High Court Kerala High Court

Jose Thomas M. vs Union Of India on 25 May, 2007

Kerala High Court
Jose Thomas M. vs Union Of India on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1112 of 2007()


1. JOSE THOMAS M., GOVERNMENT CONTRACTOR,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP.BY THE
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE DEPUTY CHIEF ENGINEER (CONSTRUCTION)

4. THE ASSISTANT EXECUTIVE ENGINEER

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  :SRI.ALEXANDER THOMAS, SC,RAILWAYS

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/05/2007

 O R D E R
                 H.L. DATTU, C.J.   &   K.T. SANKARAN, J.


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

                                W.A. No.1112 of 2007

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



                    Dated this, the 25th day of May, 2007.


                                         JUDGMENT

H.L. DATTU, C.J.

This appeal is filed against the order passed by the learned

single Judge in W.P.(C) No.10406 of 2007.

2. The petitioner is a contractor. He was before this court, inter

alia, seeking the following reliefs:

“(i) Issue a writ of mandamus, or any other appropriate writ, or

order, or direction to the respondents requiring to consider

and pass orders on Ext.P6, P7 and P9, to take final level

measurement of all items and quantities carried out by the

petitioner in the presence, before allowing to carry out the

balance works at site.

(ii) Issue a writ of prohibition, or any other appropriate writ, or

order, or direction to the respondents, interdicting them from

in any way allowing to carry out the balance works at site

specified in Ext.P1, till final measurement of all items and

quantities is taken in the presence of the petitioner and

copy of recorded measurement is handed over to him, to

raise objection, if any as is required.

(iii) Appoint an Advocate Commissioner to oversee final

measurement of all items and quantities of work carried out

by the petitioner at site pursuant to Ext.P1 before allowing

to carry out the balance works at site, to prevent alteration

of the quantity, appearance, and nature of the work carried

out by him, in any manner; and

(iv) Grant such other reliefs this Hon. Court may deem proper,

just, equitable and necessary in the peculiar facts and

circumstances of the case including the costs incurred by

the petitioner in these proceedings.”

W.A.No.1112 of 2007

:: 2 ::

3. This court, while entertaining the writ petition, had

granted an interim order dated 27.3.2007. The interim order reads as

under:

“If the petitioner appears before the 4th

respondent, tomorrow at 10 A.M., measurement shall

be taken at his presence. This order is being issued on

the basis of the submissions made by the learned

counsel for the respondents.”

4. Alleging that the respondents have wilfully and

deliberately disobeyed the orders and directions issued by this court,

the petitioner had filed Contempt Petition No.577 of 2007. This court

by its order dated 30.3.2007 has rejected the writ petition and the

contempt petition, and while doing so the learned Judge has observed as

under:

“If there is any controversy as to whether

measurements following the order dated 27.3.2007 have

not been appropriately taken, the Railways have to

sustain their decision and action on the basis of

measurements taken by them earlier, which, according to

them, have been recorded in the presence of

independent witnesses. At any rate, I am of the firm view

that any dispute between the parties cannot further deter

the work in question, firstly because the work has been

re-arranged and, secondly, because any further delay in

carrying on with the work will adversely affect the

exchequer by any intervening monsoon. That apart, the

questions raised are essentially disputed questions of

W.A.No.1112 of 2007

:: 3 ::

facts, which cannot be left to be decided in the writ

petition. I also do not find that the respondent in the

contempt case, is at least prima facie, guilty of

disobedience.”

5. Aggrieved by the aforesaid order of the learned single

Judge, the appellant is before us in this appeal.

6. As we understand, the primary relief sought for by the

petitioner in the writ petition was for a direction to the 4th respondent to

take appropriate measurement of the work done by the petitioner

pursuant to a contract awarded to him. In fact, by an interim order, this

court had granted the main relief itself to the petitioner.

7. Since, according to the petitioner, the respondents had

not complied with the interim order dated 27.3.2007, he filed a contempt

petition before this court as C.O.C.No.577 of 2007. This court, after

detailed consideration of the allegations made, has rejected the same and

thereby rejected the writ petition also.

8. As we have already stated, the main relief sought for

by the appellant/petitioner against the respondents was to direct them

to make appropriate measurement of the work carried out by the

petitioner pursuant to contract awarded to him. This court, while

entertaining the writ petition, had directed the 4th respondent to take

appropriate measurement of the work done by the petitioner. Since the

main prayer sought for by the petitioner is granted, while granting the

W.A.No.1112 of 2007

:: 4 ::

interim prayer by this court it cannot be said that the writ petitioner is

aggrieved by the orders passed by this court on 27.3.2007 and 30.3.2007.

In view of the above, writ appeal deserves to be rejected and accordingly

it is rejected. Ordered accordingly.

Sd/-

H.L. DATTU,

CHIEF JUSTICE.

Sd/-

K.T. SANKARAN,

JUDGE.

sk/DK.

//true copy//

P.S. To Judge