High Court Kerala High Court

Godan Namboodiripad vs Purushothaman Namboodiri on 16 October, 2009

Kerala High Court
Godan Namboodiripad vs Purushothaman Namboodiri on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 567 of 1999(B)



1. GODAN NAMBOODIRIPAD
                      ...  Petitioner

                        Vs

1. PURUSHOTHAMAN NAMBOODIRI
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

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

 Dated :16/10/2009

 O R D E R
                     HARUN-UL-RASHID,J.
                ---------------------------
                     A.S.NO.567 OF 1999
                ---------------------------
             DATED THIS THE 16TH DAY OF OCTOBER, 2009

                           JUDGMENT

Defendant in O.S.No.60/88 on the file of the Sub Court,

Ottapalam is the appellant. The suit was filed for recovery of the

amount advanced to the defendant under Ext.A1 agreement

executed by the defendant in favour of lst plaintiff and Divakaran

Somayajippadu. The lst Plaintiff and defendant entered into an

agreement (Ext.A1) agreeing to construct a compound wall for

the plaintiffs’ property and received a sum of Rs.30,000/- as

advance in October 1984. The defendant carried 14 loads of

granite and constructed a compound wall to a length of 100 feet

and height of 4-5 feet. He did not complete the work. The rate

per unit was Rs.325/-. Admittedly, the defendant did not

complete the work as agreed. On 24/11/1985 the defendant sent

Ext.A4 letter to the lst plaintiff expressing his inability to

proceed with the work and advised the lst plaintiff to engage one

-2-
A.S.No.567/99

Kunhan for completing the work. The above said facts are not

seriously disputed by either parties. The plaintiffs alleged that

the defendant committed breach of contract, as he did not

construct a compound wall; but only a portion. The oral

evidence of PWs.1 and 3 and Ext.A4 conclusively proved that the

defendant did not complete the compound wall. In Ext.A4 letter

the defendant had undertaken to refund the amount received as

advance less the amount spent by him for constructing the

portion of the compound wall.

2. It is an admitted case of the plaintiffs that the

defendant constructed a portion of the compound wall. The trial

court disbelieved the version of the plaintiffs that the compound

wall constructed by the defendant is collapsed. The trial court

rightly held that there is no evidence for the plaintiff to prove

that a portion of the compound wall fell down. In such

circumstances, the trial court rightly held that out of the advance

amount of Rs.30,000/- the defendant can retain the amount spent

-3-
A.S.No.567/99

by him for constructing the part of the wall.

3. The trial court relied on the evidence of PW-3 to

prove that the total quantum of work done by the defendant. PW-

3 is an Engineer. Exts.A5 and A6 are the details noted by PW-3

at the time of taking measurement. There is no dispute regarding

the rate per unit agreed by the parties. PW-3 assessed the cost of

construction and calculated an amount of Rs.5,092/- at the rate

of Rs.325/- per unit. The trial court believed the evidence of

PW-3 and relied on Exts.A5 and A6. The court also noticed the

fact that the name of PW-3 was included in the original witness

list and PW-1 spoke that PW-3 was engaged to conduct check

measurement.

4. The learned counsel for the appellant contended that

the court below went wrong in permitting the plaintiffs to

examine PW-3 after remand, that his evidence cannot be used to

prove that PW-2 did the rest of the work in the light of the

evidence tendered by PW-2 himself. I have examined the

-4-
A.S.No.567/99

testimonies of the parties and the documents produced by them.

PW-3 is an Engineer by profession. He has 28 years of service.

He testified before the court below that during 1985 he had

occasioned to measure and assess the quantity of the work done

by the defendant. The trial court accepted the plea of the

defendant that he had constructed the compound wall upto a

length of 151 feet. The amount quantified by PW-3 and accepted

by the court at Rs.5,092/- cannot be said to be reasonable and

adequate for the construction of 151 feet long compound wall

having 4-5 feet height. The amount assessed is too inadequate.

5. In the circumstances, this Court is inclined to fix a

reasonable amount as spent by the defendant for the construction

of a portion of the compound wall. In the circumstances, the

amount assessed as cost of the construction is modified and re-

fixed at Rs.10,000/-. Therefore, the plaintiffs are entitled to a

decree for Rs.20,000/- with interest at 9% per annum from the

date of suit till the date of decree and at 6% per annum

-5-
A.S.No.567/99

thereafter.

In the result, the appeal is partly allowed. The judgment

and decree passed by the trial court is modified to the extent

indicated above. No order as to costs.

HARUN-UL-RASHID,
Judge.

kcv.

-6-
A.S.No.567/99