/2023 INSC 0155/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION   CIVIL APPEAL NO. 4939 of 2022 Debidutta Mohanty           .. Appellant      Versus Ranjan Kumar Pattnaik & Ors.                .. Respondents J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   of   Orissa   at Cuttack in Writ Petition (Civil) No.16437 of 2021 by which the High Court has allowed the said writ petition preferred by the respondent no.1 herein and has set aside the order passed by 2 the Collector, Cuttack dated 24.03.2021 by which the lease in favour   of   the   original   writ   petitioner   was   cancelled   and consequently the lease in favour of the original writ petitioner has been revived, the original respondent no.5 before the High Court has preferred the present appeal. 2. The facts leading to the present appeal in nutshell are as under: 2.1 That an auction notice for grant of the lease in question was published on 08.01.2018.   Clause 5 of the auction notice stated   that   the   bidder   should   submit   a   solvency   certificate from   the   Revenue   Officer   which   amount   should   not   be   less than   the   royalty   and   the   additional   charges   fixed   for   the source.   The bidder was also required to submit the details of the   movable   properties.     The   auction   notice   referred   to   the Orissa   Minor   Minerals   Concession   Rules,   2016   (hereinafter referred   to   as   ‘OMMC   Rules,   2016’).     The   respondent   no.1   – original writ petitioner  participated in the tender process and submitted   his   application   along   with   a   Solvency   Certificate dated 07.12.2017 issued by the Tehsildar, Narasinghpur.  The 3 above   solvency   certificate   was   issued   despite  the   above   order passed by the Sub­Collector, Athagarh on 06.12.2017.  At this stage,  it  is  required  to  be  noted  that  an   order   was  passed  by the   Sub­Collector,   Athagarth   on   06.12.2017   specifically stating   that   a   solvency   certificate   be   issued   in   favour   of “Gurukrupa   Charitable   Trust,   Chairman   of   Village Kendupali”.     However,   the   Tehsildar   issued   the   solvency certificate  in  favour  of  the original  writ petitioner   individually who at the relevant time was the Chairman of the Trust.   The said   solvency   certificate   was   enclosed   with   the   original   writ petitioner’s bid. 2.2 When   the   bids   were   opened,   the   highest   bid   was   of   one Sukanti   Sahoo,   the   original   writ   petitioner   was   the   second highest bidder and the appellant herein – original respondent no.5 ­ Debidutta  Mohanty  was  the  third highest bidder.   The bid of the first highest bidder Sukanti Sahoo was cancelled as she   was   found   to   be   a   defaulter.     Since   the   original   writ petitioner   was   the   second   highest   bidder   a   letter   dated 08.05.2019 was issued to him asking him to communicate his 4 willingness   to   operate   the   sand   sairat   at   Rs.142   per   cubic meter   which   was   the   rate   quoted   by   the   highest   bidder.     On the   same   date,   the   original   writ   petitioner   submitted   his willingness.   He was then asked to execute a lease deed.   The original   writ   petitioner   then   deposited   Rs.26,28,450/­   and complied with the requirements.  That Sukanti Sahoo filed the Writ   Petition   (C)   No.9023   of   2019   before   the   High   Court questioning the cancellation of her bid and the selection of the original   writ   petitioner.     Initially   the   High   Court   granted   the order   of   status   quo   which   came   to   be   vacated   subsequently. Thereafter   the   present   original   writ   petitioner   filed   Writ Petition (C) No.22660 of 2019 in the High Court for a direction to   the   competent   authority   i.e.   the   Tehsildar,   Sadar   for execution   of   the   lease   deed   in   his   favour.     Thereafter   on 01.01.2020,   a   lease   deed   came   to   be   executed   in   his   favour. That   thereafter   a   second   writ   petition   came   to   be   filed   by Sukanti   Sahoo   against   the   grant   of   lease   in   favour   of   the present   original   writ  petitioner  being   Writ   Petition   (C)   No.951 of   2020.     Initially   the   High   Court   stayed   the   operation   of   the 5 lease   deed   executed   in   favour   of   the   original   writ   petitioner. However, thereafter the stay came to be vacated clarifying that the   operation   of   the   lease   would   be   subject   to   the   final outcome of the pending writ petition. 2.3 That   thereafter   the   appellant   herein   Debidutta   Mohanty filed   the   Writ   Petition   (C)   No.3326   of   2021   in   the   High   Court questioning   the   solvency   certificate   issued   in   favour   of respondent   no.1   herein   –   original   writ   petitioner.     The   said petition   came   to   be   disposed  of  by   the   High   Court   vide   order dated 04.02.2021 directing the Collector, Cuttack to consider his   representation.     While   the   matter   was   pending   with   the Collector, the appellant herein filed Writ Petition (C) No.14241 of 2021 which came to be disposed of on 19.04.2021.   In the said   order,   it   was   noted   that   on   08.03.2021,   the   Tehsildar, Narasinghpur had cancelled the solvency certificate produced by   respondent   no.1   herein   with   his   bid   and   that   against   the said   cancellation   order,   an   appeal   had   been   filed   before   the Collector.     A   direction   was   issued   to   the   Collector   to   also dispose   of   the   representation   of   the   appellant   herein 6 questioning   the   solvency   certificate   which   was   issued   in favour   of   the   original   writ   petitioner,   not   later   than 12.05.2021.     In   the   meanwhile,   the   respondent   no.1   was permitted to operate the sairat and then it was stopped at the instance of the Tehsildar. On 02.03.2021 a letter was written by the Tehsildar, Narasinghpur to the Sub­Collector, Athagarh stating   that   the   respondent   no.1   herein   –   original   writ petitioner   was   the   Chairman   of   the   Gurukrupa   Charitable Trust.   He had filed an application for  issuance of a solvency certificate in his own name, but since he was the Chairman of the   Gurukrupa  Charitable Trust,  the  solvency   certificate  that had   to   be   issued   in   the   name   of   the   Trust   was   issued   in   his name.     It was  stated  therein  that  the  notice  had  been  issued to   the   party   and   necessary   steps   have   been   taken   for correction of the said certificate. 2.4 Subsequently,   another   letter   was   sent   by   the   Tehsildar on   08.03.2021   to   the   Collector,   Cuttack   stating   that   the earlier solvency certificate issued in favour of the original writ petitioner   –   Respondent   no.1   herein   stood   cancelled   and 7 another   certificate   was   asked   to   be   issued   in   favour   of   the “Gurukrupa   Charitable   Trust,   Chairman   of   Village Kendupali”. 2.5 That meanwhile, on 29.01.2021, the original respondent no.1   herein   ­   original   writ   petitioner   wrote   to   the   Tehsildar, Sadar Cuttack to substitute/exchange the solvency certificate given   with   his   bid   with   another   one   in   the   value   of   Rs.4.6 crores which had been issued on 27.01.2021.  That thereafter on   the   representation   made   by   the   appellant   herein,   the Collector   cancelled   the   lease   in   favour   of   respondent   no.1 herein   ­original   writ   petitioner   by   observing   and   concluding that   the   solvency   certificate   which   was   required   to   be   issued in   favour   of   the   “Gurukrupa   Charitable   Trust   Chairman   of Village Kendupali”, was issued in the name of respondent no.1 and   therefore,   the   solvency   certificate   had   not   been   issued following   the   stipulated   provisions   of   the   law   and   hence,   the utilization   of   the   same   by   respondent   no.1   herein   ­   original writ   petitioner   in   auction   of   the   sairat   is   illegal.     The   order passed   by   the   Collector   dated   24.03.2021   was   the   subject 8 matter of the present writ petition before the High Court at the instance of Respondent no.1 herein. 2.6 Before   the   High   Court   it   was   the   case   on   behalf   of respondent   no.1   herein   ­   original   writ   petitioner   that   under the   provisions   of   the   OMMC   Rules,   2016   the   competent authority   in   regard   to   minor   minerals   is   the   Tehsildar   and therefore, the lease deed could not have been cancelled by the Collector.     It   was   also   the   case   on   behalf   of   the   original   writ petitioner ­ respondent no.1 herein that he rectified the defect of   not   furnishing   a   solvency   certificate   in   his   own   name.     It was   submitted   that   it   is   true   that   earlier   the   solvency certificate should have been issued in the name of the Trust of which he was the Chairman, however, on 29.01.2021 itself he had   written   to   the   Tehsildar   for   substituting   the   solvency certificate   submitted   with   the   bid   with   another   issued   in   his own name and, therefore, even the said defect stood cured.  It was   submitted   that   without   taking   note   of   this,   the   Collector had cancelled the lease. 9 2.7 The writ petition was opposed by the State as well as the appellant herein ­ original respondent no.5.  It was submitted on   behalf   of   the   appellant   herein   that   the   bid   submitted   by respondent  no.1  herein  ­ original  writ petitioner   was   ab  initio void   and   should   never   have   been   accepted   since   it   was   not accompanied by a valid solvency certificate in the name of the original   writ   petitioner.     It   was   submitted   that   the   document that   was   enclosed   as   a   solvency   certificate   was   in   fact   not correctly issued and was contrary to the express order of Sub­ Collector.  It was submitted that as the bid of the first highest bidder ­ Sukanti Sahoo was earlier cancelled and the original writ petitioner was the second highest bidder whose lease has been rightly cancelled by the Collector, being the third highest bidder the lease ought to have been granted in his favour. 2.8 By the impugned judgment and order and having opined that the initial solvency certificate was issued in favour of the original   writ   petitioner   which   was   issued   in   the   name   of   the original   writ   petitioner,   though   required   to   be   issued   in   the name of the Trust, was a bona fide error which subsequently 10 came to be cancelled and even a fresh solvency certificate was issued   in   favour   of   the   original   writ   petitioner,   the   Collector had erred in cancelling the lease deed in favour of the original writ petitioner.   The High Court also has observed that under the   OMMC   Rules,   2016,   the   competent   authority   in   terms   of Schedule (IV) who can cancel the lease deed, is the Tehsildar and   therefore,   the   competent   authority’s   power   under   the OMMC   Rules,   2016   would   not   have   been   straight   way exercised by the Collector in the first instance.  Therefore, the High   Court   by   the   impugned   judgment   and   order   has   set aside   the   order   passed   by   the   Collector   cancelling   the   lease deed in favour of the original writ petitioner. 2.9 The   impugned   judgment   and   order   passed   by   the   High Court   quashing   and   setting   aside   the   order   passed   by   the Collector,   Cuttack   dated   24.03.2021   cancelling   the   lease   in favour of the original writ petitioner ­ respondent no.1 herein is the subject matter  of the  present  appeal  at  the instance of the original respondent no.5 – third highest bidder. 11 4. Shri R. Basant, learned Senior Advocate has appeared on behalf   of   the   appellant   and   Shri   A.N.S.   Nadkarni,   learned Senior Advocate has appeared on behalf of Respondent no.1. 4.1 Shri   Basant,   learned   Senior   Advocate   appearing   on behalf  of  the   appellant   has  vehemently  submitted  that  in   the facts and circumstances of the case the Division Bench of the High Court has materially erred in quashing and setting aside the   order   passed   by   the   Collector,   Cuttack   dated   24.03.2021 cancelling the lease in favour of respondent no.1 herein. 4.2 Shri   Basant,   learned   Senior   Advocate   has   further submitted   that   the   High   Court   has   materially   erred   in observing   and   holding   that   the   initial   subject   solvency certificate   which   as   such   was   in   the   name   of   Gurukrupa Charitable   Trust,   but   was   used   by   respondent   no.1   in   his individual capacity in order to participate in the tender was a genuine   mistake   and   not   a   deliberate   act   and   therefore   a rectifiable defect. 4.3 It   is   submitted   that   it   is   an   admitted   position   that   the property belonged to the Gurukrupa Charitable Trust and was 12 not owned by respondent no.1.  It is submitted that therefore, the subject solvency certificate used by respondent no.1 in his individual capacity in order to participate in the tender was an exercise in fraud which rendered his bid non­est and void   ab initio. 4.4 It   is   submitted   that   the   High   Court   has   not   properly appreciated   the   fact   that   it   was   the   modus   operandi   of respondent   no.1   to   attempt   to   pass   off   the   property   of   the Trust as his own property inasmuch as the self­same subject solvency certificate had been misused by respondent no .1 in another   tender   and   detecting   the   fraud   played,   the   Tehsildar and   the   Sub­Collector   had   disqualified   him   from   the   said tender. 4.5 It   is   further   submitted   that   the   High   Court   has materially   erred   in   applying   Rule   51(7)   of   the   OMMC   Rules, 2016.     It   is   submitted   that   the   said   Sub­Rule   shall   be applicable   only   in   a   case   where   there   is   a   breach   of   any condition of the lease deed, whereas in the instant case there 13 has   been   a   breach   of   the   auction/tender   call   notice   and   the Rules governing bids.  4.6 It   is   further   submitted   that   the   High   Court   has materially   erred   in   holding   that   the   competent   authority under the OMMC Rules, 2016 was the Tehsildar and therefore the   Collector   could   not   have   been   approached   in   the   first instance   despite   being   aware   that   there   were   allegations against the Tehsildar of conspiring with respondent no.1. 4.7 Shri   R.   Basant,   learned   senior   counsel   appearing   on behalf   of   the   appellant   has   further   submitted   that   the   High Court   has   materially   erred   in   taking   into   consideration   the subsequent   conduct   on   the   part   of   respondent   no.1   in obtaining   the   fresh   solvency   certificate.   It   is   submitted   that what   was   required   to   be   considered   was   the   solvency certificate at the time of bid and not the subsequent solvency certificate. 5. Present   appeal   is   vehemently   opposed   by   Shri   A.N.S. Nadkarni,   learned   Senior   Advocate   appearing   on   behalf   of respondent no.1.  It is submitted that as rightly observed and 14 held   by   the   High   Court   the   initial   solvency   certificate   dated 07.12.2017   issued   in   favour   of   Respondent   no.1   was   by mistake and instead of Gurukrupa Charitable Trust, the same was issued in favour of Respondent no.1 being the Chairman of Trust. 5.1 It   is   submitted   that   thereafter   respondent   no.1   himself made   an   application   for   substitution   of   the   solvency certificate.  That thereafter respondent no.1 obtained the fresh solvency   certificate   in   his   favour   which   came   to  be   permitted to   be  substituted/filed.    Therefore,   it  cannot   be   said  that   the initial solvency certificate produced by respondent no.1 along with   the   bid   was   non­est   and   void   ab   initio   as   sought   to   be contended on behalf of the appellant. 5.2 It is  further  submitted that even  otherwise the  power  to cancel the lease deed would vest with the Tehsildar who is the competent   authority   under   Rule   51(7)   of   the   OMMC   Rules, 2016.   That in the present case the lease deed was cancelled by   the   Collector   and   therefore,   the   High   Court   has   rightly observed   and   held   that   the   order   passed   by   the   Collector, 15 Cuttack cancelling the lease was without authority under the Law. 5.3 It is further submitted that even during the pendency of the present proceedings not only the lease period has expired but even subsequently the fresh lease deed has been executed pursuant   to   the   impugned   judgment   passed   by   the   High Court. 6. We   have   heard   learned   Senior   Counsel   appearing   on behalf of the respective parties at length. 7. By   the   impugned   judgment   and   order   the   High   Court has set aside the order passed by the Collector, Cuttack dated 24.03.2021   cancelling   the   lease   which   was   in   favour   of respondent no.1 herein  inter alia  on the grounds that: (i)  the order passed by the Collector cancelling the lease deed was   without   authority   under   the   law   as   under   Rule   51(7)   of the   Rules,   2016   the   Tehsildar   is   the   competent   authority   to cancel the lease deed; 16 (ii)     That   the   original   solvency   certificate   dated   07.12.2017 produced   by   respondent   no.1,   produced   along   with   the   bid was issued in his favour by mistake. 7.1 Now   so   far   as   the   finding   recorded   by   the   High   Court that   the   order   passed   by   the   Collector   dated   24.03.2021 cancelling the lease deed was without authority under the law inasmuch as the competent authority to cancel the lease deed under   Rule   51(7)   of   the   Rules,   2016   would   be   Tehsildar   is concerned, it is required to be noted that the Rule 51(7) shall be   applicable   in   case   of   breach   of   any   condition   of   the   lease deed.     The   present   case   is   not   a   case   of   breach   of   any condition   of   the   lease   deed,   but   a   case   of   producing   invalid solvency   certificate   at   the   time   of   submission   of   the   bid. Therefore, Rule 51(7) shall not be applicable at all to the facts of the case at hand. 7.2 It   is   also   required   to   be   noted   that   in   fact   Collector passed the order dated 24.03.2021 pursuant to the directions issued   by   the   High   Court   directing   the   Collector   to   take   an appropriate   decision   on   the   representation/(s)   made   by   the 17 appellant.   Under   the   circumstances   the   High   Court   has materially   erred   in   holding   that   the   order   dated   24.03.2021 passed by the Collector cancelling the lease deed was without authority under the law.  8. Now   so   far   as   the   findings   recorded   by   the   High   Court that   the   original   Solvency   Certificate   dated   07.12.2017   in favour   of   respondent   no.1   was   a   mistake   and   there   was   no other   mala   fide   intention   is   concerned,   it   is   required   to   be noted   that   despite   the   fact   that   Gurukrupa   Charitable   Trust was   the   owner   of   the   property   and   on   the   said   basis   the solvency certificate was claimed, the respondent no.1 made an application for   issuance of  the solvency  certificate in  his own name   ­   in   his   individual   capacity.     The   Sub­Collector, Athagrah vide communication dated 06.12.2017 as such had specifically directed the Tehsildar to issue the certificate in the name   of   Gurukrupa   Charitable   Trust.   However,   despite   the same   the   Tehsildar   issued   the   solvency   certificate   dated 07.12.2017   in   favour   of   respondent   no.1   in   his   individual capacity,   which   as   such   cannot   be   said   to   be   by   mistake.     If 18 the   communication   by   the   Sub­Collector,   Athagarh   dated 06.12.2017   addressed   to   the   Tehsildar   would   not   have   been there   and   the   Tehsildar   would   have   issued   the   solvency certificate   in   favour   of   respondent   no.1   in   his   individual capacity   as   he   was   the   Chairman   of   the   Trust   then   one   can understand such a mistake.  However, in the present case the Sub­Collector,   Athagarh   specifically   directed   not   to   issue   the solvency certificate in favour of respondent no.1 herein in his individual   capacity   and   specifically   directed   to   issue   the certificate   in   the   name   of   Trust.     Under   the   circumstances   it cannot   be   said   that   the   original   solvency   certificate   dated 07.12.2017   was   issued   in   favour   of   respondent   no.1   in   his individual   capacity   by   mistake.     It   appears   that   the respondent   no.1   deliberately   and   willfully   obtained   the solvency   certificate   in   his   own   name   though   the   property belonged   to   the   Trust   and   the   solvency   certificate   was required   to   be   issued   in   the   name   of   the   Trust.     He misused/used   the   solvency   certificate   dated   07.12.2017   for his   own   benefit   illegally   and   submitted   the   same   along   with 19 his bid and on the basis of the said solvency certificate he got the lease bid.   Under the circumstances, the bid by using the solvency certificate dated 07.12.2017 by respondent no.1 was non­est   and   void   ab   initio   and   therefore,   the   lease   in   his favour   on   the   basis   of   such   solvency   certificate   was   rightly cancelled by the Collector. 8.1 At this stage it is required to be noted that subsequently the   respondent   no.1’s   application   on   29.01.2021   permitting him   to   substitute   the   solvency   certificate   was   not   on   the ground   that   the   initial   solvency   certificate   dated   07.12.2017 which was issued in his individual name was by mistake.  The reason   given   was   that   the   other   partner   may   claim   over   the earlier   solvency   certificate   and   therefore   we   intend   to substitute/exchange   the   fresh   solvency   certificate   which   was obtained against the other properties. 8.2 At   this   stage   it   is   required   to   be   noted   that   the respondent  no.1  used  the very   solvency   certificate in  another tender   and   the   Tehsildar   and   the   Sub­Collector   disqualified the respondent no.1 from the said tender.   20 8.3 Under   the   circumstances   as   such   the   respondent   no.1 misused   the   solvency   certificate   dated   07.12.2017   which   as such   was   illegally   issued   in   his   individual   capacity/name   as though   the   same   was   required   to   be   issued   in   the   name   of Gurukrupa Charitable Trust. At this stage it is required to be noted   that   subsequently   the   solvency   certificate   dated 07.12.2017   has   been   cancelled   by   the   Tehsildar   vide   order dated 08.03.2021 which has attained the finality. 8.4 Now   so   far   as   the   submission   on   behalf   of   respondent no.1   that   subsequently   respondent   no.1   obtained   the   fresh solvency   certificate   which   was   sought   to   be substituted/exchanged is concerned, it is required to be noted that   what   is   required   to   be   considered   is   the   solvency certificate   produced   along   with   the   bid   and   not   the subsequent solvency certificate. 9. Now   so   far   as   the   submission   on   behalf   of   respondent no.1 that thereafter pursuant to the impugned judgment and order   passed   by   the   High   Court   a   fresh   lease   deed   has   been issued   is   concerned,   at   the   outset,   it   is   required   to   be   noted 21 that in the order dated 18.05.2022 it is observed by this Court that the fresh lease deed, pursuant to the impugned judgment and   order   shall   be   subject   to   the   ultimate   outcome   of   the present SLP/appeal and/or further orders that can be passed by the court in the proceedings. 10. In view of the above and for the reason stated above, we are   of   the   opinion   that   the   High   Court   has   committed   a   very serious   error   in   quashing   and   setting   aside   the   order   dated 24.03.2021   passed   by   the   Collector,   Cuttack   cancelling   the lease   deed   which   was   in   favour   of   respondent   no.1. Consequently,   the   impugned   judgment   and   order   passed   by the   High   Court   deserves   to   be   quashed   and   set   aside   and   is accordingly   quashed   and   set   aside.   The   order   passed   by   the Collector, Cuttack dated 24.03.2021 cancelling the lease deed which   was   in   favour   of   respondent   no.1   is   hereby   restored. On   the   impugned   judgment   and   order   being   set   aside   the fresh lease deed in favour of respondent no.1 also deserves to be set aside and is accordingly set aside. 22 Present   appeal   is   accordingly   allowed.     However,   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,  March 3, 2023