High Court Kerala High Court

Pareed Kunju vs Kalamassery Municipality on 13 December, 2010

Kerala High Court
Pareed Kunju vs Kalamassery Municipality on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33149 of 2010(P)


1. PAREED KUNJU
                      ...  Petitioner

                        Vs



1. KALAMASSERY MUNICIPALITY,
                       ...       Respondent

2. THE MUNICIPAL ENGINEER,

3. KALAMASSERY MUNICIPAL COUNCIL,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :SRI.M.K.ABOOBACKER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/12/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                         ---------------------------
                     W.P.(C) No. 33149 OF 2010
                          --------------------------
           Dated this the 13thday of December, 2010

                           J U D G M E N T

The petitioner is a contractor. The respondents awarded to

him the work of construction of the kitchen block for H.M.T.

Educational Society School at Kalamassery. After the work was

executed, the petitioner submitted his final bill as per which he

claimed the sum of Rs.4,15,000/-. However, the work was not

check measured and the bill amount paid. The petitioner thereupon

sent Ext.P6 letter to the second respondent followed by Ext.P8 letter

to the Secretary of the Kalamassery Municipality and the Municipal

Engineer. He thereafter sent Ext.P9 letter to the Chairperson of the

Kalamassery Municipality seeking expeditious payment. Later, he

filed W.P.(C) No.1672 of 2010 in this Court seeking a direction to

the respondents to consider the request made by him in Exts.P6 to

P9 representations. By Ext.P10 judgment delivered on 19.1.2010, a

learned single Judge of this Court directed the Secretary of

Kalamassery Municipality to consider the petitioner’s request and

take a decision thereon within four weeks from the date of

production of a copy of the judgment. Pursuant to the said direction,

Ext.P12 memo was issued by the Secretary of the Kalamassery

WPC No.33149/2010 2

Municipality on 5.3.2010 informing the petitioner that though the

H.M.T. Educational Society School is an aided school, the

management of the school has not been handed over to the

Municipality and therefore the beneficiary of the work done by the

petitioner namely the H.M.T. Educational Society School should pay

for the work done by the petitioner. Reliance was placed on section

70 of the Contract Act to justify the said stand. Upon receipt of

Ext.P12 memo, the petitioner submitted Ext.P13 appeal before the

Municipal council requesting that the payment may be effected for

the work done by him. This writ petition is filed challenging Ext.P12

and seeking a direction to the respondents to check measure the

work executed by the petitioner and to release payment together with

interest at the treasury rate with effect from 18.9.2009 the date on

which the execution of the work was completed.

2. The first respondent has filed a counter affidavit reiterating

the stand taken in Ext.P12. It is contended that the H.M.T.

Educational Society School is owned and manged by H.M.T.

Educational Society, which is receiving aid from the Government and

that the school has not so far been transferred to the Kalamassery

Municipality and therefore, the Municipality is not bound to pay for

WPC No.33149/2010 3

the work done by the petitioner. It is also contended that the

H.M.T. School management is the beneficiary of the work and has

enjoyed the benefit of the work done by the petitioner. Relying on

section 70 of the Indian Contract Act, the first respondent contend

that the beneficiary being the HMT School management, they are

bound to make payment for the work done by the petitioner.

3. It is evident from the pleadings and the materials on record

that the execution of work in question was tendered by the

Kalamassery Municipality after the administrative sanction of the

Government was obtained for execution of the work. If the school did

not belong to the Kalamassery Municipality, it ought not have invited

tenders for execution of the work. The work was awarded to the

petitioner, whose tender was found to be the lowest. It was also

completed within the stipulated time. Apart from the contention that

the school belongs to the H.M.T. Educational Society, the

respondents have not given any other reason for withholding

payment. They have no case that the work was not properly

executed by the petitioner or was belatedly executed. They have

also no case that the workmanship is shoddy or that the work was

executed without administrative sanction. In such circumstances, I

WPC No.33149/2010 4

am of the opinion that the respondents are not justified in withholding

payment for the work done by the petitioner. If as stated by the

respondents, the school belongs to HMT Educational Society, it will

be open to the Kalamassery Municipality to make good the loss if any

sustained by them, after effecting payments to the petitioner, by

realising the same from the H.M.T. Educational Society. The

petitioner who had undertaken the work cannot in my opinion be

visited with the consequences of the mistake, if any, committed by

the respondents.

I accordingly dispose of the writ petition with a direction to the

respondents to check measure the work executed by the petitioner

pursuant to the Ext.P1 agreement and release payment for the work

done by him expeditiously and in any event within three months from

the date on which the petitioner produces a certified copy of this

judgment before the Secretary of Kalamassery Municipality, failing

which the petitioner will be entitled to simple interest at the rate of 6%

per annum on the bill amount from this day onwards.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.33149/2010 5

WPC No.33149/2010 6