High Court Kerala High Court

Monson Job @ Manoj vs The Commissioner on 5 March, 2010

Kerala High Court
Monson Job @ Manoj vs The Commissioner on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14398 of 2006(L)


1. MONSON JOB @ MANOJ,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. THE PROJECT OFFICER,

3. GOVERNMENT OF INDIA,

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/03/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 14398 of 2006-L
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 5th day of March, 2010.

                                 JUDGMENT

Aggrieved by the termination of contract at the risk and cost of the

petitioner, the petitioner has filed this writ petition. The impugned order

has been produced as Ext.P16.

2. The petitioner was awarded with the contract under the scheme

framed by the Central Government, viz. Central Government Rural Roads

Connectivity Scheme in Erattupettah Block. Ext.P1 is the copy of the

agreement. The work involved is the construction of two roads. The

agreement is dated 16.5.2002 and the time stipulated for completing the

work was 24.1.2003. The site was formally handed over on 23.5.2002, but

the petitioner contends that the initial levels were reported for sanction of

the Superintending Engineer only on 7.9.2002 as evidenced by Ext.P2. By

Ext.P3, the Superintending Engineer approved the initial levels on

20.11.2002. The work was started accordingly and the various part bills

have been sanctioned to him as evidenced by Exts.P4 to P6.

3. There was an inspection by the Joint Director, NRRDA (National

Rural Roads Development Agency) and the inspection report has been

wpc 14398/2006 2

produced as Ext.P7. The inspection report showed that there was a

suggestion for changing the alignment with reduced gradient and to prepare

a revised estimate.

4. Thereafter, the Project Officer, the second respondent herein,

who is a party to Ext.P1 agreement, requested the first respondent for

sanction to complete the road as per the estimate already sanctioned and

approved. The above proposal was made stating that the land owners are

not willing to surrender more agricultural land for the construction of the

road and 80% of the works have been completed. The petitioner submits

that in the light of these developments, the work had to be stopped awaiting

further orders. The first respondent addressed the third respondent,

Ministry of Rural Development, Government of India, in the matter for

giving sanction to complete the road as per the already sanctioned estimate.

This was followed by another inspection and the same is evident from

Ext.P10 letter issued by the Director addressed to the Prof. of Engineering,

College of Engineering, Thiruvananthapuram, who was directed to conduct

the site inspection. On the basis of the inspection, Ext.P11 report was

forwarded by the second respondent to the first respondent.

5. As no further action was being taken in the matter, the petitioner,

by Ext.P12 representation addressed to the second respondent requested to

wpc 14398/2006 3

take a decision without delay to complete the work after providing a hike

in the rates also. He approached this Court by filing W.P.(C)

No.32624/2005 which was disposed of by Ext.P13 judgment dated 5.1.2006

directing the first respondent herein to take a decision in the matter in

accordance with law, after affording an opportunity of being heard to the

petitioner. Immediately, the petitioner was served with Ext.P14 notice by

the second respondent informing him that the work has not been completed

and unless it is completed within 15 days, the agreement will be cancelled.

Ext.P15 is the communication by the Commissioner of Rural Development

in answer to his representation stating that no hike in the rates is allowable.

Finally, by Ext.P16, the work was terminated at his risk and cost and further

it was proposed to recover the same by appropriate legal action.

6. The respondents have filed a counter affidavit justifying the order.

7. Heard Shri S.A. Razak, learned counsel for the petitioner and

learned Govt. Pleader.

8. Shri S.A. Razak, learned counsel for the petitioner submitted that

the view taken in Ext.P16 cannot be supported. The petitioner was

proceeding with the work in the right earnest and 80% of the work was

completed to the satisfaction of all and there was no default on his part at

all. At the time an inspection was conducted by the Central agency, viz. the

wpc 14398/2006 4

Joint Director who suggested a realignment, and thereafter he was asked to

stop the work which is evident from Ext.P8 also. It is not a case where the

petitioner, in violation of the obligations under the contract, had stopped the

work. It is only at the instance of the concerned officials, the work had to

be stopped. It is evident from the various communications that respondents

2 and 3 were also seeking for the sanction of the Central agency to continue

the work as per the sanctioned estimate without any modification, in view

of the difficulty to get surrender of required land by the land owners and

the said action was finalized only by Ext.P11 dated 8.3.2004. It is therefore

submitted that the decision to terminate the contract at his risk and cost is

clearly arbitrary. It is further pointed out that only after this Court directed

the respondents to consider the representation filed as Ext.P12 as per

Ext.P13 judgment, immediately Ext.P14 notice was issued even before the

first respondent communicated their decision as per Ext.P15. It is submitted

that the department is trying to wriggle out of their responsibilities in the

matter by merely blaming the petitioner for the delay. It is further

contended that the stand taken in the counter affidavit that there was no

direction to stop the work, is not correct and the same is belied by the

contents of Ext.P8 and other documents.

9. What is pointed out in the counter affidavit and argued by the

wpc 14398/2006 5

learned Govt. Pleader is that there was no written communication to the

petitioner to stop the work or to deviate from the programme and he was

bound to complete the work and the communication between respondents

1 and 2 and the Central agency are only routine communications and he

ought to have completed the work.

10. Herein, some of the relevant aspects have to be discussed That

the work was being earnestly performed by the petitioner is clear from

Exts.P4 to P6 part bills evidencing payment for a total amount of nearly

Rs.57 lakhs. Ext.P8 is the copy of the report forwarded by the second

respondent to the first respondent after the Joint Director of the Central

agency inspected the sites. In relation to Melukavumattom – Kalluvettam

Road, it is stated as follows:

“Work of the above road is in good progress. 80% of the

formation of the road and protection work completed. Out of 10

culverts 6 Nos have been completed. Approximately Rs.30 lakhs

have been spent for the construction of the road. Most of the

inhabitants of this road are Scheduled Tribes. Work of the above

road is stopped as per the above note. Considering these facts,

gradient given to this road may be admitted and sanction may be

given to complete the road at the earliest as per the already

sanctioned and approved estimate.”

wpc 14398/2006 6

In regard to the second road, viz. Ottayeetti – Thazhathukattupara Road, the

following are the contents of Ext.P8:

“As per the above referred inspection note, gradient between 0.90m

and 800-1020m is steep and Joint Director has directed to re align

the portion. Land owners in the chainages of road are willing to

surrender the extra land free of cost for the construction of this

road. Instructions have already been given to Assistant Engineer,

Erattupetta Block for preparing the topographical survey and

revised estimate of this road. Construction has completed 80% of

th formation of the road. The construction of the road is in good

progress and formation of the road is nearing completion.”

The above position may please be informed to Government of India and

sanction may please be obtained to complete the work as suggested above.”

11. Therefore, the following important aspects are clear from

Ext.P8. It is based on the letter of the Joint Director, NRRDA and the

inspection report. It is clear that in respect of these two roads, the Joint

Director had directed to realign the work. Ext.P7 is the inspection report

by the Central agency which will reveal that he had found that the gradient

is too steep and therefore the topographical survey has to be conducted by

the Project Implementing Unit to facilitate the realignment. Preparation of

revised estimate has also been suggested. Therefore, the entire thing was

dependent upon the preparation of revised estimate after fixing the

wpc 14398/2006 7

realignment in respect of both the roads which is evident from a combined

reading of Exts.P7 and P8. That is why in Ext.P8 it is specifically requested

that approval may be granted for the estimate prepared, as difficulties

arose with regard to the surrender of land by the land owners for

construction of the roads as proposed by the Central agency. What is

suggested in Ext.P8 is to obtain a sanction from the Central agency itself for

completing the work in respect of these two roads as per the approved

estimate. It is clear from Ext.P8 itself that the work has been stopped as per

the note issued by the Central agency. It cannot therefore be said that

stopping of the work is a unilateral act on the part of the petitioner. True

that written communications have not been served on the petitioner to stop

the work, but in the light of the inspection report of the Central agency it is

clear that the work had to be stopped as the realignment had to be

undertaken, if sanctioned. This is further reinforced by the letter

Ext.P9 from the first respondent to the Ministry of Rural Development,

Government of India, viz. the third respondent herein. This is dated

10.12.2003. In respect of both these works, after referring to the inspection

reports, sanction has been sought to complete the roads at the earliest, as

already sanctioned and as per the approved estimate. Therefore, it is

ununderstandable as to how respondents 1 and 2 could have turned round

wpc 14398/2006 8

later to put the entire blame on the petitioner for stopping the work.

12. It is evident from Exts.P10 and P11 that the Central Agency

wanted to conduct another inspection and deputed Dr. K.P. Isaac, Professor

in Civil Engineering, College of Engineering, Thiruvananthapuram to

inspect the site and to furnish a detailed report regarding the existing

conditions and guidance given by him in this regard. That the work has

already been delayed, is clearly stated in Ext.P10 itself and actually the

Central agency wanted to depute him so as to complete the execution of

the work after assessing the various local conditions. Again, the second

respondent after the visit by the said Professor, addressed the first

respondent by Ext.P1 stating that even after meetings of the land owners

and the Panchayath members were called several times, the land owners are

not willing to surrender land for additional length as suggested. It is

evident from Ext.P11 that the State Technical Authority for PMGSY,

during the visit, directed to demarcate additional length for easing the

gradient. Evidently, therefore, the same was under contemplation and

therefore the petitioner could not have completed the work as per the

original alignments.

13. These facts were pointed by the petitioner in Ext.P12 wherein he

has stated that because of the delay there had been hike in the cost of diesel,

wpc 14398/2006 9

steel, cement, sand, rubble and metal.

14. Therefore, the stand taken in Exts.P14 and P15 by the respondents

herein that there was no hurdle from any corner to complete the work in the

stipulated time, cannot be accepted at its face value. This is clearly a

distorted attempt to pass the buck to the petitioner for the delay occurred

which was not because of any inaction on his part and 80% of the work was

already over also. In fact, a reading of Ext.P16 shows that the notices have

been issued to him only from 31.10.2005 onwards which is even after

receipt of Ext.P12 request made by the petitioner. They were issued long

period after Exts.P10 and P11 were addressed to the respective parties.

This also justifies the conclusion that the work was stopped after the

period of inspection by the Joint Director, NRRDA and as sanction was

sought for by the first respondent from the Central Government to complete

the work as per the original estimate. In fact, the Ministry agreed to

proceed with the work only by Ext.R2(a) letter. Para 2 of Ext.R2(a)

evidences the decision of the Ministry in the following words:

“……this Ministry hereby agrees to allow the Executing Agency to

complete the road with gradients marginally more than the

exceptional gradient on limited stretches with necessary

cautionary boards indicating the steep gradient. However, the

State Government may ensure that such instances of providing

wpc 14398/2006 10

steep gradients beyond the permissible values should not get

repeated and the State Executing Agency has to prepare a

comprehensive DPR and make sure that all geometric parameters

are as per Rural Roads Manual for any project submitted for

consideration in future.”

Finally, it is requested that “further necessary action to complete the road

work may please be taken accordingly.”

15. These are documents in support of the plea of the petitioner that

he cannot be blamed at all for the stoppage of work and there was actually a

proposal for realignment and to revise the estimate. What is attempted in

the counter affidavit is to show that no written communications were issued

to the petitioner to stop the work or deviate from the programme. The

evidence, as above, shows the other way, especially Ext.P8 which records

that the work remained stopped already, in view of the intervening

developments.

16. In that view of the matter, the termination of the work at the risk

and cost of the petitioner is clearly arbitrary and is without any application

of mind and also without considering the relevant aspects. Any

administrative decision in such circumstances cannot survive.

17. The termination of the work at the risk and cost of the petitioner,

wpc 14398/2006 11

cannot therefore be upheld and the petitioner cannot be saddled with any

liability for the loss and damages as indicated in Ext.P16. Hence, Ext.P16 is

quashed. The learned counsel for the petitioner had submitted that various

amounts towards bank guarantee, performance guarantee, redemption

amount, security and balance payment are due to the petitoner. There will

be a direction to the respondents to release the various amounts due to the

petitioner towards bank guarantee, performance guarantee, redemption

amount, security and the balance payment, if any, for the work already

done. The same will be quantified and disbursed within a period of three

months from the date of receipt of a copy of this judgment.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/