High Court Kerala High Court

P.C.Prasad vs Spl.Officer on 27 January, 2009

Kerala High Court
P.C.Prasad vs Spl.Officer on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 464 of 1998()



1. P.C.PRASAD
                      ...  Petitioner

                        Vs

1. SPL.OFFICER,PERINTHALMANNA MUNICIPALITY
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/01/2009

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                        A.S.No. 464 OF 1998
                   ---------------------------------
              Dated this the 27th day of January, 2009


                             JUDGMENT

This appeal having come up for admission and after hearing

the learned counsel for the appellant, I am proceeding to dispose of

the matter as follows:

This is an appeal preferred against the judgment and decree

of the Subordinate Judge, Manjeri in O.S. 269/1994. The defendant

in the suit had bid in auction the right to collect fees from the buses

entering the Perinthamanna bus stand and also from the taxi stand.

According to the Municipality at the expiry of the period an amount

of Rs. 54,071.50 was outstanding and hence the suit.

2. The defendant would contend that out of the total one year

4 days were lost on account of the private bus strike and one day

on account of the Bharat Bandh . It is also contended by the

defendant that during the relevant period there was a repair

effected to the Perinthalmanna bus stand which prevented the

private buses from entering into the bus stand. So he was unable

to collect the fees and therefore he is not liable to pay the amount

during that period. So far as the 4 days bus strike and Bhandh is

A.S. 464/1998
-2-

concerned, he moved an application before the Joint Director of the

Municipality who accepted it and thereby an amount of Rs. 4,000/-

had been deleted for the said period. The crucial point argued

before me is regarding the closure of the bus stand for repair for a

period of 35 days and so the defendant is not liable to remit bus

stand fee for 35 days. But the trial court found that the buses were

stopped on the road side and there was no prohibition in collecting

the charges from the taxi stand. Since there was an admission

that, from the buses stopped on the road side amount has been

collected, there was no deprivation of collection and therefore that

prayer was disallowed.

3. It is also the specific case of the plaintiff that on the

strength of the right to collect the charges, the contractor was

collecting payment irrespective of the place where the bus was

stopped. It has to be remembered that when a person is deprived

of getting any amount for 4 days or 5 days, he is moving the

appropriate authority for reduction and when it comes to a question

of 35 days, he keeps quite and when a suit is instituted for

realisation of the amount he is raising such a contention. So

ordinarily under the normal human course of conduct this will not

be done. So it is under those circumstances coupled with other

A.S. 464/1998
-3-

factors the trial court came to the conclusion that amount has been

collected even during the closure of the bus stand for repairing.

I do not want to interfere with such a finding. But at the same

time, whether he must be saddled with that much of interest is a

question. When the whole bus stand is closed for repairs and one is

forced to collect the fees from the road side, it may not be possible

always to get the fee from each and every bus for the reason that

before the person reaches there, the bus would have left. So there

was some responsibility cast on the Municipality also that the

person who had bid in auction is given some method to collect the

amount. So one cannot call the defendant as a chronic defaulter.

Even though there is a term in the agreement to realise 12 = %

interest, I am inclined to reduce it to 6%. On all other aspects the

judgment and decree of the trial court is confirmed.

Therefore the appeal is disposed by confirming the judgment

with a modification that rate of interest be reduced from 12= %

to 6% and with a further direction that the Municipality need take

steps for recovery of the amount only after a period of six months

from today.

M.N. KRISHNAN,JUDGE
vkm