High Court Kerala High Court

Sri.D.Rajkumar vs The Forest Range Officer on 8 March, 2007

Kerala High Court
Sri.D.Rajkumar vs The Forest Range Officer on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15717 of 2003(U)


1. SRI.D.RAJKUMAR, VILAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER, CHELLETH RANGE
                       ...       Respondent

2. THE SECRETARY, DEPARTMENT OF FOREST AND

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.A.SUDHI VASUDEVAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/03/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J

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

                            W.P.(C).No.15717 of 2003

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

                     Dated this the 8th day of March, 2007




                                     JUDGMENT

Petitioner is challenging 48% interest demanded by the

Government for belated payment of sale proceeds for purchase

of teak poles. According to the petitioner, the rate of interest

imposed is highly exorbitant and unauthorised by statute. The

Government Pleader on the other hand contended that high rate

of interest was charged on the petitioner’s request for extension

of time for payment beyond period provided under tender

conditions. In fact, the rate of interest charged was initially at

18% which was increased to 24% and again to 48% per annum

because the time sought for by the petitioner for payment was

six months from the last date for payment. In principle, I find

the rate of interest charged is justified because progressive rates

of interest are charged as a disincentive against applying for

more time and in delaying payment. The sales condition is that

payment should be made within a reasonable time and on

default, sale gets cancelled, entitling reauction of goods at the

WPC15717/2003 Page numbers

risk and cost of the purchaser. In order to avoid this worse

consequence, petitioner applied for extension of time and there

is nothing wrong on the part of the Government in charging

high rate of interest as an incentive for early payment.

Therefore, in principle, the government is right in charging

penal interest at progressive rate in proportion to period of delay

in payment. However, this Court passed an interim order

permitting the petitioners to get the goods on payment of entire

balance amount with 27.5% interest. I direct the first

respondent not to demand any differential interest from the

petitioners for the consignment already lifted by him against

payment in terms of interim orders. However, penal charges

can be levied, in case there was delay in making payment and in

taking delivery beyond time granted by this court.

The O.P. is disposed of as above.

C.N.RAMACHANDRAN NAIR,

JUDGE

csl