High Court Kerala High Court

Sreekrishna Kumar vs The Muthukulam Grama Panchayat on 20 January, 2009

Kerala High Court
Sreekrishna Kumar vs The Muthukulam Grama Panchayat on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19221 of 2007(L)


1. SREEKRISHNA KUMAR,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE MUTHUKULAM GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SECRETARY,MUTHUKULAM

3. H.MOHAMMED KUNJU,'SHIYAS MANZIL'

4. RAMDAS P.R.,'PRATHYUSHA'

5. THE SECRETARY,SERVICE CO-OPERATIVE

6. THE TAHSILDAR,KARTHIKAPPALLY.

7. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :SRI.V.MADHUSUDHANAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/01/2009

 O R D E R
                       HARUN-UL-RASHID,J.
                 ---------------------------
                   W.P.(C).NO.19221 OF 2007
                 ----------------------------
                 DATED THIS THE 20TH DAY OF JANUARY, 2009

                              JUDGMENT

Petitioner is the Convener of the project sponsored by

the lst respondent-Panchayat. Construction of a shopping complex

is the project. Petitioner is a Peon working in the 5th respondent-

Co-operative Society. The project is under the People’s Planning

Programme and therefore the petitioner and the 3rd respondent

were selected as Convener and Chairman of the beneficiary

committee. It is submitted by the petitioner that due to the

inordinate delay on the part of the Panchayat from getting sanction

from the Assistant Executive Engineer and also due to the

mismanagement of the 4th respondent-Contractor, the work could

not be completed. Therefore, the petitioner issued Ext.P2 notice

stating the reasons for inability to complete the work.

Subsequently, the Local Fund Audit Department conducted an

audit and reported that the petitioner is liable to pay Rs.1 lakh

-2-
W.P.(C).No.19221/2007

towards the loss caused to the Government. Ext.P3 is the

surcharge certificate. Pursuant to Ext.P3, Ext.P4 demand notice

was issued, followed by Ext.P5 prohibitory order issued by the

6th respondent directing the 5th respondent to recover Rs.1,500/-

each per month from the petitioner’s salary from May, 2007

onwards.

2. The prayer made in this writ petition is to quash

Exts.P3, P4 and P5 and to direct the 2nd respondent to re-consider

the matter, after giving an opportunity of being heard to the

petitioner. Petitioner also submitted that he was not given any

opportunity to represent his case before issuing Ext.P3 surcharge

certificate.

3. The order issuing Ext.P3 surcharge certificate is an

appealable order. The appeal lies to the District Court. But in

view of the fact that Exts.P3, P4 and P5 are challenged before

this Court, the petitioner could not file an appeal in time. Since

the petitioner has got a statutory remedy by way of appeal, I

-3-
W.P.(C).No.19221/2007

direct him to file an appeal before the District Court within three

weeks from today. The delay in filing the appeal was occasioned

due to the fact that the petitioner has prosecuted this writ petition.

Therefore, the District Court is directed to condone the delay,

register the appeal to file and consider and pass orders on

merits within a period of six months from today. Recovery

proceedings pursuant to Exts.P3, P4 and P5 shall be kept in

abeyance, till the disposal of the appeal.

Writ Petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

kcv.

The word “appeal” wherever it occurs in paragraph 3 of the judgment dated
20/01/2009 in WP(C) No.19221/2007 is corrected as “application”as per order
dated 24/02/2009 in I.A No. 2342/2009.

Registrar(Judicial)