High Court Kerala High Court

V.V.Vinodkumar vs The Government Of Kerala on 23 May, 2009

Kerala High Court
V.V.Vinodkumar vs The Government Of Kerala on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36455 of 2007(M)


1. V.V.VINODKUMAR, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE GOVERNMENT OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR, KANAYANNUR TALUK,

3. THE VILLAGE OFFICER, THRIKAKARA VILLAGE

4. THE VILLAGE EXTENSION OFFICER, KAKKANAD,

5. THE ASSISTANT ENGINEER, DISTRICT

6. THRIKKAKARA GRAMA PANCHAYATH

7. THE CONTROLLER OF LOCAL FUND AUDIT,

                For Petitioner  :SRI.M.P.VIJAYAN

                For Respondent  :SRI.S.SHANAVAS KHAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/05/2009

 O R D E R
                            S.SIRI JAGAN, J.
                     ==================
                      W.P(C).No.36455 of 2007
                     ==================
                 Dated this the 23rd day of May, 2009
                            J U D G M E N T

As a convenor of a beneficiary committee for certain works for

the 6th respondent, the petitioner executed certain works. He received

payment in respect of the same as per the bills submitted in that

regard. Thereafter, the petitioner was served with Ext.P1 notice by

the 6th respondent intimating the petitioner that as per the audit

objection attached therewith, the petitioner received excess amount

amounting Rs.47,145.24 and directed the petitioner to refund the

same. Based on the same, Ext.P4 revenue recovery proceedings also

have been initiated. The petitioner is challenging those proceedings.

2. The petitioner’s contention is that as is evident from

Ext.P3, the concerned Assistant Executive Engineer had duly certified

the amounts due to the petitioner and as per the same, the balance

amount due to the petitioner was Rs.1,05,000/-, which only has been

paid to the petitioner and, therefore, the petitioner is not liable to

refund any amount. The petitioner points out that the value of the

work was Rs.1,74,113.37 and as per the orders on the subject,

beneficiary committees are entitled to 40 per cent extra, which

amounts to Rs.69,645.34 and, therefore, the total amount payable to

the petitioner for the work is Rs.2,43,758.71, out of which, the

petitioner was paid Rs.1,38,759/- earlier and balance of Rs.1,05,000/-

2

as per the final bills certified by the concerned Assistant Executive

Engineer, has also been paid to the petitioner.

3. The learned counsel for the Panchayat would point out that

40 per cent has to be calculated only on the amount after deducting

the value of the departmental supply. The total departmental supply

comes to Rs.74,335.37. After deducting that amount from

Rs.1,74,113.37 which is the value of the work, the 40 per cent comes

to only Rs.29,734.15 and, therefore, the total amount payable to the

petitioner is only Rs.1,04,069.51 and the petitioner has received

mobilization advance of Rs.38,981.00, after deducting which the

petitioner is entitled to only Rs.65,088.52, whereas the petitioner has

been paid Rs.1,12,233.75. Therefore, the petitioner is liable to repay

Rs.47,145.25. On these contentions, the 6th respondent supports

Exts.P1 and P2. But of course, learned counsel for the Panchayat

admits that as is revealed by Ext.P3, the amount paid to the petitioner

was only Rs.1,05,000/- and not Rs.1,12,233.75 as mentioned in

Ext.P1. But, according to the Panchayat, they are bound by the audit

objections and therefore, that demand has only been made on the

petitioner.

4. Obviously, the issue revolves round calculation of 40 per

cent. As per Ext.P1 audit objection, 40 per cent has to be calculated on

the value of the work after deducting the value of the materials

3

supplied by the Department. The petitioner could not dispute the

correctness of the said contention or the calculation based thereon. If

that be so, the petitioner had received excess amount. But the amount

paid to the petitioner is only Rs.1,05,000/- and not Rs.1,12,233.75 as

stated in Ext.P1. Therefore, the balance amount would come to only

Rs.40,912/-. The petitioner is only liable to refund that amount.

Accordingly, this writ petition is disposed of holding that the

respondents are entitled to recover only Rs.40,912/- from the

petitioner.

5. The counsel or the petitioner submits that the petitioner

may be permitted to pay off the said amount in instalments. The

petitioner shall pay the said amount in six equal monthly instalments

starting from 1.6.2009. Every subsequent instalment shall be paid on

the first working day of every succeeding month. If the petitioner pays

the instalment amounts on the due dates, further coercive recovery

proceedings shall be kept in abeyance. However, if the petitioner

commits default in payment of any one of the instalments, it would be

open to the respondents to recover the entire amount in one lump

sum.

The writ petition is disposed of as above.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE
          ///True copy///

                               P.A. to Judge

4