IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35779 of 2008(H)
1. P.B.KABEER KHAN, POTTAYIKANDATHIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SECRETARY TO GOVERNMENT, PUBLIC WORKS
3. CHIEF ENGINEER, PUBLIC WORKS DEPARTMENT
4. THE EXECUTIVE ENGINEER, PWD, ROADS
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/08/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35779 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 28th August, 2009.
J U D G M E N T
The petitioner, who is a Government contractor, was awarded
the work of transporting bulk bitumen from the Cochin Refineries
Ltd., to various work sites coming within the jurisdiction of the 4th
respondent. In the course of execution of the work as per the
direction issued by the 4th respondent, the petitioner undertook
additional transporting work than what have been specified in the
agreement and he was informed by the 4th respondent that he had
already obtained sanction of revised estimate in that regard. But,
after the work was executed by the petitioner, the 4th respondent
took the stand that he is yet to get revised estimate sanctioned by
the appropriate authorities and unless revised estimate is sanctioned,
payment cannot be made to the petitioner. The work was completed
as early as in the month of June, 2007 and the petitioner is yet to
receive the money for the additional work done by him as directed by
the 4th respondent. It is under the above circumstances, the
petitioner has filed this writ petition seeking the following relief:
“Issue a writ of mandamus or any other appropriate writ,
direction or order commanding the respondents to disburse the
amounts payable to the petitioner for the entire work executed
pursuant to Ext. P1 work order including the amount covered by
the part bills registered as CC 47/07 dated 20-6-2007 and CC
49/07-08 dated 25-6-2007 within a time limit to be prescribed by
this Honourable Court.”
2. On 20-8-2009, I passed the following interim order:
“The petitioner’s grievance in this writ petition is that after
having asked him to transport bitumen in excess of the quantity for
which a contract has been entered into, the remuneration for the
excess work done is not being paid to the petitioner, on the ground
that the revised estimate for the excess work has not beenW.P.C. No. 35779/08 -: 2 :-
sanctioned. The fact that the petitioner has done additional work
is not disputed before me. Only contention is that revised estimate
for the additional work has not been sanctioned. I do not think
that this is a ground for denying payment to the petitioner for the
work done. If the revised estimate has to be sanctioned, it is for
the respondents to get it appropriately sanctioned. They cannot
deny payment to the petitioner on that ground alone. Therefore,
the learned Government Pleader shall get instructions from the
respondents as to within what time the respondents can pay the
amounts due to the petitioner for the extra work admittedly done
by him.
Post on 27-8-2009. Failing which this Court will fix a period
for such payment.”
3. The learned Government Pleader would submit that the
Government would require at least one more month’s time to consider
the question of sanction of revised estimate itself. I am of opinion
that whether the Government grants sanction for revised estimate or
not, insofar as the petitioner had undertaken the additional work on
the direction of the 4th respondent, the respondents are bound to pay
for the work done by him. Therefore, I do not think that the
respondents can ask the petitioner to wait indefinitely for payment
for the work done. The sanction of additional estimate is an internal
matter among the respondents, which cannot affect the right of the
petitioner to get payment for the work admittedly done by him as
directed by the 4th respondent, especially since there is no allegation
of any malpractice against the petitioner.
In the above circumstances, I dispose of this writ petition with a
direction to the respondents to see that the amounts due to the
petitioner are paid as expeditiously as possible, at any rate, within the
outer limit of three months from today.
Sd/- S. Siri Jagan, Judge.
Tds/