High Court Kerala High Court

Kuttikrishnan vs Executive Officer on 8 September, 2010

Kerala High Court
Kuttikrishnan vs Executive Officer on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 205 of 1999(A)



1. KUTTIKRISHNAN
                      ...  Petitioner

                        Vs

1. EXECUTIVE OFFICER,KUTHANUR PANCHAYAT
                       ...       Respondent

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.RAJESH SIVARAMANKUTTY

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/09/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                        A.S.NO.205 OF 1999
                  .............................................
          Dated this the 8th day of September, 2010.

                         J U D G M E N T

This is an appeal preferred against the judgment and

decree in O.S.No.186/1994 of the Subordinate Judge’s

Court, Palakkad. The suit is one for realisation of money. It

is the case of the plaintiff that the panchayat has entrusted

him with two works; one relating to digging of well and

the other in relation to repairs and other things of a road.

According to the plaintiff, the estimated expenditure for the

well was Rs.15,000/= out of which Rs.10,500/= had been paid

and the balance amount of Rs.4,500/= is due. So far as the

other work is concerned, it is stated that the work involved

an expenditure of Rs.21,800/= and supervisory charge for

20 days at the rate of Rs.100/= totalling Rs.23,800/= out of

which Rs.5,000/= had been paid and therefore the balance

amount of Rs.18,800/= is due under the second contract.

Claiming interest at the rate of 18%, a total claim is made

for Rs.29,880/=.

2. As against this, the defendants would contend that

work was done under the untied scheme and as per the

: 2 :
A.S.NO.205 OF 1999

provisions of the said scheme, the work has to be done

directly by the panchayat and there was no provision for

entrusting the work with any contractor and accordingly,

they had done the work. It is their contention that they had

purchased materials from the plaintiff and had also paid

some amount for labour charges for the workers supplied

and that the work was completely done under the direct

control and supervision of the panchayat and therefore, the

plaintiff is not entitled to any relief.

3. In the trial court, PWs 1 and 2 and DW1 were

examined and Exts.A1 to A11 and B1 to B22 were marked.

Unfortunately, the document produced in the case had been

destroyed under rules presumably for the reason that no

notice regarding filing of appeal intimated to the court.

Therefore whatever available documents were supplied plus

certified copy of the deposition given to me by the learned

counsel for the appellant plus detailed narration of facts in

the judgment of the trial court , I am proceeding to dispose

of the appeal.

4. The learned counsel for the appellant would

: 3 :
A.S.NO.205 OF 1999

contend that evidence of PW1 and PW2 would establish the

fact of the plaintiff’s case and DW1 also to a certain extent

had admitted the same. On the contra, the learned

counsel for the respondents would contend that materials

furnished would only indicate that the panchayat has done

the work. Now, so far as the work is concerned, admittedly

an amount of Rs.5,000+5,500+3,000 had been handed over to

the plaintiff. They are evidenced by receipts which are

marked as Exts.B1, B2 and the contingent bill Ext.B6. Ext.B1

describes that the plaintiff has received Rs.5,500/= as the

cost of materials such as latrite stone and sand supplied.

Though the plaintiff would attempt to raise a contention

that he had signed only in blank signed revenue stamp paper,

the trial court did not believe it obviously for the reason

that handwriting in Ext.B1 is that of plaintiff which goes a

long way to prove that Ext.B1 is a document signed by him.

Ext.B2 is a receipt thereby he had received Rs.3,000/= by way

of cheque. It has also come out that he had also been paid

amount for the supply of labourers for the maintenance of

road i.e. Rs.2,000/=. The file which is produced by the

: 4 :
A.S.NO.205 OF 1999

panchayat and marked would reveal that the authorities had

sanctioned bill in the name of executive officer for incurring

expenditure which would indicate that the panchayat had

direct control over the work. The panchayat by virtue of

Ext.B1, contingent bill passed in favour of the plaintiff and

it was on the basis of the same Exts.B3 and B4 receipts were

issued by the plaintiff. Exts.B12 and B13 would reveal that

panchayat had directly paid Rs.5,000/= and Rs.3,000/=

respectively and Ext.B14 application would reveal that one

contractor-Thomas Mathew had made a request for payment

of Rs.5,000/= for the supply of materials and this had been

given which is evidenced by Ext.B15 receipt. So the

document produced by the panchayat would only show that

some amount has been handed over to the plaintiff as the

price of materials supplied by him that is latrite stone and

sand etc and wages for the labourers supplied. The other

connected document would reveal that panchayat by itself

had done the work and had expended amount for completion

of the work of well as well as road. If there had been a direct

entrustment as contended by the plaintiff for the contract

: 5 :
A.S.NO.205 OF 1999

work, then there should have been only one document

evidencing final settlement of the account. But it is not there

in this case. The plaintiff is also conscious of the fact that

work under the untied scheme has to be done by the

panchayat directly without the intervention of contractors

and at the most they can only seek the help of PWD

engineer for the completion of work. The learned counsel for

the appellant would contend that a member of the

panchayat namely Kesavan who was a member of the

opposition at that time had supported the case of the

plaintiff. It is seen from the records produced as discussed

by the court below that he had participated in the meeting

and it is further revealed that he cannot act against the

mandate of the procedure laid down by the superiors

regarding construction of the work. It is alleged that he had

joined with Kuttykrishnan to create trouble for the panchayat.

The evidence of PW1 also would reveal that he had

undertaken the work knowing fully well that there cannot

be a contract. So as projected by the panchayat at the most

what would have happened is, it should have taken the

: 6 :
A.S.NO.205 OF 1999

materials or some help from him and doing the work

under their direct supervision and in that process, had paid

amount to the plaintiff as well for supply of the materials.

The file would reveal that they had purchased materials

from another contractor namely Thomas Mathew and had

also paid amount to him. So these are documents which

convincingly establish that it was not a single contract

entrusted to the plaintiff for construction and completion of

the work. The trial judge had considered all these

materials and had arrived at a decision that plaintiff is not

entitled to the relief prayed for. I do not find any ground to

interfere with the said decision.

Therefore the appeal is dismissed but without costs.

M.N. KRISHNAN, JUDGE.

cl

: 7 :
A.S.NO.205 OF 1999

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.205 OF 1999
………………………………………
8th day of September, 2010.

J U D G M E N T