High Court Kerala High Court

Chandragiri Construction … vs State Of Kerala on 2 April, 2009

Kerala High Court
Chandragiri Construction … vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15440 of 2007(K)


1. CHANDRAGIRI CONSTRUCTION COMPANY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PRINCIPAL
                       ...       Respondent

2. THE PROJECT DIRECTOR, KERALA PWD,

3. THE CHIEF ENGINEER (PROJECTS),

4. THE SUPERINTENDING ENGINEER,

5. THE EXECUTIVE ENGINEER, KERALA PWD,

6. THE EXECUTIVE ENGINEER,

7. THE EXECUTIVE ENGINEER,

8. SRI.JOSEPH UMMEN, FINANCE CONTROLLER,

9. THE FEDERAL BANK LTD., M.G.ROAD BRANCH,

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  :SRI.A.ANTONY

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/04/2009

 O R D E R
                           HARUN-UL-RASHID, J.
                       ----------------------------------------
                       W.P.(C) No. 15440 of 2007
                       ----------------------------------------
                  Dated this the 2nd day of April, 2009

                                  JUDGMENT

Ext.P10 letter dated 16.5.2007 issued by the 1st respondent is

under challenge. The dispute relates to Contract i.e KSTP-RMC-34-

periodical maintenance of Kumali-Pooppara Road (part-I) km 0/000 to km-

35/400 under agreement No.28/KSTP/PWD/2004-2005 dated 29.12.2004

valued at Rs. 15,46,63,065/-

2. Ext.P10 was issued by the 1st respondent to the Senior

Manager, Federal Bank Limited, Kasaragod, stating that the contractor

(petitioner) has failed to perform his contractual duties and the

Government of Kerala is demands payment of a sum of Rs.

1,09,28,300/-(Rupees One Crore Nine Lakhs Twenty Eight Thousand

Three hundred only) under the unconditional Guarantee issued by the

bank. It is also directed the bank in Ext.P10 that payment should be

made immediately by way of DD/TT to the S.B account maintained by the

Chief Executive KSTP with State Bank of Travancore Vellayambalam

Thiruvananthapuram, . This writ petition is filed seeking to quash Ext.P10

order

3. The 1st respondent awarded 4 contracts including RMC 34

relating to periodical maintenance of Kumali-Pooppara Road. It is the

petitioner’s case that he had already carried out and completed the work

W.P.(C) No. 15440 of 2007 -2-

valued Rs. 600 lakhs as on 1.5.2007, that unpaid value works carried

under Ext.P1 agreement as on 1.5.2007 is more than Rs. 200 lakhs for

which the bill is under preparation by the officials. It is the stand of the

petitioner that it was due to the default of the respondents to effect timely

payments, the progress of the work in Ext.P1 was stalled and the

respondents are liable for the same. The Petitioner further alleged that the

1st respondent is resorting to illegal invocation of bank guarantees and in

that event the petitioner will be put to severe hardships and the credit

facilities enjoyed by him for long from the bank would be discontinued.

4. This writ petition is filed among other reliefs for a direction to

respondents 1 to 4 interdicting them from encashing Ext.P12 demand

drafts issued pursuant to Ext.P10 and to return the same to the 9th

respondent.

5. In the counter affidavit filed by the 2nd respondent on behalf

of respondents 2 to 8, the averments in the writ petition are denied as

incorrect. It is contended interalia that the averment of the petitioner that

the value of work worth Rs.200 lakhs remained unpaid is not correct

Ext.P4 copy of statement of bills are also denied by the 2nd respondent. In

the counter affidavit filed by the 2nd respondent and the exhibits produced

which are produced as Exts.R2(a) to R2(k) shows the details of actual

payments due to the petitioner regarding RMC 10 RMC 25 RMC 40 and

RMC 34. it is also submitted that as per the contract agreement the

petitioner has been given opportunities to raise various issues regarding

W.P.(C) No. 15440 of 2007 -3-

extension of time, extra rate etc through adjudication and then arbitration.

The contractor has not raised any objection so far, as per contract clause

for the actions as pointed by the petitioner. Therefore it is a violation of

agreement. The contractor has to seek remedy in the first instance

through the mechanisms provided by the contract before referring the

matters on claiming extension of time. It is also submitted that the

petitioner furnished 2 bank guarantees amounting to Rs.1,09,28,300/-. The

averment of the petitioner that Rs. 712.28 lakhs is withheld is false. No

amount is due with respect to the work for which the Bank Gurantee is

issued. The claim for Rs.712.28 lakh is fictitious and no claim is pending

with the respondent so far. The RMC-10, 25 ,40 and RMC-34 are separate

contract agreements tendered separately. There is failure on the part of

the petitioner in performing the contract under RMC-34. As per the contract

the contract period was 23 months for completing 34.5 Km whereas till date

the contractor has completed only 15 Km i.e 15 Km within 30 months.

This shows that the contractor can complete only 0.43 Km per month and

will take another 3 to 4 years to complete the project. Hence the

performance of the Contractor was evaluated as “non performing” and as

per the conditions of Bank Guarantee, the respondent concerned was

forced to invoke the Bank Gurantee and it is not illegal and there is no

malafides or fraud on the part of the respondents. It is also submitted by

the 2nd respondent that due to the non performance of the petitioner

Government is suffering huge loss on account of escalation in price, idling

W.P.(C) No. 15440 of 2007 -4-

of supervision staff, cost of rearrangement of works with other agencies

and that in view of the subsequent events as stated above the contract was

terminated on 10.12..2007 .

6. It is submitted at the Bar that the petitioner had already

approached the Arbitrator in the matter of performance of works regarding

KSTP-RMC 34 and the matter is now pending before the Arbitrator, The

grievance raised in this writ petition are based on the terms of

Ext.P1agreement executed between petitioner and the 1st respondent.

I am of the view that the questions regarding the evaluation of the work

done , unpaid bills and the invocation of the Bank guarantee are to be

agitated before the Arbitrator. The petitioner is free to move the Arbitrator

for appropriate reliefs. This writ petition is disposed of .The Arbitrator

shall pass final orders within a period of six months from today.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

W.P.(C) No. 15540 of 2007

—————————-

JUDGMENT

26th March, 2009