IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1614 of 2006(P)
1. K. KOCHU KOSHY,
... Petitioner
Vs
1. AGRICULTURAL OFFICER,
... Respondent
2. ASST. EXECUTIVE ENGINEER,
3. THE SECRETARY,
4. THE TREASURY OFFICER,
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent :SRI.A.ANILKUMAR
The Hon'ble MR. Justice V.GIRI
Dated :27/05/2009
O R D E R
V.GIRI, J.
---------------------------
W.P.(C).1614 of 2006
---------------------------
Dated this the 27th day of May, 2009
JUDGMENT
The petitioner is the Convener of the Beneficiary
Committee constituted for taking up the construction of two
culverts to increase the infrastructure of paddy fields in
Vathiculam Ayanikattupadam area in Mavelikara Thekkekara
Grama Panchayat. The work was completed in the year 1999
and the sanctioning authority, the 1st respondent, after
inspection of the work completed by the beneficiary committee,
passed the final bill for an amount of Rs.82,156/- and
forwarded it as per letter No.113/ dated 8.12.2005 to the
Assistant Engineer of the Panchayat. The amounts are to be
disbursed by the panchayat. The petitioner has not been paid
the amount. Hence, this writ petition.
2. No counter affidavit has been filed on behalf of
respondents 1 and 2. A counter affidavit has been filed by the
3rd respondent Panchayat affirming that Ext.P1 has been
issued. But, according to them, while disbursing the final bill,
an amount of Rs.11,000/- has also to be deducted from the
estimated amount by way of taxes, supervisory charges etc.
W.P.(C).1614 of 2006
:: 2 ::
3. I heard learned counsel for the petitioner and
the learned Government Pleader.
4. The work was completed in the year 1999 and
Ext.P1 was issued on 8.12.2005. It is not justified to keep the
final payment pending even in 2009. The panchayat has no
case that the work was not satisfactory.
In the result, the 3rd respondent shall proceed to
disburse to the petitioner the amount due in respect of the
construction of two culverts to increase the infrastructure of
paddy fields in Vathiculam Ayanikattupadam area, pursuant to
the approval granted in Ext.P1. The amount mentioned therein
may be paid, after effecting the necessary statutory
deductions, within two months from the date of receipt of a
copy of this judgment.
Sd/-
(V.GIRI)
Judge
sk/
//true copy//