High Court Kerala High Court

M/S.Sivasakthi Engineering & … vs The Kerala State Electricity … on 20 October, 2010

Kerala High Court
M/S.Sivasakthi Engineering & … vs The Kerala State Electricity … on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1760 of 2010()



1. M/S.SIVASAKTHI ENGINEERING & FABRICATORS
                      ...  Petitioner

                        Vs

1. THE KERALA STATE ELECTRICITY BOARD & ORS
                       ...       Respondent

                For Petitioner  :SRI.P.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/10/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                  ------------------------------------------
                      W.A. No.1760 of 2010
                  ------------------------------------------
              Dated this the 20th day of October, 2010

                             JUDGMENT

J.Chelameswar, C.J.

Aggrieved by judgment dated 7th June, 2010 in W.P.(C)

No.4377 of 2010, the unsuccessful writ petitioner therein preferred

the present writ appeal.

2. The appellant entered into an agreement with the first

respondent whereby the appellant agreed to supply certain materials

to the respondents. It appears from the records that a substantial

portion of the materials agreed to be supplied has already been

supplied to the respondents. It also appears from the records that

under the terms of the contract the respondents are making payments

periodically for the materials received by them. It is also an

admitted fact that the appellant received some payment for the

materials already supplied to the respondents. At that stage, the

W.A.No.1760 of 2010.

– 2 –

respondents believed that there was an excess payment made to the

appellant herein for the materials which were already supplied.

Such a conclusion, it appears, was drawn by the respondents on the

ground that the transportation charges required to be paid by the

respondents were wrongly calculated and paid in excess to the

appellant. Therefore, the respondents demanded the appellant to

repay certain amount which was allegedly paid in excess of the

amount due to the appellant.

3. Aggrieved by such a demand, the appellant herein had

earlier approached this Court by way of O.P.No.11794 of 1999. The

said original petition was allowed by judgment dated 24th

November, 2004 in substance holding that the claim of the

respondents that there was an excess payment made to the appellant

herein was a conclusion reached without affording any opportunity

to the appellant and therefore is violative of the principles of natural

justice. By the abovementioned judgment, the learned Judge of

this Court also recorded that the respondents are at liberty to review

W.A.No.1760 of 2010.

– 3 –

the entire matter afresh after giving an appropriate opportunity to the

appellant.

4. Pursuant to the said judgment, the respondents

reviewed the matter and once again came to the conclusion that

there was an excess payment made to the appellant and issued the

demand under Exts.P28 and P29 which are the impugned orders in

the present writ petition.

5. Though the writ petition was admitted, by the

judgment under appeal, the learned Judge of this Court closed the

writ petition on the ground that the question such as the one raised

in the writ petition requires evidence to be recorded. In other words,

it is a question of fact and therefore opined that such an exercise

could be more conveniently undertaken in a properly constituted

civil suit, but not in a proceeding under Article 226 of the

Constitution of India. The learned Judge also stayed the recovery

pursuant to the orders impugned in the writ petition for a period of

three months in order to enable the appellant to avail the remedy of

W.A.No.1760 of 2010.

– 4 –

civil suit.

6. Sri.K.Jayakumar, the learned senior counsel appearing

for the appellant, argued that in view of the fact that the writ

petition was already admitted and in view of the fact that no counter

affidavit was filed even by the date of the judgment under appeal,

the learned Judge should have drawn a presumption that the facts

stated in the writ petition are not disputed as there was no rebuttal

on the part of the respondents by way of any counter affidavit. The

learned counsel also submitted that in the said circumstances the

conclusion of the learned Judge that adjudication of the questions

involved in the writ petition requires recording of evidence is not

justified and consequentially the learned Judge was not justified in

closing the writ petition on the said ground.

7. We regret our inability to accept the submission of the

learned senior counsel for the appellant. There is no rule of law

which stipulates that the non-submission of a counter affidavit

rebutting the allegations made in the writ petition should necessarily

W.A.No.1760 of 2010.

– 5 –

lead to an irresistible conclusion in all cases that the averments made

in the writ petition and the facts constituting to the averments are

not disputed. There is a rule of evidence which requires this Court

to draw an inference in an appropriate case that the facts stated and

the averments made in the writ petition are to be accepted as true in

the absence of any specific denial by the opposite party. However,

in our opinion, such a rule is not a rule of universal application. It

is a rule to be applied with circumspection depending upon the facts

and circumstances surrounding the dispute in each and every case.

Therefore, in our opinion, the judgment under appeal does not

warrant any interference. The writ appeal is dismissed at the

admission stage.

8. The learned senior counsel appearing for the appellant

however prayed that in view of this order, this Court may consider

the extension of the time for recovery of the impugned demands by

some more reasonable period to enable the appellant to approach the

appropriate civil court. In the circumstances, we deem it appropriate

W.A.No.1760 of 2010.

– 6 –

to direct the respondents not to enforce the impugned demands for a

period of another six weeks from today.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns