2021 INSC 0365                                                         NON­REPORTABLE    IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO.         OF 2021    (Arising out of SLP (Civil) No.13683 of 2018) Multitask Solutions                            .…Appellant(s) Versus Zilla Parishad Washim & Ors.                   ….  Respondent(s) J U D G M E N T A.S. Bopanna,J. 1. Leave granted. 2. The   appellant   herein   is   assailing   the   order   dated 24.02.2018 passed by the High Court of Judicature at Bombay, Nagpur   Bench   in   Writ   Petition   No.4789   of   2014.   Through   the said   order,   the   High   Court   has   directed   the   State   of Maharashtra   and   the   Chief   Executive   Officer   of   Zilla   Parishad, Page 1 of 13 Washim   to   initiate   steps   to   recover   all   amounts   paid   to   the appellant   herein.   Further,   direction   is   also   issued   to   file appropriate police complaints in the matter.  3. Though   the   writ   petition   in   which   the   impugned   order was   passed   is   considered   as   a   petition   in   public   interest,   the genesis of  the  same  is  necessary  to  be noted  so as  to  consider whether   an   order   of   the   present   nature   is   justified   in   the instant   case   without   reference   to   the   contractual   obligation between the parties.  4. The   Zilla   Parishad,   Washim   had   issued   an   e­tender notice for purchase of E­learning kits under the Sarva Shiksha Abhiyan scheme. The notification inviting tender was published on   the   website   vide   letter   No.1/2014­2015   dated   13.06.2014. An   advertisement   was   also   published   in   the   local   newspapers. The   tender   was   to   be   opened   on   10.07.2014   at   17:00   hours. Due  to  technical   glitch  the   same  could  not   be  opened,  but  the e­tenders were opened on 11.07.2014. However, due to certain lacunae   in   the   process   committed   by   all   the   tenderers,   the   e­ tender   was   published   afresh   on   13.06.2014,   both   on   the website   as   well   as   in   the   local   newspapers.   The   opening   of   e­ tender   was   scheduled   on   19.08.2014   at   11:00   am.   The   four Page 2 of 13 tenderers,   namely   the   appellant,   respondents   2,   3   and   5   had participated in the tender process. In the ultimate analysis the 5 th  respondent’s concern namely M/s Kasturi Suppliers, Nagpur was   technically   disqualified   due   to   which   the   financial   bid   of the   remaining   three   tenderers   were   opened.   The   appellant herein   being   the   lowest,   was   awarded   the   supply   order   dated 19.08.2014   for   supplying   the   E­learning   Kits   to   22   Zilla Parishad Schools.  5. The   respondent   No.5   herein   claiming   to   be   aggrieved   by the tender process whereby they had been disqualified, filed the writ   petition   before   the   Bombay   High   Court.   The   challenge   in the   writ   petition   was   therefore   to   the   tender   process   whereby the respondent No.5 was disqualified and the supply order was ultimately   placed   with   the   appellant.   The   High   Court   by   order dated   06.04.2015   did   not   see   reason   to   entertain   the   writ petition   on   the   issue  relating   to   the   grievance  put   forth   by   the respondent No.5 with regard to the tender process wherein they were   disqualified   since   several   disputed   questions   of   fact   arise for consideration and work order was already implemented. The High   Court   in   that   view,   through   order   dated   13.04.2015   took cognizance   of   the   writ   petition   in   public   interest   while Page 3 of 13 continuing   to   retain   the   petitioner   who   was   a   business competitor and proceeded further with the matter only because the amount was released in haste. In the said process, the High Court   was   of   the   opinion   that   there   was   a   prima­facie   case   to conduct   inquiry   into   the   handling   of   matter   by   the   then   Chief Executive Officer of Zilla Parishad, Mr. Ruchesh Jaivanshi.  6. Further, the High Court also took note of the contentions put­forth   by   respondent   No.5   herein,   a   business   competitor   of the   appellant   that   on   an   average,   in   the   other   Zilla   Parishads similar equipment had been procured at a price which is lesser by   Rs.90,000/   to   Rs.1,00,000/­   per   unit.   Certain   other discrepancies were also referred to. In that light, the High Court through   the   order   dated   08.09.2014   directed   the   parties   to maintain   status­quo   and   the   petitioner   was   directed   to   serve the   respondents.   Pursuant   thereto,   the   response   was   filed   by the   respondents   to   the   writ   petition   and   a   consideration   was made   by   the   High   Court.   In   the   said   process,   the   High   Court had   directed   the   respondent   No.4   herein   to   secure   details relating  to   similar   systems   which   were   supplied  to   the   schools in   the   other   Zilla   Parishads   in   the   State   and   also   the   price   at which it was procured.  Page 4 of 13 7. When   the   writ   petition   was   listed   before   the   Court   on 07.12.2015   it   was   indicated   to   the   Court   that   an   appropriate inquiry   would   be   made   and   a   report   would   be   submitted. Accordingly,   an   inquiry   report   was   submitted,   to   which response   was   filed   by   the   appellant   herein   in   the   form   of   an additional written submission. Further, affidavit of Mr. Ruchesh Jaivanshi,   CEO,   Zilla   Parishad   was   placed   on   record.   In   that background,   the   High   Court   had   been   informed   that   the Headmaster of the school is responsible for clearing the supply and   installation   of   kits,   which   had   been   done.   It   was   further brought to the notice that the upgradation of the software and the training could not be performed by the appellant herein due to the order of status­quo. The High Court noted the nature of the   supplies   made   by   the   appellant   to   the   schools   under   the Zilla   Parishad,   Washim   and   observed   that   the   supply   order   at Gadchiroli   Zilla   Panchayat   was   issued   to   the   respondent   No.2 herein,   also   by   same   CEO.       Since   both   these   suppliers   had participated   in   both   the   places,   the   High   Court   has   assumed foul   play   and   has   abruptly   arrived   at   the   conclusion   that   the State   Government   and   the   Chief   Executive   Officer   of   Zilla Parishad, Washim are to proceed in the matter  as per  law and Page 5 of 13 initiate   steps   to   recover   all   amounts   paid   to   the   appellant herein   and   further   directed  the   filing   of   police  complaints.  The appellant   being   successful   in   the   tender   process   regarding which no fault was found is aggrieved by the directions issued by the High Court to recover the amount despite the kits being supplied by him.  8. We   have   heard   Ms.   Bansuri   Swaraj,   learned   counsel   for the appellant and Shri Hrishikesh Chitaley, learned counsel for the respondent No.5. The respondents No.1 to 4 though served are   unrepresented.   We   have   perused   the   appeal   papers including the counter­affidavit filed on behalf of the respondent No.5. 9.  At the outset, as already noted the genesis of the petition was   the   challenge   to   the   tender   process   wherein   the   appellant had   succeeded   and  the  supply   order  was   placed   on   them.  The writ   petition   though   ultimately   considered   as   being   in   public interest was initiated by the respondent No.5 herein who is the proprietor   of   M/s   Kasturi   suppliers,   one   of   the   participants   in the   tender   process   who   had   failed   in   the   technical   evaluation. Hence,   essentially   what   is   to   be   taken   note   is   that   the   writ petition entertained by the High Court though ultimately styled Page 6 of 13 as in public interest was initiated by a rival business competitor who had also participated in the tender process and failed. The reason for  which the High Court had thought it fit to treat the petition in public interest is due to the contentions put forth by such   rival   business   establishment   which   had   failed   in   the tender   process.   The   contention   was   with   regard   to   the difference   in   price   of   the   kits   supplied   to   Zilla   Parishad, Washim   and   to   the   schools   in   other   Zilla   Parishads.   It   is   no doubt   true   that   the   High   Court   thereafter   directed   the respondent   No.4   herein   –   State   of   Maharashtra   to   place   on record   the   affidavits   indicating   the   details   pertaining   to   such purchase   of   E­learning   kits   by   the   other   Zilla   Parishads   and also   the   process   adopted   by   the   Zilla   Parishad,   Washim.   The State   Government   had   accordingly   made   an   inquiry   on   this aspect and  an inquiry  report at Annexure P­14 to  this petition was   filed   before   the   High   Court.   A   perusal   of   the   order impugned   passed   by   the   High   Court   does   not   indicate   any reference made to the details contained in the inquiry report or to   the   subsequent   affidavit   filed   by   the   then   CEO   of   the   Zilla Parishad  so   as  to   analyse   and   arrive   at   its   conclusion.   On   the other   hand,   the   High   Court   has   abruptly   proceeded   to   direct Page 7 of 13 the recovery of the amount from the appellant and also directed to proceed further in the matter by filing complaints. 10. A   perusal   of   the   inquiry   report   would   indicate   that   it refers to three dimensions (i) it relates to the manner in which the funds have been utilised by the Zilla Parishad, Washim, (ii) it   refers   to   the   tender   process   wherein   the   four   tenderers   had participated   and   the   appellant   being   the   lowest   tenderer   and (iii)  the  report  refers to  comparative  statement  of  the  purchase of   E­learning   kits   by   the   various   Zilla   Parishads   and   the   price at   which   it   was   procured.   Though,   certain   observations   have been   made   in   the   inquiry   report   indicating   that   the   Zilla Parishad had not appropriately dealt with the funds which had been allotted for other purposes but had diverted the same for purchase   of   E­learning   kits,   that   is   an   aspect   for   which   the appellant cannot be faulted. The appellant, like the respondent No.5  had  participated in  the  tender   process in  response  to  the notification   which   was   published   both   on   the   website   and   the newspapers.  It was  not  for  the  appellant  to   find  out  as  to   how the   project   was   funded.   In   terms   of   the   tender,   the   bids   were submitted   and   ultimately   the   supplies   were   made.   For acknowledging   that   the   kits   have   been   supplied   and   installed, Page 8 of 13 the   certificate   was   required   to  be   issued   by  the   Chairman  and Secretary   of   the   School   Management   Committee   as   per condition   No.5   to   the   supply   order.   The   Headmaster   of   the school   is   also   the   Secretary   of   the   School   Management Committee and as such the certificates issued indicate that the supplies were made is the contention on behalf of the appellant. In any event, the High Court has not recorded a finding that the supplies   were   not   made   by   the   appellant   and   the   installation had   not   been   completed.   In   fact,   the   High   Court   by   its   earlier order dated 06.04.2015 had declined to entertain the challenge to   the   tender   process   since   the   work   order   was   already implemented even as on the date when notice was issued in the writ petition on 08.09.2014. 11. Even that be so, since the supply order had been issued in favour  of the appellant, the supplies will have to conform to the  terms and  conditions failing   which  the  official  respondents in   any   event   would   have   the   right   to   proceed   against   the appellant pursuant to the terms of contract. Such proceeding in any event will have to be conducted after providing opportunity to   the   appellant.   At   this   stage,   no   such   process   has   been conducted.   As   such   the   recovery   of   the   amount   ordered   is Page 9 of 13 premature.   The   lacuna   noticed   by   the   inquiry   committee relatable to the appellant is that, appellant has not updated the software   and   that   the   training   of   the   teachers   for   two   days   as agreed has not been conducted. In that regard, the explanation put­forth   by   the   learned   counsel   for   the   appellant   is   that   the appellant though was willing to comply with the terms of supply order,   the   same   could   not   be   done   in   view   of   the   status­quo order dated 08.09.2014 passed by the High Court which was in force   during   the   pendency   of   writ   petition.   To   that   extent,   we find the explanation to be justified but the appellant cannot be absolved   of   their   obligation   and   they   will   have   to   perform   the same at least at this stage and the payment towards that will be subject to compliance. Hence, the appellant shall undertake the upgrading   of   software   as   agreed   under   the   contract   and   also impart   training   to   the   teachers.   However,   at   this   distant   point of   time   if   the   same   is   not   technically   and   practically   feasible, the   appellant   cannot   be   allowed   to   enrich   themselves   to   that extent   and   the   proportionate   amount   will   be   deductible   after following   due   process.   However,   the   entire   payment   for   the supplies   made   also   cannot   be   recalled   as   ordered   by   the   High Page 10 of 13 Court   since   the   cost   of   equipment   already   installed   cannot   be denied. 12. Further,   with   regard   to   the   statement   contained   in   the inquiry   report   relating   to   the   purchase   made   by   the   various Zilla   Parishads,   there   is   no   clear   finding   in   the   report   as   to whether the payment of the price as quoted by the appellant is justified   or   if  it   is  exorbitant   and   whether   over   quoted   amount is   approved.   Be   that   as   it   may,   the   supply   of   E­learning   kits being   of   different   types,   the   further   details   relating   to   the configuration; the features; the brand and such other technical details   are   necessary   to   compare   the   different   sets   of   devices supplied   which   is   not   an   exercise   that   can   be   done   in   a proceeding   of   the   present   nature,   but   it   is   left   to   the   official respondents to look into that aspect.  13. In   that   circumstance,   the   withdrawal   of   the   payment made   to   the   appellant   and   restraint   against   balance   payment without   reference   to   all   these   aspects   would   not   be   justified. However, the ends of justice would be met if liberty is reserved to  the respondent  No.4 to  provide  opportunity  to the  appellant and   the   Zilla   Parishad   concerned   and   take   stock   of   the   actual supplies made by the appellant. In that regard, an appropriate Page 11 of 13 conclusion shall be reached as to whether the payment made is commensurate to the supplies already made by the appellant in furtherance   to   the   terms   agreed   in   the   contract.   Further,   with regard   to   the   upgradation   of   the   software   agreed   under   the contract   the   same   be   also   completed.   With   regard   to   the determination   to   be   made   in   that   regard,   if   the   appellant   has any   grievance,   liberty   is   reserved   to   avail   the   remedy   in accordance   with   law   before   the   appropriate   forum.   If   the upgradation   and   training   is   undertaken   and   the   appellant justifies the balance payment, there shall be no impediment to release the same. 14. It   is   relevant   to   take   note   that   Mr.   Ruchesh   Jaivanshi, the   then   CEO   of   Zilla   Parishad   was   before   this   Court   in   SLP No.13869/2018   assailing   the   same   order   dated   24.02.2018. This   Court   by   order   dated   09.05.2018   clarified   that   all proceedings   referred   in   paragraph   12   of   the   impugned judgment will be with the participation of the petitioner therein and   the   proceedings   shall   be   taken   up   on   their   own   merits being   uninfluenced   by   any   observations   in   the   impugned judgment. The said order will apply in so far the proceedings if any   in   the   action   contemplated   against   the   then   CEO.   Insofar Page 12 of 13 as the appellant herein who was a party to the writ petition, all action shall be in the manner as indicated herein. 15.   In   the   light   of   the   above,   the   order   dated   24.02.2018 passed by  the  High Court, impugned herein is not  sustainable and the same is set aside. 16. The   appeal   is   accordingly   allowed   subject   to   the   above observations. There shall be no order as to costs. 17. Pending applications, if any, shall stand disposed of. ……………………….J. (HEMANT GUPTA)                                                      ……………………….J.                                                (A.S. BOPANNA) New Delhi, August 17, 2021  Page 13 of 13