High Court Kerala High Court

Babu Kuriakose vs State Of Kerala on 11 September, 2007

Kerala High Court
Babu Kuriakose vs State Of Kerala on 11 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 26673 of 1999(A)



1. BABU KURIAKOSE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/09/2007

 O R D E R
                    ANTONY DOMINIC, J.
                   ===============
                   O.P NO. 26673 OF 1999
               ====================

        Dated this the 11th day of September, 2007

                       J U D G M E N T

The prayer in this writ petition is to quash Ext.P6 order

passed by the respondents and to direct that the deposit of

Rs.20,000/- made by the petitioner be returned to him or to

require the respondents to deliver 548.8 metric tons of

firewood on payment of the auction amount.

2. On 7/9/88, the respondents have conducted an

auction of firewood, having a quantity of 548.8 metric tons

and the petitioner was the successful bidder. According to

him, he had paid Rs.20,000/- and the department was to

confirm the auction in his favour. The confirmation of the

auction in his favour was conveyed to the petitioner only on

26/12/88. Petitioner submits that confirmation ought to

have been made within one month from the date of auction

and that by delaying the same, the respondents have

OP 26673/99
: 2 :

violated the terms and conditions of the sale. It is submitted

that after confirmation of sale, when he went for taking

delivery of the firewood, it was found that the quantity

available was much less than what was tendered. According

to him, the Panchayat had also blocked the road through

which the material had to be transported. Despite

inaccessibility of the place, the petitioner represented to the

respondents for delivering the quantity sold in his favour. It

is also submitted that there was failure on the part of the

respondents, which made the petitioner approach this court

on two occasions and Ext.P4 is the judgment that was

rendered by this Court in the second original petition. In

that original petition, this Court had directed the

respondents to reconsider the claim of the petitioner and

pass fresh orders thereon. Accordingly, the petitioner was

given an opportunity of hearing and thereafter Ext.P6 order

was passed. In Ext.P6 order, it has been found that the

OP 26673/99
: 3 :

Government sustained loss of Rs.1,25,049/- plus

advertisement charges and therefore the request of the

petitioner for refunding the deposit made by him of

Rs.20,000/- was turned down. It is submitted that following

Ext.P6, revenue recovery action was proposed to be initiated

for recovery of the alleged loss and that made the petitioner

file this original petition. The prayer in this writ petition is

to quash Ext.P6 order passed by the respondents and to

direct that the deposit of Rs.20,000/- made by the petitioner

be returned to him or to require the respondents to deliver

548.8 metric tons of firewood on payment of the auction

amount.

3. Counter affidavit has been filed on behalf of the

respondents contending that in terms of the conditions of

sale, if the auction purchaser committed default, re-auction

is to be held at the risk and loss of the auction purchaser.

According to the respondents, in this case, on account of the

OP 26673/99
: 4 :

default committed by the petitioner, re-auction had to be

conducted and in that process the Government suffered a

loss, which has been quantified at Rs.1,25,049/-.

4. Respondents would contend that in terms of the

agreement, the loss sustained by the Government is liable

to be recovered from the petitioner and that they are

entitled to quantify the same. It is their contention that

once it is quantified and payment demanded, if there is

failure on the part of the petitioner to pay the amount,

revenue recovery action is liable to be initiated.

5. The main submission made by the counsel for the

petitioner is that the respondents cannot unilaterally

quantify the loss alleged to have been suffered by them. He

would submit that if the loss is to be quantified in a case

where breach of contract is not admitted, they have to

approach the Civil Court and only on the strength of a

decree of a Competent Civil Court can the respondents seek

OP 26673/99
: 5 :

to realise the amount. Counsel, also submit that there has

been failure on the part of the respondents to deliver the

firewood sold and it was on account of the breach of

contract committed by the respondents that he could not

take delivery of the fire wood. Thus, according to him, this

is not a case where breach is admitted by the petitioner and

in which event, no unilateral quantification is permissible.

6. From the facts as narrated above, it is evident

that the petitioner is contenting for the position that it was

on account of the breach of contract committed by the

respondents that he could not take delivery of the firewood

sold in his favour. Thus this is not a case where breach of

contract has been admitted by the petitioner. The question

in such a case is whether the department is entitled to

unilaterally quantify the damages alleged to have been

sustained by them and recover the same. This question has

come up before this court on various decisions and a Full

OP 26673/99
: 6 :

Bench in the case of Abdul Rahiman v. Divisional Forest

Officer (1988(2) KLT 290) considered this issue. After

analysing the precedents, the Full Bench has held that

adjudication regarding the breach of contract has to be left

to an independent person or body and cannot be done by

one of the parties to the contract. In this case, by Ext.P6,

the respondents have taken upon themselves the right to

adjudicate the breach of the contract and also the

quantification of the damages. This is impermissible. Once

breach of contract is admitted by a party to the contract, if

the contract enables the other party to quantify the

damages sustained by it on account of the breach, the other

party is entitled to quantify the same. But that principle is

inapplicable to the facts of this case, in as much as the

breach is not admitted by the petitioner. Therefore, the

respondents cannot take any coercive action against the

petitioner pursuant to Ext.P6. If they want to realise the

OP 26673/99
: 7 :

damages alleged to have been sustained by them, they

have to take recourse to Civil Court. Therefore, I hold that

the respondents are not entitled to take any coercive action

for recovery against the petitioner, on the strength of

Ext.P6.

7. It is the admitted case that the petitioner had

deposited an amount of Rs.20,000/- with the respondents.

Even as on date, since the question whether the petitioner

has committed breach of contract has not been adjudicated

in the manner known to law, respondents are not justified in

withholding the amount. They are liable to refund the said

amount, which they shall do within a period of two months

from the date of receipt of a copy of this judgment. In the

peculiar facts of this case, I am not making them liable for

interest thereof. If the respondents file a suit at this

distance of time, certainly a question of limitation is likely to

be pleaded, in which case, they will be entitled to claim the

OP 26673/99
: 8 :

benefit for the period during which this original petition was

pending before this Court. However, I am not finally

pronouncing on this aspect, as it will be open to the

respondents to claim the benefit, in which case, the Court

will take this also into account and pass appropriate orders

thereon.

8. In the result, the original petition will stand

disposed of with a declaration that the respondents are not

entitled to take any coercive action for the recovery of the

alleged loss on the strength of Ext.P6. They shall refund an

amount of Rs.20,000/- deposited by the petitioner within a

period of two months from the date of receipt of a copy of

this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp