..i.
219' THE H263 com? 0;' KARNATAKA ~..
flIRCIII'I' BENCH AT GULBAR{7£§§ % ~ 5 _
BATES "}i'fiES THE 25TH my 5:31? §»*EB;<L§%;RY;'%:20Q9%% ' ~ k
Bamrég . T? '
"£"HE E-§{")N'Ei.E MR.J::sTy:;E Rm B,1 Gi€{§5;2§_:'P;.ED I)Y A A '
R.F'.é_;. Ns.1{{§§3»,:/_§&QQ? (SJ§.__
BE'1"%EN:
E, "$316 Eixccutivé Engi£1€:€r,'---- _ " AV
'WED IPC: Fsivisioxé NQ..:4; V'
Hebha1',ffq: iiiimtfagsaf, _ j_ .
23131;: <f}ui§.i:-::zfgé;é.59'1»'2§-f}:' '
2. 'E'h::+'Chi6"§;' E3fig:'l:ae€:r,''--- "
1§Jif€D_ Irrigaatigrz. Prnjéct ."?, 00:,
Appefiamg
{B32 Sri, S3' Aspafii, Advacate}
éfii
AND:
1.
K. Gundappa S/0 Kantappa Kalgi, ~ ;_.
Age: 31 years, 005:: Glass E Contracmr, ”
R/0 Hfiéo. Z?/111G1f33C/A,
E\I<=:hru Gun}, Gu1ba:{*ga-585 1a'1.»—-.¢
2. The State of Kainataka A’ 3
Deputy C0mmi$$ionez’,’ ”
{§i.1ibarga–385 18 1.
‘ L; g _. . Ildents
I39
{By Sri. Ameet Kafiiar iT)€s;}:1p3:1dé;~AdVomt€ for E 1.
and 313%.. SS. Kummgrz, ‘v£}A:for_’R~Vi£.}. ”
‘E’H§S §E;§:s:}LA:R §r§§§.sIj ‘2%1?*E AL’ ES FELED UNDER
S3(;”{“§GN 94:5 G1}? :::,§*.«c: AGAENSFVTHE JUDGMENT’ AND
DEGREE ;3s:*:’E::;.V-;1ism;’2_,–:30@_7 PASSES {N 0.8. NC}. 125/2905
GN THE 1?ILE:%:_’:;:)1r«’ ‘I7’§«iE} ‘:5: AQDITIONAL <::W:L JUDGE (SR.
3VN.;.,..%.§:;L£aA;é&::.;;§, fJ.'ARTL?"–~£§.E3{3REEING THE SUE'? FGR
REcc}vER*§*{:;;: :§::';:;:<:E:§?.~~.__ _ —
':':~§':";:v':._V%%:–<m <:Cé:«;i1s-;..¥:§ 02% ma AER/E§8S£O.¥\E TEES my:
'mf; i')-(EUR? M3138 THE mggawrzeaz
wnemxr
* V€*i'§::%1d%¢::*¢£;dan:s in <13. Na. :25/2995 aggrieveci by
iié jiiégirifint am d€Ci"'€€i' dated 2%,€}2.i2€¥G'? 0? the {ff
.% %'Aa;:;g;ma: am: Jzicige {Samar Qivisiozisi Guibarga, have
'p:'?€ i:'@:':*€d {his fzffii 3.9333}. g
W
2. “§”1”;€ piaimiff a Ciassai contractor entrusted with
civi} €{}f1S’£I’ilCii€)i’1 wider sight separate teIideI*&(}.Vi*£,tj:*;1_s of
W{}i’§{, an Cfiifipifitifiii, saught refund of _E;*;1.?I1éSt’.j’;’%Jii)’::é3?.V
Depogifi {E’M.D.) and Fina} Sechugfity »
my ciaims were raised against the frgjk’ bi fizschiof
‘abs tzzrrzas cf the c0Ii'{ra.Ct’:é:§,_’s:; as ‘€i:::rr»::::f.1ai191; -d;€.:p0sits,.L’
by a aemand in Wriijilg dated’»3Q’;€}5.2§(}G’2.,Ex,:§P-w 1. The
auiharizzées 11120236 apfirhpriaiéig . E.’;s§<-_:j{:u'::i'v'6 Engnear
rfisponééd t{:_r ' the 3':i<§i.ia§é: -W;".;'Z§f§:€n repiy dated
the }3}2!.iIfiZiff by anothsr
rzoticfirjazcfi 'EX. P-:5, thozzgh in £113 nature
fif _::.. zffijeéfgzfez' ~é;#;e1.ig*li{: :0 deny {ha ailegatians in the
.' V. *Tfi§3"f3fiEéI;é5f' the éfiffiiidafii "£0 mafia paymeni as
"{Zi£iif1'}..é{i, .dé$p,i.'if.~€ reminders, ifié ta '£223 insiitutiorz cf 0.8.
gm. 3.2~5j%%2S@5 on 39x:25.29e:5 {gr remvery of Rs.
n :kT,3§;;2::;%:3 ,1» mag aha E5133' and $.33. far five items of
-.._%;=;:”:3:”§«{$ ail seziai $03′ 34 ami 8 as 36: 012′; if} the
= ..«-Zéiézsézxufa :0 Ex. 9-} aim} intarest sf R3. ‘?:’2,9SGj-» for ihfi
M
-24..
period fmna 3a}.%.2Cm to 30.932005 Rs.
i>,O?,980/ ~ and current interest at 18% per ~
3. The appaflants herein-I9;rraignf;d ‘ j
filed wxitten statemant .
deziyirzg the allegations V ‘nftjliowixig
pieasz mat the suitvwas n{}{“t:$,:i;1’fi1;abié’as 516 piaintifi
dici net make a Engneer, WRD
Emigaticen as required Igy
ciause 259″‘ /12.3.0. would be
retmfieé -‘of the F1313} biii in respect cf
me W}; :$§:t; ¥g§§2a:nt1fl”; that final ban was not
s’:3.ff?;$§t”§:€:é 33:16′ ‘as Ei”;aI1ding may 0f reccifis from 8133
. $35: –ai1-{fiber ‘W§1€f1 the maasurement hooks 0f’ ‘aha
~.3%.:w§’%§$ 2{%*€::€7A’T;€4:fit tracsfi; {.33} bills. weuid be submitted as
$0792; 9&3 itié saié racards are fraceci; after upassixzg ef the
n§33?ii.$ Viize E.§?eiaB.,fI?.S.S. wilfi be rfieased; tha: the
has 2%’: axczcuteci Sfiififi af the vmrks Eenéered
V H ” and faiieé ta Carmpiaie thfi huiléiag *sa?i{.%1i1f1 the fitipuiaied
paréad; ‘aha Qaaiity ilfifitffii §iv§s.i€;r: has :30: approved
M
the qzaaiity £31′ consirmcfian and; iasfiy £113′: as the
aiaferzdant N33 Execmtive Engineer resiéas a€V_j.€S¢TdA.am,
{ha Trig} cam has :10 territeriai jurisdicticifi’
suit.
4. From the reccard it is Jvthétfi:
Enginmr Dflffifidaflt ‘filed “ygt’ Wxiiéritteri’
atatement withaut “§ia?;?s:»=__a13ci an V£’i8.{)’2.2€)G6
fiiad a meme wifi1{%§¥”_;_’ ‘a w zgtafing that the
written Siafififiifilfifi Dfif«éi3§a§1i§’E;To. 3 be p»e1’:.:11if:edT
£20 ‘£36 Wii€f;{i’ra§i:v’};i.__ in-.jT’j*:i”ié3.__ ‘cf the eariier Written
statfimenffl an 28.02.2306 took 011
§’ec:0rd %;:?1 €331éi1zé’;’ . ” V’
“f1’§a,_§___i”1{3urt in the premise sf pléadings :23′
‘ _fi*;:e §_;y§r’§;%€:s framed the fafiawifig five issues:
3} §F§%?j£i5étE1€r the fiajziiiii’ §FG*$.?’€$ 3113: he sompiazsé
” 3%} tbs warks azitrusted is him under &1mexure~
‘A’ aflé as pg? the terms sf the mntrasi wiih ihe
deferiéarzm as afiiageé?
M
plaintiff was antsitled 119 {ha refund of EMJ).
ané accorciirzgly answered issue:-, No.2 in afi’§i’Bia£i§*ej’. 4_
With regard to £116 issue as to” v;hetE:1er_. 4 S1_’iit:’®’?’iS ‘ ‘
barrad by the }jmif;af:ion: as
No.3, the Trial Court i:h¢ «$12 the
premise of the avez’fl1g;1ts ii’i ‘statéjrxzent that
ihé flnal bili was Ilfiig measurement
books 2&*eI%;~vr1:1é$i §31a{:%d.g ;3.s to whether the
gflaintiff “:.§:i’a;irr3ed in the: suit, the
was entitisci to recover
Rs. 2A,’5{}”i?:.’§§«§;}:’.’.i:1Lerest at 6% par mmun} as
agggifiéi 315-; A. for 18% pa. ané accardimgly
Na. 4. in cenclusion the Tris} Csuri:
. a::c:e’e:a§%%AM:11¢L,%sL::: of tha pzamafi” in part by the impugned
_§z;i{‘§gIr:Ae:i’E;””311d decrée.
Having hsard the Eeamad 68311881 far tha
pafiieg, perused ‘£316 gieadirzgs, {ha matfirial on recerd
{ha évidenca E50431, am}. azzé eiasumentary and examizzed
the judgment and éécree impugned; the questimrz, for
%?:%
“E-
decigiaxx making is “‘§é’h€”9*.:;he:* Er: tbs
ci:1.*€:u1;.1staI::ces cf ‘aha case, the Trig} Qeuzit’ issaaéjiistgiiééi,’
in {§(‘i'(,1’I’Ei€iE}g ‘£116 321%: 311$ di1*:_>:::¥§.:}g d.t5f{§£:’:ié:11t.S pay 1. ”
Rs. 2,(}?,9GGj— with fuiura ir.{§:<:r§3%$t""Tat
{mm rim éate cf Sui': iii} ré.ai§sa§i0ri'E'"
8. U:1dQu§:e«:iij’»,:.__tha;§}é1i£:*:4a{%:3:f111ez1%§S’A€iisC§0se that
$36 piaéntifi” was the sucgefislféfii in mgpect sf 8
s€par:;35t.e {€:::a:§.£}T*$ :=;_ji’azi; — >éi*¢%% fieated by the
éiefz-éiifiariis é;}:1.~.=:: tgxéécuiion of 8 separaia
wariég c+:;:1%;*3;{;i;-_ “‘*E’§i<~3;jéé*–:EVs' I38 éiispmta filai tbs §}3,3i§'1tiff
§€§}::)sE':€:<§_ V'i}1{:vV"§§}§.E};'§'g"%B $.«::'ward$ Each 0%" $316 werks
e§a§§;*€2$;'Es:{i ii? 'ghérggw f§'E'3€ facéi. is {hat {ha dézféfidaats did
» 1:35;: ciaréfig agaiiisi €316 E3§s€§f§%'S$ refunéabié :0
H the ififflifi sf aeritract siiher far deiay
i:;:' §§r%§&a{§§ of "ierms sf the caniracts. Enciisputabiy
" ~ i:";{5'ii;he%* fiifi giairziiifi' 1191* {ha ésfenéants piaced before
g:<3u§"t {ha Wark aamtracis axfiauiesi betwaezz the §az*ties.
H '§"h€ piaiflfiff claims as have aamgfiefi with 31% 316
issntragtiuai abiigaiiofifi Ufifiifir' {he workg cetrztmci
<=:r3.ti"{ling}*1im to refund of the EMI}/ 931;: ma
alleges that the defendants faVi1'(§ f
of the cantract, the f{)u1”;:}
far the Suit.
9. Per cox3tr3..’Lité_is 01′ Q VtVl’éeV VcV1efendaI1ts
in the Written state:1u3V;.f:§:’:V t?§~;§%” vicrlated the
temtns of completion cf the
1fé.isié’:§a;V'{1ispute with {“116 Chief
fig” 29 of the contract and at
the $éL::;;_é’ the measzlrement books in
resypergg aft’ t%1::f §i%0r§{s .car1*ie<:i cm: by the piaifltiff were
thaéérz the drawing up 0f a {ma} bifls the
EZME and PS1} vmuid be relfiased.
3 From a bare mmsal of the afcsresaicl
“§;eie:_§gdiiégS of the parties, what: is manifast is that hath
yaxfies piaaed mfiansfi ‘apex: tins terms 0f’ the
a3Q.m£.:”acts in sugggport sf their respactive gieas. If} 0:11:21′
wariis. the §§ai:1fifi”was reqzlired 1:0 prove tbs cempleéion
N
.42..’
‘k paafliicuiars of the Contracts in a tabular coluflm, more
paiticulariy the éafie crf Comrnénfieznent, stipulateci
pariad of campletion sf warks, due date fer Qcifipiefion
of WOFK, actual data of conapletion, rr1at€1’ia;§S'(i4f1V;1$_’§L§fi:1A€::i,
depariinaixiai issued materials, balanca–.§{§::’ >
and aha .*aII1ourr’:; recoverafiég $339111′–TTtfia§”*-Cofitfaaétfir.
,ém:1exure-B :0 E:~:.P£5(21) -are f}”:s.,;e rzvsffl
ccmtraets, sufaject matter , f:f::§ S’:.ii:«.:Ee:iioI3§§ with the
pariicularfi of the 2in:{§L1;1£s ix)’ as EMD and FSD.
E2. Th’-:3 did not have the
xI1ea.$.2rs’§1;:ti%.;tfi *£;?_1e_iI* cusmdy, :10? prepared the
fmai _ if :_iTs«.. :é<i',J it is net knawm as ts ézow
E:~;;E~""Ej:'Tfé{a§ aw-a5s 'gsgraézarsgfi E3}? 'she Executive E;f":gir:€e:_r:' E': is
" ssjrzfifi af ST érawirig up 0? 3 $1113} '$133 after'
»§_J.€$?;'Bf€fi1€EiS, it E3 fixer; afzsne pcssibla to
a$~:–:a'0§§5si2 :'tE":e daieg 3f campietiam of the xsmriis, {ha
.A amausits reseverabia and tha balance 1}18.{€£'i3}S to be
""V'VV§3€Li}m€d« Thfiraforfi, the makiflg of an abstract
furnishing maifiriai particulars (3? the camract, :33. my
A. E?'
M
J2.
api;:.i”?s-. §’u4s’ii3’§<:C3::;_'i:1
acceptmg Ex.E'15{a} as ad'f;1é:':§sib1%-s:€}i:£;en:§é' t{§_2v€i¢cr?ee
suzii. if E:~=;.P15(a} :5 a<:ci3§fi:¢'}ci:_';2a§;u_» avidanm,
fizen the piaiifijfi' za?as;V:'req':;j§?§éL% 'fi'&V%'v';'3.éV§}z'-.. 332,6 1,561/'~ 63$
recovarabla 4L':£".lfl§€}" which waulé
amaurzt «sf '§5'i6'W of the matter,
the accepting E3:~:.P15{a) as
ad}"§'i:§i5$Si'§.}}{i €*:fi€i§}."1{§§.':,:_: " rficord its findings and
c<}§:a}u$ia§;s .V0's}€:*;1f."V*i'.;*r'§é: Eviareaver the zzonlpiefion
.316 warks ezatrusteé, strietiy in
as}: ' aihamsisé ::::f
' ,,;1?<:{:31*€§j;an*::<;:43A"'z%.%ii.%1 826 §1€I"'§}[iS., rsquired fiilihfii" part}; to
";3:=%:_*:d":1c€: –"£:::'1%;§ mark the centracta in evidarzcag in the
hsa. $e:.;";f::zr§: sf the cimfiiracig the Trial Caurt, was not
~ §:;:s:j;:':ea in canciudifig am: the giainfifi' has mmpzema
amréis in "E€'i"iIiS cf fim contrast. Wins {he fizzdifig an
issua 3%,} is paervarge anti miis .f0rir}§€rfere:1g3a.
} MK
$9/3!
.33..
£3. 30 3139 thai the missing 2:2e3;s11:’;:£;1é;1§i_:i§::§§:§i:$
and the £101″: iirawing up :35 the fu”1ai’.bfi,§Sf’v.;eVr;ii%;i¢s»figs V._
Triai Sam”: is draw a presii=mpf=i{S;:§:? {;?£.§3e ‘
piaizztiff over 61$ camgzing -933;?
Refuné of EM}?/§’S§ in “z=£§:¢1}ai business
itranaasiiesrls i3 0;1E;}-‘ — .aff§e;1r’é.V: :i.s7*:2fe:’§’A:.(i§$s;§:’u1 compieticn of
the warks en?_::12st€;§~~~§;€ “c or;trac’:. 13:1 the
ins’£a11t ‘ uI:i’éi’t,:11€r 0:” tbs parties
preé:;§.:¢<i Of the wait nor
piacégfi 'U5 censtitute substantial iega}
€V§fl€II'¥3f: !§4'.)f terms of tha contract. The
on €33:-.: e _'_}'_'_~iE_;<:}.. 2 that the piaimiff was entitled ta
» ::23+f1;:;a"3;é 'is ggéiverse.
‘i_;5′,;:3 3 censequenca csf the finding recorfied on
£33353 “L1 and 2 as a 1:ac@3sa1*y cencommitment, {ha
V’ .:*$asf~G1*},s, findizigs-; arm} €fjOB{.’:}¥1Si0I1$ QV€§’ isgues 3 anti 4
¢:an::1o’9t;besus°§a%:1@d’ A
‘ii
cw”
.34.
1:3. The diepute firefight before court beleeljby the
plainfiff 3.2161 as replied by the defenéant__i;%f§L..’t}ie
statement leads :0 the enlyj ,..,(:encl:1$iefi:fjytiiaty .fe_::_ E1» _
éetermmafien of the lie, ends j2_ 1stice”w01efid.
{he defendants are fie the
measurement beaks. and — .¥:)i}.1fs, am} V the contracts,
as also permit add’i”£;iem»3′}.e__ evidence to be
adduced overiffhe xv{;3i91§}S’V’t<1A't:'i1e plaiztxtifi'.
appifQpIiz11feJ'§'..-vie._:e.11c::=s$f""-the I appeal and set asicie the
gzlcigizienfé: a11§1"'rie"<':*ifee: remit the proceeding :0 record
ad_jdi"ti0I3a1V bath era} and decumeritam and
V' 'V€iete:fs:ré.i:1e "«t§1e disputes by reeordiilg reasons, fméings
" . 53;.'-'1d eezie.I_ue.iens in accoreiarzee with law. The question of
1353? .ie–VAa1ie$vere& in the negative. It is made clear that the
' /51-».;,iX 'V/"
‘ ” mlew Lextend fair eppoflmfity 0:? hearing to the
Aiepeaftiee eemeemed to prefizjce adééiéenal evidence, and
fiiereafter pass 3. guégnent am} decree in aeeerfiance
wiih iaw. ‘K
L
.15.
The aypeai by the f21I1<:tim3ari<~':$ of the state has
arisen cut of the default comnlitted by each one cf the
appeflants in not producirig the record:;"~:§§.:=1»(i~~.VV net
aééucing Cara} avidence before the cozifi
afiowing me suit ta be deterimizisd 5:',
firmteriai evidence. Henca the 1{:0si:.'_'cf:this– $35.: is
"{6} be recovered from the.__Esa1aI*iés.__Gf .V;ézsz::§i~-:Vi')he""0f tfie
appeilants, pr0por'£j-orzately'
Parties am directed 'tr; ihe smart beiow on
3 :3'{§5§ ; ié; 'iés?§t1": costs.
Sd/-' EUDGE A $§?k[ }:2'i: '