High Court Kerala High Court

Shahul Hameed vs The District Collector on 24 July, 2009

Kerala High Court
Shahul Hameed vs The District Collector on 24 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31846 of 2006(N)


1. SHAHUL HAMEED, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KANNUR.
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. DIVISIONAL FORST OFFICER,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :24/07/2009

 O R D E R
                    V.K.MOHANAN, J.
          ----------------------------------------
               WPC . No.31846 OF 2006
          ----------------------------------------
           Dated, the 24th day of July, 2009

                       JUDGMENT

The petitioner, who participated in the auction

conducted on 18.11.2004 connected with sale of timber

(under section 64 of the Sale of Goods Act), approached

this Court praying inter alia to call for the records

leading to Ext.P10 and quash the same by issuing a writ

of certiorari. It is also prayed to issue a writ of

mandamus directing the Ist respondent to release the

timber purchased by the petitioner in the auction held

on 18.11.2004 which was confirmed as per Ext.P2.

2. The specific case of the petitioner is that

pursuant to Ext.P1 auction notice dated 8.10.2004, he

had participated in the auction. Though in Ext.P1, the

first date fixed for the auction was on 21.10.2004, the

same was adjourned as nobody was prepared to offer

the upset price fixed as per the notification. Thus re-

auction was conducted on 18.11.2004 and the

WPC 31846/06
-:2:-

petitioner offered a sum of Rs.4,83,000/- as the

maximum price of the timber and the same was accepted

and, accordingly, the petitioner remitted the amount on

19.11.2004 as per the terms contained in Ext.P1 notice.

Subsequent to that, the first respondent issued Ext.P2

order dated 4.12.2004 by which the sale was confirmed.

As the sale was confirmed, the petitioner approached the

3rd respondent seeking transit pass for transporting the

soft wood, and thus, Ext.P3 permit dated 16.12.2004

was issued, on the basis of which, he had removed the

soft wood. Thereafter, the petitioner preferred Ext.P4

application dated 17.2.2005 for the transit pass for

removing the Rose wood. The Village Officer, Kannavam,

as per Ext.P5 report dated 18.2.2005, recommended that

the pass can be issued as sought for. But the 3rd

respondent D.F.O. was reluctant in issuing the requisite

transit pass on the ground that the timber was

undervalued and, according to him, the timber auctioned

would fetch the value more than Rs.10 lakhs. As there

WPC 31846/06
-:3:-

was no favourable action from the 3rd respondent, the

petitioner preferred Ext.P6 petition dated 3.3.2005 before

the District Collector, Kannur-first respondent herein.

However, the Ist respondent issued Ext.P7 order stating

that the matter has been referred to the Government and

the auction sale in the name of the petitioner was

ordered to be kept in abeyance until further orders.

Aggrieved by Ext.P7 order, the petitioner approached the

this Court by filing WPC No. 20275/2005 which

culminated in Ext.P9 judgment dated 16.2.2006 by which

this court directed the District collector to pass final

orders in the matter after affording an opportunity of being

heard to the petitioner and taking into account his

contentions, and also directed to pass order within one

month from the date of production of a copy of that

judgment. It appears that in the light of Ext.P9 judgment,

the District Collector passed Ext.P10 order which is now

challenged by the petitioner in this writ petition.

3. Controverting the contentions raised by the

WPC 31846/06
-:4:-

petitioner, 3rd respondent has filed a counter affidavit. In

the counter affidavit, there is no dispute regarding the

facts asserted by the petitioner up to the stage of issuing

Ext.P3 transit pass and Ext.P5 report of the Village Officer.

According to the respondents, District Collector issued

the confirmation order under the belief that value of the

timber was correct. It is also stated that against auction

sale of trees, the Secretary, Adivasi Kshema Samithi,

Kuthuparamba Area Committee filed a petition before the

Revenue Divisional Officer, Thalassery, and the DFO

Kannur, conducted a suo motu valuation and filed a

report on 28.2.2005 informing that the value of Rose

wood trees alone would fetch more than Rs.10 lakhs.

According to the counter affidavit, upon the above

report, the District Collector passed Ext.P7 order. It is

also stated in the counter affidavit that the Ist

respondent Collector was satisfied that the value of the

timber was much higher than the amount remitted

and, therefore, Ext.P10 order was issued. According to the

WPC 31846/06
-:5:-

respondents, if the rosewood is released in favour of the

petitioner, in the light of Ext.P2 and other auction

proceedings, the Government has to sustain huge loss and

in order to save the interest of the Government, Ext.P10

was issued. It is also stated that the writ petition is not

maintainable. It is also pointed out that consequent to

Ext.P1 order, the RDO, Thalassery issued orders to

refund to the petitioner 60.7% of the bid amount with

taxes plus the proportionate cutting cost of the trees as

valued by the RDO Thalassery. Exts.R3(a) and R3(b) are

the orders thus issued by the RDO. According to the

respondents, in view of Clauses 11, 12 and 13 of Ext.P1,

the respondents have authority to cancel the bid,

especially, when the action of the respondents is to save

the interest of the State.

4. I have heard the learned counsel for the petitioner

as well as Sri P.M.Poulose, the Special Government

Pleader (Forests) and also perused the materials on record.

5. From the facts which are beyond dispute, it

WPC 31846/06
-:6:-

appears that the petitioner participated in the auction

which conducted on the basis of Ext.P1 auction notice

wherein, a list of the trees to be auctioned and the

terms and conditions regarding the auction and the

value to be remitted are given. It is also a fact that on the

first auction date fixed as per Ext.P1 notice, there was

no bidder to offer the upset price as notified in Ext.P1. It

was under the above circumstances, auction date was re-

scheduled as to 18.11.2004. The petitioner being the

highest bidder, the sale proceedings was finalised in

favour of him and he had made the payment of

Rs.4,83,000/- on 19.11.2004, in fully compliance with the

terms of the conditions contained in Ext.P1. As the

petitioner performed his part of the agreement of

contract, the first respondent Collector by issuing Ext.P2

order dated 4.12.2004, confirmed the auction sale. In

pursuance of the confirmation of sale, the petitioner has

also removed the soft wood and the above fact is also

not under dispute. Exts.R3(a) and R3(b) documents

WPC 31846/06
-:7:-

produced by the respondents are disputed by the

petitioner. Though the petitioner preferred Ext.P4

application on 17.2.2005 for transit pass for transporting

the rose wood, though the auction was on 18.11.2004

and the same was confirmed on 4.12.2004, in the

meanwhile, there was no objection from any corner.

6. In this juncture, it is also relevant to consider

Ext.P2 confirmation order. In Ext.P2 order, it is specifically

stated about the report of the RDO, which says that, there

is no possibility to get more amount even if the auction is

postponed or cancelled. So, at the time of the issuance of

Ext.P2 order, the Ist respondent, who is the competent

authority, came into a definite conclusion that there is no

scope for cancellation or postponement of the auction.

It was under the above circumstances, the sale was

confirmed in favour of the petitioner. The above

observation and finding of the Ist respondent is after

consideration of Clauses 13 and 5 of Ext.P1.

7. The learned Special Government Pleader

WPC 31846/06
-:8:-

emphatically submitted that in view of clause 13 and 5 of

Ext.P1, the Government/Department is fully justified in

issuing Ext.P10 order because the amount fixed in Ext.P1

as upset price and the amount tendered by the petitioner

are comparatively very low from the actual price which

would have been fetched for the timber in auction.

8. On a close perusal of Ext.P1 notice and the terms

and conditions contained therein, I am of the view that the

Government or the Departmental authorities or the

District Collector has got ample power either to postpone

or cancel the auction for any reason, including the

reasons that mentioned in Clause 13. But those clauses

applicable and the powers vested with the respondents

as per those Clauses, can be exercised only before

confirmation of the sale. If any defect or illegality with

respect to the auction or any incidental proceedings

connected therewith, if brought to the notice of the

concerned authorities, certainly the auction can be set

aside or postponed. But that should be done before the

WPC 31846/06
-:9:-

confirmation.

9. It is in this context, the points raised by the

learned counsel for the petitioner under section 64 of the

Sale of Goods Act 1930 assumes importance. Section 64

of the Sale of Goods Act, 1930 declared that sale in an

auction sale is complete, when the auctioneer announces

its completion by the fall of hammer or any other

customary manner. In this case, as evidenced by Ext.P2,

the sale is complete and by the removal of soft wood, the

contract itself is materialised except the removal of rose

wood. If that be so, such legal impediments cannot be

circumvent by the issuance of Ext.P10 order under the

guise of exercising the power contained clause 13 of

Ext.P1 contract.

10. If the contention of the learned Government

Pleader is accepted that even after confirmation, the

powers vested under the above clauses can be exercised,

there will not be any finality for the contract of sale. In

this juncture, it is also relevant to note that Ext.P1 notice

WPC 31846/06
-:10:-

was issued after assessment of the value of the timber to

be auctioned and it is also a fact that at the first date of

auction, nobody came forward to bid the timber on the

basis of the upset price fixed in Ext.P1 notice. If that be

so, the reason given in Ext.P10 cannot be taken as a

ground so as to invoke Clause 13 of Ext.P1, especially,

when the RDO, a competent authority, reported that there

is no scope for getting higher price for the timber. It is

also relevant to note that pursuant to the finalisation of

the auction sale in favour of the petitioner and after

confirmation of the auction by Ext.P2, the petitioner has

also removed the soft wood and thus the latter part of

the contract has already been worked out to a certain

extent which is sufficient to hold that performance of the

contract is materialised. In such a situation, at a belated

stage, the respondents cannot cancel the auction held on

18.11.2004, that too, after Ext.P2 confirmation. Therefore

Ext.P10 is not legally sustainable.

In the result, Ext.P10 is quashed. The first

WPC 31846/06
-:11:-

respondent is directed to release the timber purchased by

the petitioner in the auction sale held on 18.11.2004 as

per Ext.P1 and the 3rd respondent is directed to issue

necessary pass to transport the timber including rose

wood. In the light of the above orders, no further order is

required in terms of prayer No.4 in this writ petition.

The Writ Petition is allowed to the above extent.

V.K.MOHANAN, JUDGE

kvm/-

WPC 31846/06
-:12:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..