Bombay High Court High Court

First Appeal No. 280 Of 1997 vs Unknown on 16 December, 2009

Bombay High Court
First Appeal No. 280 Of 1997 vs Unknown on 16 December, 2009
Bench: A.P. Bhangale
                                      1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                     NAGPUR BENCH : NAGPUR




                                                                          
                                                  
    First Appeal No. 280 of 1997

    Appellant        :   Union of India, owning South Central




                                                 
                         Railway, represented by General

                         Manager, South Central Railway,

                         Secunderabad, AP




                                   
                      ig versus

    Respondent       :   M/s Larsen & Toubro Limited,

Awarpur Cement Works, Awarpur,

District Chandrapur

Mr P.S. Lambat, Advocate for appellant

None appears for respondent.

                                  Coram :    A.P. Bhangale, J

                                  Dated :    16th December 2009

    Judgment





1. By this appeal appellant Union of India prays

for quashing and setting aside of the order dated

31.1.1997 passed by the Railway Claims Tribunal, Nagpur

::: Downloaded on – 09/06/2013 15:25:42 :::
2

Bench, Nagpur in Claim Application No. 13/OA-

III/RCT/NGP/96 whereby the Tribunal ordered refund of

excess amount charged from the applicant in the sum of Rs.

1,81,245/- along with interest at the rate of 9% per annum

from the date of claim application till the date of order

and future interest at the rate of 6% per annum from the

date of order till realisation of amount with

proportionate costs.

2. The Union of India has challenged the order on

the ground that the Tribunal committed error of law in not

taking into consideration the Rationalization Scheme in

force. It is further contended that the Tribunal has

committed an error in interpreting rule 125 (i) (h) of the

Goods Tariff Part-I, Volume-I which is applicable in case

of Rationalization Scheme.

3. In support of the appeal, it is contended that

once the consignments are booked and charged, according to

the Rationalization Scheme laid down by the Government of

India, it is immaterial how the rakes were actually

transported and there is no case for refund of any amount

as no excess freight had been collected. It is contended

that the only responsibility of the appellant is to send

::: Downloaded on – 09/06/2013 15:25:42 :::
3

goods at the destination and the applicant-consignor had

no right to ask how the goods are sent when at the time of

booking it was a contract that goods will be booked as per

rationalization scheme and the freight will be charged

accordingly. According to learned counsel for the

appellant, whether the freights given in rationalization

scheme are correct or not, is the only question which the

Tribunal had to decide and, therefore, according to

learned counsel for the appellant, the Tribunal committed

error to question as to whether the goods were sent by

longer route or shorter route. Learned counsel for the

appellant further submitted that the Tribunal should have

observed as to whether appellant has charged the rates as

per the Rationalization Scheme in force at that time and

there was no question as to how the goods were sent. In

substance, it is the contention of learned counsel for

appellant that the Railway Administration was entitled to

charge as per the Scheme although, in fact, the Railway

had sent the good or transported the goods by shorter

route. It is contended that in view of Section 71 of the

Indian Railways Act, it is for the Central Government, if

it is necessary in public interest, to direct any railway

::: Downloaded on – 09/06/2013 15:25:42 :::
4

administration to carry any goods or class of goods by

such route or routes and at such rates and, therefore, the

claimant/consignor was bound to pay the freight as per

rationalization scheme as he has agreed to pay the freight

accordingly as per the forwarding note filled in by the

claimant/applicant. Thus, it is contended that the

Tribunal exceeded its jurisdiction to order refund.

4. I have perused the impugned order. It appears

that the learned Tribunal
ig did consider the statutory

provisions of Sections 71 and 87 of the Railways Act

before arriving at the conclusion and recording impugned

finding. The conclusion drawn by the Tribunal that it

would not be fair, just or proper to charge freight on

account of the operational convenience via longer route

and then carry the traffic via shorter route. This

conclusion is consistent with rule of equity which we

find in Section 72 of the Indian Contract Act, known as

doctrine against unjust enrichment. Section 72 of the

Contract Act reads thus –

“72. Liability of person to whom money is paid,

or thing delivered by mistake or under coercion.

A person to whom money has been paid, or

::: Downloaded on – 09/06/2013 15:25:42 :::
5

anything delivered, by mistake or under

coercion, must repay or return it.”

Thus, bearing in mind the rule of equity underlying the

above statutory provision of Section 72 of the Contract

Act, the contentions raised on behalf of the appellant

cannot be accepted as it would not be just and proper to

reverse the findings recorded by the Tribunal which are

based on proper appreciation of legal and equitable

principles. Railway
ig Administration cannot be made an

exception to the principle of equity. It cannot charge

more than what was just and reasonable and unduly enrich

itself. I do not find any perversity in the impugned

order.

13. In the result, appeal is dismissed.

A.P. BHANGALE, J

hsj

::: Downloaded on – 09/06/2013 15:25:42 :::