High Court Kerala High Court

Asharaf K. vs The State Of Kerala on 25 January, 2010

Kerala High Court
Asharaf K. vs The State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27613 of 2009(V)


1. ASHARAF K., AGED 45 YEARS, S/O.KHADER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. ASSISTANT DEVELOPMENT COMMISSIONER

3. THE TAHSILDAR, REVENUE RECOVERY,

4. SULTHAN BATHERY BLOCK PANCHAYATH

5. THE VILLAGE OFFICER,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/01/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                       WP(C) No. 27613 of 2009
                     ----------------------------------------
             Dated, this the 25th day of January, 2010


                             J U D G M E N T

The petitioner is challenging the steps taken under the Revenue

Recovery Act seeking to realize a sum of Rs.33,543/- with interest and

cost, allegedly due from him in connection with the work awarded by the

4th respondent Block panchayat to dig a ‘well’ in the property concerned.

2. The case of the petitioner is that he is only a ‘general

worker’ and in the course of implementation of the Kerala Development

Project 2002-2003 of the 4th respondent Block Panchayat, the petitioner

was nominated as the convener of the Beneficiary Committee. Pursuant

to the agreement executed between the petitioner and the 4th

respondent, a sum of Rs.17,500/- was provided to the petitioner as

advance mobilization fund for commencing the work. But according to

the petitioner after digging 12 meters, he could not continue the work as

solid rock appeared at the bottom. Even though the factual position as

above was brought to the notice of the respondents, the contention of

the petitioner is that Ext.P3 notice was issued by the 3rd respondent

seeking to realize a huge amount from the petitioner, at the instance of

the 4th respondent.

WP(C) No.27613/2009
2

3. The 4th respondent has filed a counter affidavit contending

that the work was awarded to the petitioner for the estimated cost of

Rs.70,000/- and a sum of Rs.17,500/- was disbursed to him as on

30.05.2003 as mobilization advance. It is stated that notice was issued to

the petitioner, as the work was not completed despite the lapse of two

years and 9 months and that the petitioner informed that the same could

not be completed since he found rock at a depth of 12 meters. It was in

the said circumstances that the recovery proceedings were resorted to for

realization of the principal sum of Rs.17,500/- with interest and cost.

4. It is very much relevant to note that, as contended in

paragraph 5 of the counter affidavit, pursuant to the representation

preferred by the petitioner which was directed to be enquired into as per

the instructions given by the Minister for Local Self Government, the

Assistant Engineer of the Block Panchayat inspected the site and

submitted a report; which revealed that the depth of the ‘well’ at the time

of the inspection was only 5 meters; though as per the Local Enquiry, the

‘well’ was dug to a depth of 12 meters. It has been stated in unequivocal

terms that the value of the work done as per the local rate was of

Rs.18,141/-.

4. Obviously, there is no case of the respondents that the

explanation offered by the petitioner that the work could not be proceeded

WP(C) No.27613/2009
3

with on finding rock at the bottom, is not correct or sustainable. It is also

conceded from the part of the 4th respondent that, the work already done

by the petitioner was of the value of Rs.18,141/- whereas the amount

disbursed to the petitioner was only Rs.17,500/-. This by itself shows that

the petitioner has carried out the work to an extent over and above, the

value he has already received from the 4th respondent. Since no lapse or

failure has been attributed on the part of the petitioner in carrying out the

operation, but for the natural/topographical/geological calamity, the

recovery proceedings being pursued by the respondents invoking the

machinery under the Revenue Recovery Act as borne by Ext.P3 cannot

have any valid and legal assistance. In the said circumstance, Ext.P3 is

set aside and it is declared that no further coercive steps are liable to be

proceeded against the petitioner in respect of the transaction involved.

The Writ Petition is allowed. No cost.

P. R. RAMACHANDRA MENON
JUDGE
dnc