2009 INSC 1492 SUPREME COURT OF INDIA State of Madhya Pradesh Vs. Sheetla Sahai & Ors. Crl.A.No.1417 of 2009 (S.B. Sinhaand and Cyriac Joseph, JJ.) 04.08.2009 JUDGEMENT S.B. Slnha, J. 1. Leave granted. The appellant is before us being aggrieved by and dissatisfied with a judgment and order dated 12-1-2006 passed by a learned Single Judge of the Madhya Pradesh High Court allowing the criminal revision applications filed by the respondents herein arising out of the orders dated 21-12-1998 and 13-5-1997 passed by the Special Judge, Bhopal in Special Case No. 6 of 1997. The respondents herein were proceeded against for commission of offences under Sections I3(l)(d)(ii)-(iii) read with Section 13(2) of the Prevention of Corruption Act, 1988 (for short "the Act") and Section 120-B of the Penal Code, 1860. 2. Before proceeding further, we may notice the positions held by the respondents herein. Respondent 1, Sheetla Sahai was the Minister for Water Resources of the State of Madhya Pradesh. Respondent 2, D.V.S.R. Sarma and Respondent 7, S.W. Mohgoankar were the Secretaries to the Government of Madhya Pradesh. Respondent 3, P.V. Srinivasaiyah was the Engineer-in- Chief and Respondent 4, A.S. Laxminarsimhaiya was the Deputy Secretary in the Government of Madhya Pradesh. Respondent 5, V.R.B. Gopal and Respondent 6, M.N. Nadkami were the Chief Engineers, Hasdeo Bango Project. Respondent 11, R.P. Khare was the Secretary, Control Board for Major Projects. 3. The appellant under the aegis of World Bank undertook construction of Hasdeo Bango Masonry Dam Project. For the aforementioned purpose, Respondents 8, 9 and 10 herein viz. M/s Progressive Constructions (P) Ltd., M/s Prasad & Company, M/s SEW Construction Co. (hereinafter referred to as "the contractors") were awarded contracts in terms whereof they were required to excavate stones, etc. from Therma Pahar Quarry, which was situate at only (2009) 8 SCC 617 SpotLaw 1 12 km away from the site, for use of the stone to be extracted therefrom for construction of masonry spillway. One of the terms of the said contract is as under: "... The tenderer should satisfy himself regarding availability of the required quality and quantity of the materials; if any quarry is changed for any reason whatsoever, no claim shall be entertained on this account." 4. In addition to the guidelines, a plan was also supplied to the contractors containing the following note: "The contractor shall extract materials from the approved sources and quarry areas to be designated by the Engineer-in-Charge for their particular contract group. They shall have no claim for any material collected elsewhere without having obtained the prior approval in writing of the Engineer-in-Charge. Such material shall become the property of the Department unless approval to use the same is subsequently accorded by the Engineer-in-Charge, in which case, however, the contractor shall not be entitled for any extra rate or lead." 5. However, on the premise that whereas eight lakh cubic metres of stones of the requisite specification were required for masonry work, only one lakh cubic metre stone was available from Therma Pahar Quarry, permission was sought for by the contractors to excavate stones, rubble and other materials from a quarry known as Katghora Quarry which was situated at a distance of 22 km from the dam. The question was considered by the Engineers concerned. The District Mining Officer and the Additional Collector, Korba, having regard to the fact that the mining leases in respect of the said quarries were to be granted, asked them not to do so as the stones in the hillocks of Villages Katghora, Hukra and Maheshpur were found to be suitable for the masonry work of the dam, as would appear from a letter dated 14-7-1983 issued by the Executive Engineer to the Additional Collector, Korba. 6. The Superintending Engineer, Respondent 7 herein also by his letter dated 28-7-1983 addressed to Shri R.C. Gupta, the then Executive Engineer stated: "I am informed that Rampura Quarry near Katghora on Katghora- Ambikapur Road, may also yield good masonry stones. You may also explore this possibility and let me know if the stones were got tested. If not, the samples from this quarry may also be tested. Case could also be moved to obtain lease for this quarry." 7.. A request was also made to the Mining Officer of Bilaspur to the same effect by Shri R.C. Gupta, the then Executive Engineer by a letter dated 16-10-1983, stating: "... Adequate quantity of rubble is not available from Therma Quarries of the Forest Department acquired for this purpose and the Geologist, Geological Survey of India had intimated that about one lakh cu m of rubble can only be extracted from Therma Quarries. (2009) 8 SCC 617 SpotLaw 2 For completion of this major dam about ten lakh cu m rubble and metal are a needed. Out of which one lakh cu m can be extracted from Therma Quarry, about three lakh cu m can be used out of the stone received from excavation of foundation of dam, remaining 6 (six) lakh cu m is required from adjacent stone quarries like Katghora, Hukra and Maheshpur. Hence, I have requested in my letter cited above (copy enclosed) to the Additional Collector, Korba, to reserve rubble quarries in the £, surroundings of the above villages so that rubble from these quarries can be extracted for completion of Bango Dam in time. Now I understand that you have proposed the above quarries for auction on 20-10-1983 and 21-10-1983. I request to delete the rubble quarries situated in the surrounding of Katghora, Hukra and Maheshpur from the purview of auction and transfer to the Irrigation Department. c Depending upon the quantity of rubble required by each agency executed masonry works at Bango Dam, allotment of individual quarries will be made by us after the agencies deposit the royalty charges which will be refundable to them after awarding the certificate of utilising the material in bona fide government works. Till the formalities are over for transfer of the above quarries to the ^ Irrigation Department, I request to delete the following quarries from the purview of auction. "Si No. Name of village PC No. Name of material Khasra Area No. 1. Hukra 47 Stone 347/1 17.396 ha 2. Maheshpur 31-A Stone 1/1-K 30.425 " The Additional Collector (Mining Section), Korba in response thereto by a letter dated 22-11-1983 addressed to the Executive Engineer reserved the aforementioned quarries for extraction of stones departmentally, subject to the conditions mentioned therein. 8. Yet again, the Executive Engineer by a letter dated 5-12-1984 addressed to the Superintending Engineer brought to his notice that ^ alternative sites for quarrying operations for extraction of stones were necessary, inter alia, stating: "2. The quarrying operations for extraction of stones were started in the real sense during 1982-1983 working season i.e. prior to the area was ready for starting the masonry. The contractors after the start of quarry operations repeatedly wrote regarding the non-availability of sufficient 3 stones of requisite quality. They had also brought out that the yield of even this small quantity of stone was very much less. In consultation with the Department and the resident geologist, they have opened more number of quarry faces, but this did not yield results. This office has also carried out case studies which had established the yield of useful stone to be very much less. The details are enclosed at Annexure A. Even the ^ quantum of stone available is less, when compared to the requirement. (2009) 8 SCC 617 SpotLaw 3 3. It was reported that the quantum of useful rubble available in the entire Therma Pahad hills is to the tune of one lakh cu m against the total requirement of eight lakh cu m for the entire dam. This was based on the detailed investigations and report of the Resident Geologist. Even this quantity can be extracted with much difficulty. Therma Pahad Quarry on the visual appearance and the random bore holes, initially appeared to be good. As such this was declared as quarry for masonry stone and accordingly estimates prepared and designated as the specified quarry in the quarry map enclosed along with the agreements. The contractors naturally could not have investigated the quarry by actual opening/operation, and have inspected the quarry with the data available to them. Therefore neither the Department nor the contractor could have foreseen the non-availability of useful stone in the required quantity from the designated quarry." It was requested: "It is therefore requested that the sanction may be obtained for payment of additional leads and communicated. However, the payment towards additional wasteful expenditure incurred on Therma Quarries as claimed by contractors is recommended for rejection." 9. The Superintending Engineer brought the same to the notice of the Chief Engineer by a letter dated 18-12-1984 stating that there had always been a controversy regarding the use of those stones as rubble in masonry dam. A question was also raised as to whether the Department would permit additional payment due to change in the quarry. If such a step is not taken, the contractor may put an end to the contract and, thus, inter alia requested that payment of additional leads from Katghora Quarry may be allowed. It appears that even the Central Water Commission of the Government of India by a letter dated 4-5-1984 informed the Chief Engineer of the project to the following effect: "Please refer to your letter on the abovementioned subject. You have proposed to use stone from Therma Pahar Quarry for the construction of the dam. Though the stone from this quarry has been approved as granite, the compressive strength of the stone from this quarry varies from 289 kg/cm to 373 kg/cm, which is very low. It is necessary that the reasons for such low strength for the granite are investigated before deciding to use the same for the construction of the dam." 10. By a letter dated 7-6-1983, the Executive Engineer of the Quality Control Division brought the following to the notice of the Superintending Engineer of the Quality Control Department: "Thus, it is noticed that mica existing in the rocks under question varies from 7% to 11%. No mention of the permissible percentage of mica is given in IS codes or other (2009) 8 SCC 617 SpotLaw 4 books. Only Handbook on Civil Engineering by P.N. Khanna, reveals that 2% of mica is permissible. In view of the above it is submitted that the pegmatite band stones are not fit for use in masonry dam from quality control unit Machadoli's point of view. This is, however, continuously used in masonry on dam Blocks 16, 17, 18, 19, 25, 26, 27, 28, 29, 35, 37 in which work is continuously in progress. If the higher authority deems it fit, that use of pegmatite is to be continued by overruling the opinion of the undersigned, clear written a instructions may kindly be issued to this office for guiding the AROs, Quality Control deployed on quality control work of masonry dam. Early reply is solicited." 11. In view of the aforementioned development, the Chief Engineer of the Project brought the same to the notice of the Secretary of the Major, Medium and Minor Irrigation Department, Bhopal by a letter dated b 11-1-1985 inter alia making the following recommendations: "(/) Permitting the Chief Engineer for declaring Katghora Quarry as an additional quarry for balance quantity of rubble quarry for rubble for masonry dam other than one lakh cubic metre of rubble, as assessed by the geologist to be extracted by the contractors from Therma Pahad Quarry as far as possible in the contracts mentioned in this letter. c (//) To allow payment of additional leads from Katghora Quarry for cu m of masonry at the rates detailed in table at Para 5.3 above." 12. Along with the said letter dated 11-1-1985, various other documents were enclosed as specified therein including a letter dated 4-5-1990, wherein it was inter alia stated: C`10. In view of the above, the Chief Engineer submitted proposals on d 4-7-1985 for government orders. According to the above proposals sanction to pay extra lead amounting to Rs 1,23,23,767 has been sought. This amount is about 3% of the total amount of contract of Rs 41.77 crores. The Chief Engineer had also sought the opinion of World Bank, and World Bank gave a suggestion to deal the issue within the contractual provisions. Similar problem has been raised by the e contractors in Bansagar Project also, and the Executive Committee had recommended approval of lead payment. "11. According to the Chief Engineer's report, the Executive Engineers had reported that only 30% to 35% useful stones can be extracted which was not economical. This project is under construction with World Bank assistance, will have to be completed on time, to supply f water to National Thermal Power Corporation, and also to MPEB Power Station. In view of this stones have been brought from Katghora Quarry situated at 22 km where sufficient quality of stones are available. In case, due to above reasons had the agreements drawn been cancelled and new tenders recalled, the cost would have been more. Further, precious time would have been lost in this process which would g have affected the works and it would not be possible to supply water to NTPC and MPEB." (2009) 8 SCC 617 SpotLaw 5 13. In a letter dated 14-2-1985 addressed to the Chief Engineer, World Bank stated: "We note you have referred the matter to the Secretary, Irrigation Department, Bhopal for decision. We suggest that the matter be resolved h within contractual limits." Pursuant thereto and in furtherance thereof, even the Progress Review Committee observed in its note dated 14-5-1985 as follows: "27. The Chief Engineer (HBP) explained his proposal submitted through his Memo No. 1916/HB/84 dated 29-3-1985. He gave the background of the change of quarry, in view of unexpectedly low yield of useful stone from Therma Pahad Quarry, approved in the technically sanctioned, sanctioned estimate and also on which basis tenders had been invited and contractors' rates accepted. He informed the Committee that the total extra commitment for the various contracts worked out to Rs 1.23 crores--approximately 3% of the total contract value. 28. The Financial Adviser observed that he had not offered any comments on the merit of the case, as then appeared to him essentially a claim case. PRC does not deal with such claim cases. 29. The Committee observed that World Bank too vide their letter of 14-2-1985 had suggested that the matter be resolved within contractual limits. 30. In view of the above, the Committee did not examine the proposal of the Chief Engineer and refrained from giving any comments in the matter at this stage." 14. However, the contractors invoked the arbitration agreement contained in the said contract in the year 1987 and an ad hoc settlement was proposed. The matter was placed before the Financial Adviser. The Financial Adviser in his note dated 4-1-1991 to the Secretary, while stating that the Financial Adviser functions as a consultant offering comments on cases referred to him in the light of his background, experience and expertise and going by the facts placed before him which may not be treated as a substitute for vetting by the Finance Department wherever such vetting is required under the rules of governmental business, inter alia made the following comments: "... However, since the whole contract action was based on the presumption that the required quantity of material of required specification would be available from a quarry within 12 km of the worksite, it can be reasonably assumed that the contractors have quoted their rates on this assumption. The departmental estimates were also based on this assumption. Since, later on, this assumption was found to be invalid and majority of the material had to be obtained from a quarry with an average lead of 22 km from the worksite as against 12 km in respect of the contemplated quarry, the (2009) 8 SCC 617 SpotLaw 6 contractors have a reasonable case for additional payment on account of extra lead of the material brought by them from this second quarry. Thus, their claim is based on consideration of equity rather than that of law." In regard thereto, the Financial Adviser opined: "4. Since the proposed settlement will amount to extra-contractual payment, it has to be ensured that the proposed settlement is acceptable to the contractors concerned. In other words, the settlement has to be a negotiated settlement and should not leave room for further disputes with the various contractors. Since the purpose of the whole exercise is to avoid arbitration it could even be ascertained if there are any other disputed issues in these contracts. If an overall settlement of all the a disputes could be attempted and a sort of package deal is evolved in respect of each contract so that the contracts are finalised once for all leaving no scope for arbitration, on the other hand if the contractors intend to take resort to arbitration for other issues, this issue could also go in for arbitration. A package approach would allow negotiation in a spirit of give and take for an overall settlement of all disputes." 15. The then Secretary (Irrigation) Shri M.S. Billore constituted a committee comprising of the Engineer-in-Chief P.V. Srinivasaiyah, the Chief Engineer, the Financial Adviser, Secretary (Control Board) and the Deputy Secretary, some of whom are Accused 3, 4, 5 and 11. The said Committee submitted a report in respect whereof the Secretary made a note that the same be critically examined. 16. The Officer on Special Duty noticed the recommendations of the Committee, which are as under: "(/) As the quarry has been changed by the Department due to technical reasons the contractors cannot be held responsible. (//) When the Department itself did not know about the quarry's ^ unsuitability it will be unfair to expect the contractors to bring stones from the changed quarry at the same rates. (iii) Payment to the extent of actual quantity brought from the quarries be made." The proposals of the Chief Engineer, the quantities under each agreement, the rate and the amount were also noticed. It was proposed: "Therefore, it is proposed to approve payment for actual quantity and the Chief Engineer may be informed to take undertakings from the contractors before making the payment." (2009) 8 SCC 617 SpotLaw 7 17. The Financial Adviser was asked to examine the said proposal in details. Some discussions apparently were held and it was found necessary to obtain the following information before taking decision at the Government ^ level: "1. After the inspection of the geologists how much quantity has been brought from Therma Pahad by each contractor. 2. How much quantity has been brought from Katghora Quarry. 3. How the records are kept by the Department about the quantity of g stones brought from different quarries." A draft letter was also prepared. 18. On or about 6-4-1991, one Shri Uday Shinde in his note stated that the Chief Engineer had not sent any detail in regard to Blocks 31-38 as in the agreement only Therma Pahar Quarry had been shown for the balance work and as the original file was sent to the Hon'ble Minister, it was not possible h to deal with the case. The file was resubmitted and the amount payable to the f°r ad