High Court Kerala High Court

Biju Thomas vs The Principal Secretary To … on 19 February, 2010

Kerala High Court
Biju Thomas vs The Principal Secretary To … on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2611 of 2006(J)


1. BIJU THOMAS, S/O.C.J.THOMAS,
                      ...  Petitioner
2. P.S.SUNIMON, S/O.CHANDRASEKHARAN,
3. T.V.PAUL, S/O.VARGHESE, AGED 85 YEARS,

                        Vs



1. THE PRINCIPAL SECRETARY TO GOVERNEMNT,
                       ...       Respondent

2. THE DIRECTOR,,

3. THE DISTRICT OFFICER,

4. THE DISTRICT COLLECTOR, IDUKKI.

                For Petitioner  :SRI.P.P.JNANASEKHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2010

 O R D E R
                         ANTONY DOMINIC, J
                        ...........................................
                      WP(C).NO.2611                   OF 2006
                        ............................................
       DATED THIS THE 19TH DAY OF FEBRUARY, 2010

                                   JUDGMENT

The petitioners submit that they are registered borewell

contractors. It is seen that following the severe drought that was

prevailing in the State during 2004, emergency measures were taken by

the Government for providing water to the drought-hit areas. One of

the step implemented was to dig borewells and erecting hand pumps. It

is stated that as part of the Scheme, in the Idukki District, petitioners

were awarded work of digging borewells and they started work on

20.3.2004.

2. It is stated that by Exts.P2 and P3, sites were identified by the

third respondent and the sites mentioned in Exts.P2 and P3 were alloted

to the petitioners. They completed the work and the final bill in relation

to the sites mentioned in Ext.P2 was submitted on 12.4.2004.

Similarly, the final bill in relation to the sites mentioned in Ext.P3 was

submitted on 5.5.2004. It is stated that by Ext.P4 and also by a

subsequent demand draft, only part payments were made to the

Wpc 2611/2006 2

petitioners 2 and 3 and no payment was made to the first petitioner. As

at present, petitioners submit that an amount of Rs.2,70,248/- is due to

the first petitioner, Rs.1,55,202/- to the second petitioner and

Rs.1,88,215/- is due to the third petitioner. Representations made for

payment of aforesaid amounts did not yield any result. It is in these

circumstances the writ petition is filed.

3. A counter affidavit has been filed by the second respondent. In

the affidavit, the fact that the contract was awarded, sites were

identified by the third respondent and the petitioners executed the work

under the supervision of the third respondent, are not in dispute. It is

stated that a total number of 29 works were thus awarded and executed

by the petitioners and that out of the 29 works, amount in respect of 11

sites was paid by the District Collector. In so far as the remaining sites

are concerned, it is stated that although payment was recommended,

amount was not disbursed by the District Collector. The reason

according to the second respondent is that in some cases, the wells have

gone dry and in some cases, installation of pumps were not possible. It

is stated that such cases have been treated as incomplete works and for

Wpc 2611/2006 3

incomplete works, District Collector did not approve or disburse

payment.

4. The learned Government Pleader has obtained instructions

from the District Collector which also supports the view of the

statements made by the second respondent in the counter affidavit.

According to the District Collector, non payment was due to the reason

that the wells have gone dry and in some cases, installation of the

pumps was rendered impossible. It is stated that it was therefore that

the works were treated as incomplete and hence he did not disburse the

amount based on the bills submitted by the petitioners. In such a

situation, if the wells have gone dry or for technical reasons, pumps

could not be installed, Contractors like the petitioners cannot be

faulted. If at all it was due to any negligence or latches on the part of

the officials of the third respondent or any other department, it is open

to the authorities to take appropriate action against such erring

officials. However, it is no reason to withhold payments to the

petitioners who had executed the work and their bills should be paid.

5. In view of the above, writ petition is disposed of directing that

Wpc 2611/2006 4

the respondent should pay the amounts that are due to the petitioners,

whih are also recommended to the District Collector. The District

Collector shall disburse the necessary funds for settlement of the claim

made by the petitioners. This shall be done as expeditiously as possible,

and at any rate within six weeks from the date of receipt of a copy of

this judgment.

ANTONY DOMINIC, JUDGE

lgk