     The   stalemate   resulted   in   the   process   of   RFP

withdrawal being initiated in March 2015.   In this interregnum

period, adversaries of the country, qua defence issues, inducted

modern   aircrafts   and   upgraded   their   older   versions.     This

included   induction   of   even   5th  Generation   Stealth   Fighter

Aircrafts of almost 20 squadrons, effectively reducing the combat

potential of our defence forces.  In such a situation, government­

to­government negotiations resulted in conclusion of the IGA for

the supply of 36 Rafale Aircrafts, as part of a separate process.

The requisite steps are stated to have been followed, as per DPP

2013.     An   INT7  was   constituted   to   negotiate   the   terms   and
7 Indian Negotiating Team
                                         17


conditions,   which   commenced   in   May   2015   and   continued   till

April 2016.     In this period of time, a total of 74 meetings were

held,   including   48   internal   INT   meetings   and   26   external   INT

meetings   with   the   French   side.     It   is   the   case   of   the   official

respondents that the  INT completed its negotiations and arrived

at   better   terms   relating   to   price,   delivery   and   maintenance,   as

compared   to   the   MMRCA   offer   of   Dassault.     This   was   further

processed for inter­ministerial consultations and the approval of

the   CCS   was   also   obtained,   finally,   resulting   in   signing   of   the

agreement.  This was in conformity with the process, as per para

72 of DPP 2013.


20.          The   petitioners,   on   the   other   hand,   seek  to   question

the very fulfilment of the prerequisites for entering into an IGA.

The Government of France, giving only a ‘Letter of Comfort’ and

not a ‘Sovereign Guarantee’ has been questioned. 


21.          It   is   a   say   of   the   petitioners   that   para   71   envisages

three eventualities, where the question of entering into an

IGA would arise, which have not arisen in the present case:
                                        18


(a)          Proven   technology   and   capabilities   belonging   to   a

friendly foreign country is identified by our Armed Forces while

participating in joint international exercises;


(b)          Large   value   weapon   system/platform   in   service   in   a

friendly foreign country is available for transfer or sale normally

at a much lesser cost; or


(c)          Requirement   of   procuring   a   specific   state­of­the­art

equipment/platform where the Government of the OEM’s country

might   have   imposed   restriction   on   its   sale   and   thus   the

equipment   cannot   be   evaluated   on   ‘No   Cost   No   Commitment’

basis.


22.          We have studied the material carefully.   We have also

had the benefit of interacting with senior Air Force Officers who

answered Court queries in respect of different aspects, including

that of the acquisition process and pricing. We are satisfied that

there   is   no   occasion   to   really   doubt   the   process,   and   even   if

minor deviations have occurred, that would not result in either

setting aside the contract or requiring a detailed scrutiny by the

Court.   We   have   been   informed   that   joint   exercises   have   taken
                                            19


place, and that there is a financial advantage to our nation.   It

cannot   be   lost   sight   of,   that   these   are   contracts   of   defence

procurement which should be subject to a different degree and

depth   of   judicial   review.     Broadly,   the   processes   have   been

followed.  The need for the aircrafts is not in doubt. The quality of

the   aircraft   is   not   in   question.     It   is   also   a   fact   that   the   long

negotiations for procurement of 126 MMRCAs have not produced

any   result,   and   merely   conjecturing   that   the   initial   RFP   could

have resulted in a contract is of no use.  The hard fact is that not

only was the contract not coming forth but the negotiations had

come practically to an end, resulting in a recall of the RFP.     We

cannot sit in judgment over the wisdom of deciding to go in for

purchase   of   36   aircrafts   in   place   of   126.     We   cannot   possibly

compel   the   Government   to   go   in   for   purchase   of   126   aircraft.

This is despite the fact that even before the withdrawal of RFP, an

announcement came to be made in April 2015 about the decision

to  go  in  only  for  36  aircrafts. Our  country cannot afford to be

unprepared/underprepared in a situation where our adversaries

are stated to have acquired not only 4 th Generation, but even 5th

Generation   Aircrafts,   of   which,   we   have   none.     It   will   not   be
                                        20


correct for the Court to sit as an appellate authority to scrutinize

each aspect of the process of acquisition.

 
23.          We may also note that the process was concluded for

36 Rafale fighter jet aircrafts on 23rd  September, 2016.   Nothing

was called into question, then.  It is only taking advantage of the

statement by the ex­President of France, Francois Hollande that

these   set   of   petitions   have   been   filed,  not   only   qua   the   aspect

which formed the statement, that is, the issue of IOPs but also

with respect to the entire decision­making process and pricing.

We do not consider it necessary to dwell further into this issue or

to seek clause­by­clause compliances. 

Pricing


24.          The   challenge   to   the   pricing   of   the   aircrafts,   by   the

petitioners, is sought to be made on the ground that there are

huge escalations in costs, as per the material in public domain,

as found in magazines and newspapers. We did initially express

our disinclination to even go into the issue of pricing.  However,

by a subsequent order, to satisfy the conscience of the Court, it

was   directed   that   details   regarding   the   costs   of   the   aircrafts

should also be placed in sealed covers before the Court.
                                       21




25.         The   material   placed   before   us   shows   that   the

Government   has   not   disclosed   pricing   details,   other   than   the

basic price of the aircraft, even to the Parliament, on the ground

that   sensitivity   of   pricing   details   could  affect  national   security,

apart from breaching the agreement between the two countries.

The   pricing   details   have,   however,   been   shared   with   the

Comptroller   and   Auditor   General   (hereinafter   referred   to   as

“CAG”),   and   the   report   of   the   CAG   has   been   examined   by   the

Public Accounts Committee (hereafter referred to as “PAC”).  Only

a redacted portion of the report was placed before the Parliament,

and is in public domain.    The Chief of the Air Staff is stated to

have   communicated   his   reservation   regarding   the   disclosure  of

the pricing details, including regarding the weaponry which could

adversely affect national security.   The pricing details are stated

to be covered by Article 10 of the IGA between the Government of

India   and   the   Government   of   France,   on   purchase   of   Rafale

Aircrafts, which provides that protection of classified information

and material exchanged under the IGA would be governed by the

provisions   of   the   Security   Agreement   signed   between   both   the

Governments on 25th January, 2008.  Despite this reluctance, the
                                        22


material   has   still   been   placed   before   the   Court   to   satisfy   its

conscience. 


26.          We   have   examined   closely   the   price   details   and

comparison   of   the   prices   of   the   basic   aircraft   along   with

escalation costs as under the original RFP as well as under the

IGA.     We   have   also   gone   through   the   explanatory   note   on   the

costing, item wise.  

Suffice   it   to   say   that   as   per   the   price   details,   the   official

respondents   claim   there   is   a   commercial   advantage   in   the

purchase   of   36   Rafale   aircrafts.   The   official   respondents   have

claimed   that   there   are   certain   better   terms   in   IGA   qua   the

maintenance and weapon package.   It is certainly not the job of

this   Court   to   carry   out   a   comparison   of   the   pricing   details   in

matters like the present.  We say no more as the material has to

be kept in a confidential domain. 

      
Offsets


27.          The issue of IOP is what has triggered this litigation.

The   offset   contract   is   stated   to   have   been   governed   by   the

Defence Offset Guidelines of DPP 2013.  Two of the said contracts
                                       23


were   signed   with   Dassault   and   M/s   MBDA   Missile   Systems

Limited on 23rd September, 2016, the same day on which the IGA

was   signed   between   the   Government   of   India   and   the

Government of France.  These are the French industrial suppliers

of the Aircraft package and Weapon Package respectively.  There

are stated to be no offset obligations in the first three years, but

the   offset   obligations   are   to   commence   from   October   2019

onwards. 


28.          The   complaint   of   the   petitioners   is   that   the   offset

guidelines contemplate that the vendor will disclose details about

the Indian Offset partner however, in order to help the business

group   in   India   in   question,   an   amendment   was   carried   out   in

paragraph 8 of the Offset Guidelines that too with retrospective

effect.     By   virtue   of   the   said   amendment   it   is   contended   that

cloak of secrecy is cast about the Offset partner and the vendor is

enabled to give the details at a much later point of time.   It is

contended,   however,   that   other   provisions   of   the   Offset

Guidelines   remain   unamended,   and,   therefore,   Government

cannot pretend ignorance about the Indian Offset partner as has

been done in the affidavit filed.   It is complained that favouring
                                          24


the   Indian   business   group   has   resulted   in   offence   being

committed under the Prevention of Corruption Act.  


29.          As   per   clause   8   of   DPP   2013,   dealing   with   the

processing of offset proposals, it has been stated in clause 8.2 as

under:


             “8.    Processing of Offset Proposals

             8.2 The   TOEC8  will   scrutinize   the   technical
             offset   proposals   (excluding   proposals   for
             Technology Acquisition by DRDO as per para
             8.3)   to   ensure   conformity   with   the   offset
             guidelines.   For this purpose, the vendor may
             be advised to undertake changes to bring his
             offset   proposals   in   conformity   with   the   offset
             guidelines.     The   TOEC   will   be   expected   to
             submit   its   report   within   4­8   weeks   of   its
             constitution.”


30.          It has been categorically stated that the vendor/OEM

is   yet   to   submit   a   formal   proposal,   in   the   prescribed   manner,

indicating the details of IOPs and products for offset discharge.  A

press   release   in   the   form   of   a   ‘Clarification   on   Offset   Policy’,

posted on 22nd September, 2018 has also been placed before us.

Inter alia, it states that the Government reiterates that it has no

role to play in the selection of the IOP.  As per the Defence Offset

8 Technical Offset Evaluation Committee
                                       25


Guidelines, the OEM is free to select any Indian company as its

IOP.   A joint venture is stated to have come into being between

Reliance Defence and Dassault in February 2017, which is stated

to be a ‘purely commercial arrangement’ between the two private

companies.  Media reports of February 2012 are stated to suggest

that   Dassault,   within   two   weeks   of   being   declared   the   lowest

bidder   for   procurement   of   126   aircrafts   by   the   previous

Government,   had   entered   into   a   pact   for   partnership   with

Reliance   Industries   (Another   business   group)   in   the   Defence

sector.   Dassault has also issued a press release stating that it

has signed partnership agreements with several companies and

is  negotiating   with  over   hundred other  companies.   As per the

guidelines, the vendor is to provide details of the IOPs, either at

the time of seeking offset credit or one year prior to discharge of

offset obligation, which would be due from 2020 onwards.   The

aforesaid press release is in conformity with the clause dealing

with IOPs which reads as under:

            “4.   Indian Offset Partner

            4.3  The   OEM/vendor/Tier­I   sub­vendor   will
            be   free   to   select  the  Indian   offset  partner   for
            implementing the offset obligation provided the
            IOP has not been barred from doing business
            by the Ministry of Defence.”
                                        26


31.          Despite the aforesaid illustration, the petitioners kept

on emphasising that the French Government has no say in the

matter, as per media reports. It is also stated that there was no

reason   for   Dassault   to   have   engaged   the   services   of   Reliance

Aerostructure Ltd., through a joint venture, when the company

itself   had   come   into   being   only   on   24 th  April,   2015.     The

allegation, thus, is that the Indian Government gave a benefit to

Reliance Aerostructure Ltd., by compelling Dassault to enter into

a   contract   with   them,   and   that   too   at   the   cost   of   the   public

enterprise, HAL.


32.          It   is   no   doubt   true   that   the   company,   Reliance

Aerostructure Ltd., has come into being in the recent past, but

the   press   release   suggests   that   there   was   possibly   an

arrangement between the parent Reliance company and Dassault

starting from the year 2012.  As to what transpired between the

two corporates would be a matter best left to them, being matters

of their commercial interests, as perceived by them.   There has

been a categorical denial, from every side, of the interview given

by the former French President seeking to suggest that it is the

Indian   Government   which   had   given   no   option   to   the   French
                                        27


Government in the matter.   On the basis of materials available

before   us,   this   appears   contrary   to   the   clause   in   DPP   2013

dealing   with   IOPs   which   has   been   extracted   above.   Thus,   the

commercial arrangement, in our view, itself does not assign any

role to the Indian Government, at this stage, with respect to the

engagement   of   the   IOP.   Such   matter   is   seemingly  left   to   the

commercial decision of Dassault. That is the reason why it has

been stated that the role of the Indian Government would start

only   when   the   vendor/OEM   submits   a   formal   proposal,   in   the

prescribed   manner,   indicating  details  of  IOPs  and  products  for

offset   discharge.     As   far   as   the   role   of   HAL,   insofar   as   the

procurement of 36 aircrafts is concerned, there is no specific role

envisaged. In fact, the suggestion of the Government seems to be

that   there   were   some   contractual   problems   and   Dassault   was

circumspect about HAL carrying out the contractual obligation,

which is also stated to be responsible for the non­conclusion of

the earlier contract.  


33.          Once   again,   it   is   neither   appropriate   nor   within   the

experience   of   this   Court   to   step   into   this   arena   of   what   is

technically   feasible   or   not.     The   point   remains   that   DPP   2013
                                       28


envisages that the vendor/OEM will choose its own IOPs.  In this

process, the role of the Government is not envisaged and, thus,

mere press interviews or suggestions cannot form the basis for

judicial review by this Court, especially when there is categorical

denial of the statements made in the Press, by both the sides.

We do not find any substantial material on record to show that

this   is   a   case   of   commercial   favouritism   to   any   party   by   the

Indian Government, as the option to choose the IOP does not rest

with the Indian Government.


Conclusion:


34.          In  view  of  our   findings on all the three aspects, and

having   heard   the   matter   in   detail,   we   find   no   reason   for   any

intervention by this Court on the sensitive issue of purchase of

36   defence   aircrafts   by   the   Indian   Government.     Perception   of

individuals cannot be the basis of a fishing and roving enquiry by

this Court, especially in such matters.  We, thus, dismiss all the

writ petitions,  leaving it to the parties to bear their own costs.

We, however, make it clear that our views as above are primarily

from   the   standpoint   of   the   exercise   of   the   jurisdiction   under
                               29


Article 32 of the Constitution of India which has been invoked in

the present group of cases. 



                                      ………….....................,,CJI
                                           [RANJAN GOGOI]


                                        ………….....................,,J.

[SANJAY KISHAN KAUL] ………….....................,,J.

[K.M. JOSEPH] NEW DELHI DECEMBER 14, 2018