High Court Kerala High Court

Anaganadi Panchayat vs K. Ramdas on 28 May, 2010

Kerala High Court
Anaganadi Panchayat vs K. Ramdas on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 471 of 2001(E)



1. ANAGANADI PANCHAYAT
                      ...  Petitioner

                        Vs

1. K. RAMDAS
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/05/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                         A.S.No.471 Of 2001
                         ----------------------
               Dated this the 28th day of May, 2010.

                           J U D G M E N T

The first defendant in O.S.No.77 of 1994 on the file of the

Sub Court, Ottappalam is the appellant. The suit was one for

declaration, permanent injunction and for realisation of money.

The court below decreed the suit in part declaring that the

plaintiff is not liable to pay the amount as per Exts.A3 and A4

demand notices. A decree of permanent prohibitory injunction

was also passed restraining the defendants from realising the

amount from the plaintiff. The claim for Rs.3,000/- put forward

by the plaintiff is disallowed. Parties are hereinafter referred to

as the plaintiff and defendant as arrayed in the suit.

2. The plaintiff was the convenor of a committee

constituted by the local people to undertake public works under

the Jawahar Rozgar Yojana Scheme. The 1st defendant

Panchayath allotted two works to the committee constituted by

the people; Ananganadi-Cherampattakavu road and Vattar-

Kallittamkuruchi road. Estimate for the first work was Rs.4 Lakhs

and Rs.1.5 Lakhs for the second work. An amount of Rs.2 Lakhs

A.S.No.471 Of 2001

::2::

was advanced by the first defendant for the first work. It is the

plaintiff’s case that he had completed the work of metalling and

construction of the road. The plaintiff thereafter applied to the

Panchayath for supply of 21 tonnes of tar for black topping the

road. The plaintiff further contended that the first defendant

failed to supply the tar and hence work could not be completed.

According to him the second work was completed. It is the

plaintiff’s case that he had spend Rs.3,000/- excess amount for

completion of the first work. Plaintiff further contended that the

Panchayath did not claim any amount towards loss assessed by

it, but, demanded Rs.56,741.17/- towards the alleged loss

sustained owing to the non-tarring of the first work on the basis

of the loss assessed by the Vigilance Director. According to him,

Panchayath initiated recovery proceedings on the basis of the

directions issued by the Project Officer, DRDA, Palakkad to

recover that amount from the plaintiff without enquiry and notice.

3. The appellant contended that the plaintiff did not

complete the work as per the agreement and failed to do the

black topping of the road which consequently disturbed the top

layer metal spread and caused considerable damage to the entire

A.S.No.471 Of 2001

::3::

structure of the Ananganadi-Cherampattakavu road. The

Panchayath maintained the stand that the damage was caused

only due to the negligence of the plaintiff. The Panchayath also

denied the allegation in the plaint that the plaintiff had given a

letter requesting for supply of tar which was not complied with by

the Panchayath. The Panchayath denied the issuance of such a

letter and according to the Panchayath, it was the duty of the

plaintiff to get necessary tar and if the plaintiff could not procure

the tar in time he is responsible for the non-completion of the

work.

4. Since the top layer metalling was completely

damaged, the matter was enquired into by the Vigilance Director

and it was found that there is inaction and negligence on the

part of the plaintiff. Panchayath maintained the stand that the

plaintiff was present throughout the enquiry and further pleaded

that the plaintiff had to pay Rs.220/- to the Panchayath, which

was received in excess by him. The appellant submitted before

this Court that the application filed by the appellant to call for the

records pertaining to the Vigilance Enquiry was dismissed by the

trial court without sufficient reasons. The appellant is aggrieved

A.S.No.471 Of 2001

::4::

by the decree passed by the court and according to the appellant

the decree was passed without considering the legal questions

properly.

5. Learned counsel for the appellant/1st defendant also

referred to the relevant clause in the agreement which according

to him, it is the duty of the plaintiff to apply tar by procuring the

required quantity of tar. The learned counsel for the appellant/1st

defendant submitted that the plaintiff failed to produce any

document to convince the court that he had at any point of time

demanded tar from the Panchayath. From the facts and evidence

adduced by the parties, it is seen that the plaintiff had taken no

steps to prove that it is the duty on the defendant to supply tar.

Even the agreement was not seen produced. The trial court

examined the question as to whether the plaintiff is entitled to

get a declaration with respect to the claim put forward by him.

According to the appellant, there is no basis for the contention of

the plaintiff that the defendant had not issued any notice nor any

opportunity was afforded to him to substantiate his contentions

during the Vigilance Enquiry and that he was not aware of such

enquiry and therefore the amount assessed by the Vigilance is

A.S.No.471 Of 2001

::5::

without following the principles of natural justice and he is not

liable to pay the amount. Learned counsel for the appellant

pointed out that the plaintiff failed to prove that no notice was

issued to him nor he was given an opportunity o substantiate his

contentions during enquiry. On the other hand the appellant

contended that the plaintiff participated in the enquiry and he

was given sufficient opportunity to substantiate his case. It is

also contented by the appellant that there is no basis for the

contention that the black topping of the Ananganadi-

Cherampattakavu road could not be completed due to non-supply

of the required tar by the first defendant Panchayath. I have

stated the contention of the appellant regarding the stand taken

by the Panchayath with respect to the alleged non-supply of tar.

From the materials on records it can be seen that the plaintiff

failed to substantiate his case that he submitted an application

before the Panchayath for supply of required quantity of tar and

in spite of repeated request Panchayath failed to supply the

required tar and therefore he could not complete the black

topping of the road. According to the appellant there is no basis

for the submission of the plaintiff. The plaintiff failed to adduce

A.S.No.471 Of 2001

::6::

any evidence to prove that it is for the Panchayath to procure tar

for the purpose of black topping. The trial court also wrongly

placed onus of proof on the defendant to prove that there is

latches and inaction of the part of the plaintiff in completing the

construction of the said road. It is for the plaintiff to prove that

the first defendant is duty bound to supply requisite quantity of

tar and the work could not be completed due to non-supply of tar

by the Panchayath etc. The court below also simply believed the

case of the plaintiff that no notice was issued to him and no

opportunity was afforded to him to substantiate his case during

vigilance enquiry. In fact, plaintiff failed to prove that no

opportunity was afforded to him to substantiate his contentions

during the enquiry proceedings. It is a fact that the plaintiff did

not complete the work in accordance with the terms and

conditions and therefore the Panchayath had to rearrange the

work and as a result, Panchayath had suffered loss. If the work

was not completed by the plaintiff in time and to due to his own

default, the plaintiff will be liable to compensate the Panchayath

to the extent of loss sustained due to rearrangement of work. In

the aforesaid facts and circumstances granting of a decree, in

A.S.No.471 Of 2001

::7::

favour of the plaintiff cannot be upheld by this Court. The matter

requires reconsideration at the hand of the trial court.

In the result, the appeal is partly allowed. The matter is

remanded for fresh consideration in accordance with law. The

court below shall try and dispose of the suit within a period of six

months from the date of receipt of a copy of this judgment.

Since the plaintiff/respondent did not appear before this Court,

notice shall be issued to the parties. There will be no order as to

costs.

HARUN-UL-RASHID,
Judge.

bkn/-