High Court Kerala High Court

Abraham Jose vs The Secretary on 25 January, 2007

Kerala High Court
Abraham Jose vs The Secretary on 25 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28945 of 2004(U)


1. ABRAHAM JOSE, VELLAPILLIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, NARAKKAL GRAMA PANCHAYAT
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BIJI MATHEW

                For Respondent  :SRI.K.S.MADHUSOODANAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/01/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

                       ----------------------------------

                    W.P.(C)NO.28945   of    2004

                       ----------------------------------

               Dated this 25th day of  January, 2007


                                 JUDGMENT

This writ petition has been filed by a contractor to the

Narakkal Grama Panchayat complaining of non payment of the

bills even after satisfactory execution of the works. The total bill

amount is Rs.2,59,649/-.

2. The Panchayat has filed a detailed counter affidavit

producing Ext.R1(B) resolution of the Panchayat by which it is

decided not to make payments for the time being, but payments

should be made only after appropriate instructions are received

in the matter from the Deputy Director of the Panchayat. It is

stated in the counter affidavit that Ext.R1 (b) was forwarded to

the Deputy Director on 7.6.2004 as soon as decision was taken.

The Panchayat Secretary is yet to hear anything from the Deputy

Director on Ext.R1(b). The Deputy Director was impleaded as

additional 3rd respondent. The Government Pleader is yet to get

instructions from the additional 3rd respondent. He is having

instructions only from the Executive Engineer. Obviously,

Ext.R1(b) is pending before the additional 3rd respondent. There

WPC No.28945/2004 2

is no justification for the additional 3rd respondent not taking

any decision on the request of the Panchayat made through the

last paragraph of Ext.R1(b). The learned counsel for the

petitioner submits hat out of the total bill amount of

Rs.3,59,649/- the disputed portion is only Rs.52,330/-. The

learned counsel for the Panchayat however would refer to the

3rd para in Ext.R1(b) and submit that the the engineers have

reported that the bridge constructed by the petitioner is sinking.

The above submission is strongly refuted by the learned counsel

for the petitioner who invited my attention to Ext.P2. In fact

Ext.P2 is issued by the Executive Engineer. The learned

Government Pleader submitted that as per the instructions

received from the Executive Engineer the defects have been

rectified. Under these circumstances, I am of the view that

there is no justification for withholding the entirety of the

amounts payable to the petitioner under the bill submitted by

him. Accordingly, the writ petition will stand disposed of with

the following directions:

1). the additional 3rd respondent will take a decision on the

request of the Panchyat in Ext.R1 (b) ( if not already taken ) and

WPC No.28945/2004 3

communicate the decision to the Panchayat under intimation to

the petitioner within one month of receiving a copy of this

judgment. In the meanwhile the Panchayat will release part

payment of Rs.1,50000/- ( Rupees One Lakh Fifty Thounsand

only) to the petitioner against the bills submitted by him. This

the Panchayat will do within three weeks of receiving a copy of

this judgment.

PIUS C.KURIAKOSE

Judge

dpk