High Court Kerala High Court

Ganesh.B.Menon vs Sreemoolanagaram Grama … on 12 August, 2008

Kerala High Court
Ganesh.B.Menon vs Sreemoolanagaram Grama … on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23157 of 2008(F)


1. GANESH.B.MENON
                      ...  Petitioner

                        Vs



1. SREEMOOLANAGARAM GRAMA PANCHAYATH
                       ...       Respondent

2. SECRETARY

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :SRI.K.S.AJAYAGHOSH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/08/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.23157/2008
    -----------------------------------------------------------
         Dated this the 12th      day of August, 2008


                           JUDGMENT

Ext.P1 is a tender notice published by the respondent

Panchayat for conduct of Jankar service, connecting

Manjapetti Thekkekovilakam area. Petitioner was one of the

bidders. In Ext.P2 judgment rendered by this court in WP

(c).No.18729/2008 filed by the petitioner, allowing the writ

petition, this court held as follows;

“For all these reasons, I am satisfied

that the petitioner is justified in

seeking confirmation of the auction in

his favour. Therefore, the writ petition

is disposed of directing that auction

pursuant to Ext.P3 will be confirmed in

favour of the petitioner. Panchayat is

WP(c).No.23157/2008 2

directed to require the petitioner to

remit the EMD which it has refunded

and confirm the auction in his name as

expeditiously as possible, at any rate

within 10 days of receipt of a copy of

this judgment.

Needless to say that the above

directions are issued on the

assumption that the petitioner satisfied

all eligibility conditions of Ext.P3 and

this is a matter for the Panchayat to

examine and in case if he does not

satisfy any of the eligibility conditions

of Ext.P3, Panchayat will not be bound

to confirm the auction.”

2. In this writ petition, the complaint is that, by Ext.P3

dated 19.7.2008, petitioner was called upon to comply with

the requirements mentioned therein within 3 days. He is

WP(c).No.23157/2008 3

also asked to execute the agreement in a stamp paper

worth 5% of the contract value and also to remit 50% of

the bid amount. According to him, in terms of the tender

notice his obligation is to pay the amount only in four

instalments and therefore the demand for payment of 50%

is illegal.

3. The Panchayat has filed a counter affidavit, wherein

it is stated that, in terms of the judgment, the Panchayat

was required to complete the formalities within 10 days of

the receipt of the judgment. The judgment was received by

them on 18.7.2008 and it was thereafter the Panchayat has

Ext.P3 required the petitioner to complete the formalities

within 3 days. It is stated that on receipt of Ext.P3,

petitioner had made Ext.R1 application dated 24.7.2008

seeking extension of time till 27.8.2007 and that the

Panchayat has granted time as requested for. It is stated

that during the extended period, the petitioner did not

comply with the directions in Ext.P3.

WP(c).No.23157/2008 4

4. In so far as the demand for payment of 50% of the

amount payable is concerned, referring to Ext.P1 tender

notice, counsel for the Panchayat submits that clause 5

provides that at the time of provisional confirmation, the

successful bidder is required to remit one of the four

instalments payable by him. It is stated that at the time of

execution of the agreement, bidder is to remit the second

instalment. Since the petitioner was to execute the

agreement as directed by this court, in view of the fact that

the petitioner had not made the initial payment, the

Panchayat required him to remit 50% towards the first and

second instalments payable. Similarly, so far as the

contention of the petitioner against the direction of the

Panchayat to execute the agreement on a stamp paper

worth 5% of the contract value, the counsel for the

Panchayat has referred me to Ext.P1 and submits that it is

one of the conditions of the tender itself.

WP(c).No.23157/2008 5

5. I have considered the submissions made by the

petitioner and also the standing counsel who entered

appearance on behalf of the Panchayat. In so far as the

paucity of time pleaded by the petitioner, I must say that ,

I do not find any substance in the contention. This is for the

reason that, though initially by Ext.P3, the petitioner was

granted only 3 days time which included a Sunday and a

Hartal day, by Ext.R1 is dated 24.7.2008, at his request

the Panchayat had extended time till 27.8.2008. If that be

so, petitioner had sufficient time to complete the

requirements of Ext.P3. That apart in this writ petition filed

on 30th July, 2008, the petitioner has not even mentioned

about the filing of the request for enlargement of time by

Ext.R1. Thus, since the Panchayat on their own extended

time till 27.8.2007, the petitioner cannot complain of

paucity of time to comply with Ext.P3.

6. What remains is the objection of the petitioner

regarding the demand of the Panchayat for remitting 50% of

WP(c).No.23157/2008 6

the bid amount. As already noticed, it is following Ext.P2

judgment of this court that the Panchayat was required to

execute the agreement with the petitioner. In terms of the

schedule fixed in Ext.P1, by the time the agreement is

executed, the bidder should have paid 50% of the amount

due. If that be so, I cannot find fault with the Panchayat in

directing the petitioner to pay 50% of the amount due.

7. Similar is the case with the direction to execute the

agreement on a stamp paper worth 5% of the contract

value, which also cannot be objected in the light of clause

8 of Ext.P1.

On the whole, I am satisfied that there is absolutely no

arbitrariness on the part of the Panchayat warranting

interference.

Writ Petition fails and is dismissed.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.23157/2008 7