High Court Kerala High Court

V.L. Indirakumari vs State Of Kerala Represented By Its on 30 August, 2010

Kerala High Court
V.L. Indirakumari vs State Of Kerala Represented By Its on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 311 of 2008(K)


1. V.L. INDIRAKUMARI ,CHNADRALAYAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. ACCOUNTANT GENERAL OF KERALA

3. ARUVAPPULAM GRAMA PANCHAYAT

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/08/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                      W.P.(C)No.311 of 2008
              -----------------------------------------------------
        DATED THIS THE 30th DAY OF AUGUST, 2010

                                JUDGMENT

The petitioner is aggrieved by Exhibit P1 notice issued by

the Secretary of the Panchayat directing the petitioner to remit

an amount of Rs.10.43 lakhs with interest, which represents the

alleged loss caused in the auction to collect river sand, held

during the year 1999-2000.

2. Heard the learned counsel for the petitioner, the

learned Government Pleader and the learned counsel appearing

for the Panchayat.

3. The petitioner’s case is that after four years of her

retirement, Exhibit P1 notice was issued to her based on the audit

report. It is explained that for the period 1999-2000, one

B.Raguhunathan Nair purchased the right to collect river sand

from the area Konnonmoozhy-Thottummoozhy kadavu for an

amount of Rs.27,00,050/-. He had deposited Rs.2 lakhs on

4.3.1999 and the auction was conducted on 6.2.1999. The

auction purchaser had remitted 25% of the auction amount; i.e.,

Rs.4,75,013/- making a total amount of Rs.6,75,013/-.

W.P.(C)No.311/08 -2-

4. There was a Writ Petition before this Court challenging

the auction itself and ultimately the said auction was cancelled by

this Court directing to give the right by issuing permit after

inviting quotations. Accordingly, the Panchayat cancelled the

auction and the petitioner refunded the amount to the auction

purchaser also.

5. Exhibit P2 is the copy of the reply submitted by the

petitioner wherein the above aspects have been pointed out.

She was not the Secretary when the auction was conducted and

she took charge only in 6/99. It is evident from the proceedings

Exhibit P3 that the audit objection is on the basis of the alleged

lapse in returning Rs.6,75,013/- to the Contractor and in not

collecting the proportionate amount for the period from 1.4.1999

to 19.9.1999. Evidently, the audit objection is based on the

assumption that the contractor had collected sand during this

period.

6. My attention was invited to Exhibit P4 and Exhibit P5

resolutions of the Panchayat. Exhibit P4 shows that the

Committee of the Panchayat had appointed a Sub Committee

with regard to the collection of sand in the ‘kadavus’ in question.

W.P.(C)No.311/08 -3-

It is mentioned in Exhibit P4 that even though the contract was

given to Shri Raguhunathan Nair, he has not started collection of

sand yet. There were objections with regard to the collection of

sand and finally accepting the report of the Sub Committee, the

auction was cancelled and the method of collecting sand by

issuance of permit was approved. Exhibit P5 is the earlier

resolution of the Committee dated 11.6.1999 wherein a

resolution was taken to cancel the auction also. Therefore,

evidently, the petitioner’s case is that the petitioner has only

acted based on the resolutions of the Committee.

7. The learned counsel for the Panchyat submitted that

there was no decision to return back the amount to the

Contractor and therefore, it was improper on the part of the

petitioner in returning an amount of Rs.6,75,013/-.Significantly,

in the resolutions, there is no mention about the requirement to

retain this amount with the Panchayat.

8. The learned Government Pleader submitted that the

proportionate amount had to be realised and the failure to realise

the same has caused loss to the Panchayat.

W.P.(C)No.311/08 -4-

9. On behalf of the 1st respondent, a counter affidavit has

been filed. In paragraph 8 it is stated that it is upto the

Panchayat to take remedial action to make good the loss. The

audit has not demanded recovery of amount from the petitioner.

It has only pointed out the loss to the Panchayat. It is upto the

Panchayat to realise the amount from the persons responsible.

Evidently, in the light of the above position, the action of the

present Secretary of the Panchayat in directing the petitioner to

return Rs.10.43 lakhs is not correct. The question is whether

the contractor had collected sand during the period 1.4.1999 till

cancellation of the contract. The audit report mentions the

failure of the Panchayat to realise the proportionate amount. The

resolution of the Panchayat shows that he had not collected the

sand also. Therefore, it may not be possible to hold finally as on

today, as to whether the sand was actually collected by the

Contractor and whether the return of the amount of Rs.6.75

lakhs by the then Secretary, namely the petitioner to the

Contractor is unauthorised.

10. Evidently, in the light of the stand taken by the 1st

respondent in the counter affidavit that the audit observation was

W.P.(C)No.311/08 -5-

to inform the Panchayat about the loss and has not demanded to

recover the amount from the petitioner, the Panchayat will have

to realise the amount from responsible persons, if they actually

hold the view that any loss has been caused. If the contractor

had collected the sand for the disputed period, then he is

primarily liable to recoup the amount to the Panchayat, if actually

he had not remitted proportionate amount. In that view of the

matter also, the action now taken to impose the entire liability on

the petitioner cannot be supported. Evidently, the petitioner was

acting in the light of the resolutions made by the Panchayat

Committee.

In that view of the matter, the Writ Petition is allowed.

Exhibit P1 is quashed. But, this will not stand in the way of the

Panchayat taking any steps to realise the loss, if any, from the

Contractor or such other persons, if it is legally permissible. No

costs.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn