High Court Kerala High Court

T.P.Aneesh vs The Secretary on 18 August, 2009

Kerala High Court
T.P.Aneesh vs The Secretary on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15814 of 2009(V)


1. T.P.ANEESH, S/O. KUNHUMUHAMMED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, PUBLIC WORKS DEPARTMENT
                       ...       Respondent

2. THE CHIEF ENGINEER, P.W.D.

3. THE SUPERINTENDING ENGINEER, ROADS AND

4. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :18/08/2009

 O R D E R
                        V.GIRI, J.
              -------------------------------------
                 W.P.(C)NO.15814 of 2009
             --------------------------------------
          Dated this the 18th day of August, 2009.

                        JUDGMENT

Heard learned counsel for the petitioner and

the learned Government Pleader.

2. The petitioner was entrusted with the work

viz., improvements to Thuvur Neelancheri Arimanal

Road from KM 00/0 to 400, pursuant to a notification

issued by respondents 3 and 4. The Probable Amount

of Contract for the work was Rs.67,74,747/-. The

petitioner quoted below the Probable Amount of

Contract. According to him, the quantity of the work

had to be revised and this was due to several factors.

Revised estimate of Rs.83,75,000/- was approved. The

petitioner contends that he has done the work for

Rs.94,60,462//-. He has received payments also. But,

he is yet to receive a sum of Rs.5,31,150/-. Hence this

writ petition.

W.P.(C)NO.15814 of 2009

:: 2 ::

3. A counter affidavit has been filed on behalf

of the 4th respondent. Paragraphs 3 and 4 of the same

read as follows:

“It is further submitted that as per the

conditions of contract, the petitioner is

bound to do the essential excess quantity of

work in addition to the original estimate,

subject to approval of the competent

authority according to the delegation of

powers issued by the Government.

Accordingly, the petitioner has executed

some additional works along with the

original work. For this the payment will be

made at the rate quoted by the petitioner

for the original work. In this work it is

35.11% below estimate rate. The work was

completed by the petitioner within the

stipulated period and the work was

measured by the concerned Assistant

Engineer and bill submitted in April, 2008

for a total value of Rs.94,50,462/-. The

argument that the value of the work was

revised from Rs.83.75 lakhs to 94.50 lakhs

is wrong. The original estimate was for

Rs.67,00,000/- and which was revised to

Rs.83,75,000/- after considering quoted

rate below 35.11%. The Exhibit P2

produced by the petitioner is not a

document issued by the department.

W.P.(C)NO.15814 of 2009

:: 3 ::

It is submitted that the department

has paid the bill of petitioner for a total

value of Rs.83,75,000/-. After deducting

the quoted rate of below 35.11% cost of

materials issued by the department and

other statutory recoveries, the petitioner

is entitled to get an amount of

Rs.38,45,338/-. The same had been paid

to the petitioner through cheque. If the

total value is considered as

Rs.94,50,462/- the petitioner will be

entitled to get proportionate increase in

payment. But that amount is temporarily

withheld on the basis of an objection

raised by the Accountant General during

their annual audit, for getting the approval

for the revised estimate from the

competent authority according to the

circular No.C6-60662/2002/G1 dated

16.11.2002 issued by the Chief Engineer.

Therefore, the payment of the balance

amount which is withheld will be paid on

getting sanction from the competent

authority, which is under processing. If

sanction is accorded, the petitioner

contractor will have to execute a

supplementary agreement to render him

eligible for payment as per agreement

condition.”

W.P.(C)NO.15814 of 2009

:: 4 ::

4. Though the respondents dispute that the

estimate was revised from Rs.83.15 lakhs to Rs.94.50

lakhs, they have no dispute that the total value of the

work is considered as Rs.94,60,462/-. Then the

petitioner will be entitled to proportionate increase in

the rate. What stands in the way is an audit objection

from the Accountant General’s office. If a revision in

the estimate of the work was bona fide required and

the work has been satisfactorily completed by the

petitioner, then he is entitled to payment for the work.

It would not be justified in holding back the payment on

account of the objection from the office of the

Accountant General alone.

5. The 1st respondent shall, therefore, take a

decision on the question as to whether a revision in the

estimate of the work was actually necessary and if it is

found to be necessary and the work has been

satisfactorily completed by the petitioner, the balance

amount due to him shall be disbursed within three

months from the date of receipt of a copy of this

W.P.(C)NO.15814 of 2009

:: 5 ::

judgment. Proceedings shall be passed by the 1st

respondent, in this regard, within the aforementioned

time frame.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE

sk/-

true copy

P.S. To Judge