Delhi High Court High Court

M/S Century Aluminium … vs M/S Goodpal Industry Limited & Ors on 16 August, 2011

Delhi High Court
M/S Century Aluminium … vs M/S Goodpal Industry Limited & Ors on 16 August, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                     Judgment Pronounced on: 16.08.2011

+ CS(OS) 2151/2010


M/S CENTURY ALUMINIUM MANUFACTRING CO LTD
                                        ..... Plaintiff
             Through: Mr R.K. Sanghi, Adv.

                              versus


M/S GOODPAL INDUSTRY LIMITED & ORS                  .....
                                                 Defendants
                        Through: Mr Aaditya V.K., Adv.
                        Mr Satya Prakash Proxy Counsel for
                        Mr Dharamdev, Adv for D-4

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1. Whether Reporters of local papers may
   be allowed to see the judgment?                        No.

2. To be referred to the Reporter or not?                No.

3. Whether the judgment should be reported                No.
   in Digest?

V.K. JAIN, J. (ORAL)

IA No. 17068/2010 (O. 7 R. 11 CPC)

1. This is a suit for recovery of damages and

injunctions. It is alleged in the plaint that defendant No. 1,

which is a Chinese company, is carrying business in India

CS(OS)No. 2151/2010 Page 1 of 12
through defendant No. 2, who is its Indian agent. It is

further alleged that defendant No.2, on behalf of defendant

No. 1 sent an Indent of the contract for and on behalf of

defendant No. 1, followed by the sales confirmation issued

by defendant No. 1. It is also alleged that on receipt of the

offer, the plaintiff placed a purchase contract on defendants

No. 1 and 2. On taking delivery of the material sent in three

containers of 24 MT each, the plaintiff discovered that the

goods were defective and were not as per specifications. The

plaintiff informed defendants No. 1 and 2 in this regard and

their representatives visited the factory of the plaintiff to

verify the complaint and assured their full co-operation. The

sample was sent to an independent lab M/s Sunbeam Auto

Ltd., which submitted its report confirming that the goods

were not of the agreed specifications and were defective. The

iron content in the material was 0.71% instead of the

maximum of 0.50%, agreed under the contract. The plaintiff

made a claim of US$ 87520 which comes to Rs 38,50,880/-,

for the losses/damages suffered by it on account of defective

goods supplied to it. It is also claimed that the defendants

failed to take back the defective goods and compensate the

plaintiff, which has led to the plaintiff claiming the aforesaid

CS(OS)No. 2151/2010 Page 2 of 12
amount of Rs 38,50,880/- as damages from them.

2. Another contract was executed between the parties

on 09th July, 2010 for supply of 48 MT Silicon. Since the

goods supplied earlier to the plaintiff were found to be of

poor quality, the plaintiff requested the defendants that the

sample of the material be sent to an independent agency.

This request, however, was not accepted by the defendants.

The plaintiff in this suit besides seeking recovery of Rs

38,50,880/- has also sought injunction, restraining the

defendants from selling the goods which have been sent to it

and are at present lying with Assistant Commissioner,

Customs (defendant No. 3). It has also sought injunction

directing defendants No. 1 and 2 to have a joint inspection

of the goods lying with defendant No. 3 and sale of those

goods by public auction in case they are not found to be of

agreed specifications.

3. IA No. 17068/2010 has been filed by defendant No.

2 seeking rejection of the plaint on the ground that it

discloses no cause of action against it and is also barred by

law.

4. A perusal of the Indent dated 26th May, 2010

would show that the name of the buyer is shown as Century

CS(OS)No. 2151/2010 Page 3 of 12
NF Castings, a unit of the plaintiff-company M/s Century

Aluminium Manufactring Co. Ltd., which is also the

consignee as per this Indent. The Principal & L/C

Beneficiary is shown as Goodpal Industry Ltd., i.e.,

defendant No. 1. The terms and conditions, annexed to the

Indent, make it quite clear that offer was made by defendant

No. 2 on behalf of defendant No. 1 and it was to become a

contract only after confirmation in writing by defendant No.

1. Clause 4 of the terms and conditions is important and

reads as under:

“The transaction as contained in this
indent is to be executed on Principal to
Principal Basis between the buyer and
seller. KPL is acting only as a facilitator
in the business. In any case KPL shall not
liable for any claim of any kind of loss or
damage arising out of this transaction to
any party of whatsoever nature.”

The sale confirmation dated 26th May, 2010 would

also show that defendant No. 1-company was the seller,

whereas the plaintiff-company was the buyer of the goods in

question.

The aforesaid documents filed by the plaintiff-

company clearly show that the transaction for purchase of

the goods was between the plaintiff and defendant No. 1, the

CS(OS)No. 2151/2010 Page 4 of 12
applicant/defendant No. 2 having acted only as an

facilitator. The parties had agreed, as would be evident from

clause 4 of the terms and conditions, annexed to the Indent

that the transaction was to be executed between defendant

No. 1 and the plaintiff on a Principal to Principal Basis and

in no case defendant No. 2 was to be liable for any claim of

any kind of loss or damage arising out of the transaction

either to the plaintiff-company or to defendant No. 1-

company. The fact that defendant No. 2 was acting only as a

facilitator is also evident from the e-mails filed by the

plaintiff. Vide e-mail dated 1st October, 2010, Mr Mohit Jain

of defendant No. 2 wrote to the plaintiff stating therein that

defendant No. 2 was an Indenter/facilitator which would

put its full efforts with the supplier on their complaint, but

they would have to wait for feedback from the supplier. Vide

another e-mail dated 22nd September, 2010, Mr Sanjay

Kaushik of defendant No. 2 had written to Mr Mohit Jain of

plaintiff stating therein that defendant No. 2 had merely

facilitated and hence would not be party to the deal.

It would thus be seen that as far as defendant No.

2 is concerned, the parties had agreed it would not be liable

for the loss/damage alleged to have been suffered by the

CS(OS)No. 2151/2010 Page 5 of 12
plaintiff-company.

5. Section 230 of Contract Act, 1872, to the extent it

is relevant, provides that in the absence of any contract to

that effect, an agent is not personally liable by the contracts

entered into by him on behalf of his principal. It further

provides that such a contract shall be presumed to exist,

where the contract is made by an agent for the sale or

purchase of goods for a merchant resident abroad.

In the case before this Court, the contract has

been entered by defendant No. 1 and not by defendant No. 2

on behalf of defendant No. 1, as is evident from the sales

confirmation which purports to be signed by an authorized

signatory on behalf of defendant No. 1 Goodpal Industry

Ltd. This is not the case of the plaintiff that the sale

confirmation is signed by defendant No. 2 on behalf of

defendant No. 1. As noted earlier, it is defendant No. 1

which is named as the seller in the sale confirmation as well

as in the purchase contract, both of which have been relied

upon and filed by the plaintiff. The plaintiff has also filed

the invoice dated 11th June, 2010, issued by defendant No.

1. This document also purports to be signed by the

authorized signatory of defendant No. 1. Since the contract

CS(OS)No. 2151/2010 Page 6 of 12
was not made by defendant No. 2 on behalf of defendant No.

1, the presumption under Section 230 of Contract Act

cannot be drawn in this case. In any case, even if such a

presumption is raised, it stands fully rebutted from clause 4

of the terms and conditions, annexed to the Indent.

In Midland Overseas vs. CMBT Tana & Others

AIR 1999 Bom 401, defendant No. 3 was impleaded because

it was acting as shipping agent for and on behalf of second

defendant. It was alleged in the plaint that the third

defendant was doing business as shipping agents at

Bombay for and on behalf of second defendant. It was also

alleged that the goods were entrusted to the third defendant

which accepted them on behalf of the second defendant. It

was also alleged that the second defendant was transacting

business at Bombay through defendant No. 3, which was its

local agent. Relying upon Section 230 of Contract Act, the

suit was dismissed against defendant No. 3

6. The learned counsel for the plaintiff has pointed

out that the Indent was accepted by the plaintiff subject to

the terms and conditions of the purchase contract dated

26th May, 2010. A perusal of the purchase contract would

show that no such term was stipulated by the plaintiff,

CS(OS)No. 2151/2010 Page 7 of 12
which can be construed to make defendant No. 2 liable to

the plaintiff-company for the damages, alleged to have been

suffered by it on account of the goods being defective or not

being in accordance with the agreed specifications. Rather

clause 7 of the Special Note stipulates that any loss due to

less stuffing will have to be compensated by seller, which is

yet another indicator that defendant No. 2 was acting only

as a facilitator.

Since no term stipulated in the purchase contract

is contrary to the terms and conditions of the Indent dated

26th May, 2010, it cannot be said that clause 4 of the terms

and conditions of the Indent is not binding on the parties.

Since the parties have specifically agreed that defendant No.

2 will not be liable for the damages, if any, suffered by the

plaintiff, out of this transaction, the plaintiff-company

cannot have any cause of action against defendant No. 2

and in any case, the suit is in such a case would be hit by

Section 230 of Contract Act, thereby attracting Order VII

Rule 11(d) of the Code of Civil Procedure, besides being bad

for misjoinder of defendant No. 2 which is neither a

necessary nor a property party to the suit.

7. The learned counsel for the plaintiff has relied

CS(OS)No. 2151/2010 Page 8 of 12
upon the decision of the Calcutta High Court in Alliance

Mills (Lessees) Pvt. Ltd. Vs. India Cements Ltd. and Anr.

AIR 1989 Calcutta 59. In the case before Calcutta High

Court, the contract indicated that the name of defendant

No. 2, who had filed application under Order 7 Rule 11 of

CPC for rejecting the plaint, had been shown as purchaser.

It was specifically stated on behalf of the plaintiff that

defendant No. 2 had entered into the said contracts in the

name of its firm as the purchaser and the plaintiff had

agreed to sell and deliver to defendant No. 2 and defendant

No. 2 had agreed to purchase the goods from the plaintiff at

the rates mentioned in the contracts. This was also the

case of the plaintiff that defendant No. 2 was in any event

personally entitled to enforce the contract and was

personally bound by it. However, in the present case, there

is not an iota of allegation that defendant No. 2 had agreed

to be personally bound by the contract. To the contrary, the

documents filed by the plaintiff clearly show that it was

defendant No. 1 alone, which was the seller of the goods and

under clause 4 of the terms and conditions, annexed to the

Indent, defendant No. 2 was not to be personally bound for

any loss/damage to the plaintiff arising out of the

CS(OS)No. 2151/2010 Page 9 of 12
transaction in question by the plaintiff. As discussed

earlier, the contract was between the plaintiff and defendant

No. 2, where plaintiff is the purchaser and defendant No. 1

is the seller. There is no dispute that even the Letter of

Credit was issued by the plaintiff in the name of defendant

No. 1 alone.

From whatever angle I may take, defendant No. 2

is not liable to the plaintiff-company to make good the loss

suffered by it on account of the goods supplied by defendant

No. 1 being defective or being not in accordance with the

agreed specifications.

8. Coming to the relief of injunctions, since the goods

have been sent by defendant No. 1 to the plaintiff, the

ownership in the goods vests only in defendant No. 1 and

defendant No. 2 does not claim any right or interest in these

goods, the plaintiff can seek injunctions only against

defendant No. 1 if it is otherwise made out on the strength

of the case setup by it. But, neither the plaint discloses any

cause of action qua defendant No. 2 in respect of the goods

which are lying with defendant No.3 nor can be said that

defendant No. 2 is a necessary or a property party with

respect to these reliefs.

CS(OS)No. 2151/2010 Page 10 of 12

9. In the facts of the case, the Court has the options

to reject the plaint qua defendant No. 2 or to delete the

name of defendant No.2 from the array of defendants and

dismiss the suit against defendant No.2. The learned

counsel for the plaintiff states that rejection of the plaint

qua one of defendants may not be a correct course of action

and if the Court is of the view that defendant No. 2 is

neither a necessary nor a property party to the suit, it may

have to delete its name from the array of defendants. Hence,

the suit against defendant No. 2 is dismissed and its name

is deleted from the array of defendants. The plaintiff is

directed to file an amended memo of parties after excluding

the name of defendant No. 2 from the array of parties.

The application stands disposed of.

CS(OS) 2151/2010 and IA No. 14172/2010 (O. 39 R.
1&2CPC)

The service report with respect to defendant No. 1

is not on record. Mr Sanghi states that he will track the

delivery report on the website of the courier and file the

same along with the affidavit within two weeks.

Renotify on 29th September, 2011.

CS(OS)No. 2151/2010 Page 11 of 12
In case if it transpires that defendant No. 1 has not

been served, fresh summon be issued to it through DHL

courier for the date fixed above.

(V.K. JAIN)
JUDGE
AUGUST 16, 2011
bg

CS(OS)No. 2151/2010 Page 12 of 12