High Court Kerala High Court

S.Ramesan vs State Of Kerala on 7 November, 2008

Kerala High Court
S.Ramesan vs State Of Kerala on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10311 of 2006(C)


1. S.RAMESAN, S/O. SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. PROJECT OFFICER,

4. PURAKKAD GRAMA PANCHAYATH,

                For Petitioner  :SRI.PEARLY JOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2008

 O R D E R
                           V.GIRI, J.
          -------------------------
               W.P.(C).No.10311 of 2006
          -------------------------
            Dated this the 7th day of November, 2008.


                         JUDGMENT

The Government took possession of 415 acres of

paddy field in Purakkad Panchayat by name Manakkal

Padasekharam lying in the Purakkad Grama Panchayat area for

implementation of Gandhi Samridhi Van Programme. It seems

that the project was meant for removal of water weeds, water

hyacinth and other aquatic plants.

2. Going by the statement filed by the Panchayat, 8

persons died due to snake bite. The project conceived in 3

phases was for removal of water weeds from the area coming

under the project. The petitioner was elected as the convener.

He executed an agreement on 1.2.2003. The work started on

2.2.2008. Though there is a dispute as to whether the first

phase has been completed to the utmost satisfaction of all

persons concerned, there is no dispute that the first phase has

actually been completed.

W.P.(C).NO.10311/06

:: 2 ::

3. Going by the counter affidavit filed by the

department, the first phase work was completed on 29.3.2003

and a bill for an amount of Rs.9,17,867/- was admitted by the

Assistant Executive Engineer. A total quantity of 110 Mts of

food grains were released to the Purakkad Grama Panchayat

for release to the convener of the work. It is now common

case that a quantity of 54.634 MTs paddy is yet to be

released to the convener. This aspect is mentioned in Ext.P6

representation, which is pending before the 3rd respondent

District Collector, who is competent to take a decision in this

regard.

4. It is also not disputed that the cash component

for the work done had been check measured and the bill

amount for Rs.9,17,867/- is to be released, but it is yet to be

released. Learned counsel for the petitioner submits that

there is no decision for the release of the cash component to

the Panchayat.

W.P.(C).NO.10311/06

:: 3 ::

5. Going by the statement filed on behalf of the

4th respondent, I do not find any justification offered for the

non-disbursal of the cash component to the convener,

inasmuch as first phase of the work had been completed and

the bill has been admitted and passed by the Assistant

Executive Engineer.

In the result, the writ petition is disposed of

directing the 4th respondent to release to the petitioner the

cash component for the work done as admitted under approval

of the Assistant Executive Engineer, within one month from

the date of receipt of a copy of this judgment. The second

respondent shall consider and take appropriate action on

Ext.P6 within two months from the date of receipt of a copy

of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

W.P.(C).NO.10311/06

:: 4 ::