/2022 INSC 0177/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.1083 OF 2022 State of Odisha & Ors.             ..Appellant (S) VERSUS M/s Panda Infraproject Limited                     ..Respondent (S) With  CIVIL APPEAL NO.1084 OF 2022 State of Odisha & Ors.             ..Appellant (S) VERSUS M/s Panda Infra Projects (India) Pvt. Ltd.            ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 23.03.2021 passed by the High Court   of   Orissa   at   Cuttack   in   W.P.   (C)   No.26408   of   2017, by which the High Court has allowed the said writ petition and   has   quashed   and   set   aside   the   order   passed   by   the State, banning the respondent herein from participating or 1 bidding   for   any   work   to   be   undertaken   by   Government   of Odisha  and   transacting   any   business with  Government  of Odisha,   either   directly   in   the   name   of   propriety   bidder   or indirectly   under   any   different   name   or   title,   the   State   of Odisha has preferred the present C.A. No.1083 of 2022.   2. Feeling   aggrieved   and   dissatisfied   with   the   subsequent consequential   order   passed   by   the   High   Court   vide   order dated   04.06.2021   in   W.P.   (C)   No.16723   of   2021   by   which the   High   Court,   in   consequence   of   the   earlier   order   dated 23.03.2021 passed in W.P. (C) No.26408 of 2017, directed the State of Odisha to remove the name of the contractor – respondent   herein   from  the   list   of   blacklisted   contractors, the State of Odisha has preferred the present C.A. No.1084 of 2022.  3. That   the   respondent   –   contractor   was   awarded   a   contract for construction of a flyover over the railway level crossing at Bomikhal Junction in Bhubaneswar. That in pursuance of   the   said   contract   the   respondent   –   contractor constructed the said flyover. In the year 2017, a ten meter slab   of   the   flyover   collapsed   during   concreting   of   the 2 railway over bridge at the level crossing, which resulted in loss   of   life   and   property.   One   person   died   and   eleven others were injured. A high­level inquiry was conducted by the   Chief   Engineer   (Design)   and   Chief   Engineer   (DPI   and Roads).   The   committee   submitted   a   comprehensive   report after   a   detailed   inquiry   and   found   the   contractor   – respondent herein guilty. It was found that the contractor did not  submit  the formwork design  and  adopted his  own arrangement   leading   to   collapse   of   such   a   huge   structure during construction. It was also found that the contractor had   not   ensured   adequate   safety   measures   during   the period of construction; otherwise such an unfortunate fatal accident   could   have   been   avoided.   It   was   found   that   the quality   assurance   had   not   been   maintained   as   stipulated in   the   codes   and   manuals   and   as   per   the   agreement.   It was   found   that   there   were   a   lot   many   deficiencies   in workmanship   that   could   affect   the   quality   of   work,   as found   in   other   formwork   assemblies.   Therefore,   the committee   found   the   contractor   responsible   for   such   a serious accident.  3 3.1 On the basis of such report the State Government took the matter   very   seriously   and   directed   that   immediate necessary   action   be   taken   for   blacklisting   the   contractor following   the   procedure   as   per   the   Orissa   Public   Works Department (OPWD) Code. Thereafter, a show cause notice was issued to the contractor and the contractor was asked to   show   cause   as   to   why   it   be   not   blacklisted   for intentionally   violating   the   relevant   clauses   of   the Agreement   No.15­P1/2011­12.   The   respondent   filed   a detailed   reply.   That   on   considering   the   allegations   in   the said   show   cause   notice   and   reply   thereto,   the   Chief Engineer   (DPI   &   Roads)   Odisha   issued   an   order   dated 12.12.2017,   whereby   the   respondent   –   contractor   was blacklisted   with   immediate   effect,   for   intentional   violation of  condition   of  the  contract  leading  to   injuries  and  loss  of life.   The   respondent   –   contractor   was   banned   from participating  or bidding  for any work to be undertaken by the   Government   of   Odisha   and   the   contractor   was   also banned   from   transacting   business   with   Government   of Odisha, either directly or indirectly.  4 3.2 Aggrieved   by   the   order   of   blacklisting   dated   12.12.2017, the   contractor   filed   Writ   Petition   (C)   No.26408   of   2017 seeking   quashing   of   the   order   of   blacklisting   and   by   the impugned   judgment   and   order,   the   High   Court   has   set aside   the   order   of   blacklisting   mainly   on   the   ground   that the   order   of   blacklisting   is   in   violation   of   principles   of natural justice. The impugned judgment and order passed by the High Court quashing and setting aside the order of blacklisting   is   the   subject   matter   of   Civil   Appeal   No.1083 of 2022.    3.3 That   thereafter   the   contractor   filed   another   Writ   Petition (C) No.16723 of 2021, making a grievance that despite the order   of   blacklisting   set   aside   by   the   High   Court   in   Writ Petition   (C)   No.26408   of   2017,   the   contractor’s   name continues   to   be   shown   as   the   blacklisted   in   the   official portal   of   the   Government   of   Odisha.   By   the   order   dated 04.06.2021,   the   High   Court   has   disposed   of   the   said   writ petition by directing the State to pass appropriate orders to stop   showing   on   the   official   portal   of   the   Government   of Odisha the name of the contractor – respondent herein as 5 a   blacklisted   company   to   enable   the   contractor   to   seek renewal of its licence as well participate in future tenders. The   order   dated   04.06.2021   passed   by   the   High   Court   in Writ Petition (C) No.16723 of 2021 is the subject matter of Civil Appeal No.1084 of 2022.    4. Shri   Ashok   Kumar   Parija,   learned   Advocate   General   has appeared   on   behalf   of   the   State   of   Odisha   and   Shri   Sibo Sankar Misra, learned Advocate has appeared on behalf of the respondent – contractor.   5. Shri   Ashok   Kumar   Parija,   learned   Advocate   General appearing on behalf of the State of Odisha has vehemently submitted that in the facts and circumstances of the case, the   High   Court   has   materially   erred   in   quashing   and setting   aside   the   order   passed   by   the   State   of   Odisha blacklisting the respondent – contractor. 5.1 It   is   contended   that   the   High   Court   has   erred   in   holding that   the   order   of   blacklisting   was   in   violation   of   the principles of natural justice.  6 5.2 It   is   submitted   that   as   such   before   blacklisting   the respondent   –   contractor   a   show   cause   notice   was   issued and   served   upon   the   respondent.   The   procedure   as required   as   far   as   Appendix­XXXIV   of   OPWD   Code   was followed   and   thereafter,   after   considering   the   reply submitted  by   the  contractor,  the   order   of  blacklisting  was passed. It is submitted that therefore, the High Court has erred   in   holding   that   the   order   of   blacklisting   was   in breach of principles of natural justice. 5.3 It   is   further   submitted   by   Shri   Parija,   learned   Advocate General   appearing   on   behalf   of   the   State   that   the   High Court   has   also   erred   in   concluding   that   the   blacklisting order   was   pre­decided   as   the   same   was   passed   on   the basis of the recommendations made in  the  inquiry  report. It is urged that in fact the findings recorded by the inquiry committee   can   be   said   to   be   the   basis   for   initiating   the action   of   blacklisting   against   the   contractor.   It   is submitted   that   therefore,   the   findings   recorded   by   the inquiry committee can be said to be a prima facie opinion while   initiating   the   proceedings   for   blacklisting.   It   is 7 submitted   that   merely   because   show   cause   notice   was issued   and   the   blacklisting   order   was   passed   on consideration of the inquiry report, that by itself it cannot be said that the blacklisting order was pre­decided. 5.4 It   is   further   submitted   by   Shri   Parija,   learned   Advocate General,   appearing   on   behalf   of   the   State   that   even otherwise,   while   passing   the   impugned   judgment   and order   quashing   and   setting   aside   the   blacklisting   order, the High Court has not at all considered the seriousness of the allegations against the contractor. It is submitted that it was a case of grave lapse and omission and commission on   the   part   of   the   contractor;   a   serious   incident   occurred in which one person died and eleven others were injured. It is   submitted   that   therefore,   the   High   Court   ought   not   to have   interfered   with   the   order   passed   by   the   State Government blacklisting the respondent – contractor   6. The present appeals are vehemently opposed by  Shri Sibo Sankar   Misra,   learned   counsel   appearing   on   behalf  of   the respondent – contractor.  8 6.1 It  is  submitted  that   in  the  facts  and  circumstances  of  the case the High Court has rightly observed and held that the order of blacklisting was pre­determined and the same was in breach of principles of natural justice. 6.2 It is submitted that before a show cause notice was issued to   the   respondent   –   contractor,   a   communication/letter dated   10.10.2017   was   written   by   the   Under   Secretary   in the Works Department to the Chief Engineer which shows that   the   Government   had   already   ordered   blacklisting   of the   contractor   and   the   Engineer­in­Chief   was   directed   to take  immediate  action  for  blacklisting  the contractor. It is submitted   that   as   rightly   observed   that   the   action   of blacklisting   the   contractor   was   pre­determined.     It   is submitted that it is rightly observed by the High Court that giving   a   show   cause  notice   was  an   empty   formality   which was   not   going   to   change   the   decision   already   taken   to blacklist the contractor.  9 6.3 It is further submitted that even in the show cause notice there   was   no   reference   to   the   letter   dated   10.10.2017 and/or to the report of the committee.  6.4 It   is   further   submitted   that   even   after   the   show   cause notice   containing   serious   allegations   of   violations   by   the contractor,   the   contractor   was   asked   to   execute   the balance  work, on  a revised design,  which the  contractor  – respondent admittedly completed to the satisfaction of the Department by 31.03.2018. It is submitted that therefore, the   High   Court   has   rightly   quashed   the   order   of blacklisting the respondent – contractor.  6.5 In   the   alternative,   it   is   contended   by   learned   counsel appearing on behalf of the respondent – contractor that in the   facts   and   circumstances   of   the   case,   the   order   of blacklisting   the   respondent   –   contractor   permanently   can be   said   to   be   too   harsh   and/or   disproportionate   to   the charge/misconduct   proved   against   the   respondent   – contractor.  10 6.6 It is urged that it was the first offence by the respondent – contractor.   That   after   the   impugned   order   passed   by   the Government,   the   Government   of   Odisha,   Works Department   passed   an   office   memorandum   dated 26.11.2021,   which   provides   that   the   blacklisting   period per   offence   shall   be   limited   to   three   years   subject   to   an overall   maximum   cumulative   period   of   ten   years   for multiple offences. It is submitted that the respondent  has completed   a   period   of   4  ½   years   of   its   blacklisting.   It   is submitted   that   therefore   the   order   of   blacklisting respondent   –   contractor   permanently   also   deserves   to   be quashed and set aside.    6.7 Making   the   above   submissions   and   relying   on   the decisions of this Court in the cases of  Erusian Equipment &   Chemicals   Ltd.   Vs.   State   of   West   Bengal   and   Anr. (1975)   1   SCC   70,   Kulja   Industries   Limited   Vs.   Chief General   Manager,   Western   Telecom   Project   Bharat Sanchar   Nigam   Limited   and   Ors.   (2014)   14   SCC   731 and   M/s.   Daffodills   Pharmaceuticals   Ltd.   &   Anr.   Vs. State of U.P. & Anr. 2019 (17) Scale 758 , it is prayed to 11 dismiss   the   present   appeals   and/or   in   the   alternative   to reduce the period of blacklisting.   7. We have heard learned counsel appearing on behalf of the respective parties at length.    8. By the impugned judgment and order, the High Court has set   aside   the   order   passed   by   the   Government   of   Odisha blacklisting   the   respondent   contractor   mainly   on   the ground that the same was pre­determined and in breach of principles of natural justice.  8.1 However,   it   is   required   to   be   noted   that   the   action   of blacklisting followed a high­level inquiry conducted by two members   committee,   Chief   Engineer   (Designs)   and   Chief Engineer   (DPI   &   Roads).   After   studying   the   contract provisions   and   drawings,   as   also   inquiry   on   the   spot   and after a detailed consideration of the general behaviour and collapse   of   the   formwork,   a   comprehensive   report   was submitted   and   the   following   observations   were   made   in respect of the respondent – contractor: ­ “(b)  In respect of the Contractor 12 (i) The   Contractor   has   not   submitted   the formwork design and has adopted his own arrangement leading to such occurrence of collapse   of   such   huge   structure   during construction.   Design   of   the   formwork   is the   responsibility   of   the   Contractor   and the   Contractor   shall   also   be   entirely responsible   for   adequacy   and   safety   of formwork,   notwithstanding   any   approval or   review   of   drawing   and   design   by   the Engineer. (ii) The   Contractor   has   not   ensured   adequate safety   measures   during construction activities   with   which   such   unfortunate fatal   accident   could   have   been   avoided, even in case of failure. (iii) Quality   assurance   has   not   been emphasized as stipulated in the codes and manuals and as per the Agreement. (iv) There   are   lot   many   deficiencies   in workmanship   that   may   affect   the   quality of   work,   as   found   in   other   formwork assemblies." 8.2 Thereafter,   the   State   Government   studied   the   report submitted   by   a   high­level   committee   and   having considered the case of lapse on the part of the contractor, a   serious   incident   had   taken   place   of   collapse   of   a   ten meter   slab   and   in   the   said   incident,   one   person   died   and eleven others were injured. Hence, a decision was taken to blacklist   the   contractor   after   following   the   proceedings   as per   the   OPWD   Code.  Thereafter,  a   show   cause  notice  was 13 issued   upon   the   respondent   –   contractor   and   the respondent – contractor was called upon to show cause as to   why   he   be   not   blacklisted.   The   said   show   cause   notice was   issued   in   terms   of   the   provisions   and   the   procedures in the OPWD Code. The respondent – contractor replied to the   same.   After   considering   the   allegations   in   the   show cause   notice   and   the   reply   submitted   by   the   contractor, thereafter the Government passed an order of blacklisting. Merely because the show cause notice was issued after the inquiry   committee   report   was   considered   and   thereafter the   State   Government   took   the   decision   to   initiate proceedings for blacklisting, that by itself it cannot be said that   the   order   of   blacklisting   was   pre­determined   as observed   by   the   High   Court.   The   communication   dated 10.10.2017 by the State Government to the Chief Engineer can   be   said   to   be   a   proposed   decision   to   initiate   the proceedings   for   blacklisting.   In   the   communication   dated 10.10.2017,   it   has   been   specifically   mentioned   that   the action   be   taken   for   blacklisting   after   following   the procedure as per the OPWD Code. Before any show cause notice is issued for any action when a tentative decision is 14 taken, it cannot be said that subsequent decision followed by   a   show   cause   notice   and   the   proceedings   as   per   the OPWD   Code   can   be   said   to   be   pre­determined.   Before initiation  of  any  proceedings  for  blacklisting,  there can   be a   tentative   decision   on   the   basis   of   the   material   available forming   a   tentative/prima   facie   opinion   that   action   is required.   In   the   instant   case   a   committee   submitted   a detailed   report   which   was   the   basis   for   issuance   of   the show   cause   notice   to   the   respondent.   The   action   initiated against   the   respondent   was   not   in   a   vacuum   but   after considering   the   committee’s   report   and   after   following   the due  procedure  as  required.  Therefore,  the  High  Court  has erred   in   holding   that   the   blacklisting   order   was   pre­ determined.  8.3 So far as the findings recorded by the High Court that the blacklisting   order   was   in   breach   of   principles   of   natural justice is concerned, it is to be noted that the blacklisting order   was   passed   after   issuing   a   show   cause   notice   to which the contractor – respondent was called upon to reply and show cause as to why he be not blacklisted. A detailed 15 show   cause   notice   was   issued   with   specific   allegations   to which   the   respondent   –   contractor   submitted   a   detailed reply.   After   considering   the   allegations   in   the   show   cause notice,   considering   the   reply   and   also   by   considering   the material   available   on   record   the   order   of   blacklisting   was passed.   We   fail   to   appreciate,   how   in   such   a   case   the blacklisting order can be said to be in breach of principles of natural justice.  8.4 In   the   case   of   Grosons   Pharmaceuticals   (P)   Ltd.   &   Anr. v.   State   of   U.P.,   (2001)   8   SCC   604,   the   order   of blacklisting   was   challenged   by   the   contractor   on   the ground   that   the   contractor   was   not   supplied   with   all   the materials on  the  basis of which  charges against  him  were based. It was the case on behalf of the contractor that non­ supply   of   such   material   resulted   in   violation   of   principles of natural justice. To that, this Court observed that it was sufficient   requirement   of   law   that   an   opportunity   of   show cause was given to the appellant before it was blacklisted. This   Court   observed   that   the   contractor   was   given   an opportunity   to   show   cause   and   it   did   reply   to   the   show­ 16 cause   to   the   State   Government   and   therefore   the procedure   adopted   by   the   Government   while   blacklisting the   contractor   was   in   conformity   with   the   principles   of natural justice.  8.5 In   the   present   case   as   observed   hereinabove,   show   cause notice   was   issued   upon   the   contractor   by   which   the contractor   was   called   upon   to   show   cause   why   he   be   not blacklisted;   the   show   cause   notice   was   replied   to   by   the contractor   and   thereafter,   after   considering   the   material on   record   and   the   reply   submitted   by   the   contractor   and having   found   the   serious   lapses   which   led   to   a   serious incident  in  which  one  person  died and  eleven  others  were injured, the State Government took a conscious decision to blacklist   the   contractor.   Therefore,   it   cannot   be   said   the order   blacklisting   the   contractor   was   in   violation   of principles of natural justice.  8.6 As observed by this Court in the case of   Gorkha Security Services   v.   Govt.   (NCT   of   Delhi)   &   Ors.,   (2014)   9   SCC 105,   the   fundamental   purpose   behind   the   serving   of   a 17 show­cause   notice   is   to   make   the   noticee   understand   the precise case set up against him which he has to meet. This would   require   the   statement   of   imputations   detailing   out the   alleged   breaches   and   defaults   he   has   committed,   so that   he   gets   an   opportunity   to   rebut   the   same.   Another requirement is the nature of action which is proposed to be taken for such a breach.  8.7 As   per   the   law   laid   down   by   this   Court   in   a   catena   of decisions  “debarment”  is  recognised  and  often   used  as  an effective   method   for   disciplining   deviant suppliers/contractors   who   may   have   committed   acts   of omission and commission. It is for the State or appropriate authority to pass an order of blacklisting/debarment in the facts   and   circumstances   of   the   case.   Therefore,   the   High Court   has   erred   and   has   exceeded   its   jurisdiction   in exercise of powers under Article 226 of the Constitution of India by quashing and setting aside the blacklisting order, that   too,   without   adverting   to   the   serious   allegations   and the   act   of   omission   and   commission   on   the   part   of   the contractor which led to a serious incident of collapse of ten 18 meter   slab   while   concrete   work   of   the   deck   was   going   on and due to which one person died and eleven others were injured.   It   was   specifically   found   that   the   safety arrangements   were   lacking   severely   in   the   construction work   zone.   It   was   also   found   that   quality   assurance   was not   emphasised   as   stipulated   in   the   codes   and   manuals and as per the Agreement. Therefore, the High Court ought to have considered the seriousness of the incident in which due   to   omission   and   commission   on   the   part   of   the contractor in constructing the flyover one person died and eleven others were injured.      9. The next question which is posed for consideration of this Court   is,   whether,   in   the   facts   and   circumstances   of   the case   the   contractor   was   required   to   be debarred/blacklisted permanently? 9.1 In   the   case   of   Kulja   Industries   Limited   (supra),   this Court has observed that “debarment” is never  permanent and   the   period   of   debarment   would   invariably   depend upon   the   nature   of   the   offence   committed   by   the   erring contractor.  19 In   the   said   decision   this   Court   emphasised   on prescribing guidelines by determining the period for which the blacklisting should be effective. It is observed and held by this Court that while determining the period for which the   blacklisting   should   be   effective,   for   the   sake   of objectivity   and   transparency   it   is   required   to   formulate broad guidelines to be followed. It is further observed that different periods of debarment depending upon the gravity of the offences, violations and breaches may be prescribed by such guidelines. In the present case, after the order of blacklisting   was   passed,   the   State   Government   has formulated   guidelines   by   O.M.   dated   26.11.2021   which provides as under:­  “The   blacklisting   period   per   offence   shall   be   limited   to   03 (Three)   years   subject   to   an   overall   maximum   cumulative period of 10 (Ten) years for multiple offences”  However,   we   may   observe   that   we   do   not   approve   of the   guidelines   issued   by   the   State   Government   by   O.M. dated   26.11.2021.   Duration   of   blacklisting   cannot   be solely   per   offence.   Seriousness   of   the   lapse   and   the incident   and/or   gravity   of   commission   and   omission   on 20 the   part   of   the   contractor   which   led   to   the   incident should be the relevant considerations. In a given case, it may   happen   that   the   commission   and   omission   is   very grave and because of the serious lapse and/or negligence, a major incident would have taken place. In such a case, it   may   be   the   contractor’s   first   offence,   in   such   a   case, the   period/duration   of   the   blacklisting/banning   can   be more   than   three   years.   However,   as   the   said   guidelines are   not   under   challenge,   we   rest   the   matter   there   and leave   it   to   the   State   Government   to   suitably   amend and/or   modify   the   said   office   memorandum.   However, what   we   have   observed   above   can   be   a   guide   while determining the period of debarment/blacklisting.  In   the   instant   case,   it   might   be   true   that   the   offence was   the   first   offence   committed   by   the   contractor. However,   considering   the   seriousness   of   the   matter   that due   to   the   omission   and   commission   on   the   part   of   the contractor a serious incident had occurred as there was a collapse   of   a   ten   meter   slab   while   constructing   a   flyover in   which   one   person   died   and   eleven   others   injured,   as 21 such   the   contractor   does   not   deserve   any   leniency. However, to debar him permanently can be said to be too harsh   a   punishment.   But   considering   the   subsequent O.M. dated 26.11.2021 reproduced hereinabove (to which as such we do not agree as observed hereinabove), we are of   the   opinion   that   if   the   blacklisting   is   restricted   to   five years, it may be in the fitness of things.       10. In view of the above discussion and for the reasons stated above,   present   appeal,   i.e.,   C.   A.   No.   1083   of   2022   is allowed   in   part.   The   impugned   judgment   and   order passed by the High Court quashing and setting aside the order   dated   12.12.2017   blacklisting   the   respondent herein   –   contractor   is   hereby   quashed   and   set   aside. However,   the   period   of   blacklisting   is   ordered   to   be restricted   to   five   years   from   the   date   of   passing   of   the order   of   blacklisting.   Civil   Appeal   No.1083   of   2022   is allowed to the aforesaid extent.  22 In view of the order passed in Civil Appeal No.1083 of 2022, Civil Appeal No.1084 of 2022 stands dismissed. In the facts and circumstances of the case, there shall be no order as to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  February  24, 2022. 23