High Court Kerala High Court

Sunjan vs Dist.Collector on 21 August, 2009

Kerala High Court
Sunjan vs Dist.Collector on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 838 of 1998()



1. SUNJAN
                      ...  Petitioner

                        Vs

1. DIST.COLLECTOR,PKD.
                       ...       Respondent

                For Petitioner  :SRI.O.RAMACHANDRAN NAMBIAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/08/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                         Appeal Suit No.838 OF1998
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 21st day of August, 2009

                                JUDGMENT

The plaintiff in O.S.No.65/1993 of Sub Court, Palakkad is the

appellant. The suit is for a declaration that the demand notice –

Ext.A9 is invalid and for a consequential perpetual injunction. The

suit was dismissed by the lower court with costs. The plaintiff has

challenged in this appeal the said decree and judgment.

2. The case of the appellant/plaintiff as detailed in the

plaint and as testified by him as PW1 before the lower court in brief

is this :

The first defendant is District Collector, Palakkad and second

defendant is the Executive Engineer , Roads Division, Civil Station,

Palakkad. Plaintiff was the successful tenderer to enjoy the right to

collect toll from the vehicles passing through the Pudur Bridge

during 1993 commencing from April 1, 1992. Plaintiff quoted

Rs. 1,55,555/- . But he was given permission to collect the toll from

A.S.No.838/1998 2

June 12, 1992 only. He was given pro rata remission in the matter of

payment of 71 days during which period he was not able to collect

toll . Ext.A1 is the tender notice and Ext.A10 is the proceedings of

the Executive Engineer accepting the tender submitted by the

plaintiff. Plaintiff executed Ext.B1 agreement . According to the

plaintiff, the toll collection from the month of November to the

middle of June will be in peak fetching an average high collection of

Rs. 900/- to 1000/- per day and that therefore, he is entitled to

remission of atleast Rs. 1000/- per day during the said period. The

plaintiff received Ext.A9 notice asking him to remit Rs. 30, 258/-

which according to him is not sustainable. Plaintiff has paid three

instalments at the rate of Rs. 19,000/- each as per the agreement.

Plaintiff prays for setting aside the demand notice – Ext.A9 and for

consequential injunction.

3. The acceptance of the tender by the plaintiff and also

execution of agreement – Ext.B1 are admitted by the defendants.

They disputed the contention of the plaintiff that plaintiff sustained

any loss during the period of 71 days during the period he was not

A.S.No.838/1998 3

permitted to collect the toll. According to the defendants, it is the

plaintiff who has violated the terms of the agreement and that Ext.A9

notice is valid.

4. The plaintiff was examined as PW1 and Exts.A1 to A10

were marked on the side of the plaintiff. On the side of the

defendant, DW1 was examined and Exts.B1 to B4 were marked.

5. The lower court on an appreciation of evidence found

that the plaintiff is not entitled to the loss allegedly sustained by him

and that the injunction prayed for has become infructuous and

dismissed the suit with costs. The plaintiff has come up in appeal.

6. The main question which arises for consideration is

whether the appellant/plaintiff is entitled to a remission of Rs.

51,859/- being the toll collection for the period from 1 April, 1992 to

10th June 1992 and if so whether the demand notice Ext.P9 issued is

valid.

7. It is the admitted case that the total amount for which the

right to collect toll was bid by the plaintiff for Rs. 1,55,555/- for the

period from April 1, 1992 to March 31, 1993, but he was allowed to

A.S.No.838/1998 4

collect toll only from June, 12, 1992 onwards. It is also admitted

that the second defendant has given pro rata remission of

Rs. 32,258/- for the period of 71 days during which the plaintiff was

not permitted to collect the toll. The case of the plaintiff is that

Ext.B4, the abstract of toll collection in Pudur Bridge for the period

from 01/04/1992 to 10/06/1992 shows the total collection of

Rs. 51,859/- and that plaintiff is entitled to a remission of that

amount during that period.

8. In my view, the lower court is perfectly justified in

coming to the conclusion that the plaintiff is not entitled for a

remission of the said amount. He has executed Ext.B1 agreement

dated June 12, 1992 and supplemental agreement – Ext.B2 on

13/06/1992 accepting the right to collect toll from June 12, 1992.

Further pro rata remission was given on the application of the

plaintiff which can be seen from Ext.A10 proceedings of the

Executive Engineer. As per Ext.A10, the plaintiff was allowed to

remit the amount in five instalments and plaintiff has remitted three

instalments and defaulted payment of the remaining two instalments.

A.S.No.838/1998 5

It is admitted that he has requested for extension of time thereafter.

Having executed agreement Exts.B1 and B2 and having sent letter

requesting time to pay the balance amount, the plaintiff cannot now

turn around and say that he is entitled to the remission of the actual

amount of toll collected during the period in dispute. Therefore, in

my view, the lower court is perfectly justified in finding that the

plaintiff is not entitled for the remission of the amount mentioned in

Ext.B4 i.e. Rs. 51,859/-.

9. As regards the demand notice – Ext.A9, it does not

contain any details regarding the amount due and the amount already

paid by the plaintiff. Learned counsel for the appellant/plaintiff

submitted that there is a security amount of Rs. 8,000/- and that he is

entitled to refund of Rs. 5000/- which has also to be adjusted

towards the amount due from him.

10. Under these circumstances, I am setting aside Ext.A9

notice. The second defendant is at liberty to issue a fresh demand

notice showing the total amount due from the plaintiff and the

amount remitted by him. The security amount of Rs. 8000/- and

A.S.No.838/1998 6

Rs. 5000/-paid by him as advance shall be deducted from the amount

due from the plaintiff. Learned Government Pleader submitted that

whether that advance amount is actually paid or not has to be

verified. If no such amount is paid as advance, the second defendant

need not deduct that amount from the amount due from the plaintiff.

In the result, the appeal suit is allowed in part. The demand

notice – Ext.A9 is set aside . The second defendant is entitled to

issue fresh demand notice showing the details of the correct amount

due from the plaintiff. In the circumstances, parties shall bear their

own costs.

P.Q.BARKATH ALI
JUDGE
sv.

A.S.No.838/1998 7