High Court Kerala High Court

George Thekkekara vs State Of Kerala on 6 April, 2010

Kerala High Court
George Thekkekara vs State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22774 of 2006(J)


1. GEORGE THEKKEKARA, THEKKEKARA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER (AGRI),

3. THE ASST.DIRECTOR OF AGRICULTURE,

4. THE DEPUTY TAHASILDAR,

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :06/04/2010

 O R D E R
                   C.K.ABDUL REHIM, J
                ------------------------------------
                W.P.(C).No.22774 OF 2006
                ------------------------------------

           Dated this the 6th day of April, 2010


                       J U D G M E N T

———————-

1. The petitioner had entered into an agreement

with the 2nd respondent for execution of the work of;

“deepening, widening and side protection of the Valiyathodu

in Kayattukuzhi Puncha Padasekharam” undertaken by the

Agricultural Department of the State Government, under the

‘Natural Calamities Scheme’. According to the petitioner, the

work was allotted to him only as elected convener of the

beneficiary committee. The approved estimate of the work

was for Rs.4 lakhs, which according to the petitioner, is

prepared as per the PWD schedule rates prevailing at that

time. Ext.P1 is the contract agreement executed. Admittedly

the work was not completed. According to the petitioner it

became impossible to complete the work at the rates at which

it was undertaken due to steep increase in the price of

building materials and labour charges. It is stated that,

inspite of request made by the petitioner to revise the rates in

accordance with the revised schedule rates of PWD, which

W.P.(C).22774/06 -2-

was brought into force subsequently, it was not allowed.

Eventhough a major portion of the work was completed as

early as in the year 1998, the matter was left as such, and the

2nd respondent has not taken any action till the year 2002.

Valuation of the completed work was taken only on 26.7.2002.

In Ext.P2 & Ext.P3 issued by the 2nd respondent, the cost of

the work completed was estimated as Rs.1,66,778/-. The

petitioner submitted Ext.P4 objection against the valuation

alleging irregularity and impropriety. During execution of the

work the petitioner was given advance payments to the tune of

Rs.3,50,000/-. According to the petitioner, the said payment

was effected in two phases of Rs.2,00,000/- and Rs.1,50,000/-

respectively. It is stated that release of the 2nd phase of

payment was effected only after receipt of utilisation

certificate and satisfaction obtained from the monetary

committee, who was evaluating progress of the work.

2. Since the petitioner has not completed the work

and since the advance amount received by him was in excess

of the cost of the work completed, the 2nd respondent issued

Ext.P5 notice demanding refund of the differential amount of

W.P.(C).22774/06 -3-

Rs.1,83,222/-. Since the petitioner failed to make payment

revenue recovery steps was initiated based on requisition of

the 2nd respondent. But the action was initiated for realisation

of the total advance amount of Rs.3,50,000/- along with

interest. Being aggrieved by such action the petitioner had

approached this court earlier, in WP(C).No:5185/2004. Since

Ext.P4 objection submitted against the valuation was pending

undisposed, this court disposed of the writ petition through

Ext.P7 Judgment directing the 2nd respondent to consider and

pass orders on Ext.P4 (Ext.P5 in that writ petition) with notice

and opportunities to the petitioner. Further proceedings of

recovery was directed to be kept in abeyance till such time.

3. Ext.P8 is the proceedings issued by the 3rd

respondent in compliance with the directions contained in

Ext.P7 judgment. Since objection raised by the petitioner was

against the valuation, which mainly pertains to technical

matters, the 3rd respondent referred the matter for opinion of

the 2nd respondent. The 2nd respondent thereupon called the

petitioner for a personal hearing in order to clarify his doubts

regarding measurements taken. But the petitioner has not

W.P.(C).22774/06 -4-

attended the hearing. The 2nd respondent reported that the

valuation of Rs.1,66,778/- arrived at with respect to the work

completed, is on the basis of actual measurements and that

there is no error in estimating the valuation. On getting

remarks from the 2nd respondent, the 3rd respondent afforded

personal hearing to the petitioner. After consideration of the

entire matter, the 3rd respondent had arrived at a conclusion

that the petitioner had only completed works worth

Rs.1,66,778/-, and that he had failed to complete the works as

undertaken through the agreement. It is found that there is

no reason to discard the valuation taken by the 2nd respondent

and therefore there is no reason to reconsider the demand of

Rs.3,50,000/-, which is the amount advanced to the petitioner.

4. Aggrieved by Ext.P8 the petitioner had preferred

appeal before the Government, as evidenced from Ext.P9.

When the coercive steps of recovery was pursued without

considering such appeal, the petitioner again approached this

court through WP(C).No:32013/2004. A learned Single Judge

of this court had disposed of the writ petition modifying

Ext.P8, and directing the petitioner to remit Rs.1,83,222/- only

W.P.(C).22774/06 -5-

along with 15% interest in 2 equal monthly installments. But

in Writ Appeal No:772/2005 filed by the petitioner, Judgment

of the Single Judge was set aside and the Government was

directed to consider and pass orders on Ext.P9 appeal within

three months. Ext.P11 is the Judgment in the Writ Appeal.

Revenue recovery proceedings was directed to be kept in

abeyance till the disposal of the appeal, on condition of the

petitioner remitting an amount of Rs.50,000/-, within a period

of six weeks from the date of the judgment.

5. Ext.P12 is the order passed by the Government,

disposing the appeal. It is observed that the petitioner had

failed to produce any invoice pertaining to the work completed

by him. The Government found that, since the agreement was

executed before revision of rates the request for allotting

revised rates, is inadmissible. It is observed that since the

work was not completed inspite of receipt of advance payment

of Rs.3,50,000/-, intention of the petitioner was malafide and

was only to misappropriate the said amount. Therefore the

appeal petition was rejected and the amount was directed to

be recovered from the petitioner. The present writ petition is

W.P.(C).22774/06 -6-

filed challenging Ext.P12 order of the Government.

6. Heard, Sri. M.P. Ashok Kumar, learned counsel

appearing for the petitioner and the learned Government

Pleader appearing on behalf of the respondents. Sri. Ashok

Kumar argued that the work could not be completed due to

the steep hike experienced in the price of building materials

and labour charges. It is contended that the petitioner was

only a nominee of the beneficiary committee and the work was

undertaken at a very low rate than the schedule rate of PWD,

which had undergone considerable changes immediately after

execution of the agreement. It is further argued that

eventhough the work was stopped as early as in 1998, the

valuation was taken only in the year 2002, that too during a

heavy rainy season. Therefore there is no proper valuation

taken and the estimation of the amount with respect to the

works completed is not true and correct. It is further

contended that the advance payment was effected in two

phases and the second payment of Rs.1,50,000/- was made

only after being convinced that there was proper utilisation of

the initial amount of Rs.2 lakhs. Therefore the estimation now

W.P.(C).22774/06 -7-

taken with respect to the completed portion of the work is

highly erroneous. It is further argued that, at any rate,

recovery of the total amount of advance payment along with

huge rate of interest is not at all justified. It is also contended

that the rate of interest with respect to the recovery is not

specified in Ext.P1 agreement. Yet another contention raised

is that the Government is not entitled to invoke provisions of

Revenue Recovery Act for realising the amount, because such

enablement is not specifically provided in the agreement, and

because the amount sought to be recovered is not adjudicated

and finalised.

7. There is no counter affidavit filed on behalf of the

respondents. However, learned Government Pleader

contended that the dispute regarding valuation has already

been considered by the competent authority in accordance

with the direction contained in Ext.P7 Judgment. It is pointed

out that inspite of notice the petitioner has not turned up

before the 2nd respondent to raise any dispute nor he had

produced any convincing materials, to substantiate such

disputes. It is further argued that since non completion of the

W.P.(C).22774/06 -8-

work is accepted, the petitioner is liable to make refund of the

full amount of advance along with interest. It is also

contended that since the matter was elaborately considered at

various levels by the competent authorities, this court could

not interfere with the findings, which are basically on the

factual matrix of the issue.

8. Having considered facts and circumstances of the

case and rival submissions, I am of the opinion that there is no

scope for any interference with the findings arrived in Ext.P8

& P12 orders. It is an admitted fact that there was an

agreement executed by the petitioner for execution of the

work and to complete the same in a satisfactory manner.

Admittedly there was failure on the part of the petitioner in

completing the work. The claim for revised rates cannot be

allowed as a matter of right, in view of the terms of the

agreement. Further the petitioner has not succeeded in

establishing through any cogent materials that there is any

error occurred with respect to the valuation done by the 2nd

respondent. It is pertinent to note that the petitioner has not

co-operated with reconsideration of the matter, in view of the

W.P.(C).22774/06 -9-

direction issued by this court in Ext.P7 Judgment. Inspite of

his assertions the petitioner has not produced any materials

before this court to prove that there was a certificate of

utilisation issued during pendency of the work regarding

proper utilisation of the amount of advance payment.

Therefore I find no merits in the contentions raised in this

regard.

9. However, it is an admitted fact that the petitioner

had completed works having valuation of Rs.1,66,778/-. It is

also not disputed that the total amount paid to the petitioner is

Rs.3,50,000/- only. Under such circumstances there is no

justification for demand and recovery of the entire advance

amount, from the petitioner. There is no reason forthcoming

to substantiate any such action, based on any specific

provisions of the contract or based on proceedings of any

competent authority. Therefore I am of the opinion that the

petitioner is liable to pay only the balance amount of

Rs.1,83,222/-. Since there is no specific agreement with

respect to the rate of interest payable, I am of the opinion that

the above said amount is recoverable from the petitioner

W.P.(C).22774/06 -10-

along with a moderate rate of interest at 12% per annum.

Since the demand at the first instance in this regard was

raised through Ext.P5 notice dt:17.10.2002, the failure in

payment can be attributed only from that date onwards.

10. Therefore while upholding Ext.P8 & P12, it is

clarified that the petitioner is liable for payment of only an

amount of Rs.1,83,222/- along with 12% interest per annum

due thereon from 17.10.2002 till realisation. The petitioner is

granted two months time from today for making payment of

the said amount. Needless to say that on failure of payment of

the amount as stipulated above the respondents will be at

liberty to proceed with further coercive steps of recovery for

realisation of the said amount.

The writ petition is disposed of with the above directions.

C.K.ABDUL REHIM, JUDGE.

okb