High Court Kerala High Court

P.V.Joseph vs Abdulla on 20 October, 2009

Kerala High Court
P.V.Joseph vs Abdulla on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1064 of 2009()



1. P.V.JOSEPH
                      ...  Petitioner

                        Vs

1. ABDULLA
                       ...       Respondent

                For Petitioner  :SRI.MANJU ANTONEY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/10/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                        R.S.A.No.1064 of 2009
                    ---------------------------------------
                Dated this 20th day of October 2009

                                JUDGMENT

Appellant, having successively failed in the two courts in his

attempt to get damages recovered from the respondent has come up

in second appeal raising as substantial questions of law, whether

courts below are justified in presuming that payments to the appellant

has been made by the respondent from time to time since payment is

denied and whether the courts below are justified in non suiting the

appellant inspite of report of advocate commissioner.

2. Appellant is a contractor by occupation and it is not

disputed, he had undertaken to perform concrete work of the house of

respondent as per an agreement dated 15-03-2001. As per the

agreement work was to be finished within a period of three months.

Labour charge was fixed at Rs.10/- per square foot. According to the

appellant, he agreed to carry out the work within three months on the

representation of respondent that the latter would supply materials but

respondent failed to supply material on time. The first phase of work

could be finished only by 07-04-2001. Again there was delay in work

of second phase due to delay on the part of respondent in supplying

materials. Centering work could be finished only on 09-06-2001.

Appellant was ready and willing to carry out the remaining part of the

R.S.A.No.1064 of 2009 2

work as well and wanted respondent to supply materials but,

respondent did not do so. Hence appellant was not able to carry out

the work. Alleging that respondent committed breach and that

appellant suffered damages to the tune of Rs.90642.95/- on the

different heads stated in the plaint he instituted the suit. Respondent

denied the allegations and contended that breach was on the part of

appellant. He claimed that appellant received Rs.20,823/- from him

and that the materials used for centering work was of law quality and

was damaged in rain. Respondent claimed that he suffered loss of

Rs.51,823/- due to the delay in completing the work. Learned Munsiff

found that breach was on the part of appellant and dismissed the suit.

Appellate court has confirmed the finding. Learned counsel for

appellant contends that courts below are not justified in non suiting the

appellant inspite of evidence let in by him. It is also contended by

learned counsel that if at all there was any mistake on the part of the

Advocate Commissioner in preparing the report appellant should not

have been punished for that.

3. A second appeal on a finding of fact entered by the first

appellate court is permissible only when the finding is based on no

evidence or, when the finding is perverse. The trial court as well as

first appellate court found on evidence that breach was on the part of

appellant. Appellant gave evidence as PW1 and examined PWs.2 to 4

R.S.A.No.1064 of 2009 3

in support of his case. PW4 is an engineer who issued Ext.A2

certificate supporting the appellant and showing the loss allegedly

caused to the appellant. But it came out in evidence that he had not

even gone to the work place. Trial court observed that PW4 issued

Ext.A2 on the information given by the appellant which cannot be

taken into account. So far as Exts.C1 and C2, reports prepared by

CW1, advocate commissioner is concerned courts below found on

evidence that the reports cannot be accepted. Trial court also

observed that the commissioner inspected the property and prepared

the report without notice to the respondent. On the other side, there is

evidence of DWs.1 to 3 who stated that the breach was on the part of

appellant. First appellate court observed that claim of appellant who is

a contractor by occupation that he continued to carry out the second

phase of the work and even went for the third phase of the work

without receiving any amount from the respondent is quite difficult to

believe. Trial court also found that low quality wooden planks were

used for centering work and that there was much space between the

wooden planks used for centering work with which no proper concrete

work could be done. Courts below referred to the oral and

documentary evidence and came to the conclusion that breach was on

the part of appellant and non suited him. That finding is based on an

appreciation of the evidence on record. No question of perverse

R.S.A.No.1064 of 2009 4

finding is involved calling for interference in the second appeal. On

going through the judgment under challenge and hearing learned

counsel I do not find any substantial question of law involved in the

second appeal requiring its admission and notice to the respondents.

Accordingly the second appeal fails. It is dismissed in limine.

THOMAS P JOSEPH, JUDGE
Sbna/