High Court Karnataka High Court

M/S Nitco Roadways Ltd vs M/S H M T International Ltd on 16 September, 2010

Karnataka High Court
M/S Nitco Roadways Ltd vs M/S H M T International Ltd on 16 September, 2010
Author: K.L.Manjunath And B.Manohar
E

IN THE HIGH COURT 0? KARNATAKA AT BANGALORE
DATED THIS THE 16" DAY or SEPT£MBER, 2010
PRESENT d
THE aom'BLE MR. JUSTICE K.L. MANqfifiAT§Qfn_f_

AND

THE HON'BLE MR. JUSTTCE E MAmoHAR *=
REGULAR FIRST AppE§L,No.é3/2004 (Mom) j
BETWEEN:

M/s. NITCO ROADWAYS2flTD;,:fV LA
A Company incorporated undér_cdi
The Companies Act having its _'
Regd. office'atf"NTTco_HouSEfifiV j
Jammum180_QQ2, and 3 Epancng "W
At No.2122,,§%VCross},c ' T

H.Siddaiah*Road,VBangalo§c--2W.

R/by ins Area_ManagaTM,~
K.Sunil Singh{'_'."_j» .. APPELLANT

(fiyvAdvocatevSri.Y.V.Parthasarathy)

1.=M#s HLM T; International Ltd.,
A wholly owned subsidiary of
EMT Ltd , a company incorporated
» Undo; the Companies Act having
3.. its office at No.17, Ali Askar
d,*Road, Bangalore~52.

i",2,fM/s United India Insurance

Co. Ltd., a Pubiic Sector
Company, having its office at

;€'<'a 
3% )'



'3

No.24, Whites Road, Madras~l4.

And one of its bivisional Offices

At No.2, Indian Mutual Building, ,_
N.R.Square, Bangalore--2. .. RESPQNDENTS

(Respondents .. served)

This Regular First Appeai is fiied gnder sec 951

of CPC against the judgment land 'decree "dated
22.3.2003 passed in O.S.No;3889?l993 on the file of
the xxx Addl. City ciyil $udge;g'2Banga1ore,
decreeing the suit for recovaty of money. i

This Appeal is caning on for final hearing this
day, MANJUNATH J. delive'red.t:he__& fo'1,l'owing:

'gegiigzé M E-Ear-

The legality anfiloorsectness of the judgment

and decree Qasseeatyrgflx Addl. City Civil Judge,

v_Bangalose* dated _22,8.2003 in O.S.No.3889/1993 is

Vcalledpinkqpestion in this appeal. Appellant was

the eefeneant and respondents were the gdaintiffs

 in the stiitj

=. 3:3 'Facts

leading to this case are as hereunder:

uailfi plaintiff EMT International Ltd. is a

ui*._ *§fi$1ic sector undertaking. 2″‘ plaintiff is a

:43

§ ?M..

General Insurance Corporation engaged in the

business of insurance. 1″‘ plaintiff entrusted

consignment for transportation of HMT “automatic

Plastic Injection Moulding Machine to the defendant’

on 24.3.1991 to transport the same from géngaIo£é;’

to Bombay Vida lorry receipt dated 25:3.l93l;r from
Bombay machine was required to be sent to Russia in
onward shipment with 3/5 AvicE£pors,aMosco, Russia.
Consignment of the 3}tgplaihtiffifwas carried in a
truck bearing .§§,ED£ mé5E8_ hp; the, defendant, which
truck met ;fiithk~an’ accident pnear Sion Circle,

Bombay. As fihich injection moulding

machine has _ completely damaged. In the

_gircumstances’g1# plaintiff requested the defendant

ito»p»deliv§¥,_ damaged machine at Bangalore.
Accordingl§.’damaged machine was delivered to the

Tfit plaintiff at Bangalore. Since consignment was

d”completely damaged, 1″ plaintiff made a claim

.1jefcr’eAAthe 2″” plaintiff. 1″ plaintiff had obtained

.R”.__ Fa “policy with the Zmi plaintiff. 2M1 plaintiff

Q

£3
conducted survey twice and based on the ourvey

report of the 2″” plaintiff, claim of the 3.”

plaintiff was settled by the 2″ plaint”i–:f_’f. “.,.gnd

subsequently after obtaining a a

suit was instituted by the pl’a-.i.nt:3g’.ff “” ‘;.:,?=,;;.~.o’+..:e§g ”

amount of Rs.6,05,853/- whioh’b’1’.faré{n”‘[paLi:_~1t’

plaintiff to the 1″ p1ainLi:–:3_._f£»gt with’ ir}t’e2§é=;étV;V Suit

was resisted by the ,defenVdantf. on vafivons/3 grounds.
The main ground of att’a_tok” ‘the person who
%i”‘§\»W,.;a
has serft pleadgzings has ‘n<;_ 'authority to sign the
same, suit is and the Court of
Bangaloro-.._Ahas to entertain the suit

and no daz'£i'ag€= _ worth Rs . 6, 05, 853/– as

_o3.aime.d§{ tho "V–£riev_fendant. In the oizcoumstanoes,

Adafan'dantVAs:e=;{it1"e$ted the court to dismiss the suit.

above pleadings, following issues '

w-'~:-.-re ft"améd the court below:

2 Wiiether 1% p}.a:i.nti':f:'f proves that ho had
V 'fentrusted one HM? Automatic plastic
Ainjection nmulding machine model No_R 496
under G? No.2~O935020049 dated.24.8.l991 to

tha defendant to carry the same from

5';

T’!

Bangalore to Bombay and for onward shipment
to M/s Avi Exports, Mosco, Russia?

2. Whether plaintiffs prove thete”p the
consignment suffered extensive”. damages
which was brought back by the “defendant

vide G.C.Note No.771063 dated 3.4 i99lflas_

directed by the plaintiff~i?p”~adu

3. Whether the defendant profiesp the Vpersonsd

signed the plaint are not authorized to do
So? “‘ ‘ ‘ edit 4 M it

4. Whether the defendant proves that there is
no cause of action for”the suit? *

5. Whether the suit is batted by limitation?

6. Whether the suit is properifi valued?

7. Whether the defendant proves that the suit
,is ‘net_ maintainable as stated at paras
119a),. {5§,”.(c)}– id) and (e) of written
statement?§a”A”<"

8, whether -the. plaintiff proves that the

»; defendantv is liable to pay a sum of

‘Rs.6,0S,8S3i~ with interest at 18% p.a. as
eieipea?

tt9;g foe what reliefs are ‘the parties entitled
for?}A

V”» 10. what order or decree?

“In order to prove the contentions of the parties,

t”on_Eehalf of the plaintiff one Joseph was examined

xt=as Pwwl and relied upon Exs.Pw1 to 16. Trial

(3

court, after considering the evidence let in by the
plaintiffs as the defendant did not step into the

witness box, held issue NO.1 holding that these is

no dispute between the parties and ltxeeted Zthe”,

defendant as a career of the[consignment;ent;u§ted7x

by ‘the 1%’ plaintiffs, issees f2,’ 6 end; gt ind the
affirmative, issues 3 to “lit negative
and ultimately suit case to he decreed on 22.8.2003
directing the appellantfdefendaeg £§ fay ea sum of

Rs.6,O5,853/mfnithVihtetest,et”l£% p.a. from the

date of suit fig; the ¢gte’¢: realization. This

judgment is caiiee it qfiestion in this appeal.

3. Though “sevefei.*gfofinds are urged by the

appellant in {the iapfieal memo, Mr.Parthasarathy

‘§P§eat;5q* for tfié” appellant, at the time of

asgueentsfiy flesh» urged the following grounds:

1″ Accofding to him, plaintiffs have failed to prove

” [the surVey’report since the surveyor has not been

ienamined. before the court. He further contends

ufthet the person who has signed the pleadings has no

e-e

7
authority to file the suit and that the machine was

not damaged as claimed by the plaintiffs and that

the defendant is not liable to pay ;n£égééef*a§,

awarded by the court below. in the cironmstaficesf’

he requests the court to allow “the ,a§§eaiV and

reverse the findings of the txial oourtit fxw

4. Though respondentse a§é’» served, d”they are
unrepresented. In the cirofifistanoes; we have heard
the counsel for the appellant alone and perused the

records of the trial cofift§V :

5. Having heard the oonnsel for the parties, this

court has to”-r411co;v1s§’5._sé~_¥ following points in this

appea1:.ia

.1; Whether the person who has signed the plaint
“__wag authorized to sign the pleadings of the
Kpresentfisuit?

2.”whe§he£ the survey report has been proved by
thepplaintiffs?

“el3g Whether the Clalfil of” Rs.6,05,853/- by’ the
” ‘plaintiffs has to be honoured by the

defendant?

fit

S

4. Whether the defendant is not liable to pay
interest at 12% p.a.? Wu

K .’-g

5. We have seen the evidence of Jo5efih}tflg gr.

plaintiff EMT International Lt¢n_has iségga Power’

of attorney as per Ex.P–1 autheriiingiflniteflilnfiia

Insurance Company to file the suit on behalfi of theal

1″ plaintiff, Ex.P-2 is the letter bf suhrogation
which is executed his the fetfeieeneral Manager
(Finance), HMT international£ ttdlv on 9.2.1993,
Exs.P-3 & -4 are £fie~ig;g§,e¢§§ip£s, Ex.P*5 is a
letter addressefig%_hyi:itheiWLnefendant to HMT
International’ aoknowleaéingi the receipt of the
letter dated 13?4:l§§l_ issued by the HMT and
reoeivedéhhy the. aefendant, Ex.P–6 is the letter

dated 5.3.1991 addressed b the 1″ laintiff to the

13s defendant olaiming an amount of Rs.6,29,164/- based

F one thek surrey report, Ex.P-8 is the damage

issued by the defendant in respect of

lgthe naehinary in question, Ex.P–l1 is the receipt

wh’,_i$sued for having collected transportation charges

$9

9}

and Ex.P–12 is the survey report. PW-~1 Asst.
Divisional Manager on oath has deposed that has

been authorized to depose on behalf”

plaint iffs. While cross»-examining PW-l”-.’:..it. not if V

suggested to him that Divisiojn’a1″‘Manager’;’.who–.fha–s

signed the pleadings is not an anthorired signatory

to institute the suit on behalf ofx.th=egfgsliavintiffstii

Admittedly, 1″ plaintiff e’§;ecute’d”A jfiower of
attorney in favour of the’ §?’J$’na”5$ntiff . 2″‘
plaintiff is a:.. 3~31i15jlic;:;A_ s§e§:tQr”«…i{;ndertaking company.

A Company cianre§§re”senteVd.–‘by its manager.

Therefore}, to be answered against

the appellarit of the respondents.

fair. as the«””dazvnage caused to the maehine is

conc:_e’:neVd,__°’».surve§: has been conducted twice. First

Evsiirvey._was. . oexiducted at Bombay and second survey

eondi;a.-sted in Bangalore. Admittedly, damaged

been delivered to the 1″ plaintiff by the

iidefendant by opening the consignment in Bangalore.

nature of damage caused to the machinery is

pa.

H}

known to the defendant. is’ plaintiff as per Ex.P–6
called upon the plaintiffs to pay a sum.» of

Rs . 6, 29, 164/—- based on the recommendation

surveyor by M/s R.A.Rajagopal. ‘1’hough”‘<'.__:EIx "

the receipt of the defendant,fNsa'n'.ey_ '-«has

disputed. The contents of suVi=vey_ re1.:fo1:t'v

seriously challenged in cross~e:<a1fiinfation.V

When the defendant has"'*:i_eli.'\fe"'r'eLd; the darnagéd goods,
value of the machinery was worth
more than ificaused to the

machinery has =Rs.6 lacs and odd

which "f satisfied by the 2""

plaintiff t’::___ the’ _i’°’.’? »~ .fi1.aintiff, same is not in
dfiisputefig it Therefore, ‘we do not see any reason to

accept”-._Vth:e«.Agaksgument of the counsel for the

appellant survey report has not been

Vjyproyved claim of the 1″ plaintiff as per

; not been questioned by the appellant.

we answer the said point: against the

h ‘ aipgoeviflant . 5%,.

:*et»¢é2o91o

I I

7. So far as awarding of interest is concerned,
though 2″ plaintiff has satisfied the claim of the

1″ plaintiff much prior to the institution of the

suit, trial court has not awarded any: interest.

prior to the institution of the suit and what has’

A,

been awarded by the court below is rrom the date of

the suit till the date of reaiization, faanitpéa1y,i*

it is a comercial transaction} ‘Business of the 2nd
plaintiff insurance com@anyL§is “a’xéommercial one.
In a commercial “transaction. if 112%’ interest is
awarded, same~ cannot” be’ considered as on higher
side. Therefore,’fa-._A’said.i_'”poi’nt is also answered

against the appellant; »f*

8i ‘.:n the result, fie do not see any merits in this

apneaisshfloeordingly, the appeal is dismissed.