High Court Kerala High Court

State Of Kerala vs P.D.Raveendran on 19 January, 2009

Kerala High Court
State Of Kerala vs P.D.Raveendran on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1870 of 2009(V)


1. STATE OF KERALA, REP. BY DISTRICT
                      ...  Petitioner
2. DIRECTOR OF LOCAL FUNDS AUDIT

                        Vs



1. P.D.RAVEENDRAN, PATHIYIL HOUSE
                       ...       Respondent

2. SECRETARY,KARUNAPURAM GRAMA PACHAYATH.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :19/01/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.1870 of 2009 V
            --------------------------

                     JUDGMENT

Heard the learned Government Pleader

Sri.Mohammed Fazil.

2. This writ petition is filed assailing

Exhibit P7 judgment of the District Judge,

Thodupuzha in O.P.(Local Fund) No.16/07. By Exhibit

P7 judgment, the court below allowed the

application filed by the first respondent under

Section 20(13) of the Kerala Local Fund Audit Act

to set aside the Surcharge Certificate Nos.LF

11295/Spl.cell (Sc 2) 2005 dated 7.11.2006 and LF

11295/Spl.cell (Sc 2) 2005 dated 7.11.2006 for the

reason that the claims made therein are hopelessly

barred by limitation in view of the proviso to sub

section (9) to Section 215 of the Kerala Panchayat

Raj Act, which mandates that no surcharge shall be

made after a period of four years from the date on

which the expenditure in question was incurred.

WPC 1870/09 2

3. Learned Government Pleader has no dispute

that the claim has been made after a period of four

years from the date the expenditure in question was

incurred. But, his contention is that by reason of

Section 22 of the Kerala Local Fund Audit Act,

1994, any provision contained in any other law for

the time being in force relating to the audit of

accounts of a local authority or a local fund

included in the schedule is repugnant to the

provisions of the Kerala Local Fund Audit Act, the

latter shall prevail and the former to be avoided

to the extent of such repugnancy. All the same,

Government Pleader submits that under the Kerala

Local Fund Audit Act no period is prescribed for

advancing a claim for surcharge and therefore, the

provisions of the proviso to sub section (9) to

Section 215 of the Kerala Panchayat Raj Act is

inconsistent with the provisions of the Kerala

Local Fund Audit Act, 1994 and hence, there won’t

be any limitation.

WPC 1870/09 3

4. The argument advanced is unsound. When no

provision is made in the Kerala Local Fund Audit

Act, there is no question of any other provision in

that behalf in any other statute being repugnant.

The submission that there is no provision made in

the Kerala Local Fund Audit Act limiting the time

does not enable the claim being advanced at any

time. The omission to provide any time limit in

the Kerala Local Fund Audit Act means that the

provision contained in the proviso to Section 215

of the Kerala Panchayat Raj Act is not inconsistent

with the provisions of the Kerala Local Fund Audit

Act. There is no merit in this writ petition.

This writ petition is, hence, dismissed.

19th January, 2009 (K.P.Balachandran, Judge)
tkv