High Court Kerala High Court

V.J.Mathew vs The Secretary on 16 March, 2007

Kerala High Court
V.J.Mathew vs The Secretary on 16 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36426 of 2003(J)


1. V.J.MATHEW, SON OF JOSEPHJ,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE SOIL CONSERVATION OFFICER,

3. THE SECRETARY, VAZHOOR GRAMA

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/03/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

                 ----------------------------------------

                      WP(C) No. 36426 of 2003 J

              ----------------------------------------------

              Dated, this the 16th day of March, 2007


                               J U D G M E N T

Heard the learned counsel for the petitioner, the learned

Standing Counsel appearing for the 1st respondent, the learned

Government Pleader and the learned counsel appearing for the

additional 4th respondent impleaded.

2. The petitioner as Convener of beneficiary committee was

awarded contract for construction of protection wall for a canal in

the 3rd respondent panchayat. The petitioner is advanced an

amount of Rs. 1 lakh and according to the petitioner, granite

rubble for more than the value of Rs. 1 lakh is procured and

stored in the work site. Petitioner has produced some

photographs, which shows that same quantity of granite rubble is

stored in the area. The learned counsel appearing for the 1st

respondent submitted that on account of delay, work had to be

cancelled. The dispute raised by the additional 4th respondent is

that petitioner has not allowed committee members to co-

operate in the work. It is seen that besides this case, there were

W.P.(C)No. 36426/2003

-Page numbers-

two other writ petitions in this Court, which were all disposed of

as of now. In WP(C) No. 2403/2005, there was a direction to the

Taluk Surveyor to survey the property and earmark the course of

the canal and the course for protection wall to be constructed by

the petitioner. If this is not done so far, the Taluk Surveyor has

to do it without any delay. I do not think delay in execution of

work is attributable to the petitioner because obviously the

matter was in litigation in this Court and also in Civil Court. More

over, if the work is cancelled and rearranged, the same will lead

to higher cost to the beneficiaries and ultimately loss to the

public at large. In the circumstance and since the petitioner has

procured substantial quantity of material, this writ petition is

disposed of with the following directions. The 2nd respondent and

the engineer allotted by the 1st respondent will evaluate and

oversee the execution of the contract. The material procured

should be valued first and if there is provision in the contract to

advance funds to the petitioner to procure material for the

execution of the work, they will go by the contract and make

advances to the petitioner, if permissible, as per the terms under

W.P.(C)No. 36426/2003

-Page numbers-

the contract after collecting security. Petitioner will carry out the

work and complete it within a period of three months from today.

The 1st and 2nd respondents are directed to take immediate steps

to get the survey done by Taluk Surveyor and oversee the

completion of work by the petitioner and eligible amount also

should be made to the petitioner without any delay, so that the

work is not delayed beyond further three months.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg