High Court Kerala High Court

K.K.Sunil Kumar vs State Of Kerala on 29 January, 2008

Kerala High Court
K.K.Sunil Kumar vs State Of Kerala on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 194 of 2008()


1. K.K.SUNIL KUMAR,
                      ...  Petitioner

                        Vs



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

2. CHIEF ENGINEER,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/01/2008

 O R D E R
                      H.L.DATTU, C.J. & K.M.JOSEPH, J.
                           ------------------------------------------
                                W.A.No.194 of 2008
                           ------------------------------------------
                      Dated, this the 29th day of January, 2008

                                   JUDGMENT

H.L.Dattu, C.J.

Petitioner is a contractor and he has undertaken and executed the

construction of compound wall, gate, culvert and drain for New High Court

Complex at Ernakulam. He had claimed revision of rates by 75% due to delay

in handing over the work site.

2. The matter was considered by the Arbitration Committee and the

Government has granted 35% enhancement.

3. Petitioner has submitted Ext.P7 to the State Government to review

the decision and claimed a revision of 75%. However, the second respondent

has recommended an enhanced rate of 45% for the works executed by the

petitioner/contractor. The request so made by the petitioner was rejected by

the first respondent on the ground that the matter has already been examined

and has allowed 35% enhancement and therefore, there is no ground to

review the decision of the Arbitration Committee.

4. Aggrieved by the said order, petitioner was before this Court in W.P.

(C) No.28855 of 2007.

5. The learned Single judge, being of the opinion that the dispute is in

the nature of a civil dispute between the parties, and further the matter is

contractual in nature, has directed the petitioner to file a civil suit, if he so

desires, for enhancement of the rates.

6. These are contractual matters and on a request made by the

appellant, the State Government has enhanced the rates by 35%. If the

W.A.No.194 of 2009
2

appellant is of the opinion that he is entitled for 75% of the enhanced rate, he

has to approach either the Arbitrator if it is provided in the agreement, or to

approach the civil court. Keeping this aspect of the matter in view, in our

opinion, the learned Single Judge has rightly rejected the writ petition, but has

reserved liberty to the appellant to approach the civil court. We do not see

any infirmity in the orders passed by the learned Single Judge.

7. Therefore the writ appeal requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns