High Court Kerala High Court

Kolakattil Moosakutty vs Babu Kunhalankutty on 24 June, 2009

Kerala High Court
Kolakattil Moosakutty vs Babu Kunhalankutty on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 898 of 1996()



1. KOLAKATTIL MOOSAKUTTY
                      ...  Petitioner

                        Vs

1. BABU KUNHALANKUTTY
                       ...       Respondent

                For Petitioner  :SRI.P.K.ABOOBACKER (EDATHALA)

                For Respondent  :SRI.K.K.MOHAMED RAVUF

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/06/2009

 O R D E R
                          K. SURENDRA MOHAN, J
                ------------------------------------------------------------
                            A.S. NO: 898 OF 1996
                -----------------------------------------------------------
                    Dated this the 24th June, 2009.

                                    JUDGMENT

Appellant is the plaintiff in O.S.61/1992 of the Sub Court,

Tirur. The suit was filed for the realization of an amount of

Rs.47,744.20 from the defendant/respondent. The appellant

challenges the dismissal of his suit. The suit was filed in the

following facts and circumstances:-

2. The appellant and the respondent are relatives. The

respondent was employed in Kuwait. At that time he wanted to

construct a house of his own. Accordingly, as instructed by the

respondent, the appellant filled up a plot of land, got a plan

prepared for the construction of the house and after getting the

approval of the respondent to the plan, started construction of the

house. According to the appellant, he is not a builder or a

contractor and had undertaken the construction only on the

request of the respondent. The appellant had received an amount

of Rs.1 lakh from the respondent. After the work had progressed

considerably, the respondent started complaining about the quality

of the work and expressing his dissatisfaction. He directed the

appellant to stop the work. In the meanwhile, the appellant had

A.S.898/1996 2

already expended an amount of Rs.1,47,744.20 for the work. Since

only an amount of Rs.1 lakh had been paid by the respondent, the

balance was advanced by the appellant from his own pocket.

Though he demanded payment of the said amount, the same was

not paid. The plaintiff then caused the issue of a notice through his

Lawyer demanding the amount due to him. Thereupon, the

respondent replied to the notice stating that the work was not

entrusted to the appellant, and that he had suffered a loss of

Rs.70,000/- due to the defective construction of the house which he

was entitled to recover from the appellant. Since the amount

demanded was not paid, the appellant filed O.S.61/92 before the

Sub Court, Tirur praying for a decree for realisation of the amount

due to him, with interest.

3. The respondent filed written statement contending inter

alia that he had not entrusted the construction work to the plaintiff

and disputing the plaint claim in toto. According to him he had

enquired of the appellant/plaintiff as to how much amount would

be required to construct a house. After making enquiries, the

appellant had told him that an amount of Rs.2,92,000/- would be

required for completing the construction. Thereafter the

respondent’s wife requested the appellant to entrust the work of

A.S.898/1996 3

the house to some contractor. The respondent contended that

there was no privity of contract between the appellant and the

respondent. According to him, he never wanted the appellant to

develop the land before the construction of the house. When the

construction work was in progress he came to know that inferior

quality of wood had been used for the doors and window frames

and, therefore, he directed the appellant to remove the said frames

and to return the balance amount to his wife. However, since the

appellant did not turn up, the respondent’s wife sold the wooden

articles for an amount of Rs.12,000/-. The case of the respondent

is that only the basement of the house was built by the appellant.

As the work was not properly done cracks developed on the walls.

For the said work only an amount of Rs.30,000/- was spent. The

appellant was not willing to settle the accounts and to take back

the wooden frames. Therefore, the work was subsequently

entrusted to another contractor. The appellant was remaining

silent for a long time and thereafter the suit is filed raising a false

claim. Therefore, he prayed for dismissal of the suit.

4. The court framed the following issues and tried the suit:-

“1. Is there any privity of contract between the
plaintiff and the defendant?

A.S.898/1996 4

2. Whether the plaintiff is entitled to realise
any amount?

3. Reliefs and costs?”

The evidence in the case consists of the oral testimonies of P.Ws 1

to 3 and D.W.1 and Exts.A1 to A12 and Exts.B1 to B4 documents.

The Commission report and plan in the case are marked Exts.C1

and C2 respectively.

5. The court below considered the case of the plaintiff in the

light of the evidence on record and the contentions advanced by the

rival parties. The appellant-plaintiff has produced a number of

letters which are admittedly written by the respondent from Kuwait.

According to the appellant, these letters clearly show that he was

entrusted with the construction of the house. After considering the

statements contained in the letters of the respondent, the Court

below came to the conclusion that there was no privity of contract

between the parties and that the appellant had not been entrusted

with the construction work, as alleged. The court below also

found that there was no acceptable and trustworthy evidence to

show that the appellant had expended the amount claimed in the

plaint for the construction of the respondent’s house. The court

below found that the conduct of the appellant in returning an

A.S.898/1996 5

amount of Rs.50,000/- to the respondent when the amount claimed

in the plaint was admittedly due to him was not at all the conduct

of a normal person. The court finds that no normal person would

have returned the amount especially when the relationship between

the respondent and the appellant was strained. Therefore, finding

that the plaint claim was not established the suit has been

dismissed by the court below.

6. The judgment and decree of the court below is attacked by

the counsel for the appellant pointing out that the statements in

Ext.A1 letter clearly show that there was entrustment of the

construction work to the appellant. The statements in Exts.A6 and

A7 lettters also support the case of the appellant that the

construction work had been entrusted by the respondents. It is an

admitted fact that an amount of Rs.1 lakh had been paid to him by

the respondent for the construction. In the above circumstances,

the finding of the court below that there was no privity of contract

is absolutely unjustified, it is pointed out. Though there is no

written contract between the parties, the documentary evidence in

the case clearly proves the existence of the contract between the

appellant and the respondent. Pursuant to the contract the

appellant had undertaken the construction work, the benefit of

A.S.898/1996 6

which has been taken by the respondent. Therefore, even if it is

assumed that there is no contract, the appellant is entitled to

recover the amounts claimed, under Section 70 of the Contract Act

since the work was not done gratuitously. Since the commission

report and the plan show that the construction of the house is

complete and since a detailed estimate has been prepared on the

basis of the rates prevailing at the time of construction, the exact

amount due to the appellant can easily be ascertained and

calculated from the assessement of the cost of construction made

by the Advocate Commissioner with the assistance of an expert, it

is argued. In view of the above, the counsel for the appellant prays

for a decree in terms of the claim made in the plaint.

7. The counsel for the respondent on the other hand disputes

the assertions made on behalf of the appellant. It is pointed out

that the plaintiff does not give any details of the amounts spent by

him or the break up of the items for which amounts were spent.

There is no statement of accounts produced along with the plaint.

He has also not furnished any statement of accounts to the

respondent. In the written statement also the above contentions

have been specifically pleaded by the respondent. In spite of the

above specific case put forward by the respondent, the

A.S.898/1996 7

appellant/plaintiff has not cared to produce any statement of

accounts or other evidence to show the break up of the amounts

claimed by him. In the absence of a proper quantification of the

amounts due, it is pointed out that no decree could be granted as

claimed in the plaint. Further, it is pointed out that admittedly the

plaintiff abandoned the construction work on 6.10.1990 pursuant

to Ext.A3 letter. However the suit is filed only on 21.3.1992, about

1 = years thereafter. The plaintiff has not taken any steps to have

the work allegedly done by him assessed or valued by a competent

person, at any time. He was aware that the respondent’s wife was

proceeding with the construction of the house through another

contractor after he had abandoned the work. However, nothing was

done by the appellant. He allowed the construction to proceed

unhindered and by the time the suit was filed even the finishing

works or the house had been completed and the respondent had

started residing therein. If actually, amounts had been due to the

plaintiff, he would never have allowed matters to reach such a

situation. Counsel further points out that the Commission report

Ext.C1 cannot be relied upon for the reason that when the

Commissioner visited the house it was completed in all respects

and the valuation was done by the Commissioner on the

A.S.898/1996 8

assumption that standard materials had been used. Therefore,

there is no evidence available regarding the nature of the materials

used or the expenses incurred by the appellant. Apart from the

above, admittedly an amount of Rs.50,000/- has been returned by

the plaintiff to the defendant after the alleged plaint claim had

arisen. If the claim of the plaintiff were genuine, the amount would

not have been returned, it is pointed out. In the absence of any

evidence to show that any amount was due to the appellant it is

contended that the court below was right in dismissing the suit.

8. I have heard learned counsel Mr. P.Chandrasekhar for the

appellants and the leanred counsel Mr. K.K.Muhammed Ravuf for

the respondent. I have been taken through the pleadings and the

evidence in the case in detail.

9. The point that arises for consideration is:

“Whether the appellant-plaintiff has established
that any amount is due to him from the
respondent.”

10. It is the admitted case that the parties are relatives.

While the respondent was working in Kuwait, he wanted to

construct a house at his native place. According to the plaintiff he

had been entrusted with the construction of the house and an

amount of Rs.1 lakh had been paid for the construction work.

A.S.898/1996 9

However, according to the appellant, an amount of Rs.47,744.20

has been spent by him in excess which is sought to be recovered.

The claim of the appellant is seriously disputed by the respondent

as noted above.

11. A reading of the plaint shows that apart from pleading

that an amount of Rs.47,744.20 is due from the respondent being

the amount spent by him in excess of the amount of Rs. 1 lakh

entrusted to him by the respondent, no further details are given.

Since it is admitted that an amount of Rs. 1 lakh had been initially

entrusted with the appellant, it is his duty to have stated how the

said amount was spent or utilised . He also had a duty to disclose

how the excess amount that is claimed to have been spent by him

was spent. In the absence of any details, it is not possible to decide

whether the plaintiff has actually spent any amount as claimed.

Though the court below has found that there is no privity of

contract between the parties, it can be seen from the letters

produced, particularly Exts.A6, A7,A2 and A3 that there was an

agreement between the plaintiff and the defendant regarding the

construction of the house. It is also clear that the appellant was

entrusted with the construction work. However, there is no

evidence as to the nature of the construction undertaken by him or

A.S.898/1996 10

the amount expended by him for the purpose. In the absence of

any assessment of the work and a proper valuation thereof, it is

not possible to decide whether any amount is due to the appellant

on this count.

12. In the above context, it is worth noticing that the

appellant had not initiated any prompt action after he had

admittedly abandoned the work pursuant to the letter Ext.A3. By

remaining inactive he allowed the respondent’s wife to complete the

construction through another contractor. Consequently all chances

of having the work alleged to have been done by him assessed and

properly valued have been lost. The conduct of the appellant

throws a cloud of suspicion on the genuineness of the claim made

by him. The Commission report Ext.C1 mentions in the third

paragraph thereof that the details of the various items “cannot be

verified at present without damaging the building. Hence the

standard provisions as per the statement of the plaintiff was

adopted for valuation.” Therefore, the valuation has been prepared

relying on the statements made by the plaintiff with respect to the

items of work done by him as well as the quality of the materials

used. Since the actual work has not been assessed or valued, the

report of the Commissioner which is based on the cost of standard

A.S.898/1996 11

provisions cannot be relied upon to decide whether any amount is

due to the appellant from the respondent. As rightly pointed out

by the counsel for the respondent, the conduct of the appellant in

returning the amount of Rs.50,000/- when, according to him an

amount of Rs.47,000/- and more was due to him is rather strange.

The conduct also casts serious doubts on the genuineness of his

claim. In the absence of clear and cogent evidence showing that

amounts were actually due from the respondent to the appellant,

no decree for realisation of money could be granted to him. In the

present case since the appellant-plaintiff has not been able to

establish his claim, the court below was right in dismissing the suit.

13. Counsel for the appellant points out that the wooden

doors and window frames fixed by the appellant were admittedly

removed by the respondent characterising them as made of

inferior quality wood. D.W.1 has admitted in the box that the said

frames were sold for an amount of Rs.12,000/- because the

appellant had not cared to remove them from the site. According

to the counsel for the appellant since there is no evidence to show

that any amount is due from the appellant to the respondent, the

said amount should be directed to be returned and therefore prays

for the passing of a decree at least for the said amount. The prayer

A.S.898/1996 12

is opposed by the counsel for the respondent pointing out that the

consistent case of the respondent right from Ext.A5 reply notice is

that the defective construction of the appellant had caused a loss of

Rs.70,000/- to the respondent. The defective wooden frames were

retained by him for sometime because of a compromise arrived at

between the appellant and the respondent. As per the

compromise, the appellant could have removed the defective

wooden frames after paying the amount due to the respondent.

Since the amount was not paid, the respondent finally sold the

wooden frames and appropriated the price of the said articles. It is

further pointed out that the question whether any amount at all is

due to one or the other can be decided only on a proper settlement

of the accounts. Since the appellant has not come forward with a

statement of accounts or satisfied the respondent regarding the

expenses incurred by him, no decree for realization of any amount

from the respondent could be granted to the appellant.

14. It is admitted by the appellant that he had received an

amount of Rs.1 lakh from the respondent which, according to him,

he had utilised for the construction of the respondent’s house. The

details and the manner in which the amount was utilised is not

available. According to the respondent, only an amount of

A.S.898/1996 13

Rs.30,000/- was spent for his construction. Be that as it may, it is

not possible to conclude whether any amount is due to the

appellant from the respondent. The claim of the appellant cannot

be accepted in the absence of a proper statement of accounts

regarding the utilisation of the amount admittedly received by him.

Therefore, it is not possible to find out whether the amount of

Rs.12,000/- admittedly received by the respondent by sale of the

defective wooden frames represents amounts due to the appellant.

In the above view of the matter the contentions of the appellant has

to fail.

15. For the foregoing reasons, I do not find any reason to

interfere with the judgment and decree of the court below. The

same is therefore confirmed and the appeal is dismissed. No costs.





                                          K. SURENDRA MOHAN
                                                  Judge
jj

A.S.898/1996    14




                      K. SURENDRA MOHAN, J

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

                       A.S.NO: 898 OF 1996

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



                            JUDGMENT



                     Dated: 24th June, 2009.