High Court Kerala High Court

U.Mohammedkunhi vs State Of Kerala on 7 July, 2010

Kerala High Court
U.Mohammedkunhi vs State Of Kerala on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 709 of 1997(A)



1. U.MOHAMMEDKUNHI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/07/2010

 O R D E R
                        P.BHAVADASAN, J.
                        -------------------------
                       S.A No. 709 of 1997
                        --------------------------
                 Dated this the 7th July, 2010

                          J U D G M E N T

Plaintiff, who filed this Second Appeal, was awarded

with the work of improvement to Chalikkara

Puliyottumukku-Avarattumukku road as per an agreement

evidenced by Ext.B1 between the parties. According to

the plaintiff, he could not complete the work due to the

laches on the part of the defendants. In fact,he claims that

major portion of the work had to be abandoned due to the

conduct of the defendants. He complained that they have

not paid the amount due to him for the work completed by

him and that he claimed for damages along with

settlement of accounts.

2. Defendants resisted the suit. According to

them, it was due to the fault of the plaintiff that work could

not be completed. They had done all they had to do so in

terms of the contract. It is pointed out that the delay in

starting the commencement of the work itself was due to

the fault of the plaintiff and they repeatedly had to sent

notice to him to commence the work. The work was of

urgent nature. Therefore, as the plaintiff did not proceed

S.A No. 709 of 1997
2

with the work. They had to get the work completed early.

Since the plaintiff abandoned the work and committed

breach of contract the Department had to rearrange the

work. It is pointed out that the loss sustained to the

Department by rearrangement of the balance work is to be

recovered from the plaintiff. Pointing out that there were

no laches on their part, they prayed for dismissal of the

suit.

3. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

PW1 and Exts.A1 and A2 were marked from the side of the

plaintiff. . Defendants had examined DW1 and Exts. B1 to

B 24 were marked.

4. On evaluation of the evidence the trial court

found that none of the allegations made by the plaintiff is

true and breach of contract was on his part. It is also

found that defendants were justified in terminating the

contract. However the trial court observed that since the

final bill has not been prepared it will be done with notice

to the petitioner. If he gets any adverse order, he will have

to assail the proceedings before appropriate forum.

Holding so, the suit was dismissed.

S.A No. 709 of 1997
3

5. Plaintiff carried the matter in appeal as A.S.

No.21 of 1993 the District Court, Kozhikode. The District

Court considered the evidence independently and found

that the plaintiff had no idea about the work undertaken by

him and also about the work done by him. In paragraph 10

of the judgment of the lower appellate court, the case of the

plaintiff has been discussed in detail.

6. The learned counsel for the appellant pointed

out that both the courts erred in holding the suit as one for

money. The plaintiff had sought taking of the account of

the work done by him and balance payment due to him for

the work done. The approach was wrong.

7. It is seen that plaintiff had admitted that he had

received huge amounts from the Government for the work.

But he was unable to complete the work or give details of

the work. Both the courts below found that the department

had carried out their part of the contract and it was only

due to the fault of the plaintiff that work had come to a

stand still. In fact it is seen that several notices were

issued to the plaintiff to commence the work immediately.

But it is seen that the appellant did not take steps to

complete the work without delay. It was under those

S.A No. 709 of 1997
4

circumstances, the Department was constrained to

terminate the contract and re-arrange the work. It is seen

that plaintiff agreed to complete the work provided they

pay 50% enhanced rate. There were no provision for that

in agreement. Therefore, defendants could not agree to

such a proposal. Both the courts below have considered

the variouas aspects raised by the plaintiff which

according to them, had delayed in carrying the work. It is

found that none of those allegations are true. Plaintiff had

defaulted in carry out the work. In fact, the discussion of

the lower appellate court shown that he has absolutely no

idea about the work he had undertaken. Therefore, the

court belows rightly found that the defendants could not be

blamed for the delay in completing the work and also for

the laches committed by the plaintiff. There is nothing to

show that defendants are guilty of breach of contract. Both

the courts below found that termination was justified.

Finding are essentially on facts arrived at on an

appreciation of evidence. No interference is called for by

this Court since it is not shown that findings of the lower

appellate court are either perverse or unwarranted by the

evidence on record. No substantial question of law arose

S.A No. 709 of 1997
5

for consideration in this appeal. Appeal is without merits

and it is accordingly dismissed. There will be no order as

to costs.

P.BHAVADASAN, JUDGE
ma

S.A No. 709 of 1997
6

S.A No. 709 of 1997
7