High Court Kerala High Court

Kuttiattoor Grama Panchayat vs P.Sadiri on 22 November, 2006

Kerala High Court
Kuttiattoor Grama Panchayat vs P.Sadiri on 22 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 372 of 1998()



1. KUTTIATTOOR GRAMA PANCHAYAT
                      ...  Petitioner

                        Vs

1. P.SADIRI
                       ...       Respondent

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

The Hon'ble MR. Justice J.B.KOSHY

 Dated :22/11/2006

 O R D E R
                               J.B.KOSHY, J.

                        -------------------------------

                  CRL.APPEAL.NO.372 OF 1998 (B)

                      -----------------------------------

        Dated this the  22nd day of  November, 2006


                              J U D G M E N T

This appeal is filed against the order of acquittal.

According to the complainant accused was the highest bidder

in the auction conducted by the complainant Panchayat

regarding the right to collect sand from Pavannur river for the

period between 28.4.1994 and 31.3.1995. Rs.1,20,000/- was

deposited and agreement was executed on 5.8.1994. The

balance amount has to be paid in six instalments but after

paying two instalments he committed default. It was not able

to be collected. Hence complaint was filed for realising the

amount in view of Rule 26 of the Kerala Panchayath Taxation

and Appeal Rules 1963. Rule 26 deals with the procedure to be

adopted by the Magistrate when defect is committed in paying

tax. The allegation in the complaint noted in paragraph 4 is

as follows:

“The accused is willfully refusing to pay the

licence fee which he had agreed to pay as per the

CRL.APPEAL.372/1998 2

agreement dated 5.8.1994. There is no special

provision under the newly extracted Panchayath Raj

Act or in the other law or Rules or bye-laws made

there under to recover the licence fee due from the

accused. So as per the ‘Rules regarding demanding

amounts due to Panchayath where there is no special

provision, 1962’, the complainant can prosecute the

accused and recover the arrears of licence fee in the

manner provided in the rules for the collection of

taxes under the Act. By demand notice, the accused

committed an offence punishable under Rule 26 of

the Kerala Panchayath Taxation and Appeal Rules

1963. The complainant has got documents and

witnesses to prove the case.”

The complaint itself shows that unlike tax matters there is no

provision in the Act for prosecuting the complaint for realising

dues arising out of contract. Accused has a case that he is not

liable to pay the balance amount as he was prevented from

collecting sand. There is no wilfull default. Whether any

amount is due to Panchayat has to be adjudicated in a civil

court. Admittedly, even if the amount is due to the Panchayat,

that amount is due on the basis of a contract and it will not

come under the purview of Sections 210 and 284 (2) of the

Kerala Panchayat Raj Act or Rule 26 of the Kerala Panchayath

Taxation and Appeal Rules, 1963. Unlike a taxation matter, in

criminal matters accused is only bound to answer charges and

CRL.APPEAL.372/1998 3

allegations as mentioned in paragraph 4 of the complaint is not

maintainable. In this connection I also refer to the decision of

this Court in Thalavoor Grama Panchayat v. Salim (2004

(3) KLT 835) where it was held as follows:

7. Rule making power is as contained in S.254 of

the Panchayat Raj Act, 1994. Sub-s.(i) of S.254

provides that: “The Government may, by notification in

the Gazette, makes rules either prospectively or

retrospectively to carry out all or any purposes of this

Act”. This is the general power. The rule made under

this general power shall be for carrying out any of the

purpose of the Act. As already mentioned above,

under S.210, the Act does not envisage prosecution for

default of bid amount. Therefore, the general rule

making power under Section 254 does not enable to

provide for prosecution to recover bid amount.

Unfortunately the counsel could not point out any item

under sub-r.(2) of S.254 which contains particular

provision enabling the Government to prescribe rules

under the new Act providing for prosecution in case of

default of payment of bid amount.

Apart from the above, in Ext.D1 auction notice it is stated that

sand can be taken only after executing agreement and after

getting written permission. Admittedly, no such written

permission was given and the case of the accused is that

because of the objection raised by the people in the locality

CRL.APPEAL.372/1998 4

and pendency of a writ petition agreement was executed much

later but no written permission as per the auction notice was

given and he was unable to take sand. Even though it was

argued that no such written permission is necessary. Ext.D1

auction notice specifically stated that only after written

permission sand can be taken. In any event, in view of the

above contention it cannot be stated that there is willful

default to attract prosecution proceedings even if the demand

is akin to tax. In the above circumstances, the complaint

was dismissed and accused was acquitted. On going through

the evidence, I am of the view that the view taken by the trial

court is a possible one and no interference is required and

hence this appeal is dismissed.

J.B.KOSHY, JUDGE

prp

J.B.KOSHY, J.

——————————————————–

CRL.APPEAL.NO.372 OF 1998 (B)

———————————————————

J U D G M E N T

———————————————————

22nd November, 2006